Citation : 2021 Latest Caselaw 17846 Raj
Judgement Date : 26 November, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil First Appeal No. 391/2020
1. The State Of Rajasthan Through Secretary, Finance Department, Government Of Rajasthan, Jaipur
2. Inspector General, Stamp And Registration Department, Goverment Of Rajasthan, Ajmer (Raj.)
3. Sub-Registrar, Stamps And Registration Department, Pokhran, Jaisalmer.
----Appellants Versus
1. Prem W/o Ramu Ram, B/c Jat,
2. Smt. Gora Devi W/o Sh. Durja Ram, B/c Jat, R/o Jogalsar, Tehsil Sujangarh, District Churu.
3. Sh. Sheru Khan S/o Tayar Khan, B/c Muslim, R/o Bharewala, Tehsil Pokhran, District Jaisalmer.
----Respondents
For Appellant(s) : Mr. Sandeep Shah, AAG
For Respondent(s) :
HON'BLE MR. JUSTICE SUDESH BANSAL
Order
26/11/2021
This first appeal has been preferred by state of Rajasthan
against the judgment and decree dated 08.04.2019, whereby, the
civil suit filed for cancellation of sale deed in question has been
dismissed.
Learned counsel for the appellants has submitted that the
land under the sale deed situated nearby to the border area and
sale deed has been executed in contravention to the notification
dated 12.03.1996 notified by the Central Government under
Section 3(1) of the Criminal Procedure (Amendment) Act, 1961.
(2 of 2) [CFA-391/2020]
The sale of land of that area, is not permissible to transfer to any
outsider who is not resident of that area, without permission of
the State Government, therefore, the sale deed in question is
illegal and contrary to the law.
In other first appeals of the State Government, this Court
has also issued notices on the application under Section 5 of the
Limitation Act as also of the appeal and passed the interim orders.
In view of the above, issue notices of the application under
Section 5 of the Limitation Act as well as of first appeal to the
respondents. Rule is made returnable within four weeks. Record of
the trial court be called for.
In the meanwhile and till further orders, status quo, as it
exists today, shall be maintained by both the parties in relation to
properties under the sale deed in question.
List along with S.B. Civil First Appeal Nos.278/2021 and
160/2021 and other connected appeals.
Learned counsel for the appellants is also directed to remove
the defects.
(SUDESH BANSAL),J
21-Taruna/-
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!