Citation : 2023 Latest Caselaw 7496 Raj
Judgement Date : 20 September, 2023
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 1284/1998
Jan Mohammed son of Shri Badardeen, by caste Musalman,
resident of Rasulsar, Tehsil Pugal, District Bikaner.
----Petitioner
Versus
1. Board of Revenue Rajasthan, Ajmer.
2. Collector cum Deputy Commissioner, Colonisation, Bikaner.
3. Assistant Commissioner Colonisation, IGNP Chhattargarh,
District Bikaner.
4. State of Rajasthan through Tehsildar Colonisation, Pugal,
District Bikaner.
----Respondent
For Petitioner(s) : Mr. A.K. Singh.
For Respondent(s) : Mr. I.S. Pareek, A.G.C.
HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI
Order
20/09/2023
1. The matter pertains to the year 1998, and thus, listed under
the category of "Oldest Cases for Early Disposal".
2. The petition is directed against the order dated 11.11.1997
(Annexure-3) passed by the Board of Revenue, Rajasthan, Ajmer
whereby reference made by the Deputy Commissioner
(Colonisation), Bikaner in purported exercise of power conferred
under Section 232 of Rajasthan Tenancy Act, 1955 (Act of 1955)
vide dated 29.01.1997, for setting the order dated 03.08.1997
Annexure-1) passed by the Assistant Commissioner (Colonisation)
recording the names of petitioner as "Gair-Khatedar (s)" in the
revenue record, has been answered in favour of the State.
(Downloaded on 12/11/2023 at 06:18:13 AM)
(2 of 2) [CW-1284/1998]
3. With the consent of the parties, the matter is heard at this
stage.
4. Learned counsel appearing for both the parties contended
that the controversy involved in the instant petition stands
covered by the judgment rendered by the Division Bench of this
Hon'ble Court in Ramzan Khan Vs. State of Rajasthan : D.B.
Special Appeal (Writ) No.789/2003, wherein after due
consideration of all the relevant aspects this court held that
Deputy Commissioner (Colonisation) is not competent to take
reference in exercise of powers conferred under section 232 of the
Act of 1955.
5. The issue raised in the petition being squarely covered by
decision in Ramzan Khan's case (supra) is not disputed by the
counsel appearing for the respondent State.
6. Accordingly, in the light of the judgment rendered by the
Division Bench of this Hon'ble Court in Ramzan Khan's case
(supra), the writ petition is allowed. The order impugned dated
11.11.1997 (Annexure-3) passed by the Board of Revenue, Ajmer
in reference Case No.T.A./16/1997/Bikaner, is set aside. However,
it is made clear that the competent authority shall not be
precluded from making reference afresh in accordance with law.
(DR. PUSHPENDRA SINGH BHATI), J.
9-Zeeshan
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!