Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Koyali vs Gajendra Singh And Ors
2022 Latest Caselaw 14102 Raj

Citation : 2022 Latest Caselaw 14102 Raj
Judgement Date : 1 December, 2022

Rajasthan High Court - Jodhpur
Smt. Koyali vs Gajendra Singh And Ors on 1 December, 2022
Bench: Pankaj Mithal, Dinesh Mehta

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR D.B. Spl. Appl. Writ No. 1251/2011

Mst. Koyalee

----Appellant Versus Gajendra Singh And Ors.

----Respondents

Connected With

1. D.B. Civil Writ Petition No. 5653/2007

2. D.B. Civil Writ Petition No. 5654/2007

3. D.B. Civil Writ Petition No. 6421/2007

4. D.B. Civil Writ Petition No. 10317/2009

5. D.B. Civil Writ Petition No. 10277/2010

6. D.B. Civil Writ Petition No. 10278/2010

7. D.B. Spl. Appl. Writ No. 1466/2011

8. D.B. Civil Writ Petition No. 3363/2011

9. D.B. Civil Writ Petition No. 5641/2018

10. D.B. Civil Writ Petition No. 6926/2018

11. D.B. Civil Writ Petition No. 6967/2018

12. D.B. Civil Writ Petition No. 7476/2018

13. D.B. Civil Writ Petition No. 7485/2018

14. D.B. Civil Writ Petition No. 7663/2018

15. D.B. Writ Contempt No. 480/2020

For Appellant(s) : Mr. J.L. Purohit, Sr. Advocate assisted by Mr. Rajeev Purohit Mr. S.L. Jain.

Mr. H.R. Soni Dr. Nupur Bhati Mr. Harish Purohit For Respondent(s) : Mr. D.S. Rajvi Mr. Vineet Dave Mr. Nitin Trivedi Mr. Rajat Dave

(2 of 3) [SAW-1251/2011]

HON'BLE THE CHIEF JUSTICE MR. PANKAJ MITHAL HON'BLE MR. JUSTICE DINESH MEHTA Order

01/12/2022

After hearing learned counsel for the parties, it is apparent

that the Board of Revenue vide judgment and order dated

27.08.2010 held that appellant Koyalee had Khatedari rights in

respect of 2 Bigha 5 Biswa of land forming part of Khasra No.83,

Khasra No.104 measuring 18 Bigha 17 Biswa and Khasra No.108

having an area of 11 Bigha and 8 Biswa. The aforesaid judgment

and order of the Board of Revenue dated 27.08.2010 was

challenged by Girdhari Ram by means of S.B. Civil Writ Petition

No.9101/2010 Girdhari Ram Vs. Board of Revenue Ajmer & Ors.

which appears to have been disposed of. The Jodhpur

Development Authority has filed two writ petitions one is S.B. Civil

Writ Petition No.3363/2011 Jodhpur Development Authority Vs.

Koyalee & Ors. against the above order dated 27.08.2010 and the

second is S.B. Civil Writ Petition No.10317/2009 Jodhpur

Development Authority Vs. Girdhari & Ors. against the order dated

28.06.2003, passed by the Revenue Appellate Authority allowing

the appeal filed by Girdhari, was allowed.

The aforesaid writ petitions are pending for consideration.

The crux of the matter in this litigation is as to the ownership

of the above lands, whether the same belongs to the State or

vested in the then Urban Improvement Trust (now Jodhpur

Development Authority) or it is the land of a private person -

Bhera Ram that had devolved upon Girdhari or Koyalee and has

rightly been transferred subsequently to various persons.

(3 of 3) [SAW-1251/2011]

In view of the above, we are of the opinion that the writ

petitions pending before the learned Single Judge be decided first.

Accordingly, we direct the Registry to send back the records

of the writ petitions to the Roster Bench or the Bench assigned

with the request that the writ petitions be decided most

expeditiously.

(DINESH MEHTA),J (PANKAJ MITHAL),CJ 13-28-Ramesh/Arvind/-

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 : MAIMS

 
 
Latestlaws Newsletter