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

Nirmal Kumar Jain vs State Of Rajasthan
2025 Latest Caselaw 12550 Raj

Citation : 2025 Latest Caselaw 12550 Raj
Judgement Date : 29 August, 2025

Rajasthan High Court - Jodhpur

Nirmal Kumar Jain vs State Of Rajasthan on 29 August, 2025

[2025:RJ-JD:29869]



      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
               S.B. Civil Writ Petition No. 7949/2025

M/s Surya Buildsquare Pvt. Ltd., having its Registered Address at
19-C, Old Fathpura, Udaipur, Rajasthan. through its Authorized
Representative Jugal Kishore Agarwal S/o Shri Rampal Agarwal,
Aged About 65 Years, Resident of 14-B, Agrasen Nagar, Udaipur,
Rajasthan.
                                                                        ----Petitioner
                                        Versus
1.       State of Rajasthan, through its Principal Secretary, Urban
         Development and Housing Department, Government of
         Rajasthan, Jaipur.
2.       Udaipur     Development           Authority,        Udaipur,   through    its
         Commissioner.
3.       Secretary, Udaipur Development Authority, Udaipur.
                                                                   ----Respondents
                               Connected With
               S.B. Civil Writ Petition No. 6790/2025
Nirmal Kumar Jain S/o Shobhag Mal Jain, Aged about 59 Years,
Resident      of     Kundanam,          Maheshwari            Colony,    Madanganj,
Kishangarh, Ajmer, Rajasthan.
                                                                        ----Petitioner
                                        Versus
1.       State of Rajasthan, Through Its Principal Secretary, Urban
         Development and Housing Department, Government Of
         Rajasthan, Jaipur.
2.       Udaipur     Development           Authority,        Udaipur,   through    its
         Commissioner.
3.       Secretary, Udaipur Development Authority, Udaipur.
4.       Deputy Inspector General, Registration & Stamps, District
         Udaipur.
5.       Sub-Registrar-I, Udaipur.
6.       Sub-Registrar-II, Udaipur.
7.       Tehsildar, Girwa, District Udaipur.
8.       Tehsildar, Badgaon, District Udaipur.


                       (Downloaded on 01/09/2025 at 09:43:49 PM)
 [2025:RJ-JD:29869]                   (2 of 30)                         [CW-7949/2025]


9.       Tehsildar, Kurabad, District Udaipur.
                                                                  ----Respondents
               S.B. Civil Writ Petition No. 6815/2025
1.       Sunita Malara W/o Lalit Malara, Aged about 53 Years,
         Resdient of 29 Bahubali Colony Bohra Ganesh Ji Road
         Udaipur Rajasthan
2.       Lalit Malara S/o Kanhaiya Lal Malara, Aged about 58 Years,
         Resdient of 29 Bahubali Colony Bohra Ganesh Ji Road
         Udaipur Rajasthan
                                                                      ----Petitioners
                                       Versus
1.       State Of Rajasthan, through its Principal Secretary Urban
         Devleopment and Housing Department Government of
         Rajasthan Jaipur
2.       Udaipur     Development          Authority,        Udaipur    through     its
         Commissioner
3.       Secretary, Udaipur Development Authority Udaipur
4.       Deputy Inspector General, Registration and Stamp District
         Udaipur
5.       Sub Registrar 1, Udaipur
6.       Sub Registrar II, Udaipur
7.       Tehsildar, Girwa District Udaipur
8.       Tehsildar, Badgaon District Udaipur
9.       Tehsildar, Kurabad District Udaipur
                                                                  ----Respondents

               S.B. Civil Writ Petition No.7948/2025

1.       Kapil Agarwal S/o Jagdish Prasad Agarwal, Aged about 41
         Years, Resident of 19-C, Old Fatehpura, Udaipur, Rajasthan.
2.       Ankit Agarwal S/o Jagdish Prasad Agarwal, Aged about 40
         Years, Resident of 19-C, Old Fatehpura, Udaipur, Rajasthan.
                                                                      ----Petitioners

                                       Versus

1.       State Of Rajasthan, through its Principal Secretary, Urban
         Development and Housing Department, Government of



                      (Downloaded on 01/09/2025 at 09:43:49 PM)
 [2025:RJ-JD:29869]                      (3 of 30)                        [CW-7949/2025]


         Rajasthan, Jaipur.
2.       Udaipur      Development             Authority,      Udaipur,   through      its
         Commissioner.
3.       Secretary, Udaipur Development Authority, Udaipur.
                                                                      ----Respondents


 For Petitioner(s)          :    Dr.Sachin Acharya, Sr. Adv. Assisted by
                                 Mr.Samyak Dalal, Adv.
                                 Mr.J.S.Saluja, Adv.
                                 Mr.Vedant Agrwal, Adv.
                                 Mr.Pranjul Mehta, Adv.
 For Respondent(s)          :     Mr.Vijay Purohit, Adv.
                                  Mr.Ayush Gehlot for
                                  Mr.Rajesh Panwar, AAG
                                  Mr.Shubham Ojha, Adv.


             HON'BLE MR. JUSTICE MUNNURI LAXMAN

Judgment

Judgment Reserved on : 26/05/2025 Judgment Pronounced on : 29/08/2025

1. This order disposes of S.B. Civil Writ Petition Nos.

7949/2025, 6790/2025, 6815/2025, and 7948/2025.

2. The challenge in all the writ petitions pertains to the

orders dated 27.03.2025 passed by the Layout Plan Committee of

the Udaipur Development Authority, whereby the layout

permissions granted in favour of the petitioners in the year 2023

were cancelled. In some of the writ petitions, further notices were

also issued pursuant to the cancellation of the layout plans,

proposing the cancellation of allotments and lease deeds. In

addition to the above reliefs, the petitioners have also challenged

the directions issued by the Deputy Secretary, Department of

Urban Development and Housing, vide letter dated 19.03.2025, to

[2025:RJ-JD:29869] (4 of 30) [CW-7949/2025]

the Secretary, Udaipur Development Authority. These directions

included instructions to initiate proceedings for the cancellation of

the layout plans and the consequential cancellation of allotments

and lease deeds, along with several other directives. Further, the

petitioners have also challenged the communication dated

24.02.2025 issued by the Secretary, Udaipur Development

Authority, whereby the lease deeds were kept in abeyance and

prohibitory orders were issued, restraining transfer, sub-division,

amalgamation, mutation, change of use, grant of building

permissions, and further construction. Additionally, the petitioners

have challenged the communications dated 27.02.2025 and

28.02.2025, which were issued in compliance with the letter dated

19.03.2025.

3. For the sake of brevity, the facts stated in S.B. Civil Writ

Petition No. 7949/2025 are referred to hereinafter for the disposal

of all the aforementioned writ petitions. The facts in the other writ

petitions are largely similar, with only minor variations that are

inconsequential.

4. The facts stated in S.B. Civil Writ Petition No. 7949/2025

disclose that the petitioners are purchasers of khatedari lands.

Subsequent to the purchases, they prepared layout plans and

carried out development by using the land for non-agricultural

purposes, creating plots of various sizes. This development was

undertaken without following the prescribed procedure for

conversion of agricultural land into non-agricultural use. There was

no approval of layout plans, no allotments, and no execution of

lease deeds in terms of procedure laid down under the Udaipur

Development Authority Act, 2023 (hereinafter referred to as "the

[2025:RJ-JD:29869] (5 of 30) [CW-7949/2025]

Act of 2023") as well as the Rajasthan Urban Areas (Permission

for Use of Agricultural Land for Non-Agricultural Purposes and

Allotment) Rules, 2012 (hereinafter referred to as "the Rules of

2012").

5. Subsequently, the purchasers of khatedari lands

submitted applications for the regularization of their unauthorized

change of land use, and for the consequential approval of the

layout plan, issuance of allotment letters, and execution of lease

deeds. Pursuant to these applications, orders were passed by the

competent authority under Section 90-B of the Rajasthan Land

Revenue Act, 1956 (hereinafter referred to as "the RLR Act,

1956") read with the Rules of 2012.The competent authority, after

following the prescribed procedure for regularization of land use

and duly obtaining reports from the Patwari as well as the

Tehsildar, passed orders regularizing the land use.

6. The land covered under regularization vested with the

local authority, i.e., the Udaipur Development Authority as a

consequence of passing orders under section 90B of Act,1956. The

layout plans were submitted by the petitioners in compliance of

statutory requirements and those plans were approved by the

Layout Plan Committee established by the Udaipur Development

Authority, and thereafter, allotments and lease deeds were also

executed in favour of the petitioners or their successors-in-

interest. Subsequently, it appears the Local Fund Authority has

conducted an audit for the relevant years 2022-2024. The audit

raised certain issues regarding financial irregularities in granting

layout permissions, allotments, and issuance of lease deeds in

respect of the plots covered under the approved layout. The Local

[2025:RJ-JD:29869] (6 of 30) [CW-7949/2025]

Fund Authority observed significant financial loss to the Udaipur

Development Authority on account of procedural violations.

7. In compliance with the objections raised by the Local Fund

Authority, the Secretary of the Udaipur Development Authority

issued various interim directions, including the suspension of the

layout plans and lease deeds, along with several other related

orders. Meanwhile, the Department of Urban Development and

Housing, Government of Rajasthan, issued a letter dated

19.03.2025 directing the Udaipur Development Authority to

initiate disciplinary proceedings against the then Secretary who

had approved the layout plans and issued the allotments and lease

deeds. The Udaipur Development Authority was also directed to

initiate proceedings for the cancellation of the layout, allotments,

and execution of lease deeds. Further directions were issued to

inform the Regional Authority not to permit any construction

activities and to communicate the proposed actions to the District

Collector. In addition to issuing a general public notice warning the

general public, the Udaipur Development Authority also initiated

proceedings for cancellation of the layouts by referring the matter

to its Layout Plan Committee.

8. The Layout Plan Committee, by its decision dated

27.03.2025, cancelled the layout plan that had earlier been

approved in the year 2023. Subsequently, in some of the writ

petitions covered under the present order, notices were also

issued proposing the cancellation of allotments as well as lease

deeds executed in favour of the petitioners or their successors-in-

interest.

[2025:RJ-JD:29869] (7 of 30) [CW-7949/2025]

9. The cancellation of the layout plan was primarily based on

the ground of non-compliance with preconditions for regularization

proceedings--specifically, that a minimum of 10% of the

construction should have already existed, and that only 70% of

the area could be permitted as saleable. According to the

respondent-Udaipur Development Authority, satellite imagery

from Google Earth Maps dated January 2020 showed that the

constructed areas were only between 7% to 7.5%. In such cases,

approval from the State Government was mandatory but had not

been obtained.

10. The second ground cited was that, as per the prevailing

policy, the ratio of saleable area vis-à-vis facility area must be

60:40, whereas the ratio in the approved plan was 70:30. The

third ground was the absence of any provision in the layout for

EWS/LIG (Economically Weaker Sections/Low Income Group)

plots, which are required to be included in accordance with the

Prashaasan Shaharon Ke Sang Abhiyan. Additional grounds

included complaints made by other khatedars regarding the

regularization of land use and approval of plans leading to

allotments and execution of lease deeds. It was also alleged that

the regularization fee had not been properly collected in

accordance with the Department's order dated 30.11.2017,

resulting in a significant revenue loss to the Udaipur Development

Authority. Challenging the above cancellation and other

consequential proceedings, the present writ petitions have been

filed.

11. There are other prayers in the present writ petitions and

they relate to the challenge against various interim orders passed

[2025:RJ-JD:29869] (8 of 30) [CW-7949/2025]

by the Udaipur Development Authority and they have lost their

significance due to the passing of final order cancelling the layout

as the interim orders merged with final orders. Thus, the

adjudication on the validity of such interim orders is now

unwarranted.

12. The case of the respondents is that the present writ

petitions are not maintainable, as the petitioners have no right to

assail the cancellation proceedings, given that the cancellations

were in respect of layout plans which were approved suo motu.

They also pleaded that the approval of the plans and issuance of

allotments and lease deeds were the result of misrepresentation of

facts, collusion, and were in contravention of law. It was further

pleaded that there are numerous complaints from Khatedars

regarding the regularization process, approval of the layout plans,

and issuance of pattas/lease deeds.

13. It is also pleaded that the invalid approval and the

consequential allotments and issuance of lease deeds caused

financial losses amounting to crores of rupees. The further case of

the respondents is that, in pursuant to audit objections, an

internal enquiry was conducted. Such an enquiry report is not

required to be furnished to the petitioners as it was an internal

administrative exercise. The petitioners have no right to

participate in it. According to the respondents, they are entitled to

cancel the layout without issuing any notice to the petitioners, as

the impugned orders only cancel the suo motu approvals.

14. The respondents also justified the invocation of powers

under Section 52 of the Act of 2023, which enables them to cancel

layout plan, allotments and lease deeds if they were obtained

[2025:RJ-JD:29869] (9 of 30) [CW-7949/2025]

through misrepresentation of facts or collusion, or if such

approvals were granted in contravention of law. The impugned

orders, according to the respondents, were passed with due

application of mind in light of the prevailing circumstances, and

the writ petitions are therefore misconceived; and prayed for

dismissal of the writ petitions.

15. Heard the arguments of the learned counsels on record

for both the petitioners and the respondents.

16. The only issue before this Court in the present writ

petitions is whether the impugned orders dated 27.03.2025,

whereby the layout approval granted in favour of the petitioners in

the year 2023 were cancelled, are sustainable in law, both on

merits and in light of the relevant statutory provisions.

17. The learned Senior Counsel appearing for the petitioners

submitted that the impugned order of cancellation of the layout

plan is liable to be set aside solely on the ground that the

requirement of Section 52 of the Act of 2023 are not satisfied. The

above statutory provisions mandate the issuance of a show-cause

notice incorporating the grounds on which such action is proposed.

In the present case, no such notices were issued. Thus, ex facie,

the orders are unsustainable in the eye of law.

18. The learned Senior Counsel appearing for the petitioners

also submitted that the grounds on which the impugned orders of

cancellation were made are unsustainable in light of various

statutory provisions and the orders passed by the State

Government from time to time. He further submitted that the

respondent-authorities have misunderstood the requirement of

10% construction by treating it as the actual constructed area,

[2025:RJ-JD:29869] (10 of 30) [CW-7949/2025]

contrary to various orders wherein the authorities have interpreted

that when a single unit of construction with compound wall exists

on an allotted plot, the entire area of that plot shall be taken into

account in computing the construction area, rather than the actual

built-up area on the plot. The learned Senior Counsel submitted

that if such an interpretation is adapted, the area of construction

would exceed the minimum requirement of 10% construction

area, which is necessary for regularization of land use and the

consequential approval of the layout plan, issuance of allotment,

and lease deeds.

19. The learned Senior Counsel also contended that the

approved plan clearly indicates that the ratio of 70:30 for saleable

area and facility area is duly maintained in the approved layout,

and that they are not required to maintain a 60:40 ratio in light of

the amended provision introduced in Rule 14(4) of the Rules of

2012. Under this provision, colonies developed prior to

31.12.2021 are required to maintain a 70:30 ratio. The

requirement to maintain a 60:40 ratio was part of the Policy of

2010, which remained in force until the amendment was made in

2012 to sub-rule (4) of Rule 15 of the Rules of 2012.

20. The learned Senior Counsel also contended that the

requirement of providing 5% of the saleable area for EWS/LIG as

per the Policy of 2010 has been relaxed. Instead of including a

specific clause for the EWS/LIG category, a provision was made

under the Basic Services for the Urban Poor (BSUP) Shelter Fund,

whereby the developer can pay the charges as determined in lieu

of reserving such an area. This condition was further relaxed by

virtue of the proceedings dated 29.10.2021 (Annexure 22), which

[2025:RJ-JD:29869] (11 of 30) [CW-7949/2025]

neither require reserving 5% of the saleable area for EWS/LIG nor

the payment of charges, in view of the relaxation of this condition.

21. The learned Senior Counsel also submitted that the

khatedari holders have no rights over subject land and they have

no right to complain even if they have right as they allowed the

land to be used for non-agricultural purposes and raised no

grievances while the land was being developed into plots.

Moreover, during the regularization process, a public notice was

also issued inviting objections to the proposed regularization of

uses, and no objections were received against such action. They

are proxies of business rivalry. As such, the alleged khatedari

holders have no right to interfere in the regularization process.

22. The learned Senior Counsel also contended that the audit

report and enquiry report, which form the foundation for initiating

the entire action against the petitioners, were not furnished to the

petitioners, and therefore, any findings therein cannot be used to

justify the initiation of the action. On this ground also, the

impugned orders are not sustainable.

23. Lastly, the learned Senior Counsel appearing for the

petitioner contended that the requirement of payment of the

regularization fee was complied with in terms of the applicable

policy, and there is no shortfall in the payment of the

regularization fee. The authorities have exaggerated and inflated

the alleged loss so as to cause prejudice by showing huge

amounts of loss on account of regularization, which, in fact, was

done in accordance with the existing policy and statutory

provisions after collecting all the required amounts payable as per

the provisions of the Act, the rules, and other policies. Thus, the

[2025:RJ-JD:29869] (12 of 30) [CW-7949/2025]

impugned orders are liable to be set aside on the grounds of

violation of principle of natural justice as well as on merits;

consequently, further proceedings pursuant thereto are also

unsustainable in the eye of law and are required to be set aside.

24. Per contra, the learned counsels appearing for the Udaipur

Development Authority, the State, as well as the intervenors,

submitted that the Local Fund Auditors conducted the audit for the

financial years 2022-2024 and they thoroughly verified various

actions of Secretary of UDA during the during regularization

period. They found numerous financial irregularities that caused

losses amounting to crores to the Udaipur Development Authority.

Based on these financial irregularities, the State Government

directed the Udaipur Development Authority to take disciplinary

action as well as initiate proceedings for the cancellation of such

regularization, issuance of allotments, and execution of lease

deeds. Such actions cannot be said to be assailable.

25. The learned counsels appearing for the respondents and

intervenors also contended that the requirement of issuing a

notice arises only in cases where the regularization proceedings

were not suo motu proceedings. The proceedings that were

cancelled were initiated suo motu, and the petitioners cannot be

said to be affected parties. Thus, they cannot claim any right to

receive notice before the passing of the order dated 27.03.2025.

26. The learned counsels appearing for the respondents and

intervenors further contended that the statutory provisions and

rules require at least 10% of layouted area must have

constructions and availability of 70% saleable area for

regularization of land use, approval of the layout, and

[2025:RJ-JD:29869] (13 of 30) [CW-7949/2025]

consequential issuance of allotments and lease deeds. The layout

area in question was not developed in accordance with the

procedure contemplated under the Acts and the Rules. He relied

upon the Google Earth Maps of January 2022 to contend that in all

these writ petitions the construction area, according to the maps

for the period prior to 31.12.2021, was only between 7% to 7.5%.

If that is the case, the Udaipur Development Authority could not

have processed the regularization unless such action was

preceded by approval of the State Government, which approval

was not obtained as required under Rule 15 of the Rules of 2012.

The entire exercise of regularization must therefore fail, and this

was rightly noted by the Layout Plan Committee, which rightly

revoked the previous proceedings by the impugned decision dated

27.03.2025.

27. The learned counsels appearing for the respondents also

submitted that Policy-2010 requires the saleable vis-a- vis facility

area ratio must be 60:40. Admittedly, the approved layouts which

were revoked consisted of ratio of 70:30. The requirement for

regularization is a saleable area of 60% and not 70%. It was

further contended that if the constructed area is added to the

saleable area, the ratio becomes 70:30, which is in violation of

Policy-2010.

28. The learned counsels for respondents also submitted that the

Prashaasan Shaharo Ke Sang Abhiyan scheme, introduced in

2015, requires provision of 5% of the layout area for EWS/LIG,

which was not made in the approved layout. Thus, the grounds for

cancelling the approved layout are justifiable in the context of the

violation of these requirements.

[2025:RJ-JD:29869] (14 of 30) [CW-7949/2025]

29. The learned counsels for respondents also submitted that

there are complaints from Khatedars who are affected by the

regularization and they claimed rights over the regularized lands,

yet they were not heard. This ground also justifies the action

taken in the present proceedings.

30. Lastly, the learned counsel appearing for the respondents

and intervenors submitted that the regularization fee was not paid

in accordance with the rates applicable under the Department's

order dated 30.11.2012. This also caused a huge revenue loss to

the Udaipur Development Authority. While raising all the aforesaid

grounds, the learned counsel for the respondents justified the

cancellation of the layout plan and the further proceedings for

cancellation of allotment and lease deeds, and submitted that

interference by this Court is unwarranted in the circumstances of

the case.

31. I have considered the arguments advanced before me and

perused the material available on record. In the backdrop of the

above contentions, this Court requires to decide whether the

orders impugned require any interference.

32. The undisputed facts in the present cases are that the

petitioners herein are the purchasers of khatedari lands from the

rightful holders of khatedari rights through various registered sale

deeds. It is also undisputed that originally, the change in use of

the land from agricultural to non-agricultural purposes was not

done in compliance with Section 90A of the RLR Act, 1956, and

the development of the layout was carried out without approval of

any plan. The above position is not seriously disputed between the

parties.

[2025:RJ-JD:29869] (15 of 30) [CW-7949/2025]

33. The controversy in these writ petitions is confined to the

approval of the plan and the issuance of allotments and execution

of lease deeds in favour of persons having an interest in the land

in consequence of orders of regularisations by changing the use of

land under Section 90A of the RLR Act, 1956. The impugned

proceedings were initiated on the basis of powers vested in the

authorities under Section 52 of the Udaipur Development Act,

2023. The relevant provisions reads as follows:-

"52. Revocation of allotment and cancellation of lease deed.- (1) Notwithstanding anything to the contrary contained in this Act or any other law for the time being in force, if, at any time, before or after the lease deed, executed and registered, in respect of land disposed of under this Chapter either on lease hold basis or on free hold basis, the Authority has reasons to believe that allotment of land has been obtained, and lease deed has been executed, by way of misrepresentation of facts or on the basis of false documents or with collusion or in contravention of law, it shall issue in the manner hereinafter provided a notice in writing to show cause why an order of revocation of allotment and cancellation of the lease deed of the land should not be made.

(2) The notice shall-

(a) specify the grounds on which an order of revocation of allotment and cancellation of the lease deed of the land is proposed to be made; and

(b) require all persons concerned, that is to say, all persons who are or may be, in occupation of or claim interest in, the land, to show cause, if any, against the proposed order on or before such date as is specified in the notice being a date not earlier than seven days from the date of issue thereof.

(3) If, after considering the cause, if any, shown by any person in pursuance of a notice under sub-section (1) and any evidence he may produce in support of the same and after

[2025:RJ-JD:29869] (16 of 30) [CW-7949/2025]

giving him, a reasonable opportunity of being heard, the Authority is satisfied that the lease is obtained by misrepresentation of facts or on the basis of false documents or with collusion or in contravention of law, the Authority may, make an order of revocation of allotment and cancellation of the lease deed of the land and also make an order of eviction, for reasons to be recorded therein, directing that the land shall be vacated by all persons who are or may be in occupation thereof or any part thereof, and cause a copy of the order to be affixed on the outer door or some other conspicuous part of the land."

33.1 A reading of the above provision makes it clear that,

before or after lease deeds are executed and registered in

respect of land disposed of under Chapter VIII of the Act of

2023, either on a leasehold or freehold basis, if the

authorities have reasons to believe that the allotment of land

and execution of lease deeds were made as result of

misrepresentation of facts, forged documents, collusion, or in

contravention of law, the development authority can take

action for cancellation of allotment and execution of lease

deeds. Sub-section (2) of Section 52 of the Act of 2023

further clarifies that if the authorities have such reasons as

indicated in sub-section (1) of Section 52, a notice shall be

issued, and such notice is required to mention the grounds

on which the order of revocation of allotment and

cancellation of the lease deed of the land are proposed to be

made.

34. It is also relevant to refer to Section 90A(8) of the RLR

Act, 1956 and Section 2 of the Rajasthan Land Revenue

(Amendment) Bill, 2022, which reads as follows:-

[2025:RJ-JD:29869] (17 of 30) [CW-7949/2025]

"[90-A.] Use of agricultural land for non- agricultural purpose -

8) Notwithstanding anything to the contrary contained in this Act and the Rajasthan Tenancy Act. 1955 (Act No. 3 of 1955) where before 17th June, 1999 any person. holding any land for agricultural purposes in an urban area or within the urbanisable limits or peripheral belt of an urban area, has used or has allowed to be used such land or part thereof for non-agricultural purposes or, has parted with possession of such land or part thereof for consideration by way of sale or agreement to sell and/ or by executing power of attorney and/or Will or in any other manner for purported manner for purported non-

agricultural use, the rights and interest of such person in the said land or holding or part thereof, as the case may be. shall be liable to be terminated and the officer authorized by the State Government in this behalf, shall, after affording an opportunity of being heard to such person and recording reasons in writing for doing so, order for termination of his rights and interest in such land and thereupon the land shall vest in the State Government free from all encumbrances and be deemed to have been placed at the disposal of the local authority under section 102-A and shall be available for allotment or regularization by the local authority for a Patta given, by a Housing Cooperative Society or on the basis of any document of sale or agreement to sell or power of attorney or a Will or any other document purporting transfer of land to them either by the person whose rights and interests have been ordered to be terminated under this sub-

section or by any other person claiming through such person, subject to the payment to the local authority of urban assessment or premium of both leviable and recoverable under subsection (4):"

xxx xxx xxx

"2. Amendment of section 90-A, Rajasthan Act No.15 of 1956.- In sub-section (8) of Section 90-A of the Rajasthan Land Revenue Act, 1956 (Act No.15 of 1956):-

(i) for the existing expression "where before th 17 June, 1999", the expression "where before 31st December, 2921" shall be substituted."

[2025:RJ-JD:29869] (18 of 30) [CW-7949/2025]

34.1 From the reading of the above provision, it is clear that

any person holding agricultural land in the urban area or

within the urban limits or peripheral belt of the urban area,

who uses or is allowed to use a part of such land for non-

agricultural purposes, or who has parted with possession of

such land or part thereof for consideration by way of sale,

agreement to sell, power of attorney, will, or by any other

manner for a purported non-agricultural use, is liable to have

their rights and interests terminated. The authorized officer

is required to hear such a person having rights and interests

and pass orders for the termination of those rights and

interests. Upon such termination, the land vests with the

local authority under Section 102, and such land is available

for allotment or regularization by the Local Authority to the

persons whose rights and interests are ordered to be

terminated or to any other person claiming through them.

However, such procedure is not applicable to certain

described lands, the further elaboration of which is not

required here.

34.2 In cases of regularization or allotment consequent

to the termination of rights and interests of the holder of

agricultural land who allowed the change of land use, the

holder is required to be heard. Sub-section (2) of Section 52

of the Act of 2023 also requires a specific notice, and the

grounds on which the proposed action is contemplated must

be specifically stated. The contention of the learned counsel

appearing for the respondents and intervenors is that since

[2025:RJ-JD:29869] (19 of 30) [CW-7949/2025]

the proceedings for regularization and consequential

approval of the plan and issuance of allotment and execution

of lease deeds were the result of suo moto action, cancelling

the layout plan, which was the result of suo moto approval,

requires no issuance of a show-cause notice. This contention

is liable to be rejected at the threshold. The reason is that in

cases of regularization or allotment, either on request or suo

moto, upon vesting of the land as a consequence of

termination of rights and interests, the plan submitted by the

person having rights and interests is required to be

examined. If no such plan is submitted, the survey and plan

shall be prepared by the Development Authority. Upon

approval of the plan, whether submitted or prepared by the

authority, the allotment and lease deeds have to be made in

respect of the persons having interest prior to termination of

rights or their successors in interest. This means that the

allotment and execution of lease deeds must be made in

favor of the persons who had interest over such land thereby

some interest is created in favor of the holders of allotments

and lease deeds. If the contention of the respondents is

accepted, it would amount to a denial of hearing to the

persons who have been granted lease deeds pursuant to

allotment and regularization, as they would be deprived of

opportunity to present their case and would invite

cancellation without hearing. Thus, such a contention is

contrary to the requirements of Section 52 of the Act of

2023. Therefore, the impugned orders and consequential

orders are liable to be set aside on this ground alone.

[2025:RJ-JD:29869] (20 of 30) [CW-7949/2025]

35. The impugned orders can also be examined in the context

of their merit and sustainability. The powers under Section 52 of

the Act of 2023 can only be invoked in limited situations. Such a

situation, in the context of the facts of the present case, relates to

misrepresentation of facts, collusion, and contravention of law. In

the entire proceedings resulting in the cancellation of the layout

plan, the only ground that would amount to misrepresentation of

facts as claimed by respondents is that the petitioners claimed the

constructed area was above 10% and that they were entitled to

70% saleable area. The learned counsels appearing for the

respondents submitted that, as per the Google Earth Map, the

constructed area was below 10%. They also claimed that the

saleable area and facility area must be in the ratio of 60:40 and

not 70:30, as claimed by the petitioners by submitting the plan,

and this was taken as one of the grounds for the cancellation of

the previous layout plan.

36. In this context, the Rule 15(4) as existed prior to the

amended notification dated 10.05.2022 is as follows:-

15. Regularisation and approval of layout plan.-

(1) xxx xxx xxx (2) xxx xxx xxx (3) xxx xxx xxx (4) The cases in which colonies developed before 17th June, 1999 with a minimum ten percent constructed area and with a maximum seventy percent saleable area shall be approved by the Local Authority subject to fulfilment of other norms, if any, as may be fixed by the State Government, from time to time:

Provided that the cases of such colonies having constructed area less than ten percent or saleable area of more than seventy percent shall be referred by the Local Authority with full

[2025:RJ-JD:29869] (21 of 30) [CW-7949/2025]

justification to the State Government for appropriate direction."

36.1 The said provision was amended on 10.05.2022, which

reads as follows:-

"9. Amendment of Rule 15.- In sub-rule (4) of Rule 15 of the said Rules:-

(i) for the existing expression "before 17 th June, 1999", the expression "before 31 st December, 2021" shall be substituted;

(ii) before the existing proviso, the following new proviso shall be inserted, namely:-

"Provided that facility area in layout plan already approved shall not be reduced." and

(iii) in existing proviso, after the existing expression "Provided" and before the existing expression "that the cases", the expression "further" shall be inserted."

36.2 It is also relevant to refer to clarification issued by the

Department of Urban Development Housing and Local Self

Government vide letter dated 21.04.2012. The translated

English version of the said clause reads as follows:

"9-Regarding Suo-Motu Approval under Section 90-A and Layout Plan Sanction:

Pursuant to Rule 15(3) of the Rajasthan Urban Areas (Permission and Allocation for Non- Agricultural Use of Agricultural Land) Rules, 2012, in colonies established on agricultural land, where the khatedar (landholder) fails to apply, suo-motu action shall be taken under Section 90-A(8) including survey proceedings. Subsequently, layout plans shall be sanctioned while maintaining the prescribed amenity areas, followed by issuances of lease deeds. In cases where the amenity area prescribed is fully met by the are under roads alone, the layout plan may still be approved. Further, the Revenue Department has, by order dated 14.02.2022, delegated the powers of the Tehsildar under Section 53(2)(i) of the Rajasthan Tenancy Act, 1955 to the Authorized officer for the duration of the campaign period."

[2025:RJ-JD:29869] (22 of 30) [CW-7949/2025]

36.3 It is also relevant to refer the order of Government of

Rajasthan, Department of Urban Development dated

20.09.2021. The relevant provision reads as follows:-

"2. With respect to colonies situated upon such agricultural lands for which sector Layout Plans are yet to be sanctioned:

(i) Pattas and allotment letters issued by housing cooperative societies after 17th June 1999 shall not be deemed legally valid. In schemes submitted to the local authority, or those surveyed and prepared suo motu, it must be ascertained in accordance with Clause 25(3) (XI) of the Order dated 06th January, 2016 whether the scheme pertains to the period prior to or after 17th June, 1999.

For schemes preceding 17th June, 1999, proceedings shall be undertaken under Section 90-A(B) while ensuring a ratio of 70:30. For schemes subsequent to 17th June, 1999, proceedings shall be conducted under Section 90-A(5) and 91 while maintaining a ratio of 60:40. .........."

37. Subsequent to the amended notification, the existing

expression "before 17th June, 1999" was substituted with the

expression "before 31st December, 2021." Before the 2022

amendment, if schemes were required to be regularized and such

schemes were prepared subsequent to 17th June, 1999, the

saleable and facility area were required to be maintained in a

60:40 ratio; in cases where schemes were prepared before 17th

June, 1999, the ratio should be 70:30. If the 2022 amendment

were not applicable, the contention of the learned counsel

appearing for the respondents that the ratio of 60:40 should be

maintained and not 70:30 would have been sustainable. By virtue

of the substitution of the words "31st December, 2021" for the

existing words "17th June, 1999." The requirement of maintaining

60:40 has been replaced with 70:30. Thus, it cannot be said that

[2025:RJ-JD:29869] (23 of 30) [CW-7949/2025]

submitting a plan maintaining a 70:30 ratio is an act of

misrepresentation of facts.

38. The requirement of construction of 10% of the layout, along

with maintaining 70% of saleable area, is a condition precedent to

maintain a claim for regularization. The respondents' case is that

the construction area was less than 10%. To support this

contention, they relied upon the Google Earth images, which,

according to them, show the construction area to be between 7%

to 7.5%. In this regard clarification with regard to construction

area made in the order dated 20.03.2023 is relevant, which reads

as follows:-

"(c) Regarding plots created/constructed as colonies on agricultural land: In respect of colonies which had come into existence on agricultural land put to non-agricultural use prior to 31.12.2021, where more than 10% of the plots have construction thereon, suo moto proceedings under Section 90-A(8) and survey proceedings shall be conducted by the concerned local authority. In such colonies, after ensuring a provision of 30% area for facilities (including roads and parks) and maintaining a minimum width of internal roads at 30 feet, the survey/layout plan shall be approved and freehold leases shall be issued during the campaign period upon payment of the prescribed charges. However, if construction exists on more than 60% of the plots, the width of internal roads may be kept at 20 feet or more, as per site conditions."

39. Looking at the above clarification, what is required is that

10% of the plots must have construction. This means that if such

constructions exist on part of the plot, the area of the entire plot

is required to be taken as constructed area and not just the actual

constructed area. The claims of the respondents, based on the

Google Earth photos, are founded on the fixation of the actual

[2025:RJ-JD:29869] (24 of 30) [CW-7949/2025]

constructed area vis-a-vis the total area covered under the layout.

That was not the requirement of 10%. The 10% constructed area

must be met in light of the clarification made by the Government

in the order dated 20.03.2023 (Annex.20). Any single unit area of

construction with compound wall over the plot shall be taken as

the entire area of the plot for calculating the constructed area. If

such a procedure has been adopted, the claim of the petitioners

that they have 10% constructed area and meet the eligibility

criteria for regularization cannot be said to be an act of

misrepresentation of facts. Thus, the grounds with regard to non-

compliance of 10% construction and the saleable area/facility area

ratio of 70:30 cannot be said to be valid grounds to set aside the

layout granted in favour of the petitioners in the year 2023.

40. The respondents have also taken the stand that there was

collusion between the petitioners and the then Secretary of the

Udaipur Development Authority, which resulted in the passing of

approval of the layout. The impugned order of cancellation shows

that the Layout Plan Committee consists of various authorities,

and the Secretary is not the only authority involved in the decision

to approve or disapprove the layout plan submitted by the interest

holders or surveyed or prepared by the Development Authority.

Since there are multiple persons in the Committee and the

approval of the layout was a collective decision of multiple persons

who are part of the Committee, it cannot be said that the

Secretary was hand in glove with the petitioners. The mere

initiation of some disciplinary proceedings against the Secretary of

the Udaipur Development Authority does not make him the sole

party responsible for the decision-making process for the approval

[2025:RJ-JD:29869] (25 of 30) [CW-7949/2025]

of the layout. There are no materials before authority evidencing

collusion between petitioners and Secretary except suspicion and

assumption. Without evidence, it cannot be said that the plan was

approved as a result of collusion.

41. Other facts, like the report of the Patwari and the report of

the Tehsildar, which were the foundation for the orders of

regularization under Section 90A(8) of the RLR Act, 1956, also

clearly indicate that the entire process of approval of plan, grant

of allotment and execution of lease deed were the result of strict

compliance with procedure and based on full satisfaction of all

members of Layout Plan Committee and it was collective decision

uninfluenced by any external factors. It is not the case of the

respondents that every officer who submitted reports that formed

the foundation for initiating the regularization proceedings was

also hand in glove with the petitioners. Thus, the ground of

collusion is not proved and it is not sustainable. The findings of

respondents in this regard suffers from perversity.

42. The other grounds set up by the respondents are that

there are contraventions of various provisions of law in

regularizing the land uses, approving the layout plan, and issuing

allotment and executing sale deeds. No specific provision has been

brought on record showing that the petitioners have violated any

provisions of law. The violation alleged by them is that there was

no 10% constructed area, and if the constructed area was below

10%, approval of the State Government was necessary. In the

present case, as discussed hereinbefore, while measuring the

constructed area, the authorities have taken actual constructed

area vis-à-vis the total area of the layout, which is contrary to the

[2025:RJ-JD:29869] (26 of 30) [CW-7949/2025]

clarification made in the letter dated 20.03.2023 by the

Department of Urban Development, Housing and Local Self

Government. That letter clearly shows that the constructed area

has to be measured in the context that any single unit

construction with compound wall over the plotted area shall result

in computation of the entire extent of the plot, and if such a

procedure is adopted, the constructed area exists either minimum

of 10% or more, and not less than 10%. Therefore, there is no

requirement to obtain State Government approval for initiating the

regularization proceedings as the area of construction was more

than 10%. Further, the requirement of maintaining a 60:40 ratio

would apply in cases where regularization was taken up prior to

the amendment of 2022. After the amendment, for all

developments which took place prior to 31.12.2021, the ratio to

be maintained is 70:30 and not 60:40. The layout submitted by

the petitioner, which was approved in the year 2023, clearly

indicates 70:30 and there is no violation.

43. The respondents have taken the stand in the impugned

order that the constructed area was in addition to the 70%

saleable area. This claim made by the respondents has no legs to

stand on. When the facility area is left as 30%, the constructed

area shall be taken as part and parcel of the saleable area and not

as an additional area.

44. The other ground, which can be said to be a contravention

of provisions of law as contended by the learned counsel for the

respondents, was made one of the grounds in the impugned order

is that 5% of the plotted area shall be reserved for EWS/LIG under

the Prashaasan Shaharo Ke Sang Abhiyan, 2015. No doubt, the

[2025:RJ-JD:29869] (27 of 30) [CW-7949/2025]

initial requirement was to leave 5% area in schemes developed

after 2015. This condition has been watered down by relaxing the

requirement in lieu of payment of determined fees, and these

payments were further diluted by completely dispensing with the

requirement of payment of fees in lieu of relaxation of the 5%

area. Thus, when the regularization application was made, there

was no requirement to maintain 5% area for the EWS/LIG, nor

was there any requirement to pay any fee in lieu of not

maintaining the said requirement. Thus, these grounds are also

not sustainable.

45. The other ground taken in the impugned orders was that

there were many lands of other khatedari holders regarding the

regularization. The orders passed under Section 90A(8) of the RLR

Act, 1956, reflect that regularization proceedings were taken up

considering the fact that land use was changed by virtue of

developed scheme. Once such use has been changed without

approval, the competent Authority is entitled to terminate the

rights and interest of holders of such agricultural land. If any

khatedari holders had any claims over such land, they could have

participated in the proceedings under Section 90A of the RLR Act,

1956, in pursuance of the general notice issued to them; and the

Patwari report and Tehsildar report, which were obtained prior to

the passing of the final order under Section 90A, do not reflect

any such rights exist. Any khatedari holders who had rights and

interest prior to the termination of their rights and interest could

have made an application for grant of allotment and execution of

lease-deed. They have not done so thus far. If khatedari holders

really had such rights, they could not have kept quiet by failing to

[2025:RJ-JD:29869] (28 of 30) [CW-7949/2025]

make applications for allotment and execution of lease-deeds in

pursuance of termination of rights and interest they have in the

land in question; they have neither participated in the proceedings

under Section 90A nor claimed any allotment or grant of lease-

deeds. The grievance now canvassed by the third-party

intervenors is not supported by any material to show that they

held any rights in the land in question, and their silence also

shows that they have no grievance regarding regularization. Thus,

some complaints made by other khatedari holders without

establishing any right or interest in the subject matter could not

have been made a ground for cancellation of the previous

approval order.

46. The last ground taken in the impugned order shows that

the regularization fee was not paid in accordance with the

prevailing circular. If the Authorities found that any regularization

charges were unpaid as per the existing applicable orders, they

could have issued a show-cause notice to the petitioners for

determination of such charges. However, they did not do so.

Instead of taking such recourse, that ground cannot serve as a

foundation to set aside the regularization proceedings, nor can it

be a ground to set aside the layout approval and consequential

allotment and execution of lease-deeds. Thus, the impugned

orders on merits also are unsustainable.

47. The entire foundation for the present proceedings is the

audit report. The audit report was not made available to the

petitioners, and how the auditors have arrived at the financial loss

has also not been indicated. Perhaps the grounds on which the

Audit Department concluded financial irregularities were untenable

[2025:RJ-JD:29869] (29 of 30) [CW-7949/2025]

grounds and based misunderstanding of applicable provisions and

lack of knowledge with regard to amended town policies.

48. The important factor for proposing present action in the

present cases is the letter from the Department of Urban

Development dated 19.03.2025. The above letter clearly indicates

that a direction was given to the Secretary to cancel the

allotment, which virtually amounts to a positive direction to

cancel, leaving no discretion with the authorities whether to cancel

or not, depending upon proof of facts. Such direction was given by

the Head of Department. Such communication has tendency to

influence any officer more so in the context of financial

irregularities.

49. The alleged financial irregularities and the quantum of loss

assessed by the Local Fund Audit are inflated and magnified claim

and contrary to the rules and regulations prevailing at the time of

passing the approval of the layout. Unnecessary hype has been

created by projecting high financial irregularities, even though

there are no such irregularities in regularizing the schemes and in

the grant of approval of the layout and consequential allotment

and execution of lease-deeds. The entire things were done

procedurally and this Court finds that there is no irregularity.

Therefore, the impugned order is required to be set aside.

50. Once the impugned orders of cancellation of layout plan

are setting aside and any consequential actions are also required

to be set aside. Thus, the orders of cancellation of allotments and

execution of lease deeds and any notice issued proposing to

cancel allotment and execution of lease deed are also liable to be

set aside by allowing the writ petitions.

[2025:RJ-JD:29869] (30 of 30) [CW-7949/2025]

51. In the result the writ petitions are allowed. The impugned

orders dated 27.03.2025 cancelling the layout plans, allotments,

and lease deeds are set aside. Consequently, the orders passed

prior to impugned cancellation orders prohibiting constructions

and transfers and registrations of subject lands shall inoperative

and shall not be adhered to.

52. In the circumstances, no order as to costs.

53. Pending interlocutory applications, if any, shall stand

disposed of.

(MUNNURI LAXMAN),J NK/-

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