Citation : 2022 Latest Caselaw 9916 Raj
Judgement Date : 27 July, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 10639/2022
Jagdish Puri S/o Late Shri Dariyav Puri Goswami, Aged About 52 Years, R/o Subhash Nagar, Sheoganj, District Sirohi.
----Petitioner Versus
1. State, Through The Director Cum Joint Secretary, Directorate, Local Self Department, Jaipur.
2. Municipal Board, Sheoganj, District Sirohi, Through Its Executive Officer.
----Respondents
For Petitioner(s) : Mr. Falgun Buch
HON'BLE MR. JUSTICE VINIT KUMAR MATHUR
Order
27/07/2022
Learned counsel Shri Buch relies upon the judgment passed
by a coordinate Bench of this Court in the case of Ramchandra
Vs. The District Collector, Hanumangarh & Ors. reported in
2016 (3) WLC (Raj.) 627 and urges that a registered
conveyance deed cannot be challenged and questioned by taking
recourse of the procedure provided under Section 73-B of the
Rajasthan Municipalities Act, 2009. He thus urges that the notice
dated 20.07.2022 is absolutely illegal and without jurisdiction.
The matter requires consideration.
Issue notice of writ petition as well as stay application to the
respondents returnable in four weeks.
In the meantime, the respondents are restrained from
proceeding against the petitioner in furtherance of the impugned
notice (Ann.4) dated 20.07.2022.
(2 of 2) [CW-10639/2022]
Connect with S.B. Civil Writ Petition No.4839/2018.
(VINIT KUMAR MATHUR),J
157-/Vivek/-
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!