Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Municipal Council, Pali vs Gurucharan Heda ...
2023 Latest Caselaw 4081 Raj

Citation : 2023 Latest Caselaw 4081 Raj
Judgement Date : 4 May, 2023

Rajasthan High Court - Jodhpur
Municipal Council, Pali vs Gurucharan Heda ... on 4 May, 2023
Bench: Rekha Borana

[2023/RJJD/013450]

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Second Appeal No. 222/2022

Municipal Council, Pali, Through Its Commissioner.

----Appellant Versus

1. Gurucharan Heda S/o Shri Rajmalheda, R/o 5A, Friends Colony, Pali, District Pali. (Raj.)

2. State Of Rajasthan, Through District Collector, Pali. (Raj.)

----Respondents

For Appellant(s) : Mr. Rajesh Parihar For Respondent(s) : Mr. Surendra Thanvi

HON'BLE MS. JUSTICE REKHA BORANA

Order

04/05/2023

1. The present second appeal has been preferred against the

judgment and decree dated 28.05.2022 passed by the District

Judge, Pali in Civil Appeal No.30/2015 affirming the judgment and

decree dated 03.03.2015 passed by the Civil Judge, Pali in Civil

Original No.23/2012 whereby the suit for permanent injunction as

preferred by the plaintiff was decreed.

2. The case of the Municipal Corporation is that the Courts

below erred in decreeing the suit in favour of the plaintiff as it was

established on record that the plot allotted to the plaintiff by the

Society i.e. Mahaveer Grah Nirman Sahkari Samiti Ltd. was on the

facility area which could not have been allotted in contravention to

the layout plan as sanctioned by the Town Planner.

3. Learned counsel for the appellant submitted that the

document A2, the map approved by the Town Planner, exhibited

[2023/RJJD/013450] (2 of 4) [CSA-222/2022]

on record by the defendant, clearly proved that the land allotted

to the plaintiff was of the facility area.

4. Both the Courts below specifically concluded that the

document Exhibit A2 which was a photocopy of the map alleged to

be approved by the Town Planner was not proved on record by the

defendant and therefore, the same could not have been relied

upon. The Court, while reaching to the said finding, appreciated

the complete evidence specifically statements of DW.1-Kunj Bihari

who specifically admitted that he was not aware as to who

approved the document Exhibit A2. He further admitted that the

said map no where mentioned to be of the residential colony of

Mahaveer Grah Nirman Sahkari Samiti Ltd. He also admitted that

the map was not in consonance with the actual position on site

and was erroneous. He also admitted that the land in question

was not a government land.

5. The specific admissions as made by D.W.1 being relevant and

crucial, are reproduced hereunder:

"......... ;g ckr lgh gS fd izn'kZ , 2 uD'kk fdu nLrkostksa ds vk/kkj ij fdlus o dc rS;kj gqvk eq>s irk ugha gSA ;g lgh gS fd izn'kZ , 2 uD'kk vly ugha gSaA " "......... ;g ckr lgh gS fd izn'kZ , 2 uD'kk lgh cuk gqvk ugh gSA ekSds dh fLFkfr [kljk ds foijhr fLFkfr esa izn'kZ , 2 uD'kk cuk gqvk gSaA "

"......... ;g lgh gS fd izn'kZ , 2 uD'kk esa ;g dgh ugha fy[kk gS fd ;g uD'kk vkuUn uxj dk gSA ;g ckr lgh gS fd izn'kZ , 2 esa ftl [kljk uEcj dk mYys[k gS mu izR;sd [kljk uEcj dk fdruk fdruk {ks=Qy gS ;g ntZ ugha gSaA izn'kZ , 2 uD'kk dqy fdruh Hkwfe dk cuk gqvk gS ;g Hkh muesa ntZ ugha gSaA izn'kZ , 2 uD'kk fdlds fuosnu ij cuk;k x;k ;g Hkh ntZ ugha gSaA "

[2023/RJJD/013450] (3 of 4) [CSA-222/2022]

"......... ;g lgh gS fd izn'kZ , 2 uD'ks esa oknxzLr Hkw[k.M lqfo/kk {ks= es vk;k gqvk ;g ntZ ugha gSaA ;g esjh tkudkjh esa ugha gSa fd oknxzLr Hkw[k.M dks lqfo/kk {ks= ds :i esa mi;ksx esa fy;k x;k gks vkSj ml gsrq uxj ifj"kn~ }kjk dksbZ lqfo/kk miyC/k djokbZ xbZ gks ,slk dksbZ nLrkost eSaus o uxj ifj"kn~ us bl i=koyh esa is'k fd;k ;k ughaA "

"......... ;g lgh gS fd ckm.Mh lqfo/kk {ks= esa cuh gqbZ gksus ckcr~ dksbZ nLrkost gks is'k ugha fd;s gS ;g lfg gS fd uxj ifj"kn~ oknh esa bl oknxzLr Hkw[k[k.M dh pkj nhokjh rksM+ dj mlds dCts esa gLr{ksi djus dks vkenk gSaA "

6. In view of the specific admissions of the defendant witness

and the material available on record, it is clear that although the

defendants pleaded that the land allotted to the plaintiff was a

land earmarked for facility area, no evidence/document in support

of the said contention was placed on record. The document A2

alleged to be an approved plan/map was also only a photocopy

which did not even mention the name of the Society to which it

pertained. The burden to prove that the land belongs to the

facility area was clearly upon the defendant and it is admitted on

record that no document except the document A2 was exhibited

on behalf of the defendant to prove the same. The document

Exh.A2 has not been found to be proved on record and therefore,

both the Courts below rightly declined to place reliance on the

same. Further, it is also proved on record that the plaintiff was

allotted the plot in question by the Society and after the said

allotment, he deposited the requisite amounts qua the conversion

and penalty to the competent authority. The findings as reached

[2023/RJJD/013450] (4 of 4) [CSA-222/2022]

by both the Courts below are totally in consonance with the

evidence and the material available on record.

7. In view of the same and in view of the fact that the findings

are totally factual in nature, this Court does not find any

substantial question of law in the present appeal.

8. The present second appeal is therefore, dismissed.

9. All the pending applications also stand dismissed.

(REKHA BORANA),J 9-T.Singh/-

Powered by TCPDF (www.tcpdf.org)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter