Citation : 2025 Latest Caselaw 11217 Raj
Judgement Date : 8 April, 2025
[2025:RJ-JD:17991]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 5260/2025
Adu Ram S/o Shri Jetharam, Aged About 32 Years, R/o Bhalkhadi, Gram Panchayat Motisara, Panchayat Samiti Payla Kalan, District Balotra.
----Petitioner Versus
1. State Of Rajasthan, Through The Secretary , Department Of Revenue, Government Secretariat, Jaipur.
2. State Of Rajasthan, Through Its Special Secretary To Government, Department Of Revenue (Group-1), Government Secretariat, Jaipur.
3. District Collector, Balotra Rajasthan.
4. Sub Divisional Officer, Sindhari, District Balotra, Rajasthan.
5. Tehsildar, Sindhari, District Balotra, Rajasthan.
6. Patwari, Payla Kalan, District Balotra.
7. Village Development Officer, Gram Panchayat Motisara, Panchayat Samiti Payla Kalan, District Balotra.
8. Sarpanch, Gram Panchayat Motisara, Panchayat Samiti Payla Kalan, District Balotra.
----Respondents
For Petitioner(s) : Mr. Shailendra Gwala For Respondent(s) : Mr. Yogesh Sharma for Mr. SS Ladrecha, AAG
JUSTICE DINESH MEHTA
Order
08/04/2025
1. Learned counsel for the petitioner submitted that the
petitioner would be satisfied if the respondent No.3 - District
Collector, Balotra is directed to expeditiously decide pending
representation dated 03.01.2025 (Annexure-4) of the petitioner
[2025:RJ-JD:17991] (2 of 2) [CW-5260/2025]
after taking into consideration the 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.
2. The writ petition is therefore, disposed of with a direction to
the petitioner to file a fresh representation before the concerned
District Collector alongwith the photocopy of the earlier
representation dated 03.01.2025 and the certified copy of the
order instant within a period of four weeks.
3. In case, a representation is so addressed within the
aforesaid period, the concerned District Collector is directed to
expeditiously decide the representation of the petitioner, in
accordance with law, preferably within a period of eight weeks
from the date of receiving the representation. The authority shall
take into consideration 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.
4. It is made clear that aforesaid direction to decide the
representation has been issued only with a view to ensure
expeditious redressal of petitioner's grievance. The same may not
be construed to be an order to decide the representation in a
particular manner.
5. Stay application also stands disposed of accordingly.
(DINESH MEHTA),J 137-raksha/-
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!