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

Purba Ram vs The State Of Rajasthan ...
2025 Latest Caselaw 11965 Raj

Citation : 2025 Latest Caselaw 11965 Raj
Judgement Date : 21 April, 2025

Rajasthan High Court - Jodhpur

Purba Ram vs The State Of Rajasthan ... on 21 April, 2025

Author: Dinesh Mehta
Bench: Dinesh Mehta

[2025:RJ-JD:19241]

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 7609/2025

1. Purba Ram S/o Aasu Ram, Aged About 70 Years, Resident Of Village Saranpura (Now Sujangarh), Tehsil Aau, District Phalodi (Raj.).

2. Gorkha Ram S/o Kisna Ram, Aged About 76 Years, Resident Of Village Saranpura (Now Sujangarh), Tehsil Aau, District Phalodi (Raj.).

3. Puna Ram S/o Purba Ram, Aged About 62 Years, Resident Of Village Saranpura (Now Sujangarh), Tehsil Aau, District Phalodi (Raj.).

4. Ghasa Ram S/o Anda Ram, Aged About 70 Years, Resident Of Village Saranpura (Now Sujangarh), Tehsil Aau, District Phalodi (Raj.).

5. Imilal S/o Puna Ram, Aged About 43 Years, Resident Of Village Saranpura (Now Sujangarh), Tehsil Aau, District Phalodi (Raj.).

6. Banshi Lal S/o Puna Ram, Aged About 41 Years, Resident Of Village Saranpura (Now Sujangarh), Tehsil Aau, District Phalodi (Raj.).

7. Jiya Ram S/o Puna Ram, Aged About 31 Years, Resident Of Village Saranpura (Now Sujangarh), Tehsil Aau, District Phalodi (Raj.).

8. Natha Ram S/o Gorkha Ram, Aged About 41 Years, Resident Of Village Saranpura (Now Sujangarh), Tehsil Aau, District Phalodi (Raj.).

9. Mangilal S/o Alsa Ram, Aged About 60 Years, Resident Of Village Saranpura (Now Sujangarh), Tehsil Aau, District Phalodi (Raj.).

10. Chutra Ram S/o Kisna Ram, Aged About 74 Years, Resident Of Village Saranpura (Now Sujangarh), Tehsil Aau, District Phalodi (Raj.).

----Petitioners Versus

1. The State Of Rajasthan, Through The Secretary, Revenue Department (Group-I), Government Of Rajasthan, Secretariat, Jaipur.

2. The Secretary, Rural Development And Panchayati Raj

[2025:RJ-JD:19241] (2 of 3) [CW-7609/2025]

Department, Secretariat, Jaipur.

3. The District Collector, Phalodi.

4. Sub Division Officer, Aau, District Phalodi.

5. Tehsildar, Aau, District Phalodi.

6. Gram Panchayat Saranpura, Panchayat Samiti Aau, District Phalodi (Raj.), Through Its Village Development Officer.

----Respondents

For Petitioner(s) : Mr. A.R. Godara For Respondent(s) : Mr. Yogesh Sharma for Mr. S.S. Ladrecha, AAG

JUSTICE DINESH MEHTA

Order

21/04/2025

1. Learned counsel for the petitioners submitted that the

petitioners would be satisfied if the respondent No.1 - Secretary,

Department of Revenue (Group-I) is directed to expeditiously

decide pending representation(s) of the petitioners 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 as 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 petitioners to file a fresh representation before the concerned

Secretary alongwith the photocopy of the earlier representation(s)

and the certified copy of the order instant within a period of four

weeks.

[2025:RJ-JD:19241] (3 of 3) [CW-7609/2025]

3. In case, a representation is so addressed within the

aforesaid period, the concerned Secretary is directed to

expeditiously decide the representation of the petitioners, 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 petitioners' 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 96-akansha/-

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