Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Rajasthan vs Lalchand
2022 Latest Caselaw 4133 Raj

Citation : 2022 Latest Caselaw 4133 Raj
Judgement Date : 15 March, 2022

Rajasthan High Court - Jodhpur
The State Of Rajasthan vs Lalchand on 15 March, 2022
Bench: Rameshwar Vyas

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S. B. Civil First Appeal No. 421/2022

1. The State of Rajasthan through Secretary, Finance Department, Government of Rajasthan, Jaipur.

2. Inspector General, Registration and Stamps Department, Government of Rajasthan, Ajmer (Raj.)

3. Sub-Registrar, Registration and Stamps Department, Jaisalmer.

----Appellants Versus

1. Lalchand S/o Shriram by Caste Jat R/o Manniwaali, Tehsil Sardulsheher, District Sri Ganganagar.

2. Chhagan Kanwar W/o Shri Vir Singh.

Jhunjaar Singh S/o Shri Vir Singh

3. Jetmal Singh S/o Shri Vir Singh

4. All by Caste Rajput, R/o Singhdaar Tehsil & District Jaisalmer.

----Respondents

For Appellant(s) : Mr. Sandeep Shah, Sr. Advocate -

A.A.G. assisted by Ms. Pratyushi Mehta

HON'BLE MR. JUSTICE RAMESHWAR VYAS Order

15/03/2022

This first appeal has been preferred by state of Rajasthan

against the judgment and decree dated 27.04.2019, whereby the

civil suit filed for cancellation of sale deed in question has been

dismissed.

Learned Senior counsel for the appellants submits that the

land under the sale deed is situated nearby the border area. The

sale deed in question has been executed in contravention of the

notification dated 12.03.1996 notified by the Central Government

under Section 3(1) of the Criminal Procedure (Amendment) Act,

1961. The sale of land of that area is not permissible to any

(2 of 2) [CFA-421/2021]

non-resident of that area, without permission of the State

Government. The sale deed in question is illegal and contrary to

the law.

In other identical first appeals also, this Court has issued

notices on the application under Section 5 of the Limitation Act as

also of the appeal and passed the interim orders.

In view of the above, issue notices of the application under

Section 5 of the Limitation Act as also of first appeal to the

respondents. Rule is made returnable within six weeks.

Record of the trial court be called for.

In the meanwhile and till further orders, status quo, as it

exists today, shall be maintained by both the parties in relation to

properties under the sale deed in question.

List along with S.B. Civil First Appeal Nos. 278/2021 &

160/2021 and other connected appeals.

Learned counsel for the appellants is also directed to remove

the defects.

(RAMESHWAR VYAS),J

122-Sahil/Inder/-

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