Citation : 2024 Latest Caselaw 834 Raj/2
Judgement Date : 5 February, 2024
[2024:RJ-JP:5709]
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Civil Revision Petition No. 207/2006
Jaipur Development Authority, through its Secretary, Ram
Kishore Vyas Bhawan, Indira Circle, Jawahar Lal Nehru Marg,
Jaipur.
----Petitioner
Versus
1. Bhikam Chand S/o Shri Jai Narayan Sharma
2. Ramesh Chand S/o Shri Bhikam Chand Sharma, Through
Power Of Attorney Hoder Shri Beni Das Agarwal S/o Shri Dwarka
Das Agarwal R/o Plot No. 9,, Jamna Lal Bajaj Marg, C-Scehem
Jaipur
3. Vijay Narayan S/o Shir Govind Narayan
4. Narayan Lal S/o Shri Govind Narayan
5. Kishan Lal S/o Shri Govind Narayan
Resident of House No.3150, Jailal Munshi Ka Rasta, Chowkri
Purani Basti, Jaipur (Raj.)
6. Rajiv Mehrishi, the then Commissioner, Jaipur Development
Authority, Indira circle, J.L.N. Marg, Jaipur
7. Sh. Jagroop Singh Yadav, the then Deputy Housing
Commissioner, Lal Kothi Zone, Jaipur Development Authority,
Indira Circle, J.L.N. Marg, Jaipur
----Respondent
Connected With
S.B. Civil Revision Petition No. 209/2006
Rajiv Mehrishi S/o Shri Kamlakant Mehrishi, R/o A 51, Tilak
Nagar, Jaipur The Then Commissioner Jda, Jaipur
----Petitioner
Versus
1. Bhikam Chand S/o Shri Jai Narayan Sharma
2. Ramesh Chand S/o Shri Bhikam Chand Sharma, Through
Power Of Attorney Hoder Shri Beni Das Agarwal S/o Shri
Dwarka Das Agarwal R/o Plot No. 9,, Jamna Lal Bajaj
Marg, C-Scehem Jaipur
3. Vijay Narayan S/o Shir Govind Narayan Since Dead,
Through Legal Heirs Details Not Konws R/o H.no, 3150,
Jai Lal Munshi Ka Rasta, Chowkri Purani Basti, Jaipur
4. Narayan Lal S/o Shri Govind Narayan, R/o H.no. 3150 Jai
(Downloaded on 16/02/2024 at 10:39:02 PM)
[2024:RJ-JP:5709] (2 of 7) [CR-207/2006]
Lal Mushi Ka Rasta, Chowkri Purani Basti, Jaipur
5. Kishan Lal S/o Shri Govind Narayan Since Dead Through
Legal Heir
5/1. Dwarka Das Khandaka S/o Late Shri Kishan Lal R/o
H.No.3150, Jai Lal Muni Ka Rasta, Chowkri Purani Basti,
Jaipur
6. Jaipur Development Authority Through Its Secretary, J.l.n.
Marg, Jaipur
7. Abhay Kumar S/o Shri Arimardan Singh, At Present
Working As Spd, Dpip, Yojna Bhawan, Tilak Marg, Jaipur
8. Jagroop Singh Yadav S/o Shri D.r. Yadav, At Present
Working As Additional Director Iecsio, Swasthya Bhawan,
Tilak Marg, Jaipur
----Respondents
S.B. Civil Revision Petition No. 210/2006
1. Abhay Kumar S/o Shri Arimardan Singh, At Present
Working As Spd, Dpip, Yojna Bhawan, Tilak Marg, Jaipur
2. Jagroop Singh Yadav S/o Shri D.r. Yadav, At Present
Working As Additional Director Iecsio, Swasthya Bhawan,
Tilak Marg, Jaipur
----Petitioners
Versus
1. Bhikam Chand S/o Shri Narayan Sharma
2. Ramesh Chand S/o Shri Bhikam Chand Sharma, Through
Power Of Attorney Hoder Shri Beni Das Agarwal S/o Shri
Dwarka Das Agarwal R/o Plot No. 9,, Jamna Lal Bajaj
Marg, C-Scehem Jaipur
3. Vijay Narayan S/o Govind Narayan Since Dead Through
Legal Heirs Details Not Known, R/o H.no. 3150, Jai Lal
Munsi Ka Rasta Chowkri Purani Basti, Jaipur
4. Narayan Lal S/o Govind Narayan, R/o H.no. 3150 Jai Lal
Munsi Ka Rasta , Chowkri Purani Basti, Jaipur
5. Kishan Lal S/o Shri Govind Narayan Since Dead Through
Legal Heir
5/1. Dwarka Das Khandaka S/o Late Shri Kishan Lal R/o
H.No.3150, Jai Lal Muni Ka Rasta, Chowkri Purani Basti,
Jaipur
6. Jaipur Development Authority Through Its Secretary J.l.n.
(Downloaded on 16/02/2024 at 10:39:02 PM)
[2024:RJ-JP:5709] (3 of 7) [CR-207/2006]
Marg, Jaipur
7. Shri Rajiv Mahershi The Then Commissioner , Jda, Jaipur
----Respondents
S.B. Civil Revision Petition No. 8/2007
The Rajasthan State Cooperative Bank Ltd. through its Managing
Director, DC-1 Lalkothi Scheme, Tonk Road, Jaipur
----Petitioner
Versus
1. Jaipur Development Authority, Indira Circle, Jawahar Lal
Nehru Marg, Jaipur through its Commissioner.
2. Bhikam Chand S/o Shri Jai Narayan Sharma
3. Ramesh Chand S/o Shri Bhikam Chand Sharma, Through
Power Of Attorney Hoder Shri Beni Das Agarwal S/o Shri Dwarka
Das Agarwal R/o Plot No. 9,, Jamna Lal Bajaj Marg, C-Scehem
Jaipur
4. Vijay Narayan S/o Shir Govind Narayan
5. Narayan Lal S/o Govind Narayan, R/o H.no. 3150 Jai Lal Munsi
Ka Rasta , Chowkri Purani Basti, Jaipur
6. Rajiv Mehrishi, the then Commissioner, Jaipur Development
Authority, Indira circle, J.L.N. Marg, Jaipur
7. Sh. Jagroop Singh Yadav, the then Deputy Housing
Commissioner, Lal Kothi Zone, Jaipur Development Authority,
Indira Circle, J.L.N. Marg, Jaipur
----Respondent
For Petitioner(s) : Mr. Amit Kuri, Adv. with
Mr. Dharma Ram for JDA
Mr. A. K. Sharma, Senior Counsel with
Mr. Madhav Dadhich, Adv. in S.B. Civil
Revision Petition No. 209/2006
Mr. Sarthak Rastogi, Adv. in S.B. Civil
Revision Petition No. 210/2006
Mr. S. C. Mittal, Adv. in S.B. Civil
Revision Petition No. 8/2007
For Respondent(s) : Mr. G. P. Sharma, Adv.
Mr. M. C. Gupta, Adv.
HON'BLE MR. JUSTICE NARENDRA SINGH DHADDHA
Judgment
DATE OF JUDGMENT 05/02/2024
(Downloaded on 16/02/2024 at 10:39:02 PM)
[2024:RJ-JP:5709] (4 of 7) [CR-207/2006]
Since, these revision petitions have arisen out of the
common order passed by the trial court, therefore, they are being
decided together by this common order.
Learned counsel for the petitioners submit that Prem Devi
filed a civil suit seeking permanent injunction in respect of her
possession over Government land situated in Khasra No.417
village Bhojpura, Jaipur. Learned counsel for the petitioners also
submit that Prem Devi in her suit admitted the fact that disputed
land was acquired by the Competent Authority. So, there was no
need for the petitioners to prove the acquisition proceedings.
Learned counsel for the petitioners also submit that the said suit
was inadvertently decreed ex-parte. While decreeing the suit
ex-parte, the trial court ordered that suit filed by the Prem Devi
was decreed against the respondents and also observed that she
should not be evicted unlawfully. Learned counsel for the
petitioners also submit that on account of encroachment over the
Government Land, JDA issued notice under Section 72 of the
Jaipur Development Authority Act. Prem Devi sold the land in
question to Bhikam Chand and Ramesh Chand by way of
purported agreement to sell. One Beni Das Agrawal represented
Sh. Ramesh Chand as his power of attorney holder but encroacher
not filed reply to the notice issued by the Competent Authority. As
per the Jaipur Development Authority Act, civil proceeding is
barred against acquisition of land. Instead of filing appeal before
the JDA Tribunal, the respondents preferred the Execution
Application under Order 21 Rule 32 CPC in the Court of Additional
Civil Judge (Sr. Division) and Additional Chief Judicial Magistrate
(Downloaded on 16/02/2024 at 10:39:03 PM)
[2024:RJ-JP:5709] (5 of 7) [CR-207/2006]
No.4, Jaipur City, Jaipur. In Execution Application, civil
imprisonment was never prayed, but court below exceeded its
jurisdiction. Having no jurisdiction regarding maintainability of the
application, learned court below ordered for attachment of the
rooms of the Commissioner JDA, the Secretary JDA and the
Deputy Commissioner Lal Kothi zone Jaipur. The court below also
ordered for civil imprisonment of the petitioner-Rajiv Mehrishi, Sh.
Abhay Kumar and Sh. Jagroop Singh Yadav. The court below also
ordered for issuance of notice to the then Commissioner, Secretary
and Deputy Commissioner of the zone for initiating the contempt
proceeding against them. Learned counsel for the petitioners also
submit that before passing the order regarding civil imprisonment
etc., petitioners were not heard. The civil court had no jurisdiction
to adjudicate the matter in relation to the land, which had already
been acquired. Learned counsel for the petitioners also submit
that inadvertently documents regarding acquisition were not filed
before court below. So, matter be remanded back to the civil court
for fresh adjudication after taking relevant documents on record.
S.B. Civil Revision Petition No. 8/2007-Learned counsel for
the petitioner submits that part of the acquired land was allotted
by JDA to the petitioner and petitioner had deposited the required
money and lease deed was also executed in favour of the
petitioner but learned court below without hearing the petitioner,
had passed the order for demolition of the construction raised by
the petitioner on disputed land. So, without hearing the petitioner,
the order dated 14.12.2006 could not be passed. So, petition filed
by the petitioner be allowed.
(Downloaded on 16/02/2024 at 10:39:03 PM)
[2024:RJ-JP:5709] (6 of 7) [CR-207/2006]
Learned counsel for the petitioners has placed reliance upon
the following judgments : (1) Narayan Prasad Agrawal Vs.
State of M.P. & Ors. in Civil Appeal No. 643/2002 decided
on 29.04.2003 and (2) Rohit Singh Vs. Vishambhar Dayal
Shukla in Civil Revision Petition No.57/13 decided on
04.02.2014.
Learned counsel for the respondents submit that the civil
court rightly passed the order dated 14.12.2006. So, revision
petition be dismissed.
I have considered the arguments advanced by learned
counsel for the petitioners as well as learned counsel for the
respondents.
It is an admitted position that the trial court while deciding
the application under Order 21 Rule 32 CPC had not considered
the documents regarding acquisition of the disputed land.
Inadvertently these documents were not placed before the trial
court. So, in my considered opinion, without considering these
documents, the order dated 14.12.2006 passed by the trial court
deserves to be set aside.
Accordingly, these revision petitions filed by the petitioners
are allowed. The order dated 14.12.2006 passed by the trial court
is set aside.
Parties are directed to appear before the trial court on
11.03.2024 and trial court is directed to decide the respondents'
application under Order 21 Rule 32 CPC afresh after taking the
relevant documents on record and giving opportunity of hearing to
both the parties, in accordance with law.
[2024:RJ-JP:5709] (7 of 7) [CR-207/2006]
Pending application(s), if any, stand(s) disposed of.
(NARENDRA SINGH DHADDHA),J Jatin/Tahir/2-5
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!