Citation : 2022 Latest Caselaw 12106 Raj
Judgement Date : 30 September, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil First Appeal No. 419/2022
1. State Of Raj, Secretary Finance Department Government Of Rajasthan Jaipur
2. Inspector General, Registration And Stamps Department Government Of Rajasthan Ajmer
3. Sub Registrar, Registration And Stamps Department Pokhran Dist. Jaisalmer
----Appellants Versus
1. Amritlal S/o Khetmal, By Caste Soni R/o Nathdwara Teh.
Shergarh Dist Jodhpur
2. Shrimati Durga Devi W/o Shri Satyanarayan, By Caste Soni, R/o Nokhamandi Tehsil Nokhamandi,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 01.08.2019, whereby the
civil suit filed for cancellation of sale deed in question has been
dismissed.
Learned Additional Advocate 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
(2 of 2) [CFA-419/2022]
3(1) of the Criminal Procedure (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 82-Bharti/-
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!