Citation : 2022 Latest Caselaw 9531 Raj
Judgement Date : 21 July, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Writ Contempt No. 426/2015
Mani Ram
----Petitioner Versus Dr. Sita Sharma And Ors
----Respondent Connected With S.B. Writ Contempt No. 425/2015 Girdhari Lal
----Petitioner Versus Dr. Sita Sharma And Ors
----Respondent
For Petitioner(s) : Mr. AK Singh For Respondent(s) : Mr. AR Godara Mr. GR Goyal Mr. Dinesh Kumar Joshi
HON'BLE MR. JUSTICE VIJAY BISHNOI
Judgment / Order
21/07/2022
These contempt petitions have been filed by the petitioners
alleging that the respondents have illegally sanctioned mutation in
favour of the legal heirs of one Shera Ram vide order dated
14.11.2014 in respect of land situated in Village Mithadiya, Tehsil
Loonkarnsar, District Bikaner.
Learned counsel for the petitioners has argued that mutation
Nos. 72 and 74 were sanctioned in favour of the petitioners in the
year 1978 by the Tehsildar concerned on the basis of a gift deed
executed in their favour by the land holder. The said mutation
[WCP-426/2015]
proceedings were challenged before the Sub Divisional
Commissioner concerned, who has dismissed the said challenge.
Against the order of the concerned Sub Divisional Commissioner,
the aggrieved persons have filed appeals before the Divisional
Commissioner, Bikaner, which came to be allowed and the
mutation sanctioned in favour of the petitioners was ordered to be
cancelled.
Being aggrieved with the order passed by the Divisional
Commissioner, Bikaner, the petitioners have filed revision
petitions, however, the same also came to be dismissed by the
Board of Revenue, Ajmer.
Being aggrieved with the same, the petitioners have
preferred writ petition Nos.203/1997 & 160/1997 before this Court
and the learned Single Judge has disposed of the said writ
petitions vide order dated 12.02.1997. The petitioners, thereafter,
have preferred Special Leave Petitions, which were withdrawn by
them with liberty to file review petitions. The review petitions filed
by the petitioners came to be disposed of by this Court vide order
dated 22.11.2007, whereby this Court has deleted some portion of
the order dated 12.02.1997 and has inserted some words in the
aforesaid order.
Learned counsel for the petitioners has submitted that the
nature of the order dated 12.02.1997 passed by the learned
Single Judge and the order dated 20.02.2007 passed in the review
petitions was clearly reversed by the orders passed by the
Divisional Commissioner as well as Board of Revenue, which
resulted in natural consequence that the mutations entries in
favour of the petitioners sanctioned way back in the year 1978 are
to be restored. It is alleged that the respondents revenue
[WCP-426/2015]
authorities have acted contrarily and ultimately sanctioned
mutation in favour of the heirs of the original land holder in the
year 2014 and, as such, the respondents have willfully disobeyed
the order passed by this Court. Learned counsel for the petitioners
has, therefore, argued that these contempt petitions may be
allowed and the concerned respondent authorities may be
punished suitably for contempt of this Court.
Reply to the contempt petitions have been filed on behalf of
the respondents, wherein it is averred that they have highest
esteem and there have never been any intentions to disregard the
orders passed by this Court. It is also submitted that there is no
illegality in sanctioning mutation in the name of the heirs of the
original khatedar because the mutation entries sanctioned in
favour of the petitioners were already set aside by the Divisional
Commissioner and the Board of Revenue and those orders were
not interfered with by this Court in writ petitions as well as in the
review petitions. It is also submitted that against the order dated
05.11.2014 sanctioning mutation, the petitioners have already
filed appeal before the competent authority and the same is
pending consideration. Learned counsel for the respondents have,
therefore, prayed that the contempt petitions may be dismissed
and the notices issued be discharged.
Having heard learned counsel for the parties and perused the
material available on record.
It is not in dispute that the mutation sanctioned in favour of
the petitioners in the year 1978 i.e. mutation Nos.72 and 74 was
set aside by the orders passed by the Divisional Commissioner
and the Board of Revenue and those orders have not been
specifically reversed by this Court in writ petitions and the review
[WCP-426/2015]
petitions preferred by the petitioners. Since, the petitioners have
already challenged the order of sanctioning mutation by way of an
appeal and the same is pending consideration, I am of the view
that the petitioners have failed to make out case of deliberate
disobedience on the part of the respondents.
Hence, there is no force in these contempt petitions which
are dismissed as such.
Notices are discharged.
VIJAY BISHNOI),J 11-12 mohit/-
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!