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

Mohan Lal Sain vs Board Of Revenue Ajmer And Ors ...
2024 Latest Caselaw 5821 Raj/2

Citation : 2024 Latest Caselaw 5821 Raj/2
Judgement Date : 18 September, 2024

Rajasthan High Court

Mohan Lal Sain vs Board Of Revenue Ajmer And Ors ... on 18 September, 2024

[2024:RJ-JP:39502]

        HIGH COURT OF JUDICATURE FOR RAJASTHAN
                    BENCH AT JAIPUR

                 S.B. Civil Writ Petition No. 101/2004
1.   Babu Lal Sain Son of Late Shri Gyarsi Lal Sain, aged
about 50 years, resident of village Bagru Kalan, Tehsil
Sanganer, District Jaipur.
2.   Gopal Lal Sain son of Late Shri Gyarsi Lal Sain, aged
about 45 years, resident of Village Bagru Kalan, Tehsil
Sanganer, District Jaipur.
                                                                    ----Petitioners
                                     Versus
1.   Board Of Revenue for Rajasthan, Ajmer.
2.   Revenue Appellate Authority, Jaipur.
3.   Additional Collector (1st), Jaipur.
4.   Tehsildar Sanganer, District Jaipur.
5.   Jaipur Development Authority, Jaipur.
6.   Krishi Sahakari Samiti Anya Jati, Bagru Kalan, through
is Secretary Sitaram Jhalani S/o Onkarmal, resident of
Bagru Kalan, Tehsil Sanganer, District Jaipur.
                                                                  ----Respondents

Connected With S.B. Civil Writ Petition No. 100/2004 Mohanlal Sain S/o Late Shri Chouthmal Sain Since Deceased Through His Legal Heirs-

----Petitioner

1. Board of Revenue for Rajasthan, Ajmer.

2. Revenue Appellate Authority, Jaipur.

3. Additional Collector (Ist) Jaipur.

4. Tehsildar, Sanganer, District Jaipur.

5. Jaipur Development Authority, Jaipur.

6. Krishi Sahakari Samiti Anya Jati, Bagru Kalan through its Secretary Sitaram Jhalani S/o Onkarmal resident of Bagru Kalan, Tehsil Sanganer District Jaipur.

----Respondents Connected with S.B. Civil Writ Petition No. 6655/2003

1. Smt. Dhapu wife of Late Shri Gheesa son of Nanag Ram.

2. Nortan

[2024:RJ-JP:39502] (2 of 4) [CW-101/2004]

3. Sua Lal

4. Gopal

5. Jagdish (Since deceased) through his legal representatives:-

5/1. Smt. Pappu Devi 5/2. Puran Mal aged 15 years 5/3. Mahesh aged 13 years 5/4. Dinesh aged 11 years No.5/2 to 5/4 through their mother and natural guardian No.5/1.

No.2 to 5 are all sons of late Shri Gheesa son of Nanag Ram.

All residents of village Bagru Kalan, Tehsil Sanganer, District Jaipur.

----Petitioners Versus

1. Board of Revenue for Rajasthan, Ajmer.

2. Revenue Appellate Authority, Jaipur.

3. Additional Collector (First), Jaipur.

4. Tehsildar, Sanganer, District Jaipur.

5. Jaipur Development Authority, Jaipur.

6. Krishi Sahkari Samiti Anya Jati Bagru Kalan, through its Secretary Sitaram Jhalani son of Shri Onkarmal, resident of Bagru Kalan, Tehsil Sanganer, District Jaipur.

----Respondents

For Petitioner(s) : Mr. Amit Jindal Ms. Neetu Bhansali For Respondent(s) : Mr. Neeraj Batra, GC Mr. Amit Kuri with Mr. Harshvardhan Shekhawat & Ms. Nandini Mirdha

HON'BLE MR. JUSTICE AVNEESH JHINGAN

Judgment

18/09/2024

[2024:RJ-JP:39502] (3 of 4) [CW-101/2004]

1. These petitions are decided by common order as facts and

issues involved are similar. For the sake of convenience, the facts

are being taken from S.B. CWP No.101/2004.

2. The brief facts are that the petitioners are the members of

the Krishi Sahkari Samiti Anya Jati (hereinafter referred to as

"Society") of village Bagru Kalan Tehsil Sanganer. On 08.07.1959,

agricultural land measuring 319 bighas 5 biswas situated at village

Bagru Kalan was allotted in favour of the Society under the Land

Revenue (Allotment of Land to Cooperative Societies) Rules, 1959.

The society handed over possession of land to the members. On

an enquiry held by Commission headed by Retired Chief Justice,

cancellation of the allotment of the land in favour of the

Cooperative Society on account of violation of the terms and

conditions was recommended. Cancellation order was passed by

the Additional Collector-Ist, Jaipur dated 16.05.1997. The appeal

preferred by society was dismissed on 24.11.1997. The second

appeal before the Board of Revenue had similar fate. The order of

the Board of Revenue dated 25.09.2002 was assailed by the

Society by filing of SBCWP No.302 of 2007. The writ petition was

dismissed on 09.02.2007. The DB Special Appeal Writ No.545 of

2007 titled as Krishi Sahakari Samiti Anya Jati Versus Board of

Revenue for Rajasthan, Ajmer & Ors. was dismissed on

02.11.2017.

3. Learned counsel for the petitioners submits that the

petitioners are the members of the society and have been affected

by the cancellation of the allotment of the land to the society. The

contention is that there was no violation of terms and conditions

[2024:RJ-JP:39502] (4 of 4) [CW-101/2004]

and the respondent erred in cancelling the allotment after more

than thirty years.

4. Learned counsel for the respondents submits that the

allotment was made to the Society for a specific purpose. On an

enquiry held it was found that the terms and conditions of

allotment were violated. The submission is that cancellation of the

allotment was upheld by Division Bench of High Court. The issue

of cancellation of allotment of land has attained finality.

5. It is undisputed fact that the land was allotted to the society

and the cancellation order was passed against the society. The

remedies against the cancellation of the allotment of land were

availed by the society. The cancellation order was upheld by the

Division Bench of this Court. There is nothing produce before this

Court that order of the Division Bench was challenged further.

6. The grievance in the present petitions is to the cancellation

order dated 16.05.1997, cancelling the allotment of land to the

Society. The order has been upheld by Division Bench of this Court

in D.B. Special Appeal Writ No.545 of 2007 and has attained

finality, in such circumstances, no interference is called for.

7. The petitions are dismissed accordingly.




                                                                                           (AVNEESH JHINGAN),J

                                   Chandan/8-9/S-1



                                                           Reportable:    Yes









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