Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Madan Singh vs State Of Rajasthan
2022 Latest Caselaw 1926 Raj

Citation : 2022 Latest Caselaw 1926 Raj
Judgement Date : 5 February, 2022

Rajasthan High Court - Jodhpur
Madan Singh vs State Of Rajasthan on 5 February, 2022
Bench: Akil Kureshi, Madan Gopal Vyas
     HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                      JODHPUR
             D.B. Civil Writ Petition No. 5916/2021

Susila Kankariya W/o Mahaveer Kankariya, Aged About 63 Years,
B/c Jain, R/o 28, Ajit Colony, Jodhpur, District Jodhpur,
Rajasthan.
                                                                 ----Petitioner
                                 Versus
1.    State Of Rajasthan, Through The Secretary, The Revenue
      Department (Group-6), Secretariat-Jaipur.
2.    The Prescribed Authority (Land Acquisition) And Sub
      Divisional  Magistrate  (S.d.m.)-Jodhpur,     (Section-1
      Dangiyawas, Keru Nagaur Road, Jodhpur, District Jodhpur,
      Rajasthan.
3.    The Project Director, Project Implement Unit, National
      Highway Authority Of India, House No. 148, Umaid
      Heritage Jodhpur, District Jodhpur.
                                                              ----Respondents
                        connected with
            D.B. Civil Writ Petition No. 12253/2021

Jaideep Kumbhat S/o Shri Dashrathmal, Aged About 51 Years,
By Caste Oswal, R/o 6, Roop Rajat, Sarovar Amritnagar, Pal
Road, Jodhpur.
                                                                 ----Petitioner
                                 Versus
1.     Union Of India, Through The Secretary, Ministry Of
       Road, Transport And Highways, Government Of India,
       New Delhi.
2.     The State Of Rajasthan, Through The Secretary, The
       Revenue Department (Group-6), Secretariat-Jaipur.
3.     The Prescribed Authority (Land Acquisition), And
       Additional District Collector-Iii, Jodhpur, District Jodhpur,
       Rajasthan.
4.     The Project Director And Executive Engineer, Public
       Works Department, National Highway Block, Pali (Raj.).
                                                              ----Respondents



            D.B. Civil Writ Petition No. 12282/2021

Gopal Das Lohiya S/o Kaanmal, Aged About 70 Years, 39-A,
Nehru Park, District Jodhpur.
                                                                 ----Petitioner
                                 Versus
1.     Union Of India, Through The Secretary, Ministry Of
       Road, Transport And Highway, Government Of India,


                  (Downloaded on 09/02/2022 at 08:57:27 PM)
                                         (2 of 69)                    [CW-5916/2021]


      New Delhi.
2.    The State Of Rajasthan, Through The Secretary, The
      Revenue Department (Group-6), Secretariat-Jaipur.
3.    The Prescribed Authority (Land Acquisition), And
      Additional District Collector-Iii, Jodhpur, District Jodhpur,
      Rajasthan.
4.    The Project Director And Executive Engineer, Public
      Works Department, National Highway Block, Pali (Raj.).
                                               ----Respondents
           D.B. Civil Writ Petition No. 12292/2021

Gopal Das Lohiya S/o Kaanmal, Aged About 70 Years, 39-A,
Nehru Park, District Jodhpur.
                                                                  ----Petitioner
                                  Versus
1.    Union Of India, Through The Secretary, Ministry Of
      Road, Transport And Highway, Government Of India,
      New Delhi.
2.    The State Of Rajasthan, Through The Secretary, The
      Revenue Department (Group-6), Secretariat-Jaipur.
3.    The Prescribed Authority (Land                      Acquisition), And
      Additional District Collector-Iii,                  Jodhpur, District
      Jodhpur, Rajasthan.
4.    The Project Director And Executive Engineer, Public
      Works Department, National Highway Block, Pali
      (Raj.).
                                               ----Respondents
            D.B. Civil Writ Petition No. 5812/2021

 Udit A. Mehta S/o Shri Akshay J. Mehta, Aged About 30
 Years, R/o House No. 93, Bhagat Ki Kothi, Jodhpur (Through
 Will Of Late Shri J.s. Mehta, R/o House No. 93, Bhagat Ki
 Kothi, Jodhpur)
                                                                  ----Petitioner
                                  Versus
 1.    The State Of Rajasthan, Through The Secretary, The
       Revenue Department (Group - 6), Secretariat, Jaipur.
 2.    The Rajasthan State Industrial Development And
       Investment Corporation Ltd., Udhyog Bhawan, Tilak
       Marg, Jaipur Through Its Managing Director,
       Rajasthan     State Industrial  Development   And
       Investment Corporation Ltd. , Udhyog Bhawan, Tilak
       Marg, Jaipur.
 3.    Regional Manager, Riico Ltd., Boranada, Jodhpur.
 4.    The Land Acquisition Officer - Sdo Luni, Tehsil And
       District Jodhpur.
                                                               ----Respondents



                   (Downloaded on 09/02/2022 at 08:57:27 PM)
                                      (3 of 69)                    [CW-5916/2021]




            D.B. Spl. Appl. Writ No. 1466/2018
Smt Himadri Jain W/o Abhinandan D/o Umaid Raj Jain,
Aged About 24 Years, 296 B, Sardarpura, First A Road,
Jodhpur.
                                                               ----Petitioner
                               Versus
1.    State Of Rajasthan, Through The Principal Secretary,
      Department Of Industries, Secretariat, Jaipur,
      Rajasthan.
2.    Sub Divisional Officer (Land Acquisition Officer),
      Rohet, District Pali, Rajasthan.
3.    The Rajasthan State Industrial Development And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur Through Its Managing Director,
      Rajasthan     State Industrial Development   And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur.
4.    The Senior Regional Manager, Riico, Pali, District Pali.
                                                            ----Respondents
            D.B. Spl. Appl. Writ No. 1468/2018
Vimla Devi W/o Hukami Chand, Aged About 56 Years, R/o
201, Mahaveer Nagar, Pali, District Pali.
                                                               ----Petitioner
                               Versus
1.    State Of Rajasthan, Through The Principal Secretary,
      Department Of Industries, Secretariat, Jaipur,
      Rajasthan.
2.    Sub Divisional Officer (Land Acquisition Officer),
      Rohet, District Pali, Rajasthan.
3.    The Rajasthan State Industrial Development And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur Through Its Managing Director,
      Rajasthan     State Industrial Development   And
      Investment Corporation Ltd. Udhyog Bhawan, Tilak
      Marg, Jaipur.
4.    The Senior Regional Manager, Riico Pali, District Pali.
                                                            ----Respondents
            D.B. Spl. Appl. Writ No. 1470/2018
Kirti Jain W/o Sidharath D/o Rajnish, Aged About 41 Years,
1, Ahinsa Complex, Near Ambedkar Circle, Pali.
                                                               ----Petitioner
                               Versus
1.    State Of Rajasthan, Through The Principal Secretary,
      Department Of Industries, Secretariat, Jaipur,
      Rajasthan


                (Downloaded on 09/02/2022 at 08:57:27 PM)
                                      (4 of 69)                    [CW-5916/2021]



2.    Sub Divisional Officer (Land Acquisition Officer),
      Rohet, District Pali, Rajasthan.
3.    The Rajasthan State Industrial Development And
      Investment Corporation Ltd, Udhyog Bhawan, Tilak
      Marg, Jaipur Through Its Managing Director,
      Rajasthan     State Industrial Development   And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur.
4.    The Senior Regional Manager, Riico, Pali, District Pali.
                                                            ----Respondents
            D.B. Spl. Appl. Writ No. 1473/2018
Madan Singh S/o Tej Singh, Aged About 32 Years, Plot No.
14-15, Behind Rainbow House, Paota B-2 Road, Jodhpur.
                                                               ----Petitioner
                               Versus
1.    State Of Rajasthan, Through The Principal Secretry,
      Department Of Idnustries, Secretariat, Jaipur,
      Rajasthan.
2.    Sub Divisional Officer (Land Acquisition Officer),
      Rohet, District Pali, Rajasthan.
3.    The Rajasthan State Industrial Development And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur Through Its Managing Director,
      Rajasthan     State Industrial Development   And
      Investment Corporation Ltd., Udhyog Bhawan Tilak
      Marg, Jaipur.
4.    The Senior Regional Manager, Riico, Pali, District Pali.
                                                            ----Respondents
            D.B. Spl. Appl. Writ No. 1475/2018
1.    Amrati Devi W/o Nemi Chand, Aged About 66 Years,
      R/o 201, Mahaveer Nagar, Pali, District Pali.
2.    Hemlata Karnawat W/o Rajesh,, Aged About 60
      Years, Mahaveer Nagar, Pali, District Pali.
                                                              ----Petitioners
                               Versus
1.    State Of Rajasthan, Through The Principal Secretary,
      Department Of Industries, Secretariat, Jaipur,
      Rajasthan.
2.    Sub Divisional Officer (Land Acquisition Officer),
      Rohet, District Pali, Rajasthan.
3.    The Rajasthan State Industrial Development And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur, Through Its Managing Director,
      Rajasthan     State Industrial Development   And
      Investment Corporation Ltd. Udhyog Bhawan, Tilak
      Marg, Jaipur.
4.    The Senior Regional Manager, Riico Pali, District Pali.

                (Downloaded on 09/02/2022 at 08:57:27 PM)
                                     (5 of 69)                    [CW-5916/2021]



                                                           ----Respondents
           D.B. Spl. Appl. Writ No. 1476/2018
Amrati Devi W/o Nemi Chand, Aged About 66 Years, 201,
Mahaveer Nagar, Pali, District Pali
                                                              ----Petitioner
                              Versus
1.   State Of Rajasthan, Through The Principal Secretary,
     Department Of Industries, Secretariat, Jaipur,
     Rajasthan
2.   Sub Divisional Officer (Land Acquisition Officer),
     Rohet, District Pali, Rajasthan
3.   The Rajasthan State Industrial Development And
     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur Through Its Managing Director,
     Rajasthan    State Industrial  Development   And
     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur
4.   The Senior Regional Manager, Riico, Pali, District Pali
                                                           ----Respondents
           D.B. Spl. Appl. Writ No. 1477/2018
Jhamku Devi W/o Jugraj, Aged About 75 Years, 182,
Mahaveer Nagar, Pali, District Pali
                                                              ----Petitioner
                              Versus
1.   State Of Rajasthan, Through The Principal Secretary,
     Department Of Industries, Secretariat, Jaipur,
     Rajasthan
2.   Sub Divisional Officer (Land Acquisition Officer),
     Rohet, District Pali, Rajasthan
3.   The Rajasthan State Industrial Development And
     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur Through Its Managing Director,
     Rajasthan    State Industrial  Development   And
     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur
4.   The Senior Regional Manager, Riico, Pali, District Pali
                                                           ----Respondents
           D.B. Spl. Appl. Writ No. 1478/2018
Madhu Devi W/o Jeevan Ji, Aged About 53 Years, 201,
Mahaveer Nagar, Pali, District Pali
                                                              ----Petitioner
                              Versus
1.   State Of Rajasthan, Through The Principal Secretary,
     Department Of Industries, Secretariat, Jaipur,
     Rajasthan
2.   Sub Divisional Officer (Land Acquisition Officer),


               (Downloaded on 09/02/2022 at 08:57:27 PM)
                                      (6 of 69)                    [CW-5916/2021]



      Rohet, District Pali, Rajasthan
3.    The Rajasthan State Industrial Development And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur Through Its Managing Director,
      Rajasthan    State Industrial  Development   And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur
4.    The Senior Regional Manager, Riico, Pali, District Pali
                                                            ----Respondents
            D.B. Spl. Appl. Writ No. 1479/2018
Nirmal Chand Jain Huf S/o Sugan Chand Jain, Aged About
58 Years, Nirmal Deep, Plot No. 13, Paota B-2 Road,
Jodhpur
                                                               ----Petitioner
                               Versus
1.    State Of Rajasthan, Through The Principal Secretary,
      Department Of Industries, Secretariat, Jaipur,
      Rajasthan
2.    Sub Divisional Officer (Land Acquisition Officer),
      Rohet, District Pali, Rajasthan
3.    The Rajasthan State Industrial Development And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur Through Its Managing Director,
      Rajasthan    State Industrial  Development   And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur
4.    The Senior Regional Manager, Riico, Pali, District Pali
                                                            ----Respondents
            D.B. Spl. Appl. Writ No. 1480/2018
Vivek Lodha S/o Nirmal Chand Lodha, Aged About 35 Years,
Nirmal Deep, Plot No. 13, Paota B-2 Road, Jodhpur
                                                               ----Petitioner
                               Versus
1.    State Of Rajasthan, Through The Principal Secretary,
      Department Of Industries, Secretariat, Jaipur,
      Rajasthan
2.    Sub Divisional Officer (Land Acquisition Officer),
      Rohet, District Pali, Rajasthan
3.    The Rajasthan State Industrial Development And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur Through Its Managing Director,
      Rajasthan    State Industrial  Development   And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur
4.    The Senior Regional Manager, Riico, Pali, District Pali
                                                            ----Respondents



                (Downloaded on 09/02/2022 at 08:57:27 PM)
                                      (7 of 69)                    [CW-5916/2021]



            D.B. Spl. Appl. Writ No. 1481/2018
Madan Singh S/o Tej Singh, Aged About 32 Years, Plot No.
14-15, Behind Rainbow House, Paota B-2 Road, Jodhpur
                                                               ----Petitioner
                               Versus
1.    State Of Rajasthan, Through The Principal Secretary,
      Department Of Industries, Secretariat, Jaipur,
      Rajasthan
2.    Sub Divisional Officer (Land Acquisition Officer),
      Rohet, District Pali, Rajasthan
3.    The Rajasthan State Industrial Development And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur Through Its Managing Director,
      Rajasthan    State Industrial  Development   And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur
4.    The Senior Regional Manager, Riico, Pali, District Pali
                                                            ----Respondents
            D.B. Spl. Appl. Writ No. 1495/2018
Smt. Sangeeta Jain W/o Umaid Raj Jain, Aged About 55
Years, 296 B, Sardarpura, First A Road, Jodhpur
                                                               ----Petitioner
                               Versus
1.    State Of Rajasthan, Through The Principal Secretary,
      Department Of Industries, Secretariat, Jaipur,
      Rajasthan
2.    Sub Divisional Officer (Land Acquisition Officer),
      Rohet, District Pali, Rajasthan
3.    The Rajasthan State Industrial Development And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur Through Its Managing Director,
      Rajasthan    State Industrial  Development   And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur
4.    The Senior Regional Manager, Riico, Pali, District Pali
                                                            ----Respondents
            D.B. Spl. Appl. Writ No. 1498/2018
Nirmal Chand Jain S/o Sugan Chand Jain, Aged About 58
Years, Nirmal Deep, Plot No. 13, Paota B-2 Road, Jodhpur
                                                               ----Petitioner
                               Versus
1.    State Of Rajasthan, Through The Principal Secretary,
      Department Of Industries, Secretariat, Jaipur,
      Rajasthan
2.    Sub Divisional Officer (Land Acquisition Officer),
      Rohet, District Pali, Rajasthan


                (Downloaded on 09/02/2022 at 08:57:27 PM)
                                      (8 of 69)                    [CW-5916/2021]



3.    The Rajasthan State Industrial Development And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur Through Its Managing Director,
      Rajasthan    State Industrial  Development   And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur
4.    The Senior Regional Manager, Riico, Pali, District Pali
                                                            ----Respondents
            D.B. Spl. Appl. Writ No. 1501/2018
Rajul W/o Mool Chand, Aged About                        32     Years, 182,
Mahaveer Nagar, Pali, District Pali.
                                                               ----Petitioner
                               Versus
1.    State Of Rajasthan And Ors., Through The Principal
      Secretary Department Of Industries, Secretariat,
      Jaipur, Rajasthan.
2.    Sub Divisional Officer (Land Acquisition Officer),
      Rohet, District Pali, Rajasthan.
3.    The Rajasthan State Industrial Development And
      Ivestment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur Throgh Its Managing Director, Rajasthan
      State Industrial Development And Investment
      Corporation Ltd., Udhyog Bhawan, Tilak Marg, Jaipur.
4.    The Senior Regional Manager, Riico, Pali, District Pali.
                                                            ----Respondents
            D.B. Spl. Appl. Writ No. 1506/2018
Vandana Karnawat W/o Rajnish Karnawat, Aged About 48
Years, 1, Ahinsa Complex, Near Ambedkar Circle, Pali
Marwar.
                                                               ----Petitioner
                               Versus
1.    State Of Rajasthan, Through The Principal Secretary,
      Department Of Industries, Secretariat, Jaipur,
      Rajasthan.
2.    Sub Divisional Officer (Land Acquisition Officer),
      Rohet, District Pali, Rajasthan.
3.    The Rajasthan State Industrial Development And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur Through Its Managing Director,
      Rajasthan     State Industrial Development   And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur.
4.    The Senior Regional Manager, Riico, Pali, District Pali.
                                                            ----Respondents
            D.B. Spl. Appl. Writ No. 1508/2018
Vivek Lodha S/o Nirmal Chand Lodha, Aged About 35 Years,


                (Downloaded on 09/02/2022 at 08:57:27 PM)
                                      (9 of 69)                    [CW-5916/2021]



Nirmal Deep, Plot No. 13, Paota B-2 Road, Jodhpur
                                                               ----Petitioner
                               Versus
1.    State Of Rajasthan, Through The Principal Secretary,
      Department Of Industries, Secretariat, Jaipur,
      Rajasthan
2.    Sub Divisional Officer (Land Acquisition Officer),
      Rohet, District Pali, Rajasthan
3.    The Rajasthan State Industrial Development And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur Through Its Managing Director,
      Rajasthan    State Industrial  Development   And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur
4.    The Senior Regional Manager, Riico, Pali, District Pali
                                                            ----Respondents
            D.B. Spl. Appl. Writ No. 1550/2018
Parbu S/o Kera, Aged About 64 Years, By Caste Meghwal,
R/o Brahmnan, Tehsil Rohet, District Pali.
                                                               ----Petitioner
                               Versus
1.    State Of Rajasthan, Through The Principal Secretary,
      Department Of Industries, Secretariat, Jaipur,
      Rajasthan.
2.    Sub Divisional Officer (Land Acquisition Officer),
      Rohet, District Pali, Rajasthan.
3.    The Rajasthan State Industrial Development And
      Investment Corporation Ltd. Udhyog Bhawan, Tilak
      Marg Through Its Managing Director, Rajasthan State
      Industrial Development And Investment Corporation
      Ltd. Udhyog Bhawan, Tilak Marg, Jaipur.
4.    The Senior Regional Manager, Riico, Pali, District Pali.
                                                            ----Respondents
            D.B. Spl. Appl. Writ No. 1558/2018
Hemlata Karnawat W/o Rajesh, Aged About 47 Years, R/o
14-15, Backside Of Rainbow House, Paota B Road, Jodhpur.
                                                               ----Petitioner
                               Versus
1.    State Of Rajasthan And Ors., Thorugh The Principal
      Secretary, Department Of Industries, Secretariat,
      Jaipur, Rajasthan.
2.    Sub Divisional Officer (Land Acquisition Officer),
      Rohet, District Pali, Rajasthan.
3.    The Rajasthan State Industrial Development And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur Through Its Managing Director,


                (Downloaded on 09/02/2022 at 08:57:27 PM)
                                      (10 of 69)                   [CW-5916/2021]



      Rajasthan     State Industrial  Development    And
      Investment Corporatiion Ltd., Udhyog, Bhawan, Tilak
      Marg, Jaipur.
4.    The Senior Regional Manager, Riico, Pali, District Pali.
                                                            ----Respondents
            D.B. Spl. Appl. Writ No. 1559/2018
Lala Ram S/o Bhaga Ram, Aged About 80 Years, By Caste
Bawari, R/o Nimbali Brahman, Tehsil Rohet, District Pali.
                                                               ----Petitioner
                               Versus
1.    State Of Rajasthan, Through The Principal Secretary,
      Department Of Industires, Secretariat, Jaipur,
      Rajasthan.
2.    Sub Divisional Officer (Land Acquisition Officer),
      Rohet, District Pali, Rajasthan.
3.    The Rajasthan State Industrial Development And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur Through Its Managing Director,
      Rajasthan     State Industrial  Development    And
      Investment Corporatiion Ltd., Udhyog, Bhawan, Tilak
      Marg, Jaipur.
4.    The Senior Regional Manager, Riico, Pali, District Pali.
                                                            ----Respondents
            D.B. Spl. Appl. Writ No. 1560/2018
1.    Babu Lal S/o Shankar Lal, Aged About 51 Years, By
      Caste Paliwal, R/o Nimbali Brahman, Rohet, District
      Pali.
2.    Looniya S/o Bohat Ram,, Aged About 50 Years, By
      Caste Paliwal, R/o Nimbali Brahmnan, Rohet, District
      Pali.
                                                              ----Petitioners
                               Versus
1.    State Of Rajasthan, Through The Principal Secretary,
      Department Of Industires, Secretariat, Jaipur,
      Rajasthan.
2.    Sub Divisional Officer (Land Acquisition Officer),
      Rohet, District Pali, Rajasthan.
3.    The Rajasthan State Industrial Development And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur Through Its Managing Director,
      Rajasthan     State Industrial  Development    And
      Investment Corporatiion Ltd., Udhyog, Bhawan, Tilak
      Marg, Jaipur.
4.    The Senior Regional Manager, Riico, Pali, District Pali.
                                                            ----Respondents
            D.B. Spl. Appl. Writ No. 1562/2018


                (Downloaded on 09/02/2022 at 08:57:27 PM)
                                      (11 of 69)                   [CW-5916/2021]



Bheema Ram S/o Rama Ram, Aged About 61 Years, By
Caste Bawari, Nimbali Brahmnan, Tehsil Rohet, District Pali
                                                               ----Petitioner
                               Versus
1.    State Of Rajasthan, Through The Principal Secretary,
      Department Of Industries, Secretariat, Jaipur,
      Rajasthan
2.    Sub Divisional Officer (Land Acquisition Officer),
      Rohet, District Pali, Rajasthan
3.    The Rajasthan State Industrial Development And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur Through Its Managing Director,
      Rajasthan    State Industrial  Development   And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur
4.    The Senior Regional Manager, Riico, Pali, District Pali
                                                            ----Respondents
            D.B. Spl. Appl. Writ No. 1566/2018
Umaid Raj Jain S/o Shri N.R. Jain, Aged About 56 Years,
296 B, Sardarpura, First A Road, Jodhpur
                                                               ----Petitioner
                               Versus
1.    State Of Rajasthan, Through The Principal Secretary,
      Department Of Industries, Secretariat, Jaipur,
      Rajasthan
2.    Sub Divisional Officer (Land Acquisition Officer),
      Rohet, District Pali, Rajasthan
3.    The Rajasthan State Industrial Development And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur Through Its Managing Director,
      Rajasthan    State Industrial  Development   And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur
4.    The Senior Regional Manager, Riico, Pali, District Pali
                                                            ----Respondents
            D.B. Spl. Appl. Writ No. 1672/2018
1.    Mangiya S/o Sujan, Aged About 54 Years, By Caste
      Raika, Nimbali, Brahmnan, Rohet, District Pali
2.    Thakariya S/o Sujan, Aged About 57 Years, By Caste
      Raika, Nimbali, Brahmnan, Rohet, District Pali
3.    Mooliya S/o Sujan, Aged About 48 Years, By Caste
      Raika, Nimbali, Brahmnan, Rohet, District Pali
4.    Bhundaki widow of Sujan, Aged About 65 Years, By
      Caste Raika, Nimbali, Brahmnan, Rohet, District Pali
                                                              ----Petitioners
                               Versus


                (Downloaded on 09/02/2022 at 08:57:27 PM)
                                     (12 of 69)                   [CW-5916/2021]



1.   State Of Rajasthan, Through The Principal Secretary,
     Department Of Industries, Secretariat, Jaipur,
     Rajasthan
2.   Sub Division Officer (Land Acquisition Officer), Rohet,
     District Pali, Rajasthan
3.   The Rajasthan State Industrial Development And
     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur Through Its Managing Director,
     Rajasthan    State Industrial  Development   And
     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur
4.   The Senior Regional Manager, Riico, Pali, District Pali
                                                           ----Respondents
           D.B. Spl. Appl. Writ No. 1673/2018
1.   Jetha Ram S/o Bhopal, Aged About 67 Years, By
     Caste Raika, Nimbali Brahmnan, Rohet, District Pali
2.   Junjhar S/o Bhopal, Aged About 55 Years, By Caste
     Raika, Nimbali Brahmnan, Rohet, District Pali
3.   Gayad S/o Bhopal, Aged About 50 Years, By Caste
     Raika, Nimbali Brahmnan, Rohet, District Pali
                                                             ----Petitioners
                              Versus
1.   State Of Rajasthan, Through The Principal Secretary,
     Department Of Industries, Secretariat, Jaipur,
     Rajasthan
2.   Sub Divisional Officer (Land Acquisition Officer),
     Rohet, District Pali, Rajasthan
3.   The Rajasthan State Industrial Development And
     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur Through Its Managing Director,
     Rajasthan    State Industrial  Development   And
     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur
4.   The Senior Regional Manager, Riico, Pali, District Pali
                                                           ----Respondents
           D.B. Spl. Appl. Writ No. 1702/2018
Tulsi Ram S/o Durga Ram, Aged About 54 Years, By Caste
Paliwal, R/o Nimbali Brahmnan, Rohet, District Pali.
                                                              ----Petitioner
                              Versus
1.   State Of Rajasthan, Through The Principal Secretary,
     Department Of Industries, Secretariat, Jaipur,
     Rajasthan.
2.   Sub Divisional Officer (Land Acquisition Officer),
     Rohet, District Pali, Rajasthan.
3.   The Rajasthan State Industrial Development And


               (Downloaded on 09/02/2022 at 08:57:27 PM)
                                     (13 of 69)                   [CW-5916/2021]



     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur Through Its Managing Director,
     Rajasthan     State Industrial Development   And
     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur.
4.   The Senior Regional Manager, Riico, Pali, District Pali.
                                                           ----Respondents
           D.B. Spl. Appl. Writ No. 1708/2018
Hari Ram s/o Binja Ram, Aged About 57 Years, By Caste
Bawari, Nimbali Brahmnan, Tehsil Rohet, District Pali
                                                              ----Petitioner
                              Versus
1.   State Of Rajasthan, Through The Principal Secretary,
     Department Of Industries, Secretariat, Jaipur,
     Rajasthan
2.   Sub Divisional Officer (Land Acquisition Officer),
     Rohet, District Pali, Rajasthan
3.   The Rajasthan State Industrial, Development And
     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur Through Its Managing Director,
     Rajasthan State Industrial Development Investment
     Corporation Ltd., Udhyog Bhawan, Tilak Marg, Jaipur
4.   The Senior Regional Manager, Riico, Pali, District Pali
                                                           ----Respondents
           D.B. Spl. Appl. Writ No. 1726/2018
Sona Ram S/o Sukha Ram, Aged About 41 Years, B/c
Bawari , Nimbali Brahman, Tehsil Rohet, District Pali.
                                                              ----Petitioner
                              Versus
1.   State Of Rajasthan, Through The Principal Secretary,
     Department Of Industries, Secretariat, Jaipur,
     Rajasthan.
2.   Sub Divisional Officer (Land Acquisition Officer),
     Rohet, District Pali, Rajasthan.
3.   The Rajasthan State Industrial Development                        And
     Investment Corporation Ltd., Udhyog Bhawan,                      Tilak
     Marg, Jaipur Through Its Managing Director,                       The
     Rajasthan     State Industrial Development                        And
     Investment Corporation Ltd. Udhyog Bhawan,                       Tilak
     Marg, Jaipur.
4.   The Senior Regional Manager, Riico, Pali, District Pali.
                                                           ----Respondents
           D.B. Spl. Appl. Writ No. 1727/2018
Phool Singh S/o Bheru Singh, Aged About 53 Years, B/c
Rajput , Nimbali Brahman, Tehsil Rohet, District Pali.
                                                              ----Petitioner


               (Downloaded on 09/02/2022 at 08:57:27 PM)
                                     (14 of 69)                   [CW-5916/2021]



                              Versus
1.   State Of Rajasthan, Through The Principal Secretary,
     Department Of Industries, Secretariat, Jaipur,
     Rajasthan.
2.   Sub Divisional Officer (Land Acquisition Officer),
     Rohet, District Pali, Rajasthan.
3.   The Rajasthan State Industrial Development                        And
     Investment Corporation Ltd., Udhyog Bhawan,                      Tilak
     Marg, Jaipur Through Its Managing Director,                       The
     Rajasthan     State Industrial Development                        And
     Investment Corporation Ltd. Udhyog Bhawan,                       Tilak
     Marg, Jaipur.
4.   The Senior Regional Manager, Riico, Pali, District Pali.
                                                           ----Respondents
           D.B. Spl. Appl. Writ No. 1728/2018
1.   Jhumar Lal S/o Chunni Lal, Aged About 55 Years, By
     Caste Paliwal, R/o Nimbali Brahmanan, Rohet, District
     Pali.
2.   Pukhraj S/o Chunni Lal,, Aged About 52 Years, By
     Caste Paliwal, R/o Nimbadli Brahmanan, Rohet,
     District Pali.
3.   Narayan Lal S/o Chunni Lal,, Aged About 48 Years, By
     Caste Paliwal, R/o Nimbali Brahmnan, Rohet, District
     Pali.
4.   Ramchandra S/o Chunni Lal,, Aged About 40 Years,
     R/o Nimbali Brahmnan, Rohet, District Pali.
                                                             ----Petitioners
                              Versus
1.   State Of Rajasthan, Through The Principal Secretary,
     Department Of Industries, Secretariat, Jaipur,
     Rajasthan.
2.   Sub Divisional Officer (Land Acquisition Officer),
     Rohet, District Pali, Rajasthan.
3.   The Rajasthan State Industrial Development And
     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur Through Its Managing Director,
     Rajasthan     State Industrial Development   And
     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur.
4.   The Senior Regional Manager, Riico, Pali, District Pali.
                                                           ----Respondents
           D.B. Spl. Appl. Writ No. 1743/2018
1.   Bhola Ram S/o Ganga Ram, Aged About 54 Years, By
     Caste Bawari, R/o Nimbali, Brahmnan, Rohet, District
     Pali.
2.   Chhoga Ram S/o Ganga Ram, Aged About 52 Years,
     By Caste Bawari, R/o Nimbali, Brahmnan, Rohet,


               (Downloaded on 09/02/2022 at 08:57:27 PM)
                                       (15 of 69)                   [CW-5916/2021]



      District Pali.
                                                               ----Petitioners
                                Versus
1.    State Of Rajasthan, Through The Principal Secretary,
      Department Of Industries, Secretariat, Jaipur,
      Rajasthan.
2.    Sub Divisional Officer (Land Acquisition Officer),
      Rohet, District Pali, Rajasthan.
3.    The Rajasthan State Industrial Development And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur, Through Its Managing Director,
      Rajasthan     State Industrial Development   And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur.
4.    The Senior Regional Manager, Riico, Pali, District Pali.
                                                             ----Respondents
             D.B. Spl. Appl. Writ No. 1813/2018
Dakhu Devi W/o Girdari Ram, Aged About 66 Years, By
Caste Raika, Nimbali Brahmnan, Tehsil Rohet, District Pali.
                                                                ----Petitioner
                                Versus
1.    State Of Rajasthan, Through The Principal Secretary,
      Department Of Industries, Secretariat, Jaipur,
      Rajasthan
2.    Su Divisional Officer (Land Acquisition Officer), Rohet,
      District Pali, Rajasthan
3.    The Rajasthan State Industrial Development And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur Through Its Managing Director,
      Rajasthan    State Industrial  Development   And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur
4.    The Senior Regional Manager, Riico, Pali, District Pali
                                                             ----Respondents
             D.B. Spl. Appl. Writ No. 1858/2018
1.    Bhanwara Ram S/o Keriya, Aged About 56 Years, B/c
      Meghwal, Nimbali Brahman, Rohet, District Pali.
2.    Ratna Ram S/o Keriya, Aged About 60 Years, B/c
      Meghwal, Nimbali Brahman, Rohet, District Pali.
3.    Hema Ram S/o Keriya, Aged About 52 Years, B/c
      Meghwal, Nimbali Brahman, Rohet, District Pali.
                                                               ----Petitioners
                                Versus
1.    State Of Rajasthan, Through The Principal Secretary,
      Department Of Industries, Secretariat, Jaipur,
      Rajasthan.


                 (Downloaded on 09/02/2022 at 08:57:27 PM)
                                      (16 of 69)                   [CW-5916/2021]



2.    Sub Divisional Officer (Land Acquisition Officer),
      Rohet, District Pali, Rajasthan.
3.    The Rajasthan State Industrial Development And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur Through Its Managing Director,
      Rajasthan     State Industrial Development   And
      Investment Corporation Ltd. Udhyog Bhawan, Tilak
      Marg, Jaipur.
4.    The Senior Regional Manager, Riico, Pali, District Pali.
                                                            ----Respondents
            D.B. Spl. Appl. Writ No. 1867/2018
Tulsi Ram S/o Durga Ram, Aged About 54 Years, By Caste
Paliwal, R/o Nimbali Brahmnan, Rohet, District Pali.
                                                               ----Petitioner
                               Versus
1.    State Of Rajasthan, Through The Principal Secretary,
      Department Of Industries, Secretariat, Jaipur,
      Rajasthan.
2.    Sub Divisional Officer (Land Acquisition Officer),
      Rohet, District Pali, Rajasthan.
3.    The Rajasthan State Industrial Development And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur Through Its Managing Director,
      Rajasthan     State Industrial Development   And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur.
4.    The Senior Regional Manager, Riico, Pali, District Pali.
                                                            ----Respondents
            D.B. Spl. Appl. Writ No. 1868/2018
Kana Ram S/o Poora Ram, Aged About 75 Years, By Caste
Bawari R/o Nimbali Brahmnan, Tehsil Rohet, District Pali.
                                                               ----Petitioner
                               Versus
1.    State Of Rajasthan, Through The Principal Secretary,
      Department Of Industries, Secretariat, Jaipur,
      Rajasthan.
2.    Sub Divisional Officer (Land Acquisition Officer),
      Rohet, District Pali, Rajasthan.
3.    The Rajasthan State Industrial Devlopment And
      Investmnt Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur Through Its Managing Director,
      Rajasthan     State Industrial Development   And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur.
4.    The Senior Regional Manager, Riico, Pali, District Pali.
                                                            ----Respondents



                (Downloaded on 09/02/2022 at 08:57:27 PM)
                                      (17 of 69)                   [CW-5916/2021]



            D.B. Spl. Appl. Writ No. 1872/2018
Lala Ram S/o Bhaga Ram, Aged About 80 Years, By Caste
Bawari, R/o Nimbali Brahmnan, Tehsil Rohet, District Pali.
                                                               ----Petitioner
                               Versus
1.    State Of Rajasthan, Through The Principal Secretary,
      Department Of Industries, Secretariat, Jaipur,
      Rajasthan.
2.    Sub Divisional Officer (Land Acquisition Officer),
      Rohet, District Pali, Rajasthan.
3.    The Rajasthan State Industrial Development And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur Through Its Managing Director,
      Rajasthan     State Industrial Development   And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur.
4.    The Senior Regional Manager, Riico, Pali, District Pali.
                                                            ----Respondents
            D.B. Spl. Appl. Writ No. 1873/2018
Bhanwariya S/o Kehra, Aged About 65 Years, By Caste
Meghwal, R/o Nimbali Brahmnan, Tehsil Rohet, District Pali.
                                                               ----Petitioner
                               Versus
1.    State Of Rajasthan, Through The Principal Secretary,
      Department Of Industries, Secretariat, Jaipur,
      Rajasthan.
2.    Sub Divisional Officer (Land Acquisition Officer),
      Rohet, District Pali, Rajasthan.
3.    The Rajasthan State Industrial Development And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur Through Its Managing Director,
      Rajasthan     State Industrial Development   And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur.
4.    The Senior Regional Manager, Riico, Pali, District
      Rajasthan.
                                                            ----Respondents
            D.B. Spl. Appl. Writ No. 1887/2018
1.    Mangiya S/o Rawat Ram, Aged About 63 Years, By
      Caste Raika, Nimbali Brahmnan, Rohet, District Pali.
2.    Gopiya S/o Rawat Ram,, Aged About 61 Years, By
      Caste Raika, Nimbali Brahmnan, Rohet, District Pali.
                                                              ----Petitioners
                               Versus
1.    State Of Rajasthan, Through The Principal Secretary,
      Department Of Industries, Secretariat, Jaipur,


                (Downloaded on 09/02/2022 at 08:57:27 PM)
                                     (18 of 69)                   [CW-5916/2021]



     Rajasthan.
2.   Sub Divisional Officer (Land Acquisition Officer),
     Rohet, District Pali, Rajasthan.
3.   The Rajasthan State Industrial Development And
     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur Through Its Managing Director,
     Rajasthan     State Industrial Development   And
     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur.
4.   The Senior Regional Manager, Riico, Pali, District Pali.
                                                           ----Respondents
           D.B. Spl. Appl. Writ No. 1888/2018
1.   Aasha Ram S/o Ram Chandra, Aged About 54 Years,
     By Caste Nai, R/o Nimbali Brahmnan, Rohet, District
     Pali.
2.   Heera Ram S/o Ram Chandra,, Aged About 54 Years,
     By Caste Nai, R/o Nimbali Brahmnan, Rohet, District
     Pali.
3.   Puka Ram S/o Ram Chandra,, Aged About 52 Years,
     By Caste Nai, R/o Nimbali Brahmnan, Rohet, District
     Pali.
                                                             ----Petitioners
                              Versus
1.   State Of Rajasthan, Through The Principal Secretary,
     Department Of Industries, Secretariat, Jaipur,
     Rajasthan.
2.   Sub Divisional Officer (Land Acquisition Officer),
     Rohet, District Pali, Rajasthan.
3.   The Rajasthan State Industrial Development And
     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur Through Its Managing Director,
     Rajasthan     State Industrial Development   And
     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur.
4.   The Senior Regional Manager, Riico, Pali, District Pali.
                                                           ----Respondents
           D.B. Spl. Appl. Writ No. 1889/2018
1.   Manohar Singh S/o Ladu Singh, Aged About 59 Years,
     By Caste Rajput, R/o Nimbali Brahmnan, Tehsil
     Rohet, District Pali.
2.   Indra Singh S/o Ladu Singh,, Aged About 61 Years,
     By Caste Rajput, R/o Nimbali Brahmnan, Tehsil
     Rohet, District Pali.
                                                             ----Petitioners
                              Versus
1.   State Of Rajasthan, Through The Principal Secretary,
     Department Of Industries, Secretariat, Jaipur,

               (Downloaded on 09/02/2022 at 08:57:27 PM)
                                     (19 of 69)                   [CW-5916/2021]



     Rajasthan.
2.   Sub Division Officer (Land Acquisition Officer), Rohet,
     District Pali, Rajasthan.
3.   The Rajasthan State Industrial Development And
     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur Through Its Managing Director,
     Rajasthan     State Industrial Development   And
     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur.
4.   The Senior Regional Manager, Riico, Pali, District Pali.
                                                           ----Respondents
           D.B. Spl. Appl. Writ No. 1890/2018
1.   Bhanwara Ram S/o Keriya, Aged About 56 Years, By
     Caste Meghwal,r/o Nimbali Brahmnan, Rohet, District
     Pali.
2.   Ratna Ram S/o Keriya,, Aged About 54 Years, By
     Caste Meghwal, R/o Nimbali Brahmnan, Rohet,
     District Pali.
3.   Hema Ram S/o Keriya,, Aged About 52 Years, By
     Caste Meghwal, R/o Nimbali Brahmnan, Rohet,
     District Pali.
                                                             ----Petitioners
                              Versus
1.   State Of Rajasthan, Through The Principal Secretary,
     Department Of Industries, Secretariat, Jaipur,
     Rajasthan.
2.   Sub Divisional Officer (Land Acquisition Officer),
     Rohet, District Pali, Rajasthan.
3.   The Rajasthan State Industrial Development And
     Investment Corporation Ltd., Udhyog Bhawan Tilak
     Marg, Jaipur Through Its Managing Director,
     Rajasthan     State Industrial Development   And
     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur.
4.   The Senior Regional Manager, Riico, Pali, District Pali.
                                                           ----Respondents
           D.B. Spl. Appl. Writ No. 1892/2018
Thakar Ram S/o Sujan Ram, Aged About 46 Years, By Caste
Bawari, Nimbali Brahmnan, Tehsil Rohet, District Pali.
                                                              ----Petitioner
                              Versus
1.   State Of Rajasthan, Through The Principal Secretary,
     Department Of Industries, Secretariat, Jaipur,
     Rajasthan.
2.   Sub Divisional Officer (Land Acquisition Officer),
     Rohet, District Pali, Rajasthan.



               (Downloaded on 09/02/2022 at 08:57:27 PM)
                                     (20 of 69)                     [CW-5916/2021]



3.   The Rajasthan State Industrial Development And
     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur Through Its Managing Director,
     Rajasthan     State Industrial Development   And
     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur.
4.   The Senior Regional Manager, Riico, Pali, District Pali.
                                                           ----Respondents
         D.B. Civil Writ Petition No. 11450/2018
Madan Lal S/o Shri Khima Ram, Aged About 58 Years, B/c
Nai, Nimbali Brahman, Tehsil And District Pali (Raj.)
                                                                ----Petitioner
                              Versus
1.   State  Of   Rajasthan,    Through                     The      Revenue
     Department (Group-6), Jaipur
2.   Principal Secretary, Department                       Of     Industries,
     Secretariat, Jaipur, Rajasthan
3.   Sub Divisional Officer (Land Acquisition Officer),
     Nimbali Brahmnan, District Pali, Rajasthan
4.   The Rajasthan State Industrial Development And
     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur Through Its Managing Director,
     Rajasthan    State Industrial  Development   And
     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur
5.   The Senior Regional Manager, Riico, Pali, District Pali
                                                           ----Respondents
         D.B. Civil Writ Petition No. 14174/2018
1.   Moolchand Parakh S/o Simrathmal Parakh, Aged
     About 54 Years, R/o Jalam Niwas, Padamavati Nagar,
     Paota B Road, Jodhpur.
2.   Mangilal Jyani S/o Jagmalaram Jyani, Aged About 50
     Years, R/o Khetolai, Tehsil Pokran, Jaisalmer.
                                                             ----Petitioners
                              Versus
1.   State  Of   Rajasthan,    Through                     The      Revenue
     Department (Group-6), Jaipur.
2.   Principal Secretary, Department                       Of     Industries,
     Secretariat, Jaipur, Rajasthan.
3.   Sub Divisional Officer (Land Acquisition Officer),
     Rohet, District Pali, Rajasthan.
4.   The Rajasthan State Industrial Development And
     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur Through Its Managing Director,
     Rajasthan     State Industrial Development   And
     Investment Corporation Ltd. Udhyog Bhawan, Tilak
     Marg, Jaipur.

               (Downloaded on 09/02/2022 at 08:57:27 PM)
                                     (21 of 69)                   [CW-5916/2021]



5.   The Senior Regional Manager, Riico, Pali, District Pali.
                                                           ----Respondents
         D.B. Civil Writ Petition No. 16311/2018
1.   Kheta Ram S/o Tulchharam, Aged About 52 Years,
     Village Kolu Pabuji, Tehsil Phalodi, District Jodhpur
2.   Phula Ram S/o Tulchharam, Aged About 36 Years,
     Village Kolu Pabuji, Tehsil Phalodi, District Jodhpur
3.   Birda Ram S/o Tulchharam, Aged About 35 Years,
     Village Kolu Pabuji, Tehsil Phalodi, District Jodhpur
                                                             ----Petitioners
                              Versus
1.   The State Of Rajasthan, Through The Revenue
     Department (Group-6), Jaipur
2.   Principal Secretary, Department                       Of   Industries,
     Secretariat, Jaipur, Rajasthan
3.   Sub Divisional Officer (Land Acquisition Officer),
     Rohet, District Pali, Rajasthan
4.   The Rajasthan State Industrial Development And
     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur Through Its Managing Director,
     Rajasthan    State Industrial  Development   And
     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur
5.   The Senior Regional Manager, Riico, Pali, District Pali
                                                           ----Respondents
         D.B. Civil Writ Petition No. 16312/2018
1.   Kheta Ram S/o Tulchharam, Aged About 52 Years, By
     Caste Meghwal, R/o Village Kolu Pabuji, Tehsil
     Phalodi, District Jodhpur.
2.   Phula Ram S/o Tulchharam,, Aged About 36 Years, By
     Caste Meghwal, R/o Village Kolu Pabuji, Tehsil
     Phalodi, District Jodhpur.
3.   Birda Ram S/o Tulchharam,, Aged About 35 Years, By
     Caste Meghwal, R/o Village Kolu Pabuji, Tehsil
     Phalodi, District Jodhpur.
                                                             ----Petitioners
                              Versus
1.   The State Of Rajasthan, Through The Revenue
     Department (Group- 6) Jaipur.
2.   Principal Secretary, Department                       Of   Industries,
     Secretariat, Jaipur, Rajasthan.
3.   Sub Divisional Officer (Land Acquisitino Officer),
     Rohet, District Pali, Rajasthan.
4.   The Rajasthan State Industrial Development And
     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg Jaipur Through Its Managing Director, Rajasthan


               (Downloaded on 09/02/2022 at 08:57:27 PM)
                                      (22 of 69)                     [CW-5916/2021]



      State Industrial Development And Investment
      Corporation Ltd., Udhyog Bhawan, Tilak Marg, Jaipur.
5.    The Senior Regional Manager, Riico, Pali, District Pali.
                                                            ----Respondents
          D.B. Civil Writ Petition No. 16313/2018
1.    Kheta Ram S/o Tulchharam, Aged About 52 Years, By
      Caste Meghwal, R/o Village Kolu Pabuji, Tehsil
      Phalodi, District Jodhpur.
2.    Phula Ram S/o Tulchharam,, Aged About 36 Years, By
      Caste Meghwal, R/o Village Kolu Pabuji, Tehsil
      Phalodi, District Jodhpur.
3.    Birda Ram S/o Tulchharam,, Aged About 35 Years,
      R/o Village Kolu Pabuji, Tehsil Phalodi, District
      Jodhpur.
                                                              ----Petitioners
                               Versus
1.    The State Of Rajasthan, Through The Revenue
      Department (Group-6) Jaipur.
2.    Principal Secretary, Department                       Of     Industries,
      Secretariat, Jaipur, Rajasthan.
3.    Sub Divisional Officer (Land Acquisition Officer),
      Rohet, District Pali, Rajasthan.
4.    The Rajasthan State Industrial Development And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur Through Its Managing Director,
      Rajasthan     State Industrial Development   And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur.
5.    The Senior Regional Manager, Riico, Pali, District Pali
                                                            ----Respondents
          D.B. Civil Writ Petition No. 16581/2018
Kanta Bhansali W/o Virendra Bhansali, Aged About 48
Years, By Caste Oswal, 20, Jain Colony, Laxmi Nagar, Paota
B Road, Jodhpur
                                                                 ----Petitioner
                               Versus
1.    State  Of   Rajasthan,    Through                     The      Revenue
      Department (Group-6), Jaipur
2.    Principal Secretary, Department                       Of     Industries,
      Secretariat, Jaipur, Rajasthan
3.    Sub Divisional Officer (Land Acquisition Officer),
      Rohet, District Pali, Rajasthan
4.    The Rajasthan State Industrial Development And
      Investment Coproration Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur Through Its Managing Director,
      Rajasthan  State   Industrial  Development   And


                (Downloaded on 09/02/2022 at 08:57:27 PM)
                                     (23 of 69)                   [CW-5916/2021]



     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur
5.   The Senior Regional Manager, Riico, Pali, District Pali
                                                           ----Respondents
            D.B. Spl. Appl. Writ No. 102/2019
1.   Rukma Devi W/o Mana Ram, Aged About 63 Years,
     By Caste Patel, R/o Nimbali Brahmnan, Rohet, District
     Pali.
2.   Amki Devi W/o Poona Ram,, Aged About 45 Years, By
     Caste Patel, R/o Nimbali Brahmnan, Rohet, District
     Pali.
                                                             ----Petitioners
                              Versus
1.   The State Of Rajasthan, Through The Principal
     Secretary, Department Of Industries, Secretariat,
     Jaipur, Rajasthan.
2.   Sub Divisional Officer (Land Acquisition Officer),
     Rohet, District Pali, Rajasthan.
3.   The Rajasthan State Industrial Development And
     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur Through Its Managing Director,
     Rajasthan     State Industrial Development   And
     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur.
4.   The Senior Regional Manager, Riico, Pali, District Pali.
                                                           ----Respondents
            D.B. Spl. Appl. Writ No. 587/2019
Mukana Ram S/o Sukha Ram, Aged About 46 Years, R/o
Nimbali Brahmnan, Tehsil Rohet, District Pali.
                                                              ----Petitioner
                              Versus
1.   The State Of Rajasthan, Through The Principal
     Secretary, Department Of Industries, Secretariat,
     Jaipur, Rajasthan.
2.   Sub Divisional Officer (Land Acquisition Officer),
     Rohet, District Pali, Rajasthan.
3.   The Rajasthan State Industrial Development And
     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur Through Its Managing Director,
     Rajasthan     State Industrial Development   And
     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur.
4.   The Senior Regional Manager, Riico, Pali, District Pali.
                                                           ----Respondents
            D.B. Spl. Appl. Writ No. 692/2019
1.   Gheesa S/o Mangala, Aged About 53 Years, By Caste


               (Downloaded on 09/02/2022 at 08:57:27 PM)
                                     (24 of 69)                   [CW-5916/2021]



     Raika, R/o Nimbali Brahmnan, Rohet, District Pali.
2.   Hindu S/o Mangala, Aged About 48 Years, By Caste
     Raika, R/o Nimbali Brahmnan, Rohet, District Pali.
3.   Bheeka Ram S/o Mangala, Aged About 40 Years, By
     Caste Raika, R/o Nimbali Brahmnan, Rohet, District
     Pali.
4.   Agri Devi D/o Mangala, Aged About 52 Years, By
     Caste Raika, R/o Nimbali Brahmnan, Rohet, District
     Pali.
                                                             ----Petitioners
                              Versus
1.   State Of Rajasthan, Through The Principal Secretary,
     Department Of Industries, Secretariat, Jaipur,
     Rajasthan.
2.   Sub Divisional Officer (Land Acquisition Officer),
     Rohet, District Pali, Rajasthan.
3.   The Rajasthan State Industrial Development And
     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur Through Its Managing Director,
     Rajasthan     State Industrial Development   And
     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur.
4.   The Senior Regional Manager, Riico, Pali, District Pali.
                                                           ----Respondents
            D.B. Spl. Appl. Writ No. 905/2019
1.   Vimla Devi W/o Laxman Ram, Aged About 61 Years,
     By Caste Paliwal, R/o Nimbali Brahmnan, Rohet,
     District Pali.
2.   Jetha Ram S/o Laxman Ram, Aged About 48 Years,
     By Caste Paliwal, R/o Nimbali Brahmnan, Rohet,
     District Pali.
3.   Bhagirath S/o Laxman Ram, Aged About 40 Years, By
     Caste Paliwal, R/o Nimbali Brahmnan, Rohet, District
     Pali.
4.   Manju Devi D/o Laxman Ram, Aged About 43 Years,
     By Caste Paliwal, R/o Nimbali Brahmnan, Rohet,
     District Pali.
5.   Dhanaki Devi D/o Laxman Ram, Aged About 38
     Years, By Caste Paliwal, R/o Nimbali Brahmnan,
     Rohet, District Pali.
6.   Vidya Devi D/o Laxman Ram, Aged About 32 Years,
     By Caste Paliwal, R/o Nimbali Brahmnan, Rohet,
     District Pali.
7.   Leela Devi D/o Laxman Ram, Aged About 38 Years,
     By Caste Paliwal, R/o Nimbali Brahmnan, Rohet,
     District Pali.
8.   Rekha Devi D/o Laxman Ram, Aged About 28 Years,


               (Downloaded on 09/02/2022 at 08:57:27 PM)
                                      (25 of 69)                   [CW-5916/2021]



      By Caste Paliwal, R/o Nimbali Brahmnan, Rohet,
      District Pali.
                                                              ----Petitioners
                               Versus
1.    State Of Rajasthan, Through The Principal Secretary,
      Department Of Industries, Secretariat, Jaipur,
      Rajasthan.
2.    Sub Divisional Officer (Land Acquisition Officer),
      Rohet, District Pali, Rajasthan.
3.    The Rajasthan State Industrial Development And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur Through Its Managing Director,
      Rajasthan     State Industrial Development   And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur.
4.    The Senior Regional Manager, Riico, Pali, District Pali.
                                                            ----Respondents
             D.B. Spl. Appl. Writ No. 910/2019
Manohar Singh S/o Ladu Singh, Aged About 55 Years, By
Caste Rajput, R/o Nimbali Brahman, Tehsil Rohet, District
Pali.
                                                               ----Petitioner
                               Versus
1.    State Of Rajasthan, Through The Principal Secretary,
      Department Of Industries, Secretariat, Jaipur,
      Rajasthan.
2.    Sub Divisional Officer (Land Acquisition Officer),
      Rohet, District Pali, Rajasthan.
3.    The Rajasthan State Industrial Development And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur Through It Managing Director, Rajasthan
      Industrial Development And Investment Corporation
      Ltd. , Udhyog Bhawan, Tilak Marg, Jaipur.
4.    The Senior Regional Manager, Riico, Pali, District Pali.
                                                            ----Respondents
            D.B. Spl. Appl. Writ No. 1024/2019
Tulsi Ram S/o Durga Ram, Aged About 54 Years, By Caste
Paliwal, Resident Of Nimbali Brahmnan, Rohet, District Pali.
                                                               ----Petitioner
                               Versus
1.    State Of Rajasthan, Through The Principal Secretary,
      Department Of Industries, Secretariat, Jaipur,
      Rajasthan.
2.    Sub Divisional Officer (Land Acquisition Officer),
      Rohet, District Pali, Rajasthan.
3.    The Rajasthan State Industrial Development And


                (Downloaded on 09/02/2022 at 08:57:27 PM)
                                     (26 of 69)                   [CW-5916/2021]



     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur Through Its Managing Director,
     Rajasthan     State Industrial Development   And
     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur.
4.   The Senior Regional Manager, Riico, Pali, District Pali.
                                                           ----Respondents
           D.B. Spl. Appl. Writ No. 1094/2019
1.   Jetha Ram S/o Bhopal, Aged About 60 Years, By
     Caste Raika, R/o Nimbali Brahmnan, Rohet, District
     Pali.
2.   Hariya S/o Girdhari, Aged About 60 Years, By Caste
     Raika, R/o Nimbali Brahmnan, Rohet, District Pali.
3.   Kaaniya S/o Girdhari, Aged About 52 Years, By Caste
     Raika, R/o Nimbali Brahmnan, Rohet, District Pali.
4.   Durga S/o Girdhari, Aged About 48 Years, By Caste
     Raika, R/o Nimbali Brahmnan, Rohet, District Pali.
5.   Jamna W/o Late Girdhari, Aged About 45 Years, By
     Caste Raika, R/o Nimbali Brahmnan, Rohet, District
     Pali.
                                                             ----Petitioners
                              Versus
1.   State Of Rajasthan, Through The Principal Secretary,
     Department Of Industries, Secretariat, Jaipur,
     Rajasthan.
2.   Sub Divisional Officer (Land Acquisition Officer),
     Rohet, District Pali, Rajasthan.
3.   The Rajasthan State Industrial Development And
     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur Through Its Managing Director,
     Rajasthan     State Industrial Development   And
     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur.
4.   The Senior Regional Manager, Riico, Pali, District Pali.
                                                           ----Respondents
           D.B. Spl. Appl. Writ No. 1307/2019
1.   Bheeka Ram S/o Jagannath, Aged About 62 Years, By
     Caste Paliwal, R/o Nimbali Brahmnan, Rohet, District
     Pali.
2.   Tulsa Ram S/o Jagannath, Aged About 54 Years, By
     Caste Paliwal, R/o Nimbali Brahmnan, Rohet, District
     Pali.
                                                             ----Petitioners
                              Versus
1.   State Of Rajasthan, Through The Principal Secretary,
     Department Of Industries, Secretariat, Jaipur,
     Rajasthan.

               (Downloaded on 09/02/2022 at 08:57:27 PM)
                                     (27 of 69)                   [CW-5916/2021]



2.   Sub Divisional Office (Land                 Acquisition       Officer),
     Rohet, District Pali, Rajasthan.
3.   The Rajasthan State Industrial Development And
     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur Through Its Managing Director,
     Rajasthan     State Industrial Development   And
     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur.
4.   The Senior Regional Manager, Riico, Pali, District Pali.
                                                           ----Respondents
           D.B. Spl. Appl. Writ No. 1482/2019
1.   Dhagala Ram S/o Mangala Ram, Aged About 60
     Years, By Caste Meghwal, R/o Nimbali Brahmnan,
     Rohet, District Pali.
2.   Bhanwara Ram S/o Kera Ram,, Aged About 65 Years,
     By Caste Meghwal, R/o Nimbali Brahmnan, Rohet,
     District Pali.
3.   Hema Ram S/o Kera Ram,, Aged About 50 Years, By
     Caste Meghwal, R/o Nimbali Brahmnan, Rohet,
     District Pali.
4.   Chanda Ram S/o Prabhu Ram,, Aged About 55 Years,
     By Caste Meghwal, R/o Nimbali Brahmnan, Rohet,
     District Pali.
5.   Chanda Ram S/o Lumba Ram,, Aged About 55 Years,
     By Caste Meghwal, R/o Nimbali Brahmnan, Rohet,
     District Pali.
6.   Shesha Ram S/o Dhagala Ram Sargara,, Aged About
     60 Years, By Caste Bawari, R/o Nimbali Brahmnan,
     Rohet, District Pali.
7.   Bheema Ram S/o Rama Ram,, Aged About 58 Years,
     By Caste Bawari, R/o Nimbali Brahmnan, Rohet,
     District Pali.
8.   Ganga Ram S/o Pura Ram,, Aged About 65 Years, By
     Caste Bawari, R/o Nimbali Brahmnan, Rohet, District
     Pali.
                                                             ----Petitioners
                              Versus
1.   State Of Rajasthan, Through The Principal Secretary,
     Department Of Industries, Secretariat, Jaipur,
     Rajasthan.
2.   Sub Divisional Officer (Land Acquisition Officer),
     Rohet, District Pali, Rajasthan.
3.   The Rajasthan State Industrial Development And
     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur Through Its Managing Director,
     Rajasthan     State Industrial Development   And
     Investment Corporation Ltd., Udhyog Bhawan, Tilak
     Marg, Jaipur.


               (Downloaded on 09/02/2022 at 08:57:27 PM)
                                     (28 of 69)                   [CW-5916/2021]



4.   The Senior Regional Manager, Riico, Pali, District Pali.
                                                           ----Respondents
          D.B. Civil Writ Petition No. 7639/2019
1.   Manish S/o Shri Hari Prasad Maheshwari, Aged About
     44 Years, R/o 8-B, Chopasani Road, Jodhpur, District
     Jodhpur.
2.   Rohit S/o Shri Rajendra,, Aged About 33 Years, R/o
     Jwala Vihar Yojana, Jodhpur, District Jodhpur.
3.   Sunit Datt S/o Shri Roop Narayan,, Aged About 58
     Years, R/o 115A, Jwala Vihar Yojana, Jodhpur, District
     Jodhpur.
                                                             ----Petitioners
                              Versus
1.   Union Of India, Through The Secertary, Ministry Of
     Road, Transport And Highway, Government Of India,
     New Delhi.
2.   The State Of Rajasthan, Through The Revenue
     Department (Group-6), Jaipur.
3.   The Prescribed Authority (Land Acquisition), And
     Additional District Collector-Iii, Jodhpur, District
     Jodhpur, Rajasthan.
4.   The Project Director And Executive Engineer, Public
     Works Department, National Highway Block, Jodhpur
     (Raj.).
                                                           ----Respondents
          D.B. Civil Writ Petition No. 7640/2019
1.   Indu Maheshwari W/o Shri Hari Maheshwari, Aged
     About 60 Years, R/o Chopasni Road, Jodhpur, District
     Jodhpur.
2.   Sunil Kalani S/o Shri Roop Narayan Maheshwari,,
     Aged About 58 Years, R/o Chopasni Road, Jodhpur,
     District Jodhpur.
3.   Anita Kalani W/o Shri Sunil Datt Kalani,, Aged About
     52 Years, R/o Chopasni Road, Jodhpur, District
     Jodhpur.
4.   Rajendra Maheshwari S/o Shri Roop Narayan
     Maheshwari,, Aged About 59 Years, R/o Chopasni
     Road, Jodhpur, District Jodhpur.
5.   Rekha Maheshwari w/o Shri Rajendra Maheshwari,,
     Aged About 55 Years, R/o Chopasni Road, Jodhpur,
     District Jodhpur.
                                                             ----Petitioners
                              Versus
1.   Union Of India, Through The Secretary, Ministry Of
     Road, Transport And Highway, Government Of India,
     New Delhi.



               (Downloaded on 09/02/2022 at 08:57:27 PM)
                                     (29 of 69)                   [CW-5916/2021]



2.    The State Of Rajasthan, Through The Revenue
      Department (Group-6), Jaipur.
3.    The Prescribed Authority (Land Acquisition), And
      Additional District- Iii, Jodhpur, District Jodhpur,
      Rajasthan.
4.    The Project Director And Executive Engineer, Public
      Works Department, National Highway Block, Jodhpur
      (Raj.).
                                                           ----Respondents
           D.B. Civil Writ Petition No. 7713/2019
Deepak Nyati S/o Shri Tulsi Das Nyati, Aged About 28 Years,
B/c Maheshwari, R/o Dau Ki Dhani, Pratapnagar, Jodhpur,
District Jodhpur.
                                                              ----Petitioner
                              Versus
1.    Union Of India, Through The Secretary, Ministry Of
      Road, Transport And Highway, Government Of India,
      New Delhi.
2.    The State Of Rajasthan, Through The Revenue
      Department (Group-6), Jaipur.
3.    The Prescribed Authority (Land Acquisition) And
      Additional District Collector-Iii, Jodhpur, District
      Jodhpur, Rajasthan.
4.    The Project Director And Executive Engineer, Public
      Works Department, National Highway Block, Jodhpur
      (Raj.).
                                                           ----Respondents
           D.B. Civil Writ Petition No. 7803/2019
Deepak Nyati S/o Shri Tulsi Das Nyati, Aged About 28 Years,
R/o Dau Ki Dhani, Pratapnagar, Jodhpur, District Jodhpur.
                                                              ----Petitioner
                              Versus
1.    Union Of India, Through The Secretary, Ministry Of
      Road, Transport And Highway, Government Of India,
      New Delhi.
2.    The State Of Rajasthan, Through The Revenue
      Department (Group-6), Jaipur.
3.    The Prescribed Authority (Land Acquisition) And
      Additional District Collecor-Iii, Jodhpur, District
      Jodhpur, Rajasthan.
4.    The Project Director And Executive Engineer, Public
      Works Department, National Highway Block, Jodhpur
      (Raj.).
                                                           ----Respondents
           D.B. Civil Writ Petition No. 9808/2019
Abida W/o Mohd. Sabir, Aged About 62 Years, By Caste


               (Downloaded on 09/02/2022 at 08:57:27 PM)
                                     (30 of 69)                    [CW-5916/2021]



Muslim, R/o D-178, Kamla Nehru Nagar, Jodhpur.
                                                              ----Petitioner
                              Versus
1.    Union Of India, Through The Secretary, Ministry Of
      Road Transport And Highway, Government Of India,
      New Delhi.
2.    The State Of Rajasthan, Through The Revenue
      Department (Group-6), Jaipur.
3.    The Prescribed Authority (Land Acquisition) And
      Additional District Collector Iii, Jodhpur, District
      Jodhpur, Rajasthan.
4.    The Project Director And Executive Engineer, Public
      Works Department, National Highway Block, Jodhpur
      (Raj.).
                                                           ----Respondents
          D.B. Civil Writ Petition No. 9934/2019
Abida W/o Mohd. Sabir, Aged About 62 Years, By Caste
Muslim, R/o D-178, Kamla Nehru Nagar, Jodhpur.
                                                              ----Petitioner
                              Versus
1.    Union Of India, Through The Secretary, Ministry Of
      Road, Transport And Highway, Government Of India,
      New Delhi.
2.    The State Of Rajasthan Through                        The    Revenue
      Department (Group-6), Jaipur.
3.    The Prescribed Authority (Land Acquisition) And
      Additional District Collector-Iii, Jodhpur, District
      Jodhpur, Rajasthan.
4.    The Project Director And Executive Engineer, Public
      Works Department, National Highway Block, Jodhpur
      (Raj.).
                                                           ----Respondents
          D.B. Civil Writ Petition No. 9957/2019
Chandra Kumar S/o Lada Ram Ji, Aged About 65 Years, By
Caste Sindhi, R/o Vijay Chowk, Jodhpur.
                                                              ----Petitioner
                              Versus
1.    Union Of India, Through Ministry Of Road, Transport
      And Highway, Government Of India, New Delhi.
2.    The State Of Rajasthan, Through The Revenue
      Department (Group-6), Jaipur.
3.    The Prescribed Authority (Land Acquisition) And
      Additional District Collector-Iii, Jodhpur District
      Jodhpur, Rajasthan.
4.    The Project Director And Executive Engineer, Public
      Works Department, National Highway Block, Pali


               (Downloaded on 09/02/2022 at 08:57:27 PM)
                                      (31 of 69)                   [CW-5916/2021]



      (Raj.).
                                                            ----Respondents
          D.B. Civil Writ Petition No. 10642/2019
1.    Piyush Kumar Sharda S/o Achal Das Sharda, Aged
      About 46 Years, 48, Nehru Park, Jodhpur.
2.    Manish Kumar Sharda S/o Achal Das Sharda, Aged
      About 50 Years, 48, Nehru Park, Jodhpur.
                                                              ----Petitioners
                               Versus
1.    Union Of India, Through The Secretary, Ministry Of
      Road, Transport And Highway, Government Of India,
      New Delhi.
2.    The State Of Rajasthan, Through The Revenue
      Department (Group-6), Jaipur.
3.    The Prescribed Authority (Land Acquisition) And
      Additional District Collector-Iii, Jodhpur, District
      Jodhpur, Rajasthan.
4.    The Project Director And Executive Engineer, Public
      Works Department, National Highway Block, Pali
      (Raj.).
                                                            ----Respondents
          D.B. Civil Writ Petition No. 11206/2019
Kishanchand Gangwani S/o Shri Heeralal, Aged About 57
Years, B/c Sindhi, R/o B-21, Kamla Nehru Nagar, 2Nd Vistar,
Jodhpur, District Jodhpur (Raj.).
                                                               ----Petitioner
                               Versus
1.    Union Of India, Through The Secretary, Ministry Of
      Road, Transport And Highway, Government Of India,
      New Delhi.
2.    The State Of Rajasthan, Through The Revenue
      Department (Group-6), Jaipur.
3.    The Prescribed Authority (Land Acquisition) And
      Additional District Collector-Iii, Jodhpur, District
      Jodhpur, Rajasthan.
4.    The Project Director And Executive Engineer, Public
      Works Department, National Highway Block, Pali
      (Raj.).
                                                            ----Respondents
          D.B. Civil Writ Petition No. 11226/2019
Chem Impex Corporation, Jodhpur, Through Its Partner Shri
Mohit Jain S/o Shri Hasti Mal Jain, Aged About 36 Years, R/o
41, Central School Scheme, Ratanada, Jodhpur (Raj.).
                                                               ----Petitioner
                               Versus



                (Downloaded on 09/02/2022 at 08:57:27 PM)
                                     (32 of 69)                   [CW-5916/2021]



1.    Union Of India, Through The Secretary, Ministry Of
      Road, Transport And Highway, Government Of India,
      New Delhi.
2.    The State Of Rajasthan, Through The Revenue
      Department (Group-6), Jaipur.
3.    The Prescribed Authority (Land Acquisition) And
      Additional District Collector-Iii, Jodhpur, District
      Jodhpur, Rajasthan.
4.    The Project Director And Executive Engineer, Public
      Works Department, National Highway Block, Pali
      (Raj.).
                                                           ----Respondents
          D.B. Civil Writ Petition No. 11227/2019
Vasudev Kherajani S/o Shri Khushal Das, Aged About 59
Years, B/c Sindhi, R/o House No. D-111, Shashtri Nagar
Jodhpur, District Jodhpur, (Raj.).
                                                              ----Petitioner
                              Versus
1.    Union Of India, Through The Secretary, Ministry Of
      Road, Transport And Highway, Government Of India,
      New Delhi.
2.    The State Of Rajasthan, Through The Revenue
      Department (Group-6), Jaipur.
3.    The Prescribed Authority (Land Acquisition), And
      Additional District Collector-Iii, Jodhpur, District
      Jodhpur, Rajasthan.
4.    The Project Director And Executive Engineer, Public
      Works Department, National Highway Block, Pali
      (Raj.).
                                                           ----Respondents
          D.B. Civil Writ Petition No. 11230/2019
Shanti Devi Lohiya W/o Shri Ramdas, Aged About 80 Years,
By Caste Maheshwari, Sardarpura, Jodhpur.
                                                              ----Petitioner
                              Versus
1.    Union Of India, Through The Secretary, Ministry Of
      Road, Transport And Highway, Government Of India,
      New Delhi.
2.    The State Of Rajasthan, Through The Revenue
      Department (Group-6), Jaipur.
3.    The Prescribed Authority (Land Acquisition), And
      Additional District Collector-Iii, Jodhpur, District
      Jodhpur, Rajasthan.
4.    The Project Director And Executive Engineer, Public
      Works Department, National Highway Block, Pali
      (Raj.).



               (Downloaded on 09/02/2022 at 08:57:27 PM)
                                     (33 of 69)                   [CW-5916/2021]



                                                           ----Respondents
          D.B. Civil Writ Petition No. 11232/2019
Goverdhan Das Lohiya S/o Kanmal Lohiya, Aged About 71
Years, By Caste Maheshwari, R/o 12/12, Civil Lines,
Residency Road, Jodhpur.
                                                              ----Petitioner
                              Versus
1.    Union Of India, Through The Secretary, Ministry Of
      Road, Transport And Highway, Government Of India,
      New Delhi.
2.    The State Of Rajasthan, Through The Revenue
      Department (Group-6), Jaipur.
3.    The Prescribed Authority (Land Acquisition), And
      Additional District Collector-Iii, Jodhpur, District
      Jodhpur, Rajasthan.
4.    The Project Director And Executive Engineer, Public
      Works Department, National Highway Block, Pali
      (Raj.).
                                                           ----Respondents
          D.B. Civil Writ Petition No. 11235/2019
Karuna Lohiya W/o Shri Shanti Prakash Lohiya, Aged About
53 Years, By Caste Maheshwari, R/o 11Th Pal Road,
Sardarpura, Jodhpur.
                                                              ----Petitioner
                              Versus
1.    Union Of India, Through The Secretary, Ministry Of
      Road, Transport And Highway, Government Of India,
      New Delhi.
2.    The State Of Rajasthan, Through The Revenue
      Department (Group-6), Jaipur.
3.    The Prescribed Authority (Land Acquisition), And
      Additional District Collector-Iii, Jodhpur, District
      Jodhpur, Rajasthan.
4.    The Project Director And Executive Engineer, Public
      Works Department, National Highway Block, Pali
      (Raj.).
                                                           ----Respondents
          D.B. Civil Writ Petition No. 11238/2019
Leela Lohiya W/o Goverdhan Das Lohiya, Aged About 68
Years, By Caste Maheshwari, R/o 12/12, Civil Lines,
Residency Road, Jodhpur.
                                                              ----Petitioner
                              Versus
1.    Union Of India, Through The Secretary, Ministry Of
      Road, Transport And Highway, Government Of India,
      New Delhi.


               (Downloaded on 09/02/2022 at 08:57:27 PM)
                                     (34 of 69)                   [CW-5916/2021]



2.    The State Of Rajasthan, Through The Revenue
      Department (Group-6), Jaipur.
3.    The Prescribed Authority (Land Acquisition), And
      Additional District Collector-Iii, Jodhpur, District
      Jodhpur, Rajasthan.
4.    The Project Director And Executive Engineer, Public
      Works Department, National Highway Block, Pali
      (Raj.).
                                                           ----Respondents
          D.B. Civil Writ Petition No. 11239/2019
Naresh Vyas S/o Shri Shivratan Vyas, Aged About 36 Years,
By Caste Brahmin, R/o Nathawaton Ki Bari, Nav Chaukiya,
Jodhpur (Raj.).
                                                              ----Petitioner
                              Versus
1.    Union Of India, Through The Secretary, Ministry Of
      Road, Transport And Highway, Government Of India,
      New Delhi.
2.    The State Of Rajasthan, Through The Revenue
      Department (Group-6), Jaipur.
3.    The Prescribed Authority (Land Acquisition), And
      Additional District Collector-Iii, Jodhpur, District
      Jodhpur, Rajasthan.
4.    The Project Director And Executive Engineer, Public
      Works Department, National Highway Block, Pali
      (Raj.).
                                                           ----Respondents
          D.B. Civil Writ Petition No. 11282/2019
Ritesh Lohiya S/o Goverdhan Das Lohiya, Aged About 46
Years, By Caste Maheshwari, R/o 12/12, Civil Lines,
Residency Road, Jodhpur.
                                                              ----Petitioner
                              Versus
1.    Union Of India, Through The Secretary, Ministry Of
      Road, Transport And Highway, Government Of India,
      New Delhi.
2.    State  Of   Rajasthan,    Through                    The    Revenue
      Department (Group-6), Jaipur.
3.    The Prescribed Authority (Land Acquisition) And
      Additional District Collector-Iii, Jodhpur, District
      Jodhpur, Rajasthan.
4.    The Project Director And Executive Engineer, Public
      Works Department, National Highway Block, Pali
      (Raj.).
                                                           ----Respondents
          D.B. Civil Writ Petition No. 11530/2019


               (Downloaded on 09/02/2022 at 08:57:27 PM)
                                     (35 of 69)                   [CW-5916/2021]



Smt. Preeti Lohiya W/o Ritesh Lohiya, Aged About 43 Years,
By Caste Maheshwari, R/o 12/12, Civil Lines, Residency
Road, Jodhpur.
                                                              ----Petitioner
                              Versus
1.    Union Of India, Through The Secretary, Ministry Of
      Road, Transport And Highway, Government Of India,
      New Delhi.
2.    The State Of Rajasthan, Through The Revenue
      Department (Group-6), Jaipur.
3.    The Prescribed Authority (Land Acquisition) And
      Additional District Collector-Iii, Jodhpur, District
      Jodhpur, Rajasthan.
4.    The Project Director And Executive Engineer, Public
      Works Department, National Highway Block, Pali
      (Raj.).
                                                           ----Respondents
          D.B. Civil Writ Petition No. 11694/2019
Bajrang Singh S/o Shri Raghunath Singh, Aged About 62
Years, R/o Village Bagara, Tehsil And District Jalore,
Presently R/o Bjs Colony, Jodhpur.
                                                              ----Petitioner
                              Versus
1.    Union Of India, Through The Secretary, Ministry Of
      Road, Transport And Highway, Government Of India,
      New Delhi.
2.    The State Of Rajasthan, Through The Revenue
      Department (Group-6), Jaipur.
3.    The Prescribed Authority (Land Acquisition) And
      Additional District Collector-Iii, Jodhpur, District
      Jodhpur, Rajasthan.
4.    The Project Director And Executive Engineer, Public
      Woks Department, National Highway Block, Pali
      (Raj.).
                                                           ----Respondents
          D.B. Civil Writ Petition No. 11988/2019
1.    Smt. Sukhali Devi W/o Bhawandas Sindhi, Aged
      About 71 Years, R/o Vaishali Nagar, Ajmer.
2.    Sama Devi W/o Mohan Lal Sindhi, Aged About 55
      Years, R/o Kawar Nagar, Jaipur.
3.    Meera Devi W/o Kishanlal, Aged About 60 Years, R/o
      Khanda Phalsa, Jodhpur.
                                                             ----Petitioners
                              Versus
1.    Union Of India, Through The Secretary, Ministry Of
      Road, Transport And Highway, Government Of India,


               (Downloaded on 09/02/2022 at 08:57:27 PM)
                                    (36 of 69)                   [CW-5916/2021]



     New Delhi.
2.   The   State  Of   Rajasthan,                 Through        Revenue
     Department (Group-6), Jaipur.
3.   The    Prescribed   Authority   (Land   Acquisition),
     Additional District Collector-Iii, Jodhpur, District
     Jodhpur, Rajasthan.
4.   The Project Director And Executive Engineer, Public
     Woks Department, National Highway Block, Jodhpur
     (Raj.)
                                                          ----Respondents
         D.B. Civil Writ Petition No. 12140/2019
1.   Smt. Sukhali Devi W/o Bhawandas Sindhi, Aged
     About 71 Years, R/o Vaishali Nagar, Ajmer.
2.   Smt. Sama Devi W/o Mohan Lal Sindhi, Aged About
     55 Years, R/o Kawar Nagar, Jaipur.
3.   Smt. Meera Devi W/o Kishanlal, Aged About 60 Years,
     R/o Khanda Phalsa, Jodhpur.
                                                            ----Petitioners
                             Versus
1.   Union Of India, Through The Secretary, Ministry Of
     Road, Transport And Highway, Government Of India,
     New Delhi.
2.   State  Of   Rajasthan,    Through                    The    Revenue
     Department (Group-6), Jaipur.
3.   The Prescribed Authority (Land Acquisition) And
     Additional District Collector-Iii, Jodhpur, District
     Jodhpur, Rajasthan.
4.   The Project Director And Executive Engineer, Public
     Works Department, National Highway Block, Jodhpur
     (Raj.).
                                                          ----Respondents
         D.B. Civil Writ Petition No. 12467/2019
1.   Smt. Sukhali Devi w/o Bhawandas Sindhi, Aged
     About 71 Years, Vaishali Nagar, Ajmer.
2.   Sama Devi w/o Mohan Lal Sindhi, Aged About 55
     Years, Kawar Nagar, Jaipur.
3.   Meera Devi w/o Kishanlal, Aged About 60 Years,
     Khanda Phalsa, Jodhpur.
                                                            ----Petitioners
                             Versus
1.   Union Of India, Through The Secretary, Ministry Of
     Road Transport And Highway, Government Of India,
     New Delhi.
2.   The State Of Rajasthan, Through The Revenue
     Department (Group-6), Jaipur.
3.   The Prescribed Authority (Land Acquisition) And


              (Downloaded on 09/02/2022 at 08:57:27 PM)
                                    (37 of 69)                   [CW-5916/2021]



     Additional District Collector-Iii,              Jodhpur,      District
     Jodhpur, Rajasthan.
4.   The Project Director And Executive Engineer, Public
     Works Department, National Highway Block, Jodhpur
     (Raj.).
                                                          ----Respondents
         D.B. Civil Writ Petition No. 12484/2019
1.   Paras Kawad S/o Shri Jawari Lal, Aged About 44
     Years, By Caste Oswal, R/o A-183, Saraswati Nagar,
     Basni, Jodhpur.
2.   Sanjay Surana S/o Lal Chand Surana, Aged About 50
     Years, By Caste Oswal, R/o Plot No. 49, Income Tax
     Colony, Paota C Road, Jodhpur.
3.   Naresh Surana S/o Lal Chand Surana, Aged About 48
     Years, By Caste Oswal, R/o Plot No. 49, Income Tax
     Colony, Paota C Road, Jodhpur.
                                                            ----Petitioners
                             Versus
1.   Union Of India, Through The Secretary, Ministry Of
     Road, Transport And Highway, Government Of India,
     New Delhi.
2.   The State Of Rajasthan, Through The Revenue
     Department (Group-6), Jaipur.
3.   The Prescribed Authority (Land Acquisition) And
     Additional District Collector-Iii, Jodhpur, District
     Jodhpur, Rajasthan.
4.   The Project Director And Executive Engineer, Public
     Works Department, National Highway Block, Pali
     (Raj.).
                                                          ----Respondents
         D.B. Civil Writ Petition No. 12575/2019
1.   Kalu Ram S/o Shri Panna Ram, Aged About 57 Years,
     B/c Sirvi, R/o Village Khariya Mithapur, Tehsil Bilara,
     District Jodhpur (Raj.).
2.   Anachi Devi W/o Shri Kalu Ram, Aged About 56
     Years, B/c Sirvi, R/o Village Khariya Mithapur, Tehsil
     Bilara, District Jodhpur (Raj.).
                                                            ----Petitioners
                             Versus
1.   Union Of India, Through The Secretary, Ministry Of
     Road, Transport And Highway, Government Of India,
     New Delhi.
2.   State Of Rajasthan, Through Secretary, The Revenue
     Department (Group-6), Jaipur.
3.   The Prescribed Authority (Land Acquisition Officer)
     S.d.o., Bilara, Bar Bilara Jodhpur Section, (N.h. 112).



              (Downloaded on 09/02/2022 at 08:57:27 PM)
                                     (38 of 69)                   [CW-5916/2021]



4.    The Project Director And Executive Engineer, (Bar
      Bilara Jodhpur Section) Project Implement Unit, Nhai
      Umaid Heritage, Jodhpur, District Jodhpur.
                                                           ----Respondents
          D.B. Civil Writ Petition No. 12595/2019
Paras Kawad S/o Shri Jawari Lal, Aged About 44 Years, By
Caste Oswal, R/o A-183, Saraswati Nagar, Basni, Jodhpur
(Raj.).
                                                              ----Petitioner
                              Versus
1.    Union Of India, Through The Secretary, Ministry Of
      Road, Transport And Highway, Government Of India,
      New Delhi.
2.    The State Of Rajasthan, Through The Revenue
      Department (Group-6), Jaipur.
3.    The Prescribed Authority (Land Acquisition) And
      Additional District Collector-Iii, Jodhpur, District
      Jodhpur, Rajasthan.
4.    The Project Director And Executive Engineer, Public
      Works Department, National Highway Block, Pali
      (Raj.).
                                                           ----Respondents
          D.B. Civil Writ Petition No. 12966/2019
1.    Narayan Lal S/o Kesa Ram, Aged About 62 Years,
      Jodhpur.
2.    Sugna D/o Kesa Ram, Aged About 59 Years, Jodhpur.
3.    Sukhi Devi D/o Kesa Ram, Aged About 53 Years,
      Jodhpur.
4.    Jasa Ram S/o Giga Ram, Aged About 52 Years,
      Jodhpur.
5.    Deva Ram S/o Giga Ram, Aged About 60 Years,
      Jodhpur.
6.    Sundari Spouse/o Giga Ram, Aged About 63 Years,
      Jodhpur.
7.    Kalu Ram S/o Panna Ram, Aged About 54 Years,
      Jodhpur.
8.    Mangi Devi D/o Panna Ram, Aged About 58 Years,
      Jodhpur.
9.    Bhuri Devi Spouse/o Panna Ram, Aged About 90
      Years, All B/c Sirvi, R/o 185-A, Tisari Tunti, Khati
      Colony, Bhagat Ki Kothi, Jodhpur, District Jodhpur
      (Raj.).
                                                             ----Petitioners
                              Versus
1.    Union Of India, Through The Secretary, Ministry Of
      Road, Transport And Highway, Government Of India,


               (Downloaded on 09/02/2022 at 08:57:27 PM)
                                    (39 of 69)                   [CW-5916/2021]



     New Delhi.
2.   The State Of Rajasthan, Through The Revenue
     Department (Group-6), Jaipur.
3.   The Prescribed Authority (Land Acquisition Officer),
     S.d.o Bilara, Bar-Bilara-Jodhpur Section, (N.h.-112).
4.   The Project Director And Executive Engineer, (Bar-
     Bilara-Jodhpur Section) Project Implement Unit, Nhai
     Umaid Heritage, Jodhpur, District Jodhpur.
                                                          ----Respondents
         D.B. Civil Writ Petition No. 13034/2019
1.   Rajesh Karnawat S/o Shri Chandu Lal, Aged About 48
     Years, By Caste Oswal, R/o 14-15, Paota, B-2 Road,
     Jodhpur.
2.   Nirmal Chand Lodha S/o Shri Sugan Chand, Aged
     About 56 Years, By Caste Oswal, R/o B-2 Road,
     Ghanshyam Bhawan Scheme, Jodhpur (Raj.).
                                                            ----Petitioners
                             Versus
1.   Union Of India, Through The Secretary, Ministry Of
     Road, Transport And Highway, Government Of India,
     New Delhi.
2.   The State Of Rajasthan, Through The Revenue
     Department (Group-6), Jaipur.
3.   The Prescribed Authority (Land Acquisition), And
     Additional District Collector-Iii, Jodhpur, District
     Jodhpur, Rajasthan.
4.   The Project Director And Executive Engineer, Public
     Works Department, National Highway Block, Pali
     (Raj.).
                                                          ----Respondents
         D.B. Civil Writ Petition No. 15452/2019
Murlidhar S/o Rochi Ram, Aged About 56 Years, By Caste
Sindhi, R/o Ratanada, Jodhpur.
                                                             ----Petitioner
                             Versus
1.   Union Of India, Through The Secretary, Ministry Of
     Road, Transport And Highway, Government Of India,
     New Delhi.
2.   The State Of Rajasthan, Through The Revenue
     Department (Group-6), Jaipur.
3.   The Prescribed Authority (Land Acquisition) And
     Additional District Collector-Iii, Jodhpur, District
     Jodhpur, Rajasthan.
4.   The Project Director And Executive Engineer, Public
     Works Department, National Highway Block, Pali
     (Raj.).


              (Downloaded on 09/02/2022 at 08:57:27 PM)
                                     (40 of 69)                   [CW-5916/2021]



                                                           ----Respondents
          D.B. Civil Writ Petition No. 15454/2019
Gautam S/o Shri Naina Ram, Aged About 24 Years, By
Caste Prajapat, R/o Plot No. D-1, Salawas, Jodhpur.
                                                              ----Petitioner
                              Versus
1.    Union Of India, Through The Secretary, Ministry Of
      Road, Transport And Highway, Government Of India,
      New Delhi.
2.    The State Of Rajasthan, Through The Revenue
      Department (Group-6), Jaipur.
3.    The Prescribed Authority (Land Acquisition) And
      Additional District Collector-Iii, Jodhpur, District
      Jodhpur, Rajasthan.
4.    The Project Director And Executive Engineer, Public
      Works Department, National Highway Block, Pali
      (Raj.).
                                                           ----Respondents
          D.B. Civil Writ Petition No. 15514/2019
Baby W/o Dinesh, Aged About 29 Years, By Caste Prajapat,
R/o Plot No. D-2, Salawas, Jodhpur.
                                                              ----Petitioner
                              Versus
1.    Union Of India, Through The Secretary, Ministry Of
      Road, Transport And Highway, Government Of India,
      New Delhi.
2.    State  Of   Rajasthan,    Through                    The    Revenue
      Department (Group-6), Jaipur.
3.    The Prescribed Authority (Land Acquisition) And
      Additional District Collector-Iii, Jodhpur, District
      Jodhpur, Rajasthan.
4.    The Project Director And Executive Engineer, Public
      Works Department, National Highway Block, Pali
      (Raj.).
                                                           ----Respondents
          D.B. Civil Writ Petition No. 15523/2019
Murlidhar S/o Rochiram, Aged About 56 Years, By Caste
Sindhi, R/o Subhash Chowk, Ratanada, District Jodhpur.
                                                              ----Petitioner
                              Versus
1.    Union Of India, Through The Secretary, Ministry Of
      Road, Transport And Highway, Government Of India,
      New Delhi.
2.    The State Of Rajasthan, Through The Revenue
      Department (Group-6), Jaipur.



               (Downloaded on 09/02/2022 at 08:57:27 PM)
                                     (41 of 69)                   [CW-5916/2021]



3.    The Prescribed Authority (Land Acquisition), And
      Additional District Collector-Iii, Jodhpur, District
      Jodhpur, Rajasthan.
4.    The Project Director And Executive Engineer, Public
      Works Department, National Highway Block, Jodhpur
      (Raj.).
                                                           ----Respondents
          D.B. Civil Writ Petition No. 16493/2019
Mahendra Jain S/o Shri Sohan Lal, Aged About 55 Years, By
Caste Jain Oswal, R/o Plot No. 620, 11Th A Road,
Sardarpura, Jodhpur, (Raj.).
                                                              ----Petitioner
                              Versus
1.    Union Of India, Through The Secretary, Ministry Of
      Road, Transport And Highway, Government Of India,
      New Delhi.
2.    The State Of Rajasthan, Through The Revenue
      Department (Group-6), Jaipur.
3.    The Prescribed Authority (Land Acquisition), And
      Additional District Collector-Iii, Jodhpur, District
      Jodhpur, Rajasthan.
4.    The Project Director And Executive Engineer, Public
      Works Department, National Highway Block, Pali
      (Raj.).
                                                           ----Respondents
          D.B. Civil Writ Petition No. 12462/2020
Vikram Vishnoi S/o Ram Lal, Aged About 38 Years, By Caste
Vishnoi, R/o Nimbali Patelan, Tehsil Rohat, District Pali
(Raj.).
                                                              ----Petitioner
                              Versus
1.    Union Of India, Through The Secretary, Ministry Of
      Road, Transport And Highway, Government Of India,
      New Delhi.
2.    The State Of Rajasthan, Through The Revenue
      Department (Gfoup-6), Jaipur.
3.    The Prescribed Authority (Competent Authority And
      Land Acquisition), S.d.o. Rohet, Rohet Bypass
      Section, (N.h.- 65), Jodhpur-Pali Road.
4.    The Project Director And Executive Engineer, (Public
      Works Department) National Highway Division, Pali.
                                                           ----Respondents
          D.B. Civil Writ Petition No. 12672/2020
1.    Lalit Kishor S/o Jivan Singh, Aged About 44 Years, By
      Caste Ravna Rajput, R/o 541, Ravana Rajput Ka Bas,
      Rohat, District Pali.


               (Downloaded on 09/02/2022 at 08:57:27 PM)
                                      (42 of 69)                   [CW-5916/2021]



2.    Roop Kanwar W/o Jiwan Singh, Aged About 67 Years,
      By Caste Ravna Rajput, R/o 200, Sadar Bazar, Jaton
      Ka Bas, Rohat, District Pali.
3.    Jogsingh Panwar S/o Poonam Singh, Aged About 53
      Years, R/o 201, Sadar Bazar, Jato Ka Bas, Rohat, Pali.
                                                              ----Petitioners
                               Versus
1.    Union Of India, Through The Secretary, Ministry Of
      Road, Transport And Highway, Government Of India,
      New Delhi.
2.    The State Of Rajasthan, Through The Revenue
      Department (Group-6), Jaipur.
3.    The Prescribed Authority (Competent Authority Land
      Acquisition), S.d.o. Rohet, Rohet Bypass Section,
      N.h.- 65), Jodhpur-Pali Road.
4.    The Project Director And Executive Engineer, (Public
      Works Department) National Highway Division, Pali.
                                                            ----Respondents
           D.B. Civil Writ Petition No. 12675/2020
Lundas Vaishnav S/o Girdhari Das, Aged About 42 Years, By
Caste Vaishnav, R/o Sadar Bazar, Rohet, District Pali, (Raj.).
                                                               ----Petitioner
                               Versus
1.    Union Of India, Through The Secretary, Ministry Of
      Road, Transport And Highway, Government Of India,
      New Delhi.
2.    The State Of Rajasthan, Through The Revenue
      Department (Group-6), Jaipur.
3.    The Prescribed Authority (Competent Authority Land
      Acquisition), S.d.o. Rohet, Rohet Bypass Section,
      N.h.- 65), Jodhpur-Pali Road.
4.    The Project Director And Executive Engineer, (Public
      Works Department) National Highway Division, Pali.
                                                            ----Respondents
           D.B. Civil Writ Petition No. 12768/2020
1.    Ramesh Das S/o Mahendra Das, Aged About 22
      Years, By Caste Vaishnav, Resident Of Ward No. 6,
      Jaton Ka Bass, Rohet, District Pali (Raj.).
2.    Sushila Devi W/o Mahendra, Aged About 47 Years, By
      Caste Vaishnav, Resident Of Ward No. 6, Jaton Ka
      Bass, Rohet, District Pali (Raj.).
3.    Mukesh S/o Bheek Das, Aged About 29 Years, By
      Caste Vaishnav, Resident Of Ward No. 6, Jaton Ka
      Bass, Rohet, District Pali (Raj.).
                                                              ----Petitioners
                               Versus


                (Downloaded on 09/02/2022 at 08:57:27 PM)
                                      (43 of 69)                   [CW-5916/2021]



1.    Union Of India, Through The Secretary, Ministry Of
      Road Transport And Highway, Government Of India,
      New Delhi.
2.    The State Of Rajasthan, Through The Revenue
      Department (Group-6), Jaipur.
3.    The Prescribed Authority (Competent Authority Land
      Acquisition), S.d.o. Rohet, Rohet Bypass Section,
      N.h.- 65), Jodhpur-Pali Road.
4.    The Project Director And Executive Engineer, (Public
      Works Department) National Highway Division, Pali.
                                                            ----Respondents
          D.B. Civil Writ Petition No. 12790/2020
Gajendra Parakh S/o Nemi Chand Jain, Aged About 43
Years, By Caste Jain, R/o Jain Mohala, Rohet, District Pali
(Raj.)
                                                               ----Petitioner
                               Versus
1.    Union Of India, Through The Secretary, Ministry Of
      Road Transport And Highway, Government Of India,
      New Delhi.
2.    The State Of Rajasthan, Through The Revenue
      Department (Group-6), Jaipur.
3.    The Prescribed Authority (Competent Authority Land
      Acquisition), S.d.o. Rohet, Rohet Bypass Section,
      N.h.- 65), Jodhpur-Pali Road.
4.    The Project Director And Executive Engineer, (Public
      Works Department) National Highway Division, Pali.
                                                            ----Respondents
          D.B. Civil Writ Petition No. 12963/2020
Lundas Vaishnav S/o Girdhari Das, Aged About 42 Years, By
Caste Vaishnav, R/o Sadar Bazar, Rohet, District Pali (Raj.).
                                                               ----Petitioner
                               Versus
1.    Union Of India, Through The Secretary, Ministry Of
      Road, Transport And Highway, Government Of
      Rajasthan, New Delhi.
2.    The State Of Rajasthan, Through The Revenue
      Department (Group-6), Jaipur.
3.    The Prescribed Authority (Competent Authority Land
      Acquisition) S.d.o., Rohet, Rohet Bypass Section,
      (N.h.-65), Jodhpur-Pali Road.
4.    The Project Director And Executive Engineer, (Public
      Works Department) National Highway Division, Pali.
                                                            ----Respondents
          D.B. Civil Writ Petition No. 12975/2020
1.    Vikram Vishnoi S/o Ram Lal, Aged About 38 Years, By


                (Downloaded on 09/02/2022 at 08:57:27 PM)
                                     (44 of 69)                   [CW-5916/2021]



      Caste Vishnoi, R/o Nimbali Patelan, Tehsil Rohat,
      District Pali.
2.    Sravani Devi W/o Shri Ram Lal, Aged About 60 Years,
      By Caste Vishnoi, R/o Nimbali Patelan, Tehsil Rohat,
      District Pali.
                                                             ----Petitioners
                              Versus
1.    Union Of India, Through The Secretary, Ministry Of
      Road, Transport And Highway, Government Of India,
      New Delhi.
2.    The State Of Rajasthan, Through The Revenue
      Department (Group-6), Jaipur.
3.    The Prescribed Authority (Competent Authority Land
      Acquisition), S.d.o. Rohet, Rohet Bypass Section,
      (N.h.-65), Jodhpur-Pali Road.
4.    The Project Director And Executive Engineer, (Public
      Works Department) National Highway Division, Pali.
                                                           ----Respondents
          D.B. Civil Writ Petition No. 5798/2021
Udit A. Mehta S/o Shri Akshay J. Mehta, Aged About 30
Years, R/o House No. 93, Bhagat Ki Kothi, Jodhpur (Through
Will Of Late Shri J.s. Mehta, R/o House No. 93, Bhagat Ki
Kothi, Jodhpur)
                                                              ----Petitioner
                              Versus
1.    The State Of Rajasthan, Through The Secretary, The
      Revenue Department (Group - 6), Secretariat, Jaipur.
2.    The Rajasthan State Industrial Development And
      Investment Corporation Ltd., Udhyog Bhawan, Tilak
      Marg, Jaipur Through Its Managing Director,
      Rajasthan     State Industrial  Development   And
      Investment Corporation Ltd. , Udhyog Bhawan, Tilak
      Marg, Jaipur.
3.    Regional Manager, Riico Ltd., Boranada, Jodhpur.
4.    The Land Acquisition Officer - Sdo Luni, Tehsil And
      District Jodhpur.
                                                           ----Respondents
          D.B. Civil Writ Petition No. 6361/2021
Nitesh Parakh S/o Shri Lal Chand Parakh, Aged About 42
Years, B/c Oswal, R/o 3A 5/6 High Court Colony, Ratanada,
Jodhpur, District Jodhpur.
                                                              ----Petitioner
                              Versus
1.    The State Of Rajasthan, Through The Secretary, The
      Revenue Department (Group-6), Secretariat, Jaipur.
2.    The Prescribed Authority (Land Acquisition) And Sub


               (Downloaded on 09/02/2022 at 08:57:27 PM)
                                                    (45 of 69)                  [CW-5916/2021]



                    Divisional Magistrate (S.d.m) Jodhpur, (Section-1
                    Dangiyawas, Keru Nagaur Road, Jodhpur, District
                    Jodhpur, Rajasthan.
           3.       The Project Director, Project Implement Unit, National
                    Highway Authority Of India, House No. 148, Umaid
                    Heritage Jodhpur, District Jodhpur.
                                                                          ----Respondents



      For Petitioner(s)/                   : Mr. Pradeep Swami
      appellant(s), through V.C.
      For Respondent(s),                   : Mr.   Sunil Beniwal, AAG with
      through V.C.                           Mr.   Saransh Vij
                                             Mr.   Manish Vyas, AAG,
                                             Mr.   Bhanu Pratap Bohra,
                                             Mr.   Sanjeet Purohit,
                                             Mr.   Sushil Bishnoi



                HON'BLE THE CHIEF JUSTICE MR. AKIL KURESHI
                    HON'BLE MR. JUSTICE MADAN GOPAL VYAS



      Judgment reserved on 01.02.2022

      Judgment pronounced on 05/02/2022


REPORTABLE

      By the Court: (Per Akil Kureshi, CJ):

1. The challenge in this group of cases is to the manner of

determination and quantum of compensation awarded to the land

users under the Right to Fair Compensation and Transparency in

Land Acquisition, Rehabilitation and Resettlement Act, 2013

(hereinafter referred to as the 'Act of 2013'). There are different

flavours to this challenge, which may be noticed from the

respective lead proceedings.

2. In case of Susila Kankariya vs. State of Rajasthan and Others

(D.B. Civil Writ Petition No.5916/2021), the petitioner has

(46 of 69) [CW-5916/2021]

challenged a portion of the notification dated 14.06.2016 issued

by the State Government under which all the areas falling within

the Jodhpur Development Authority (hereinafter referred to as

'JDA') are to be considered as urban areas for the purpose of

determination of compensation under the Act of 2013.

The petitioner is owner of the agricultural land bearing

khasra No.72 and 72/5 of village Doliya, Tehsil Jodhpur. The

village falls within the JDA area. The competent authority under

Section 3A of the National Highways Act, 1956 ('Act of 1956', for

short) issued a notification dated 03.08.2018 proposing the

acquisition of various lands including the said lands of the

petitioner for the purpose of four laning of national highway for

Jodhpur ring road. Notification under Section 3D under the Act of

1956 was issued on 07.12.2018. Award was passed by the Land

Acquisition Officer on 13.03.2019. An amount of Rs.1,29,60,462/-

was awarded to the petitioner which she received on 24.12.2020

under protest.

The petitioner would point out that for awarding

compensation, the provisions under the Act of 2013 are made

applicable. Section 26 of the said Act provides for determination

of market value of land by the Collector, relevant portion of which

reads as under:

"26. Determination of market value of land by Collector.-(1) The Collector shall adopt the following criteria in assessing and determining the market value of the land, namely:--

(a) the market value, if any, specified in the Indian Stamp Act, 1899 (2 of 1899) for the registration of sale deeds or agreements to sell, as the case may be, in the area, where the land is situated; or

(47 of 69) [CW-5916/2021]

(b) the average sale price for similar type of land situated in the nearest village or nearest vicinity area; or

(c) consented amount of compensation as agreed upon under sub-section (2) of section 2 in case of acquisition of lands for private companies or for public private partnership projects, whichever is higher:

Provided that the date for determination of market value shall be the date on which the notification has been issued under section 11.

Explanation 1.--The average sale price referred to in clause (b) shall be determined taking into account the sale deeds or the agreements to sell registered for similar type of area in the near village or near vicinity area during immediately preceding three years of the year in which such acquisition of land is proposed to be made.

Explanation 2.--For determining the average sale price referred to in Explanation 1, one-half of the total number of sale deeds or the agreements to sell in which the highest sale price has been mentioned shall be taken into account.

Explanation 3.--While determining the market value under this section and the average sale price referred to in Explanation 1 or Explanation 2, any price paid as compensation for land acquired under the provisions of this Act on an earlier occasion in the district shall not be taken into consideration.

Explanation 4.--While determining the market value under this section and the average sale price referred to in Explanation 1 or Explanation 2, any price paid, which in the opinion of the Collector is not indicative of actual prevailing market value may be discounted for the purposes of calculating market value.

(2) The market value calculated as per sub-section (1) shall be multiplied by a factor to be specified in the First Schedule.

The First Schedule to the Act of 2013 which is refered to in

Section 26(2) reads as under:

"THE FIRST SCHEDULE [See section 30(2)] COMPENSATION FOR LAND OWNERS The following components shall constitute the minimum compensation package to be given to those whose land is acquired and to tenants

(48 of 69) [CW-5916/2021]

referred to in clause (c) of section 3 in a proportion to be decided by the appropriate Government.

Serial Component of Manner of determination Date of Number compensation package of value determination in respect of land of value acquired under the Act (1) (2) (3) (4)

1. Market value of land To be determined as provided under section

2. Factor by which the 1.00 (One) to 2.00 (Two) market value is to be based on the distance of multiplied in the case project from urban area, of rural area as may be notified* by the appropriate Government.

  3.      Factor by which the         1 (One)
          market value is to be
          multiplied in the case
          of urban areas
  4.      Value of assets             To be determined as
          attached to land or         provided under section
          building                    29.
  5.      Solatium                    Equivalent to one
                                      hundred percent of the
                                      market value of land
                                      mentioned against serial
                                      number 1 multiplied by
                                      the factor specified
                                      against serial number 2
                                      for rural areas or serial
                                      number 3 for urban areas
                                      plus value of assets
                                      attached to land or
                                      building against serial
                                      number 4 under column
                                      (2).
  6.      Final award in rural        Market value of land
          areas                       mentioned against serial
                                      number 1 multiplied by
                                      the factor specified
                                      against serial number 2
                                      plus value of assets
                                      attached to land or
                                      building mentioned
                                      against serial number 4
                                      under column (2) plus
                                      solatium mentioned
                                      against serial number 5
                                      under column (2).
  7.      Final award in urban        Market value of land
          areas                       mentioned against serial
                                      number 1 multiplied by
                                      the factor specified



                                             (49 of 69)             [CW-5916/2021]


                                       against serial 3 plus value
                                       of assets attached to land
                                       or building mentioned
                                       against serial number 4
                                       under column (2) plus
                                       solatium mentioned
                                       against serial number 5
                                       under column (2).
   8.      Other component, if
           any, to be included

NOTE.-The date on which values mentioned under column (2) are determined should be indicated under column (4) against each serial number."

As per serial No.2 in the said Schedule, the market value

would be multiplied by a factor in case of rural areas would be as

notified by the appropriate Government in the range of 1 to 2,

based on the distance of the project from the urban area.

The State Government has, for the said purpose, issued the

impugned notification dated 14.06.2016. Translated version of this

notification reads as under:

"NOTIFICATION

In exercise of the powers conferred under Section 26(2) of the Right to Fair Compensation and Transparency in Land Acquisition, Rehabilitation and Resettlement Act, 2013 (Central Act NO.30 of 2013) read with the powers given under the First Schedule of the Act and superseding its Notification Sr. No.P.1(3)Raj.-6/2011/Part/13 Jaipur dated 16.10.2014, the State Government hereby notifies that in case of Rural Area, the multiple factor to be applied for determination of compensation, will depend on the distance of the Project, acquired land from the nearest Urban Area will be as follows:-

Distance from Urban Area Multiple Factor to be applied

0-10 K.M. 1.25 10-20 K.M. 1.50 20-30 K.M. 1.75 30 K.M. and above 2.00

Explanation:- For Jaipur, Jodhpur and Ajmer, Urban Area will be the limits of the Development Authority Area. For other areas, Urban Area will be limits of Municipal Corporation, Municipal Council, Municipality which consists of various wards, where the elections of local bodies are held.

                                          (50 of 69)             [CW-5916/2021]

                                                By order of Governor
                                                              Sd/-
                                            (Dr. Kunj Bihari Pandiya)
                                                     Joint Secretary"



According to the petitioner, the explanation contained in the

said notification dated 14.06.2016 is ultra vires the powers of the

State Government. In this context, the petitioner in addition to

praying for a declaration that the said portion of the notification is

illegal, has further prayed that compensation may be awarded to

the petitioner by adopting multiplying factor of 2. The petitioner

would point out that the Central Government has issued a

notification dated 09.02.2016 by which the uniform factor of 2 is

applied in the case of all rural areas.

3. In D.B. Special Appeal (Writ) No.1466/2018 Smt. Himadri

Jain vs. State of Rajasthan and others, brief facts of the case are

that the appellant-original petitioner was owner of the agricultural

lands situated in village Rohet, Tehsil Rohet, district Pali. For

acquiring such land for the purpose of the Rajasthan State

Industrial Development and Investment Corporation (hereinafter

referred to as the 'RIICO') a notification under Section 4 of the

Land Acquisition Act was issued on 21.12.2010. Notifications

under Section 6 were issued on 05.01.2012 and 20.09.2012.

Award was passed by the competent authority on 10.03.2015

under the Act of 2013. At the time when the award was passed

the multiplying factor for awarding compensation was prescribed

by the State Government under a notification dated 16.10.2014,

translated version of which reads as under:

"NOTIFICATION In exercise of the powers conferred under Section 26(2) of the Right to Fair Compensation and Transparency in Land

(51 of 69) [CW-5916/2021]

Acquisition, Rehabilitation and Resettlement Act, 2013, the State Government hereby notifies that in case of Rural Area, the multiple factor to be applied for determination of compensation, will depend on the distance of the Project, acquired land from the nearest Urban Area will be as follows:-

Distance from Urban Area Multiple Factor to be applied

0-15 K.M. 1.25 15-30 K.M. 1.50 30 K.M. and above 1.75

Explanation:- For Jaipur, Jodhpur and Ajmer, Urban Area will be the limits of the Development Authority Area. For other areas, Urban Area will be limits of Municipal Corporation, Municipal Council, Municipality which consists of various wards, where the elections of local bodies are held.

By order of Governor Sd/-

(Anil Kumar Aggarwal) Joint Secretary"

The main grievance of the petitioner in this case is that for

choosing the multiplying factor at the time of awarding

compensation, the authorities have taken the distance of the

petitioner's land from the outer limits of JDA area, which is illegal.

According to the petitioner, the land is situated in Pali district.

Since this land is at the distance of more than 30 kilometers from

the limits of Pali municipal council, the multiplying factor of 1.25

adopted by the authorities was erroneous and instead the

multiplying factor of 1.75 as per the said notification should have

been adopted. Consequently, the petitioner had prayed that after

applying the said multiplier, compensation be awarded and

difference be paid with interest. The petitioner had also prayed for

quashing the explanation portion of the notification dated

16.10.2014 under which the entire JDA area is considered as

urban area.

(52 of 69) [CW-5916/2021]

Learned Single Judge dismissed the writ petition along with

bunch of similarly situated petitions making following

observations:-

"I have heard and considered the arguments advanced at bar and have gone through the material available on record.

The basic bone of contention between the parties to the litigation is regarding interpretation of the notification dated 16.10.2014 which has been reproduced hereinabove. The notification was issued for applying graded multiple factor on the market value of the lands to be acquired. Upon a plain and simple reading of the notification, it is apparent that the State Government took a conscious decision that multiplier applicable would have to be assessed in reference to the distance of the land under acquisition from "the nearest urban area". Had it been the intention of the rule making authority even for a moment to apply the multiplier in reference to the distance from the headquarter of the district concerned, such connotation would have been mentioned in the notification itself. The explanation below the notification makes the issue crystal clear while providing that for the three cities having Development Authorities i.e. Jaipur, Jodhpur and Ajmer, the urban limits shall be considered to be the entire area where the jurisdiction of the development authority extends whereas for the others, it shall be construed to be the local limit of the Municipality concerned. Manifestly, there is logic and rational behind the purport of this notification. It is expected that with inclusion of the rural areas within the territorial limits of the development authority (which extend to well beyond the municipal limits of the city), urban development would reach such areas more rapidly as compared to the rural areas adjoining the smaller Municipal towns. Simultaneously, the adjoining areas even if in another district would be directly benefitted by such development. It has been clearly provided in the notification dated 16.10.2014 that the multiplier shall be graded from 1.25 to 1.75 according to the distance of the land from the "nearest urban area". Admittedly, as per the geographical domains, the lands of Rohat and Nimbli Brahmanan (though falling in the Pali District), are closure in proximity to the limits of Jodhpur Development Authority (the nearest urban area) and thus, expectedly, DLC rates of these areas would be higher as compared to other rural areas in the Pali District. As such and in view of the unambiguous language of the notification (Annexure-3) dated 16.10.2014 governing the multiple factor to be applied for evaluating market value of the lands (which in the cases of the petitioners lands could be the JDA), this

(53 of 69) [CW-5916/2021]

Court is of the firm opinion that the respondents were perfectly justified in applying the multiplier 1.25 market value of the lands for determining the compensation payable to the petitioners pursuant to acquisition of their lands in the two revenue villages mentioned above.

Finding no infirmity, illegality or irregularity in the impugned action, I am not inclined to exercise this Court's extraordinary writ jurisdiction so as to interfere therein.

Hence, these writ petitions as well as stay applications are dismissed as being devoid of merit. No order as to costs.

A copy of this order be placed in each file."

Against the said judgment, the original petitioner has filed

the appeal. Some of the petitions of this group which were not yet

decided by the single judge have been clubbed with this group.

4. The State Government and RIICO had opposed both sets of

petitions and appeals. Multiple replies have been filed by the

State Government as well as RIICO in the case of Kheta Ram and

others vs. State of Rajasthan and others (D.B. Civil Writ Petition

No.16311/2018). These replies will cover both the sets of

challenges.

5. In an affidavit dated 18.11.2019, the State authorities have

pointed out that the multiplying factor of 1.25 is applied for

awarding compensation to the petitioner based on its distance

from the urban area of Jodhpur. For such purpose, the distance of

the village from the municipal council limits of district Pali is not

relevant. Additional affidavits were filed on 06.02.2020 and

24.08.2020 along with which certain internal proceedings which

led to the issuance of notification dated 14.06.2016, have been

produced. It is pointed out that the issue of fixing multiplier was

considered by the Cabinet committee. Earlier notification dated

16.10.2014 contained a maximum multiplying factor of 1.75. The

(54 of 69) [CW-5916/2021]

same has been enhanced to 2 under the fresh notification dated

14.06.2016. Our attention was drawn to the detailed deliberations

made by the State Government before issuing the previous

notification dated 16.10.2014 where the question of treating

Jaipur, Jodhpur and urban authorities areas as urban areas came

up for consideration. It was observed by the committee consisting

of three Hon'ble Ministers that for these regions the entire urban

development authority area should be considered as urban area.

Whereas for the remaining areas, the lands situated in villages are

at far away distance from the urban centers and hence in such

areas the urban area may be confined to outer municipal limits.

Our attention was drawn to the deliberations made by the State

Government pursuant to suggestions made by the High Court, but

it was decided not to deviate from the original policy.

6. The RIICO has also filed a detailed reply. This reply is

primarily in relation to the demand of the petitioners that

multiplying factor may be applied considering the distance of the

land from Pali municipal council since the village in which the land

is situated falls within the Pali district. According to RIICO, this

would be wholly impermissible and the distance from the nearest

urban area has to be taken into account.

7. The State Government as well as RIICO both have also

opposed the contention of the petitioners that the notification

issued by the Government for prescribing multiplier is bad in law.

It is contended that it is within the power of the State authorities.

It is also contended that there is no illegality in treating the entire

urban development authority area as an urban area for the

(55 of 69) [CW-5916/2021]

purpose of determination of market value of the land under

Section 26(2) of the Act of 2013.

8. Based on such facts, learned counsel for the petitioners

raised following contentions:

(i) The explanations contained in the impugned resolutions were

beyond the jurisdiction of the rule making authority and therefore,

ultra vires the Act.

(ii) Through these explanations an artificial definition of urban

area is sought to be introduced in relation to Jodhpur, Jaipur and

Ajmer development authorities. This would amount to hostile

discrimination and therefore violative of Article 14 of the

Constitution.

(iii) The Jodhpur municipal corporation limits are different from

Jodhpur development area limits. Municipal corporation is a body

of self-governance and has constitutional status. The JDA is an

authority constituted under the Act and does not have the same

powers and character as the municipal corporation, which is

constituted through elected representatives of the people.

(iv) The Union Government under notification dated 09.02.2016

has prescribed uniform multiplying factor of 2 for all lands situated

in rural areas. The State Government cannot deviate from this

prescription.

(v) Terms 'rural area' and 'urban area' are not defined under the

Act of 2013. They must, therefore, be understood as the bodies

of self-governance as provided in Part-IX pertaining to the

Panchayats and Part-IXA pertaining to the municipalities contained

in the Constitution.

(56 of 69) [CW-5916/2021]

(vi) Counsel drew our attention to Sections 106 and 107 of the

Act of 2013 and submitted that the impugned notifications run

contrary to the said provisions also.

(vii) Counsel relied on certain decisions, reference to which would

be made at appropriate stage.

9. On the other hand, learned Additional Advocate General

appearing for the State opposed the petitions contending that in

terms of Sub-section (2) of Section 26 of the Act of 2013, it was

within the power of the State Government to prescribe an

appropriate multiplying factor by issuing notification in this

respect. The notifications were issued after due deliberations and

mature consideration. Our attention was drawn to the minutes of

the meetings of the high level committees, which were convened

before choosing and notifying the multiplying factors. Counsel

contended that as an appropriate Government, the State

Government had authority to adopt a suitable multiplier between 1

to 2 as provided in First Schedule to the Act. The notification

issued by the Union of India for its own purposes would not bind

the State Government. Counsel contended that there is nothing in

Sections 106 and 107 of the Act of 2013, which limits the powers

of the State Government to issue notification prescribing

appropriate factor.

10. Learned counsel appearing for the RIICO, in addition to

adopting the arguments made by the learned Additional Advocate

General, further submitted that the approach of the petitioners

before the High Court is highly belated. In both sets of cases,

awards were passed long back. Petitioners have accepted the

compensation as per the awards. If they are aggrieved by the

(57 of 69) [CW-5916/2021]

compensation determined, remedy is provided under the Act of

2013. Counsel submitted that the contention of the petitioners

that with respect to the lands which are situated in Pali district for

choosing the appropriate multiplier according to the notification,

distance from the municipal council limits of Pali should be taken

into consideration is not correct. The distance of the land or

village has to be determined from the nearest urban area which in

the present case happened to be Jodhpur. Merely because

geographically the villages fall within the revenue limits of Pali

district, would make no difference. Learned Single Judge,

therefore, rightly dismissed the writ petitions. The appeals filed

by the land owners deserve to be dismissed.

11. As noted, there are two streams of proceedings. In one set

of writ petitions, the petitioners have challenged the explanation

contained in the notification dated 14.06.2016. The other set of

proceedings relate to writ petitions as well as appeals where the

petitioners have challenged the explanation contained in

notification dated 16.10.2014 and have also argued that the

competent authority committed an error by taking into account

distance of the acquired land from JDA area for the purpose of

selecting multiplying factor, though the lands are situated in Pali

district. Under the circumstances, the questions which arise for

consideration are;

(i) Whether the explanation contained in the above noted two

notifications are legal and valid?

(ii) Whether the competent authority was correct in taking into

account the distance of the acquired land from the JDA area,

though the lands form part of the Pali district?

(58 of 69) [CW-5916/2021]

(iii) Whether the learned Single Judge committed an error in

dismissing the writ petitions?

12. We may first deal with the validity of the explanations. The

Act of 2013 was framed to ensure a humane, participative,

informed and transparent process for land acquisition for

industrialisation, development of essential infrastructural facilities

etc. and cause least disturbance to the owners of the land and

other affected families and provide just and fair compensation as

also to make adequate provisions for rehabilitation and

resettlement of affected persons. The term 'local authority' has

been defined under Section 3(s) as to include a town planning

authority; by whatever name called; set up under any law for the

time being in force, a Panchayat as defined in Article 243 and a

municipality as defined in Article 243P of the Constitution.

Compensation to be paid for acquisition of the land under the said

Act is to be determined as provided in the provisions contained in

Chapter-V of the Act. Section 26 contained in the said Chapter

pertains to determination of market value of land by the Collector.

Sub-section (1) of Section 26 provides the parameters which the

Collector shall apply in assessing and determining the market

value of the land. Sub-section (2) of Section 26 provides that the

market value calculated as per Sub-section (1) shall be multiplied

by a factor to be specified in the First Schedule. As per Section

27, the Collector having determined the market value of the land

to be acquired shall calculate the total amount of compensation to

be paid to the land owners including all assets attached to the

land. While determining the amount of compensation to be

awarded, the Collector shall take into consideration various factors

(59 of 69) [CW-5916/2021]

contained in Section 28. As per Sub-section (1) of Section 30, the

Collector having determined the total compensation to be paid,

shall, to arrive at the final award, impose a solatium amount

equivalent to 100% of the compensation amount.

13. As per the scheme contained in the Act of 2013 for

determination of awarding total compensation to be paid to the

land owner, determination of multiplying factor as provided in

Sub-section (2) of Section 26 of the Act plays a major role. Such

multiplying factor would be as specified in the First Schedule to

the Act. A perusal of the said Schedule would show that the

factor, by which the market value to be multiplied in case of rural

areas, would be between 1 to 2 based on the distance of the

project from urban area as may be notified by the appropriate

Government. On the other hand, the factor by which the market

value to be multiplied in case of urban areas is uniformly 1.

14. The terms 'urban areas' and 'rural areas' are not defined

under the Act of 2013, nor have they been defined under the

Rajasthan Right to Fair Compensation and Transparency in Land

Acquisition, Rehabilitation and Resettlement Rules, 2016

(hereinafter referred to as 'Rules of 2016'). It does not require

great amount of imagination that these terms are mutually

exclusive are so used in the First Schedule. It is in this context

that the appropriate Government is authorised to specify

multiplying factor for rural areas which is based on its distance

from the urban areas. While so specifying the factor, it is also

open for the appropriate Government to specify in such

notification which areas shall be deemed to be urban areas. As a

consequence, the areas not falling within such urban areas would

(60 of 69) [CW-5916/2021]

be treated as rural areas. We do not think that the power of the

appropriate Government in terms of the First Schedule is confined

to prescribing a factor only. It includes the power to specify the

concept of urban area also. The expression "1.00 (One) to 2.00

(Two) based on the distance from the urban area as may be

notified" include both.

15. With this clarity, we may revert back to the impugned

notifications. As noted, in the notification dated 16.10.2014 issued

by the State Government in exercise of power conferred under

Sub-section (2) of Section 26 of the Act of 2013, the multiplying

factors prescribed were 1.25 for the rural area situated at a

distance of 0-15 kilometers from urban area, 1.50 for the land

situated at a distance of 15-30 kilometers and 1.75 for the land

situated at a distance of 30 kilometers and above. By a

subsequent notification dated 14.06.2016, this formula was made

more liberal. Multiplying factor of 1.25 would be applied to the

land situated at a distance of 0-10 kilometers from urban area,

1.50 for the land situated at a distance of 10-20 kilometers, 1.75

for the land situated at a distance of 20-30 kilometers and 2.00

for the land situated at a distance of 30 kilometers and above.

Both these notifications contained explanations, which were

similarly worded. As per these explanations, for Jaipur, Jodhpur

and Ajmer the limits of development authority areas would be

considered as urban areas. For the other areas, urban areas

would be the limits of municipal corporation, municipal council and

municipality which consist of various wards, where the elections of

local bodies are held. This explanation thus made two clear

specifications in the context of the term 'urban area'. For areas

(61 of 69) [CW-5916/2021]

other than Jodhpur, Jaipur and Ajmer, the municipal corporation,

municipal council and municipality limits would comprise urban

area. Whereas, in case of these three cities, the limits of

development authority area would be the urban area limit. As

noted, neither the Act nor the Rules framed thereunder by the

State Government define the terms 'urban area' and 'rural area'.

In terms of the First Schedule read with Section 26 of the Act of

2013, in our opinion, it was well within the power of the State

Government to not only prescribe the factor to be multiplied while

determining compensation for rural areas, but also define what

would comprise the urban areas.

16. As is well known, towns and cities in our country have

grown at a rapid pace. The boundaries of municipalities and

municipal corporation are re-drawn by the legislature from time to

time bringing within the fold newer areas in the periphery of the

towns and cities. While this process is on going, even outside the

municipal limits urban centers flourish. These municipal areas

with peripheral urban areas form urban conglomerations. These

peripheral areas outside the municipal limits may still continue to

be recognized as revenue villages. However, they enjoy virtually

same modern amenities, development and at any rate high

development potential as their neighbouring lands which are

technically within the municipal limits. Such phenomenon are

more visible in bigger cities and urban centers. Since these urban

conglomerations comprise to areas within the municipal

corporations as well as areas outside the municipal corporations,

in order to achieve planned development of the entire region,

development authorities are often times constituted under

(62 of 69) [CW-5916/2021]

relevant statutes. These development authorities undoubtedly are

not the bodies of self-governance. They are not constituted

through elected representatives of the people but nevertheless

perform important functions of town planning and development

and are vested with statutory powers and duties. If, therefore, for

the purpose of deciding the factor for awarding compensation in

case of lands situated in rural area, the State Government in

exercise of its powers of delegated legislation, found it appropriate

to segregate the urban conglomeration of Jodhpur, Jaipur and

Ajmer as compared to other municipal areas of the State, we do

not find that the same was either beyond its legislative

competence or in any manner arbitrary or discriminatory. In our

view, the nature of powers for constitution of the Municipal

Corporation or development authority is not determinative factor

for the purpose of defining the urban area. The Municipal

Corporations and development authorities undoubtedly are

constituted in vastly different manner and enjoy different powers

and are vested with different functions and duties. Merely because

the JDA is not an institution of self-governance, it would be

incorrect to believe that for the purpose of defining an urban area,

JDA limit cannot form a valid basis.

17. The prescription of uniform multiplying factor of 2 by the

Union Government under the notification dated 09.02.2016 would

not limit the power of the State Government to prescribe

appropriate multiplying factor between 1 to 2 as envisaged in the

First Schedule. The power is vested in the appropriate

Government. The term appropriate Government is defined in

Section 3(e) of the Act of 2013, as per which in terms of Clause (i)

(63 of 69) [CW-5916/2021]

appropriate Government means the State Government in relation

to acquisition of land situated within the territory of a State.

18. Nothing contained in Sections 106 and 107 of the Act of

2013 runs contrary to the explanations under challenge. Sub-

section (1) of Section 106 provides that the Central Government

may by notification amend or alter any of the schedules to the

Act, without in any way reducing the compensation or diluting the

provisions of this Act relating to compensation or rehabilitation

and resettlement. Likewise, Section 107 provides that nothing in

this Act shall prevent any State from enacting any law to enhance

or add to the entitlements enumerated under this Act which

confers higher compensation than payable under the provisions of

the Act or for rehabilitation and resettlement and make more

beneficial provisions. Sections 106 and 107 thus give certain

powers to the Central and State Governments, which come with

inherent limitations of not reducing the compensation or diluting

the provisions of the Act in relation to rehabilitation and re-

settlement of the project affected persons. These provisions thus

enable the Central or the State Government to enlarge the

benefits that would be available under the Act, but not reduce

them. Again this may at best indicate the benevolent slant of the

statute, nevertheless the legislature has vested the discretion in

the appropriate Government while choosing a multiplying factor as

provided in the First Schedule.

19. We have noted that such multiplying factor was chosen after

due deliberations and mature considerations. Meetings of high

level committees including the Cabinet members were held. After

due deliberations multiplying factors were prescribed under the

(64 of 69) [CW-5916/2021]

notification published on 16.10.2014. This was liberalised in the

subsequent notification dated 14.06.2016. At the request of the

High Court, the issue was re-considered in relation to the three

specified Development Authority areas. It was, however, found

not feasible to drop the explanations. When the discretion is

vested in the appropriate Government to prescribe a multiplying

factor in exercise of delegated power of legislation, we would not

interfere unless the exercise of powers suffers from irrationality,

which in the present case we do not find.

20. Contention of the petitioners that in relation to land situated

within Pali district distance from JDA area could not be taken into

consideration is not valid. The test to be applied is the distance

from the nearest urban area. Whether such urban area falls in the

same district as the land is situated in or a neighbouring district is

of no consequence. Accepting the contention of the petitioners

would lead to anomalous situation. If an urban center is situated

at the border of the district, there may be numerous villages in

the periphery of such urban center, which may be otherwise

located in the neighboring district. The distance from such urban

center has to be reckoned for the purpose of determining the

factor as per the notification.

21. We may now refer to the decisions cited by the petitioners.

Reliance was placed on the decision of the Supreme Court in the

case of The Income Tax Officer vs. Urban Improvement

Trust (Civil Appeal No.10577/2018, decided on

12.10.2018). Our attention was drawn to the observations made

by the Supreme Court in paragraph 27 of the judgment, which

reads as under:

(65 of 69) [CW-5916/2021]

"27. A perusal of the Scheme of the Rajasthan Urban Improvement Act, 1959 as well as the Rajasthan Municipalities Act, 1959 indicate that Urban Improvement Trust undertakes development in the urban area included in municipality/municipal board. Urban Improvement Truest is not constituted in place of the municipality/municipal board rather it undertakes the act of improvement in urban areas of a municipality/municipal board under the Rajasthan Urban Improvement Act, 1959. It may also perform certain limited power of the municipal board as referred to in Sections 47 and 48 but on the strength of such provision Urban Improvement Trust does not become a municipality or municipal board. After the insertion of Part IXA in the Constitution by the Constitution (Seventy-fourth) Amendment Act, 1992 w.e.f.

01.06.1993, Articles 243Q deals with constitution of Municipalities. Section 10(20) Explanation, Clause (ii) relates to Municipalities."

22. These observations have been made in the context of the

question whether the Urban Improvement Trust constituted under

the statutes is a local authority within the meaning of Clause (iii)

of explanation of Section 10(2) of the Income Tax Act, 1961 and

consequently, is entitled for exemption under the said provision. It

was observed that the Urban Improvement Trust is not

municipality or municipal board. Article 243Q of the Constitution

deals with the constitution of the municipalities. This decision

was, thus, rendered in entirely different background. Further, we

have not based our conclusions on the premise that JDA is to be

treated as a municipal corporation.

23. Reliance was placed on the decision of the Division Bench of

the Gujarat High Court in the case of Dhiraj Ambalal Patel vs.

State of Gujarat (R/Special Civil Application No.8734/2019,

decided on 12.09.2019). The facts leading to the petition were

that the State Government had published a resolution dated

25.04.2014 stating that until the factor regarding lands in rural

areas is quantified the market value calculated should be

(66 of 69) [CW-5916/2021]

multiplied by factor 1 and as and when a decision on the factor is

taken the same would be applied to the acquired lands and the

compensation would be revised accordingly and be paid with

interest. Subsequently, the Government had issued a resolution

dated 29.07.2016 deciding that for the land in rural areas the

market value would be multiplied by factor of 2. A notification

was issued by the Government on 10.11.2016, in which after

referring to the previous two resolutions dated 25.04.2014 and

29.07.2016, it was further provided that in order to assess market

value and the factor which needs to be considered for multiplying

it, the areas shown shall be considered as urban area and except

such areas shown, the rest will be considered as rural areas. As

per this notification urban areas would be areas such as former

urban land ceiling areas, Mahanagarpalika areas, areas under

urban development area, areas under area development authority,

Nagarpalika areas, notified areas and cantonment areas.

Subsequently, Government issued yet another resolution dated

11.09.2018 holding that areas falling under the urban

development authorities and area development authority shall not

be considered as urban areas. The resolution, however, stipulated

that this would be applicable only to such awards which are

passed after the date of resolution. The petitioners thereunder

held the land situated in peripheral villages of Gandhinagar city

have fell within the Gandhinagar Urban Development Authority

area. The lands were acquired and the award was passed prior to

the resolution dated 11.09.2018. They, therefore, challenged the

stand of the State Government awarding compensation for their

lands treating them as urban areas. The rules framed by the

(67 of 69) [CW-5916/2021]

State Government under the Act of 2013 defined the term 'rural

area' and 'urban area'. The 'urban area' is defined as to mean any

area in the State except the areas covered by any urban local

body or a cantonment board established or constituted under any

law for the time being in force. The term 'rural area' was defined

as to mean any area in the State covered by any urban local body

or a cantonment board established or constituted under any law

for the time being in force. In such background, while allowing

the petitions, the Gujarat High Court had made following

observations:

"9.9 In view of the scheme of the Act of 2013 and the judgment in the case of Panjabrao (supra), we are of the opinion that the State Government could not have ventured in redefining the terms "Rural Area" and "Urban Area" once they had been so specifically defined under the Rules of 2017. Moreover, once a Factor is notified in accordance with the powers vested by Section 26(2) read with the First Schedule, variation of a Factor by redefining areas by way of resolutions would amount to colourable exercise of powers which suffers from excessive delegation and is therefore impermissible in law. The Government Resolutions dated 10.11.2016 and 11.09.2018 are therefore without authority of law and therefore, deserve to be set aside."

24. This decision was, thus, rendered in view of the statutory

provisions applicable and in particular the rules framed by the

State Government under the Act of 2013.

25. Reliance was placed on the decision of the Bombay High

Court in the case of Panjabrao vs. State of Maharashtra and

others (Writ Petition No.4274/2014, decided on

09.03.2015). In the said case, the State Government had issued

a notification on 19.03.2014 in terms of the First Schedule to the

Act prescribing multiplying factor of 1. By subsequent notification

dated 13.08.2014, multiplying factors were provided as follows:-

                                          (68 of 69)              [CW-5916/2021]


      1.00       For the land situated at a radial distance 0-10
                 kilometers from urban area,
      1.05       For the land situated at a radial distance 10-25
                 kilometers from urban area,
      1.10       For the land situated at a radial distance 25
                 kilometers and above from urban area,

26. These notifications were challenged before the High Court.

The Court was of the opinion that providing fixed multiplier of 1.10

in respect of all lands situated at a distance of 25 kilometers from

the nearest urban area was arbitrary. The observations of the

Court in this respect may be noted:

"33] Mere providing a fixed multiplier for all land in rural area which are situated more than 25 Kilometers away from the urban area (nearest Municipal Corporation area) depicts total non application of mind while exercising the discretion provided in First Schedule to the Act of 2013 by respondent/State. Policy guideline to exercise discretion for fixing multiplier provided by the First Schedule is the distance of land under acquisition located in rural area from the urban area. Fixation of fixed multiplier of 1.10 in respect of all lands from rural area which are 25 or more kilometers away from urban area in absence of any such guideline or policy depicts colourable exercise of discretion as well as total non-application of mind and it is contrary to the Constitutional mandate under Article 14. The exercise undertaken by respondent/State in limiting the multiplier factor to 1.10 only for all lands in rural area which are at a distance of more than 25 Kilometers from urban area, shows that the respondent/State has failed to consider the relevant factor of remoteness of land situated in rural area from urban area. The very relevant factor of remoteness from urban area seems to he kept out of consideration by the respondent/State by undertaking half-hearted exercise, concluding that near about 20601 villages are situated above the distance of 25 Kilometers from nearest Municipal Corporation area. With this reasoning, the multiplier factor is spelt out at 1.10 though the First Schedule provides that the same needs to be ranging from 1 to 2 on the basis of actual distance of the project from the urban area. Low market price of remotely located land from rural area requires provision for higher multiplier. This seems to be the object for provision of multiplier ranging from 1 (one) to 2 (two). Pegging multiplier factor at 1.10 for all rural lands located more than 25 Kilometers away

(69 of 69) [CW-5916/2021]

from urban lands has resulted in giving discriminatory treatment to the land holders whose lands are situated at a far off place from urban area. A land holder whose land is just 25 Kilometers away from urban area will now get compensation by applying very same multiplier factor which a land holder whose land is located at a very long distance, say more than 100 Kilometers or 150 kilometers away from nearest urban area will get. By this arbitrary exercise of discretion the very object of the Act of 2013 of providing adequate compensation to the land holders whose lands are situated at remotest place is frustrated. For judicious exercise of discretion conferred by the First Schedule to the Act of 2013, it was incumbent on the part of respondent/State to undertake survey of calculating exact distance of all lands situated in rural areas from the nearest urban area and then based upon such actual distance multiplier factor ought to have been determined by it. In a similar way, adopting method of calculating radial distance from urban area is also not in consonance with the guideline for fixation of multiplier enumerated in the First Schedule to the Act of 2013. Even in the case in hand, land of the petitioner proposed for acquisition is stated to be located in a rural area situated at a distance of about 75 Kilometers from Jalna town. Still, he will get multiplier factor of only 1.10 in view of notification dated 13.8.2014."

27. Here again in our view this situation is not arising in the

present case. In the case on hand the State Government

notification prescribes multiplier of 2 for land situated at a

distance of more than 30 kilometers from the urban area. The

decision of the Bombay High Court, therefore, does not apply to

the present case.

28. In the result, the petitions and appeals are dismissed.

                                   (MADAN GOPAL VYAS),J                                         (AKIL KURESHI),CJ


                                    201to204,55to152-MohitTak/-









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