Wednesday, 10, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sodhe Khan vs State Of Rajasthan
2021 Latest Caselaw 17922 Raj

Citation : 2021 Latest Caselaw 17922 Raj
Judgement Date : 29 November, 2021

Rajasthan High Court - Jodhpur
Sodhe Khan vs State Of Rajasthan on 29 November, 2021
Bench: Dinesh Mehta

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 12085/2021

1. Sodhe Khan S/o Navle Khan, Aged About 80 Years, By Caste Mualman, R/o Village Panche Ka Tala, Tehsil Pokran, District Jaisalmer.

2. Sale Mohammed S/o Sodhe Khan, Aged About 48 Years, By Caste Mualman, R/o Village Panche Ka Tala, Tehsil Pokran, District Jaisalmer.

----Petitioners Versus

1. State Of Rajasthan, Through Commissioner, Colonization Department, Bikaner.

2. The Board Of Revenue, Ajmer.

3. Additional Commissioner, Colonization And Revenue Appellate Authority, Jaisalmer.

4. Assistant Collector Cum Deputy Commissioner, Colonization, Ignp, Nachana, District Jaisalmer.

5. The Tehsildar, Colonization Nachana No. 2, District Jaisalmer.

                                                                 ----Respondents


For Petitioner(s)          :     Mr. SS Nirban
For Respondent(s)          :     Mr. Dinesh Joshi



                     JUSTICE DINESH MEHTA

                                     Order

29/11/2021

1. By way of present writ petition petitioners have prayed that

till disposal of the petitioner's appeal before the Board of Revenue,

the respondents may be directed not to dispossess the petitioners

from the land in dispute.

2. The facts appertain are that the trial Court vide its judgment

and decree dated 03.06.2015 declared the petitioners to be

(2 of 2) [CW-12085/2021]

Khatedar of 47 Bigha 15 Biswa land against which the State

preferred an appeal and vide order dated 05.08.2021, the order

passed by the trial Court has been set aside.

3. The petitioners have preferred an appeal against the order of

the appellate authority being appeal No.3938/2021 in which the

Board of Revenue has called for record.

4. Mr. Nirban, learned counsel for the petitioners submits that

till the appeal is decided, the respondents be restrained from

dispossessing the petitioners from the land in dispute.

5. Admittedly, petitioners' appeal is pending consideration

before the Board of Revenue.

6. This being the position, the present writ petition is

misconceived and premature.

7. Petitioners may move appropriate application including stay

application before the Board of Revenue in its pending appeal.

8. Writ petition is dismissed.

9. Stay petition also stands dismissed accordingly.

(DINESH MEHTA),J 27-Amar/-

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 : MAIMS

 
 
Latestlaws Newsletter