Citation : 2021 Latest Caselaw 12195 Raj
Judgement Date : 4 August, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 9806/2021
Jairoop Ram S/o Shri Bhana Ram, Aged About 55 Years, R/o Gram Panchayat Lordi Panditji Tehsil Jodhpur, District Jodhpur (Raj.).
----Petitioner Versus
1. The State Of Rajasthan, Through The District Collector, Jodhpur (Raj.).
2. The Block Development Officer, Panchayat Samiti Mandore, District Jodhpur (Raj.).
3. The Gram Panchayat Lordi Pandit Ji, Through Its Sarpanch, Panchayat Samiti Mandore, District Jodhpur.
----Respondents
For Petitioner : Mr. Pawan Singh Rathore
For Respondents : Mr. G.S. Chouhan
HON'BLE MR. JUSTICE VIJAY BISHNOI
Order
04/08/2021
In response to the concern regarding limitation showed by a
Coordinate Bench of this Court on 04.07.2019 in Badri Ram Vs.
State of Rajasthan & Ors. (SBCWP No.9192/2019), learned
counsel for the petitioner had placed for perusal of that Court an
order dated 17.01.2019 passed by a Coordinate Bench of this
Court in Padma Ram Vs. State of Rajasthan & Ors. (SBCWP
No.841/2019) and 9 other connected matters, whereby 10
identical writ petitions arising from the revisional orders dated
27.05.2015, 03.06.2015, 17.06.2015 and 30.06.2015, have been
allowed.
(2 of 2) [CW-9806/2021]
While taking support of the said judgment dated 17.01.2019,
learned counsel for the petitioner submits that those 10 writ
petitions also had been filed after a period of about 5 years, yet
they have been allowed by a Coordinate Bench of this Court while
ignoring the delay and following the judgment dated 20.11.2018
passed by that Court in Naina Ram Vs. State of Rajasthan &
Ors. (SBCWP No.13015/2017) and 13 other connected
matters.
This being the position, the delay of six years in filing the
writ petition is not treated to be fatal to the maintainability of
present writ petition with a view to give similar treatment to the
petitioner.
Learned counsel for the parties are in agreement that the
issue involved in the present writ petition is squarely covered by a
decision dated 17.01.2019 passed by a Coordinate Bench of this
Court in a bunch of writ petitions led by SBCWP No.841/2019 :
Padma Ram Vs. State of Rajasthan & Ors.
The present writ petition is thus allowed in view of Padma
Ram's case (supra) and the impugned order dated 27.05.2015 is
quashed and set aside.
The stay petition also stands disposed of accordingly.
(VIJAY BISHNOI),J
Abhishek Kumar S.No.45
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!