Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bheema Ram vs Ramlal
2021 Latest Caselaw 5094 Raj

Citation : 2021 Latest Caselaw 5094 Raj
Judgement Date : 23 February, 2021

Rajasthan High Court - Jodhpur
Bheema Ram vs Ramlal on 23 February, 2021
Bench: Arun Bhansali

(1 of 2) [CSA-2/2021]

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Second Appeal No. 2/2021

Bheema Ram S/o Achla Ji Mali, Aged About 48 Years, Resident Of Bhinmal Byepass Road, Ramdeo Colony, Jalore.

----Appellant Versus

1. Ramlal S/o Rawta Ram Ji Mali, Resident Of Shanti Grah Nirman Samiti, Bhinmal Byepass Road, Jalore (Raj.).

2. Devendra Kuamr S/o Himmata Ji Mali,, Resident Of Shanti Grah Nirman Samiti, Bhinmal Byepass Road, Jalore (Raj.).

3. Nagar Palika Mandal, Jalore Thorugh Commissioner.

(Before Nagar Palika Mandal Jalore Through Executive Officer).

4. State Of Rajasthan-State, Thorugh District Collector, Jalore.

----Respondents Connected With S.B. Civil Second Appeal No. 4/2021 Bheema Ram S/o Achala Ji Mali, Aged About 48 Years, R/o Bhinmal, Byepass Road, Ramdev Colony, Jalore.

----Appellant Versus Ramlal S/o Rawta Ji Mali, R/o Shanti Grah Nirman Samiti, Bhinmal Byepass Road, Jalore (Raj.)

----Respondent

For Appellant(s) : Mr. Alkesh Agarwal.

For Respondent(s) :

HON'BLE MR. JUSTICE ARUN BHANSALI Order

23/02/2021

It is submitted by learned counsel for the appellant that

though both the appeals were decided together by the Appellate

Court, despite the facts and allegations of the cross suits being

(2 of 2) [CSA-2/2021]

identical, while the appeal in relation to appellant's patta has been

dismissed upholding the judgment of the trial court, whereby, the

patta granted to the appellant has been cancelled, the appeal filed

by the appellant against the judgment of the trial court where

patta issued in identical circumstances, the suit was dismissed,

has been rejected.

In view of the submissions made, issue notice of the appeals,

returnable within a period of four weeks.

Notices when issued be given 'dasti' to learned counsel for

the appellant.

In the meanwhile and till further orders, status quo, as it

exists today, qua the patta in question in SBCSA No.2/2021, shall

be maintained by the parties.

(ARUN BHANSALI),J

11-12-Sumit/-

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter