Citation : 2025 Latest Caselaw 7900 Raj
Judgement Date : 25 February, 2025
[2025:RJ-JD:11151] (1 of 2) [CW-5118/2025]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 5118/2025
1. Harkha Ram S/o Chanda Ram, Aged About 38 Years, R/o-
Prajapato Ki Dhaniya, Dasaniya, District Jodhpur.
2. Anoopa Ram S/o Lakha Ram, Aged About 78 Years, R/o-
Sutharon Ki Dhani, Dasaniya, District Jodhpur.
3. Swai Ram S/o Sona Ram, Aged About 55 Years, R/o-
Kumharon Ki Dhani, Dasaniya, District - Jodhpur.
----Petitioners
Versus
1. State Of Rajasthan, Through Secretary, Department Of
The Revenue, Government Of Rajasthan, Jaipur.
2. District Collector, Jodhpur.
3. Tehsildar Shergarh, District Jodhpur.
4. Vikash Adhikari, Panchayat Samiti Shergarh, District
Jodhpur.
5. Roopa Ram S/o Naga Ram, R/o Village Dasaniya, Tehsil
Shergarh, District Jodhpur (Raj.).
----Respondents
For Petitioner(s) : Mr. Dinesh Kumar Godara
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.).
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 C1-Nikita/-
[2025:RJ-JD:11151] (2 of 2) [CW-5118/2025]
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!