Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ramniwas Bairwa S/O Bholu Bairwa vs State Of Rajasthan
2022 Latest Caselaw 4996 Raj/2

Citation : 2022 Latest Caselaw 4996 Raj/2
Judgement Date : 21 July, 2022

Rajasthan High Court
Ramniwas Bairwa S/O Bholu Bairwa vs State Of Rajasthan on 21 July, 2022
Bench: S S Shinde, Anoop Kumar Dhand
      HIGH COURT OF JUDICATURE FOR RAJASTHAN
                  BENCH AT JAIPUR

              D.B. Civil Writ Petition No. 10191/2022

1.    Ramniwas Bairwa S/o Bholu Bairwa, Aged About 60
      Years, Resident Of Chetanpura, Lamba, Lamba, District
      Tonk. (Raj)
2.    Ramdyal Bairwa S/o Shree Kishan Bairwa, Aged About 49
      Years, Resident Of Chetanpura, Lamba, Lamba, District
      Tonk. (Raj)
3.    Gyarsi Lal S/o Bhanwar Lal, Aged About 38 Years,
      Resident Of House No. 42 Chetanpura, Bairwa Dhani,
      Lamba, Lamba, District Tonk. (Raj).
4.    Buddhi Prakash Bairwa S/o Chotu Lal Bairwa, Aged About
      39 Years, Resident Of Chetanpura, Bairwa Dhani, Lamba,
      Lamba, District Tonk. (Raj)
5.    Durga Lal S/o Ladu, Aged About 51 Years, Resident Of
      Chetanpura, Lamba, Lamba, District Tonk. (Raj)
6.    Shyoprasad S/o Ladu, Aged About 70 Years, Resident Of
      Chetanpura, Lamba, Lamba, District Tonk. (Raj)
7.    Girraj Bairwa S/o Ladu Lal Bairwa, Aged About 56 Years,
      Resident Of Chetanpura, Lamba, Lamba, District Tonk.
      (Raj)
8.    Gendi Lal S/o Rang Lal, Aged About 63 Years, Resident Of
      Lamba, Lamba, District Tonk. (Raj)
9.    Ramavatar Bairwa S/o Durga Lal Bairwa, Aged About 44
      Years, Resident Of 12, Chetanpura, Lamba, Lamba,
      District Tonk. (Raj)
10.   Ashok Kumar Bairwa S/o Mangi Lal Bairwa, Aged About
      31   Years,    Resident        Of    Chetanpura,          Lamba,   Lamba,
      District Tonk. (Raj)
11.   Ramswaroop S/o Bholu Ram, Aged About 57 Years,
      Resident Of 124-A Sitaram Nagar, Kacchi Basti, Triveni
      Nagar, Gopalpura Baipass, District Tonk. (Raj)
                                                                  ----Petitioners
                                   Versus
1.    State Of Rajasthan, Through Its Secretary To Department
      Of Revenue, Government Secretariat, Tonk. (Raj.)
2.    District Collector, Tonk, District Tonk (Raj.)


                    (Downloaded on 26/07/2022 at 09:42:45 PM)
                                           (2 of 5)                  [CW-10191/2022]


3.      Sub Divisional Officer, Tonk, District Tonk. (Raj.)
4.      Tehsildar Tonk, District Tonk. (Raj.)
5.      Gram Panchayat, Village Lamba, Tehsil And District Tonk.
        (Raj) Through Sarpanch.
6.      Badari Narayan Vyas S/o Jagannath Vyas, Aged About 70
        Years, R/o Village Chamanpura Lamba, Tehsil And District
        Tonk. (Raj).
                                                                  ----Respondents

For Petitioner(s) : Mr. Rakesh Kumar Sharma, Adv. on behalf of Mr. Deepak Khandelwal, Adv.

For Respondent(s)          :



       HON'BLE THE CHIEF JUSTICE MR. S. S. SHINDE
        HON'BLE MR. JUSTICE ANOOP KUMAR DHAND

                                      Order

21/07/2022

The petitioners have approached this Court by way of this

writ petition (PIL) with the following prayer:-

"(a) Respondents may be directed to remove the encroachment over the land bearing Khasra No.119/1, 155, 156 recorded as Paster Land (Sawai Chak) reserved for public utility service of the village Lamba, Tehsil & District Tonk.

(b) The respondent No.1 to 5 may be directed for prevention of pasture land (Sawai Chak) of the Village Lamba, Tehsil & District Tonk from further encroachment demarcation may be made according to revenue record.

(c) Any other appropriate order which this Hon'ble Court may deem fit in the interest of justice in the facts and circumstances of the case in favour of the petitioner may kindly be passed."

Having heard and considered the submissions advanced by

counsel representing the petitioners and, having gone through the

material available on record, we are of the firm view that the

(3 of 5) [CW-10191/2022]

petitioners have available to them a suitable remedy for

ventilating their grievances by virtue of the Division Bench

Judgment of this Court in the case of Jagdish Prasad Meena &

Ors. Vs. State ofRajasthan & Ors. passed in D.B. Civil Writ

Petition (PIL)No.10819/2018 decided on 30.01.2019

wherein this Court directed as below:-

"This Court is inundated with large number of writ petitions, styled as public interest litigation, from almost all the Districts of the State, with allegations of encroachment over the pasture land/land of 'johad', 'talab'/ river/river bed/public way/Shamshan/Kabristan etc. In all such petitions, common allegation is that despite repeated complaints/representations to the concerned revenue officers, no steps are taken by them to remove the encroachment. This results in number of writ petitions being filed by the complainants/representationists before this Court. This Court has been passing orders in such matters requiring the respective District Collectors to examine the factual content of the allegations and take steps to remove the encroachments so as to secure such land. In order therefore to provide a pan-Rajasthan solution to this ever persisting problem, we deem it appropriate to direct the Chief Secretary of the State to devise a permanent mechanism, which should be operational in every District of the State where the concerned District Collector should be required to periodically notify for the information of the general public to lodge the complaints/representations with regard to such encroachments with a specially designated Public Land Protection Cell (for short 'PLPC') for rural areas. The PLPC should be headed by District Collector and function under his direction and supervision. The PLPC shall get such complaints/representations enquired into by deputing concerned Sub Divisional Officer/Tehsildar/Naib Tehsildar so as to verify whether or not such encroachments have actually taken place on such land. If the allegations are found to be substantiated, appropriate steps in accordance with law be immediately taken for removal of the encroachments and appropriate penal action be also taken against the trespassers. The complaints/representations received in the PLPC should be decided by passing speaking order, informing

(4 of 5) [CW-10191/2022]

the respectivecomplainant/representationist about the action taken. This would obviate the necessity of such complainants/ representationists approaching this Court directly by way of public interest litigation. If this practice is put in place, this Court would not be inclined to directly entertain such public interest litigation or would do so only in the event of inaction on the part of the concerned PLPC. The PLPC aforementioned shall also keep in view the guidelines issued by the Supreme Court in Jagpal Singh & Others Vs. State of Punjab & Others,(2011) 11 SCC 396wherein all the State Governments of the country were directed thatthey should prepare schemes for eviction ofillegal/unauthorised occupants of the Gram Sabha/Gram Panchayat/Poramboke/ Shamlat landand the same must be restored to the Gram Sabha/Gram Panchayat for the common use of villagers of the village. The said scheme should provide for the speedy eviction of such illegal occupants, after giving them a show cause notice and a brief hearing. It was further held therein that long duration of the illegal encroachment/occupation of land or huge expenditure in making construction thereon or political connections of trespassers are no justification for regularising such illegal occupation. Regularisation should be permitted only in exceptional cases where lease has been granted under some government notification e.g. to landless labourers or members of Scheduled Castes/Scheduled Tribes or where there is already a school, hospital, dispensary, 'shamshan','kabristan' or other public utility of the like nature on the land.

Thus, the petitioners are relegated to submit a

representation to the District Collector concerned, who shall assign

the matter to the PLPC constituted under the directions of this

Court.

The PLPC shall have a thorough enquiry conducted into the

representation of the petitioners in light of the directions given by

this Court in the case of Jagdish Prasad Meena (Supra) and decide

the same within a period of three months from the date of

submission thereof.

(5 of 5) [CW-10191/2022]

In case, any adverse order is passed, the petitioners shall be

at liberty to challenge the same as per law.

The writ petition is disposed of in the above terms.

                                    (ANOOP KUMAR DHAND),J                                            (S. S. SHINDE),CJ

                                   N. Gandhi-Pravesh/8









Powered by TCPDF (www.tcpdf.org)
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter