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

Devi Singh vs State And Ors
2025 Latest Caselaw 11107 Raj

Citation : 2025 Latest Caselaw 11107 Raj
Judgement Date : 4 April, 2025

Rajasthan High Court - Jodhpur

Devi Singh vs State And Ors on 4 April, 2025

Author: Pushpendra Singh Bhati
Bench: Pushpendra Singh Bhati
[2025:RJ-JD:11226-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                   D.B. Spl. Appl. Writ No. 74/2010

Devi Singh (Deceased)
1/1 Raj Kumari Bhati d/o Late Shri Devi Singh ji Bhati, w/o late
Sh. Arvind Singh Ji Rathore, aged about 39 years, r/o Plot
No.180, 29 lane, BJS Colony, near RTO Office, Jodhpur.


1/2. Sangram Singh Bhati s/o Late Sh. Devi Singh Ji Bhati, aged
about 44 years, r/o Veer Durga Das colony, Parta B Road,
Jodhpur at present posted out of India.


1/3. Smt. Madhu Bhati d/o Late Sh. Devi Singh Ji Bhati, aged
about 41 years, r/o Veer Durga Das Colony, Parta B Road,
Jodhpur at present living out of India.
                                                                      ----Appellant
                                       Versus
1. State of Rajasthan through Tehsildar, Shiv, District Barmer.
2. Board of Revenue, Rajasthan, Ajmer
3. Addl. Collector, Barmer
                                                                    ----Respondent
                                 Connected With
                   D.B. Spl. Appl. Writ No. 622/2011
Smt. Vinod Kanwar w/o Late Shri Hindu Singh, agged about r/o
Village Girab, Tehsil Shiv, District Barmer.
                                                                      ----Appellant
                                       Versus
1. The State of Rajasthan through Tehsildar Shiv, District
Barmer.
2. The Board of Revenue, Rajasthan, Ajmer.
3. The Additional Collector, Barmer.
                                                                    ----Respondent


For Appellant(s)             :     Mr. J.L. Purohit, Senior Advocate
                                   assisted by Mr. Hem Shankar Vyas
For Respondent(s)            :     Mr. S.S. Ladrecha, AAG with
                                   Mr. Yogesh Sharma




                        (Downloaded on 07/04/2025 at 09:48:22 PM)
 [2025:RJ-JD:11226-DB]                   (2 of 5)                    [SAW-74/2010]


     HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

HON'BLE MR. JUSTICE CHANDRA PRAKASH SHRIMALI

Judgment

Reserved on 05/02/2025 Pronounced on 04/04/2025

Per Dr. Pushpendra Singh Bhati, J:

1. The instant special appeals have been preferred against the

order dated 05.11.2007 passed by the learned Single Judge of this

Hon'ble Court in S.B. Civil Writ Petitions No.3146/1995 &

3147/1995, whereby the said two identical writ petitions preferred

by the appellants [writ petitioners - Devi Singh (since deceased

represented through LRs herein & Smt. Vinod Kanwar], though

arising out of different orders, but being interconnected, were

dismissed vide the said common impugned order.

2. Brief facts of the case, as noticed by this Court, are that on

18.12.1978, the appellant-Devi Singh (writ petitioner) was allotted

certain land, admeasuring 193 bighas 18 biswas and Hindu Singh

(husband of appellant-writ petitioner Smt. Vinod Kanwar) was

allotted 118 bighas 1 biswa of land, under the category of landless

persons.

3. It was thereafter noticed that the aforesaid persons already

had a share in the lands by way of succession and thus, did not

fall in the category of landless persons. The Collector, while

considering the application submitted by the Sub Divisional Officer

in regard to the same, arrived at a finding that the said persons

were not landless persons; a finding which was further re-affirmed

by the learned Board of Revenue as well as the learned Single

[2025:RJ-JD:11226-DB] (3 of 5) [SAW-74/2010]

Judge of this Hon'ble Court, dismissing the writ petitions of the

appellants vide the impugned order dated 05.11.2007.

4. Mr. J.L. Purohit, learned Senior Counsel assisted by Mr. Hem

Shankar Vyas appearing on behalf of the appellants submitted that

the proceeding for cancellation of such allotment was wrongly

initiated being violative of Rule 17(4) of the Rajasthan Imposition

of Ceiling on Agricultural Holding Rules, 1973, which required the

allotments to be cancelled only on the ground that they have been

secured by fraud, against the Rules and on breach of prescribed

conditions.

4.1. Learned Senior Counsel further submitted that there has

been no breach of the prescribed conditions in the present case as

a future notional share could not have been considered for

cancellation.

4.2. Learned Senior Counsel also submitted that the distribution

of property and succession was a matter of future happening and

thus, it could not have had an impact of depriving appellants of

their lawful right to allotment in the category of landless persons.

He has drawn the attention of this Court to Rule 2(iii)(b) of the

Rajasthan Land Revenue (Allotment of Land for Agricultural

Purposes) Rules, 1970 in which 'Landless Agriculturist' has been

defined; the said Rule 2(iii)(b) of the Rules of 1970, reads as

under:

"2(iii)(b)- "Landless Agriculturist" means a resident of Rajasthan who is either a bonafide agriculturist or an agricultural laborers, and is equality or likely to cultivate land personally, and whose main source of livelihood is agriculture or any occupation which is subsidiary or

[2025:RJ-JD:11226-DB] (4 of 5) [SAW-74/2010]

subservient to agriculture, and such person does not hold any tenure land any where in Rajasthan or the area of such land which he holds including any land which has been previously allotted to him, is less than the area prescribed in rule 12."

4.3. Learned Senior Counsel has also drew the attention of this

Court towards sub-section (26A) of Section 5 of the Rajasthan

Tenancy Act, 1955; which reads as follows:

"26(A) :- "Landless Person" shall mean an agriculturist by profession who cultivates or an reasonably be expected to cultivate land personally but who does not hold any land, whether in his own name or in the name of any member of his joint family, or holds a fragment."

5. On the other hand, Mr. S.S. Ladrecha, learned Additional

Advocate General assisted by Mr. Yogesh Sharma, appearing on

behalf of the respondents, while opposing the aforesaid

submissions made on behalf of the appellants submitted that once

the original basis of the status of landless persons is lost, any

orders passed in favour of the State, cannot be undone.

6. Heard learned counsel for the parties as well as perused the

record of the case.

7. This Court has taken note of the fact that the learned Single

Judge of this Hon'ble Court has considered the factual matrix of

the case and the appellants having a notional share in the

property of their father. This Court is of the opinion that the

appellants do not fall in the definition "Landless Persons" in either

of the laws.

8. This Court observes that the learned Single Judge of this

Hon'ble Court has also dealt with the orders of the Revenue

[2025:RJ-JD:11226-DB] (5 of 5) [SAW-74/2010]

authorities below and has rightly arrived at a conclusion that

Narayan Singh (father of deceased-appellant Devi Singh) was

having a share of about 197 bighas and thus, the notional share

between the sons was bound to follow.

9. In view of the above, the consecutive orders passed by

Collector, Board of Revenue and the learned Single Judge of this

Hon'ble Court do not call for any interference by this Court in the

instant appeals, as no fact has been brought on record by the

appellants, so as to persuade this Court to make such

interference.

10. Consequently, the present appeals are dismissed. All

pending applications stand disposed of.

(CHANDRA PRAKASH SHRIMALI),J (DR.PUSHPENDRA SINGH BHATI),J

SKant/-

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