Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajendra Singh vs State Of Rajasthan
2021 Latest Caselaw 19264 Raj

Citation : 2021 Latest Caselaw 19264 Raj
Judgement Date : 17 December, 2021

Rajasthan High Court - Jodhpur
Rajendra Singh vs State Of Rajasthan on 17 December, 2021
Bench: Sandeep Mehta, Sameer Jain

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR D.B. Civil Writ Petition No. 17514/2021

1. Rajendra Singh S/o Shri Vijay Singh Gehlot, Aged About 44 Years, Chenpura Bawri Mandore Jodhpur Rajasthan 342304.

2. Brahm Singh S/o Shri Uda Ram Chouhan, Aged About 53 Years, Chenpura Bawri Mandore Jodhpur Rajasthan 342304.

----Petitioners Versus

1. State Of Rajasthan, Through Its Principal Secretary The Department Of Panchayati Raj Government Of Rajasthan Jaipur.

2. The Divisional Commissioner Jodhpur, Divisional Office Jodhpur Rajasthan.

3. The President/collector Public Land Protection Cell, Jodhpur District Jodhpur Rajasthan.

4. The Tehsildar Jodhpur, Tehsil Jodhpur, District Jodhpur Rajasthan.

5. The Municipal Corporation Jodhpur Development Authority Jodhpur, Through Its Commissioner Jodhpur Rajasthan.

6. Dalpat Singh S/o Shri Late Sohan Singh, R/o Chenpura Ward No 76 Jodhpur Municipal Corporation East Jodhpur.

                                                                ----Respondents


For Petitioner(s)        :     Mr. Ripudaman Singh
For Respondent(s)        :     -



           HON'BLE MR. JUSTICE SANDEEP MEHTA
              HON'BLE MR. JUSTICE SAMEER JAIN

                                    Order

17/12/2021

The petitioners have approached this Court by way of this writ

petition (PIL) with the following prayers:-

"10.1 By An Appropriate Writ Order Or Direction to the respondents remove encroachment made by the respondent No 6 in the ward no 76 village Chenpura Tehsil & District Jodhpur Rajasthan.

                                           (2 of 4)                     [CW-17514/2021]


        10.2    By an appropriate writ order or direction

encroachment made by the encroachers monitoring would be made by the Division commissioner.

10.3 By an appropriate writ order or direction, the respondents may kindly be directed to restore the public land while removing the encroachments, and restore the Public land as mentioned in the jama Bandi.

10.4 By An Appropriate Writ Order Or Direction The Respondents May Kindly Be Direct To Consider The Application Pending in PLPC Cell District Jodhpur Rajasthan."

Having heard and considered the submissions advanced at Bar

and having gone through the material available on record, we are of

the firm view that the petitioners have available to them a suitable

remedy for ventilating their grievances by virtue of the Division

Bench Judgment of this Court in the case of Jagdish Prasad Meena &

Ors. Vs. State of Rajasthan & Ors. passed in D.B. Civil Writ Petition

(PIL) No.10819/2018 decided on 30.01.2019 wherein this Court

directed as below:-

"This Court is inundated with large number of writ petitions, styled as public interest litigation, from almost all the Districts of the State, with allegations of encroachment over the pasture land/ land of 'johad', 'talab'/ river/river bed/public way/Shamshan/Kabristan etc. In all such petitions, common allegation is that despite repeated complaints/representations to the concerned revenue officers, no steps are taken by them to remove the encroachment. This results in number of writ petitions being filed by the complainants/representationists before this Court. This Court has been passing orders in such matters requiring the respective District Collectors to examine the factual content of the allegations and take steps to remove the encroachments so as to secure such land.

(3 of 4) [CW-17514/2021]

In order therefore to provide a pan-Rajasthan solution to this ever persisting problem, we deem it appropriate to direct the Chief Secretary of the State to devise a permanent mechanism, which should be operational in every District of the State where the concerned District Collector should be required to periodically notify for the information of the general public to lodge the complaints/representations with regard to such encroachments with a specially designated Public Land Protection Cell (for short 'PLPC') for rural areas. The PLPC should be headed by District Collector and function under his direction and supervision. The PLPC shall get such complaints/representations enquired into by deputing concerned Sub DivisionalOfficer/Tehsildar/ Naib Tehsildar so as to verify whether or not such encroachments have actually taken place on such land. If the allegations are found to be substantiated, appropriate steps in accordance with law be immediately taken for removal of the encroachments and appropriate penal action be also taken against the trespassers. The complaints/representations received in the PLPC should be decided by passing speaking order, informing the respective complainant/representationist about the action taken. This would obviate the necessity of such complainants/ representationists approaching this Court directly by way of public interest litigation. If this practice is put in place, this Court would not be inclined to directly entertain such public interest litigation or would do so only in the event of inaction on the part of the concerned PLPC. The PLPC aforementioned shall also keep in view the guidelines issued by the Supreme Court in Jagpal Singh & Others Vs. State of Punjab & Others, (2011) 11 SCC 396wherein all the State Governments of the country were directed that they should prepare schemes for eviction of illegal/unauthorised occupants of the Gram Sabha/GramPanchayat/Poramboke/ Shamlat land and the same must be restored to the Gram Sabha/Gram Panchayat for the common use of villagers of the village. The said scheme should

(4 of 4) [CW-17514/2021]

provide for the speedy eviction of such illegal occupants, after giving them a showcause notice and a brief hearing. It was further held therein that long duration of the illegal encroachment/occupation of land or huge expenditure in making construction thereon or political connections of trespassers are no justification for regularising such illegal occupation. Regularisation should be permitted only in exceptional cases where lease has been granted under some government notification e.g. to landless labourers or members of Scheduled Castes/Scheduled Tribes or where there is already a school, hospital, dispensary, 'shamshan', 'kabristan' or other public utility of the like nature on the land.

Thus, the petitioners are relegated to submit a representation

to the District Collector concerned, who shall assign the matter to

the PLPC constituted under the directions of this Court.

The PLPC shall have a thorough enquiry conducted into the

representation of the petitioners in light of the directions given by

this Court in the case of Jagdish Prasad Meena (Supra) and decide the

same within a period of three months from the date of submission

thereof.

In case, any adverse order is passed, the petitioners shall be at

liberty to challenge the same as per law.

The writ petition is disposed of in the above terms.

                                   (SAMEER JAIN),J                                           (SANDEEP MEHTA),J

                                    35-/Devesh/-









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