Citation : 2022 Latest Caselaw 4463 Raj/2
Judgement Date : 4 July, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Civil Writ Petition No. 8061/2022
1. Bhagirath S/o Shriram,
2. Jetli W/o Shriram (Deceased),
all R/o Godawas, Tehsil Neemkathana, District Sikar.
3. Rajodi D/o Shriram W/o Rameshwarlal,
4. Gyarshi D/o Shriram W/o Tarachand,
5. Nimali D/o Shriram W/o Kajodram,
all R/o Dhani Deshwal Tan Mavanda Khurd, Mavanda Near
Railway Station, Tehsil Neemkathana, District Sikar.
6. Nanchi D/o Shriram W/o Gyarshilal,
7. Dharmli D/o Shriram W/o Raghuveer,
8. Shanti D/o Shriram,
all R/o Dhani Tilawali Tan Mavnda Khurd, Tehsil
Neemkathana, District Sikar.
----Petitioners/Appellants
Versus
1. Bidami Devi W/o Palaram,
2. Hawasingh S/o Palaram,
3. Sumersingh S/o Palaram,
4. Bhairuram S/o Syonath,
5. Kanaram S/o Kisnaram,
6. Gopalram S/o Joraram,
7. Bholaram S/o Joraram, Deceased Through Lrs
7/1. Urmiladevi W/o Bholaram,
7/2. Mukeshkumar S/o Bholaram,
7/3. Ramsingh S/o Bholaram,
all R/o Godawas, Tehsil Neemkathana, District Sikar.
7/4. Saroj D/o Bholaram W/o Mukesh,
7/5. Anshu D/o Bholaram W/o Kamleshkumar,
both R/o Gopalpura, Tehsil Shrimadhopur, District Sikar.
8. Sunita D/o Bholaram W/o Satyanarayan,
9. Sundardevi D/o Syonath W/o Bholaram, (Deceased) Lrs.
9/1. Harisingh S/o Bhomaram,
9/2. Khyaliram S/o Bhomaram,
(Downloaded on 04/07/2022 at 09:59:54 PM)
(2 of 3) [CW-8061/2022]
9/3. Sureshkumar S/o Bhomaram,
9/4. Kitab D/o Bhomaram W/o Karansingh,
above R/o Dhani Hemawali Tan Hardya, Tehsil Khetri,
District Jhunjhunu.
10. Patasi Devi D/o Syonath W/o Foolaram, R/o Gadi Mada
Wali, Tehsil Neemkathana, District Sikar.
11. Choti @ Santosh D/o Syonath W/o Amilal, R/o Dhani
Kushlawali Tan Mavanda Khurd, Tehsil Neemkathana,
District Sikar.
12. Sharwani D/o Kisnaram W/o Mahaveer,
13. Prabhati D/o Joruram W/o Amarsingh,
Both R/o Village Murajpur, Tehsil Khetri, District
Jhunjhunu.
14. Sajna D/o Joruram W/o Ramnarayan, (Deceased)
Through Lrs.
14/1. Dalip S/o Ramnarayan,
14/2. Fooli D/o Joruram W/o Syoram,
Both R/o Dhani Khuslawali Tan Mawanda Khurad, Tehsil
Neemkathana, District Sikar.
14/3. Kiran D/o Ramnarayan W/o Omprakash, R/o Dhani
Deema Ki Tanharadiya, Tehsil Khetri, District Jhunjhunu.
15. Prakashchand S/o Palaram, R/o Godawas, Tehsil
Neemkathana, District Sikar.
----Respondents/Defendants
For Petitioner(s) : Mr. Arun Singh Shekhawat with Mr. Prakhar Gupta For Respondent(s) : Mr. Abhi Goyal
HON'BLE MR. JUSTICE MAHENDAR KUMAR GOYAL
Order
04/07/2022 This writ petition, which has been filed under Article 227 of
the Constitution of India assailing the legality and validity of the
order darted 21.04.2022 passed by the Board of Revenue
Rajasthan, Ajmer (for brevity, 'the BoR') in second appeal
(3 of 3) [CW-8061/2022]
no.1766/2022, is being disposed of as requested and agreed by
the learned counsels for the respective parties in following terms:-
1. The order dated 21.04.2022 is quashed and set aside to the
extent it rejects the temporary injunction application filed by the
petitioners/appellants.
2. The operation and effect of the judgment dated 31.03.2022
passed by the Revenue Appellate Authority in appeal no.172/2016
shall remain stayed till disposal of the second appeal by the BoR.
(MAHENDAR KUMAR GOYAL),J
MADAN/62
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!