Citation : 2025 Latest Caselaw 10950 Raj
Judgement Date : 2 April, 2025
[2025:RJ-JD:16886]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 6800/2025
1. Miyadad S/o Maluk Khan, Aged About 30 Years,
Kudanpura, Tehsil Sedwa, District Barmer, At Present
Sarpanch, Gram Panchayat Kundanpura, Tehsil Sedwa,
District Barmer.
2. Chetan Ram S/o Virdha Ram, Aged About 41 Years,
Resident Of Village Kudanpura, Tehsil Sedwa, District
Barmer.
----Petitioners
Versus
1. State Of Rajasthan, Through Its Deputy Government
Secretary (Group-1), Department Of Revenue, Govt.
Rajasthan, Jaipur.
2. The Registrar, Board Of Revenue, Ajmer.
3. The District Collector, Barmer.
4. The Sub Divisional Magistrate, Sedwa, District Barmer.
5. The Tehsildar, Sedwa, District Barmer.
----Respondents
For Petitioner(s) : Mr. Hapu Ram Vishnoi
For Respondent(s) : Mr. S.S. Ladrecha, AAG
Mr. Pritam Solanki
Mr. Kishan Lal Vishnoi
HON'BLE MR. JUSTICE VINIT KUMAR MATHUR
Order
02/04/2025
Heard learned counsel for the parties.
Learned counsel for the petitioners, instead of pressing the
writ petition on merit, submits that the petitioners will be
satisfied, if the respondent No.3 - the District Collector, Barmer is
directed to decide the pending representation (Annex.4) of the
petitioners expeditiously after taking into consideration the
[2025:RJ-JD:16886] (2 of 2) [CW-6800/2025]
judgment rendered by this Court in the case of Moola Ram vs.
State of Rajasthan (S.B.Civil Writ Petition No.3470/2025),
decided on 18.02.2025 as well the new Circular issued by the
State Government on the subject governing the field.
In view of the submissions made before this Court, the
present writ petition is disposed of with a direction to the
respondent No.3-the District Collector, Barmer to decide the
pending representation of the petitioners (Annex.4) expeditiously
preferably within within a period of four weeks from the date of
receipt of certified copy of this order strictly in accordance with
law keeping in mind the law laid down by this Court in case of
Moola Ram (supra) as well as new circular issued by the State
Government on the subject governing the field.
The stay application and other pending applications, if any,
also stand disposed of.
(VINIT KUMAR MATHUR),J 43-SanjayS/-
s
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!