Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Rajasthan vs Smt Keshri
2022 Latest Caselaw 12088 Raj

Citation : 2022 Latest Caselaw 12088 Raj
Judgement Date : 30 September, 2022

Rajasthan High Court - Jodhpur
State Of Rajasthan vs Smt Keshri on 30 September, 2022
Bench: Madan Gopal Vyas

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil First Appeal No. 282/2022

1. State Of Rajasthan, 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, Pokhran District Jaisalmer

----Appellants Versus

1. Smt Keshri W/o Shri Khemaram, By Caste Jat, R/o Barsinghsar Tehsil, District Bikaner

2. Shri Kanaram S/o Shri Heeraram, By Caste Jat, R/o Barsinghsar Tehsil, District Bikaner.

                                                                ----Respondents


For Appellant(s)         :     Mr. Sandeep Shah, AAG through VC
                               assisted by Mr. Abhimanyu Singh
                               Rathore
For Respondent(s)        :



HON'BLE MR. JUSTICE MADAN GOPAL VYAS

Order

30/09/2022 This first appeal has been preferred by state of Rajasthan

against the judgment and decree dated 02.09.2019, whereby the

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

dismissed.

Learned Addl. Adv. General appearing for the appellants-

State 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

(2 of 2) [CFA-282/2022]

(Amendment) Act, 1961. The sale of land of that area is not

permissible to any 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 notice of the application under

Section 5 of the Limitation Act. Issue notice of first appeal as well

as stay application 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

the suit property 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.

(MADAN GOPAL VYAS),J 55-nidhi/-

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