Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Chhagan Lal Patel vs Board Of Revenue (2024:Rj-Jd:10523)
2024 Latest Caselaw 2118 Raj

Citation : 2024 Latest Caselaw 2118 Raj
Judgement Date : 1 March, 2024

Rajasthan High Court - Jodhpur

Chhagan Lal Patel vs Board Of Revenue (2024:Rj-Jd:10523) on 1 March, 2024

Author: Rekha Borana

Bench: Rekha Borana

[2024:RJ-JD:10523]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                 S.B. Civil Writ Petition No. 2990/2024

Chhagan Lal Patel S/o Khuma Ram, Aged About 55 Years,
Kalandri, Tehsil And District Sirohi. At Present Working As Office
Kanungo Posted At Tehsil Sirohi District Sirohi.
                                                                         ----Petitioner
                                         Versus
1.       Board       Of    Revenue,         Rajasthan,         Ajmer    Through     Its
         Registrar.
2.       Divisional Commissioner, Pali Division, Pali.
3.       District Collector, Sirohi
4.       Tehsildar (Revenue), Sirohi District Sirohi.
                                                                      ----Respondents


For Petitioner(s)              :     Mr. R.S. Choudhary
                                     Dr. Ashok Choudhary
For Respondent(s)              :     Mr. Praveen Khandelwal, AAG assisted
                                     by Mr. Piyush Bhandari & Mr. Jitendra
                                     Choudhary



              HON'BLE MS. JUSTICE REKHA BORANA

Order

01/03/2024

1. The present writ petition has been preferred against Order

No.1429 dated 22.02.2024 passed by the Board of Revenue,

Ajmer whereby the petitioner, who is working as Inspector (Land

Records), has been sought to be transferred from Tehsil Sirohi to

Sanchore.

2. Learned counsel for the petitioner submits that firstly the

order impugned is incomplete one as no specific place of posting

has been mentioned and secondly, the transfer is within the

division and as per the Rule 173 of the Rajasthan Land Revenue

(Land Records) Rules, 1957 (hereinafter referred to as 'the Rules

[2024:RJ-JD:10523] (2 of 3) [CW-2990/2024]

of 1957'), it is only the Divisional Commissioner who is competent

to transfer the Revenue Inspector within the division. He submits

that the order impugned passed by the Board of Revenue is not in

conformity with Rule 173 of the Rules of 1957. In support of his

submissions, learned counsel relied upon the judgment passed by

a co-ordinate Bench of this Court in the matter of Rajendra

Manda Vs. State of Rajasthan & Ors., S.B. Civil Writ Petition

No.1367/2023 (decided on 01.08.2023).

3. Per contra, learned counsel for the respondents submitted

that vide the order impugned, the Board of Revenue has exercised

its independent power and in terms of Rule 173 of the Rules of

1957, the Board of Revenue has the authority to transfer the

Revenue Officer anywhere within the State. He submitted that the

ratio of Rajendra Manda's case (supra) would not apply to the

present matter as therein the issue was whether the State

Government can direct the Collector/Divisional

Commissioner/Board of Revenue to transfer.

4. Heard learned counsel for the parties and perused the

material available on record.

5. It is clear on record that vide the order impugned, the

petitioner has been sought to be transferred at Sanchore without

specifying any specific place of posting. The same is clearly a

vague and incomplete order as held by the co-ordinate Bench of

this Court in Rajendra Manda's case (supra) and hence, the

same cannot be upheld. Further, as observed in Rajendra

Manda's case (supra), the order of transfer of Revenue Inspector,

passed by the Board of Revenue, is clearly in exercise of the

powers as prescribed under Rule 173 of the Rules of 1957 and the

[2024:RJ-JD:10523] (3 of 3) [CW-2990/2024]

said powers have to be exercised in exclusion of one another. In

Rajendra Manda's case (supra), it has been clearly held that

interpreting the provision in the manner that the Board of

Revenue has the power to transfer anywhere within the State

including the power to transfer within the district and the division,

would lead to overlapping powers between the authorities

mentioned therein. Therefore, such nature of uncertainty and

confusion cannot be countenanced.

6. In view of the ratio as laid down in the above judgment, the

order impugned transferring the petitioner within the division

having been passed by the Board of Revenue, cannot be upheld

and the same is hence, quashed and set aside qua the present

petitioner. The writ petition is hence, allowed.

7. Stay petition and the pending applications, if any, also stand

disposed of.

(REKHA BORANA),J 290-Vij/-

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter