Citation : 2025 Latest Caselaw 11100 Raj
Judgement Date : 4 April, 2025
[2025:RJ-JD:17490]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 6643/2025
1. Panna Ram S/o Sh. Amba Ram, Aged About 47 Years,
2. Narayan S/o Simratha Ram, Aged About 56 Years,
3. Chima Ram S/o Moola Ram, Aged About 85 Years,
4. Teekma Ram S/o Manka Ram, Aged About 52 Years,
5. Mohan Ram S/o Neemba Ram, Aged About 36 Years,
6. Teja Ram S/o Mehraram, Aged About 44 Years,
7. Amra Ram S/o Poonma Ram, Aged About 65 Years,
All R/o Panoniyo Ki Dhani, Gram Panchayat Mate Ka Tala,
District Barmer.
----Petitioners
Versus
1. State Of Rajasthan, Through Secretary , Department Of
Revenue, Government Of Rajasthan, Secretariat, Jaipur,
Rajasthan.
2. District Collector, Barmer.
3. Sub Division Officer, Chouhtan District Barmer.
4. Gram Panchayat, Mate Ka Tala District Barmer.
----Respondents
For Petitioner(s) : Mr. D.S. Shekhawat
For Respondent(s) : Mr. Yogesh Sharma for
Mr. S.S. Ladrecha, AAG
HON'BLE MR. JUSTICE VINIT KUMAR MATHUR
Order
04/04/2025
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.2 - the District Collector, Barmer is
directed to decide the pending representation (Annex.3) of the
petitioners expeditiously after taking into consideration the
[2025:RJ-JD:17490] (2 of 2) [CW-6643/2025]
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.2-the District Collector, Barmer to decide the
pending representation of the petitioner (Annex.3) 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 10-Payal/-
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!