Citation : 2025 Latest Caselaw 8022 Raj
Judgement Date : 27 February, 2025
[2025:RJ-JD:11469]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 6764/2021
1. Peera Ram S/o Sona Ram, Aged About 30 Years,
2. Bala Ram S/o Bhera Ram, Aged About 52 Years,
3. Moola Ram S/o Khartha Ram, Aged About 43 Years,
All R/o Village Jogeshwar Kua, Tehsil And District Barmer.
----Petitioners
Versus
1. The State Of Rajasthan, Through The Secretary,
Department Of Revenue (Group-1), Govt. Of Rajasthan,
Secretariat, Jaipur.
2. The Joint Secretary To The Govt., Department Of Revenue
(Group-1), Govt. Of Rajasthan, Secretariat, Jaipur.
3. The Board Of Revenue For Rajasthan At Ajmer, Through
Its Registrar.
4. The District Collector, Barmer.
5. The Tehsildar, Barmer.
----Respondents
For Petitioner(s) : Mr. Rajesh Punia
For Respondent(s) : Mr. S. S. Ladrecha, AAG
HON'BLE MR. JUSTICE VINIT KUMAR MATHUR
Order
27/02/2025
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 501-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!