Citation : 2025 Latest Caselaw 7899 Raj
Judgement Date : 25 February, 2025
[2025:RJ-JD:11165] (1 of 2) [CW-4729/2025]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 4729/2025
Narpat Singh Bhati S/o Major Shaitan Singh Bhati (Pvc), Aged
About 79 Years, R/o. Shaitan Singh Nagar, Tehsil Lohawat,
District Phalodi, Rajasthan.
----Petitioner
Versus
1. State Of Rajasthan, Through The Principal Secretary
Revenue Department (Group-1), Secretariat Jaipur,
Rajasthan 303902.
2. The District Collector, Phalodi, Office Of District Collector,
Ignp Colony, Phalodi, Rajasthan 342301.
3. The District Collector, Jodhpur, Collectorate, Kacheri
Parisar, Paota, Jodhpur, Rajasthan 342006.
4. The Tehsildar, Lohawat, District Phalodi.
5. The Gram Panchayat, Shaitan Singh Nagar, Through
Sarpanch, Shaitan Singh Nagar, Tehsil Lohawat, District
Phalodi.
----Respondents
For Petitioner(s) : Mr. Veer Aditya Singh
For Respondent(s) : Mr. S.S. Ladrecha, AAG assisted by
Mr. Devendra Singh Pidiyar
Mr. Anil Bishnoi
HON'BLE MR. JUSTICE VINIT KUMAR MATHUR
Order
25/02/2025
1. Learned counsel for the parties are in agreement that the
controversy involved in the present case is squarely covered by a
judgment dated 18.02.2025 passed by this Court in a bunch of
writ petitions led by S.B. Civil Writ Petition No.3470/2025
(Moola Ram Vs. State of Rajasthan & Ors.).
[2025:RJ-JD:11165] (2 of 2) [CW-4729/2025]
2. For the self same reasons, the present writ petition is also
disposed of in terms of the judgment rendered by this Court in the
case of Moola Ram (supra).
(VINIT KUMAR MATHUR),J 12-Nikita/-
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!