Citation : 2022 Latest Caselaw 6389 Raj
Judgement Date : 2 May, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 6232/2022
Mire Khan S/o Shri Hasam Khan, Aged About 55 Years, By Cast Musalman, R/o Chinnu, Tehsil Pokran, District Jaisalmer, Rajasthan.
----Petitioner Versus
1. State Of Rajasthan, Through Commissioner, Colonization Department, Bikaner.
2. The Deputy Commissioner, Colonization, IGNP, Nachana, District Jaisalmer.
3. The Tehsildar Colonization, Nachana-1, District Jaisalmer.
----Respondents
For Petitioner(s) : Mr. S.S. Nirban
HON'BLE MR. JUSTICE VIJAY BISHNOI
Order
02/05/2022
This writ petition has been filed by the petitioner with a
prayer that the respondent No.3 - Tehsildar Colonization,
Nachana-1, District Jaisalmer may be directed to comply with the
judgment dated 05.01.2022 passed by the Assistant Collector and
Deputy Commissioner, Colonization IGNP, Nachana, District
Jaisalmer in Revenue Suit No.390/2016.
The petitioner has filed an application under Section 15AAA
Sub-clause 2 (ka) of the Rajasthan Tenancy Act, 1955 with a
prayer to declare him khatedar of a piece of land. The said
application filed by the petitioner was allowed vide judgment
dated 05.01.2022 passed by the Assistant Collector and Deputy
Commissioner, Colonization IGNP, Nachana, District Jaisalmer.
(2 of 2) [CW-6232/2022]
The petitioner is claiming that pursuant to judgment dated
05.01.2022, he has approached the respondent No.3 on several
occasions to comply with the judgment dated 05.01.2022, but the
respondent No.3 - Tehsildar Colonization, Nachana-1, District
Jaisalmer is not passing any order in terms of the above referred
judgment.
A limited prayer is made by learned counsel for the petitioner
that the respondent No.3 - Tehsildar Colonization, Nachana-1,
District Jaisalmer may be directed to consider the representation
of the petitioner filed by him from time to time, and decide the
same.
In view of the limited prayer made on behalf of the
petitioner, the writ petition is disposed of with a direction that
respondent No.3 - Tehsildar Colonization, Nachana-1, District
Jaisalmer to consider and decide the representation filed by the
petitioner strictly in accordance with law, expeditiously, preferably
within a period of three months from the date of production of
certified copy of this order.
Stay petition also stands disposed of.
(VIJAY BISHNOI),J
Abhishek Kumar S.No.108
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!