Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rishi Raj Singh vs Shree Pustimargiya Tritiya ...
2025 Latest Caselaw 3685 Raj

Citation : 2025 Latest Caselaw 3685 Raj
Judgement Date : 3 January, 2025

Rajasthan High Court - Jodhpur

Rishi Raj Singh vs Shree Pustimargiya Tritiya ... on 3 January, 2025

Author: Rekha Borana
Bench: Rekha Borana
[2025:RJ-JD:239]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                 S.B. Civil Revision Petition No. 122/2023

M/s S.A.S. R.K. Marble Udhyog, Nizarna, Proprietor Smt. Usha
Kanwar W/o Shivdan Singh Chouhan Aged About 62 Yrs., R/o
Fort Kothariya, Tehsil Nathdwara, District Rajsamand.
                                                                        ----Petitioner
                                       Versus
1.       Shree       Pustimargiya            Tritiya       Peeth-Pranyas,         Shri
         Dwarkadhees Mandir, Shri Dwarkadhees Mandir, Kankroli,
         Through Executive Officer Bhagwatilal S/o Kajjulal Ji
         Paliwal, Aged 85 Yrs., R/o Kamal Talai Road Kankroli,
         Tehsil and District Rajsamand, Rajasthan.
2.       State     of    Rajasthan           through         District     Rajsamand,
         Rajsamand.
3.       Department        of    Mines       and     Geology        through    Mining
         Engineer, Department of Mines and Geology, Block II,
         Rajsamand.
                                                                    ----Respondents


                 S.B. Civil Revision Petition No. 123/2023

 Rishi Raj Singh S/o Shri Dan Singh Chouhan, Aged About 42
 Years, R/o Kotharia, Tehsil Nathdwara, District Rajsamand,
 Rajasthan.
                                                                        ----Petitioner
                                       Versus
 1.       Shree      Pustimargiya            Tritiya       Peeth-Pranyas,        Shri
          Dwarkadhees           Mandir,      Kankroli,        Through      Executive
          Officer Bhagwatilal S/o Kajjulal Ji Paliwal, Aged 85 Yrs.,
          R/o Kamal Talai Road Kankroli, Tehsil and District
          Rajsamand, Rajasthan.
 2.       State of Rajasthan through District Collector, District
          Rajsamand.
 3.       Department of Mines and Geology, Through Mining
          Engineer Department Of Mines And Geology, Block II,
          Rajasthan.
                                                                    ----Respondents




                        (Downloaded on 03/01/2025 at 11:27:07 PM)
 [2025:RJ-JD:239]                         (2 of 9)         [CR-122/23, 123/23, 124/23 & 125/23]



                   S.B. Civil Revision Petition No. 124/2023

   Rishi Raj Singh S/o Shri Dan Singh Chouhan, Aged About 42
   Years,     Resident     of    Kotharia,          Tehsil    Nathdwara,        District
   Rajsamand, Rajasthan.
                                                                        ----Petitioner
                                        Versus
   1.       Shree      Pustimargiya           Tritiya        Peeth-Pranyas,         Shri
            Dwarkadhees         Mandir,       Kankroli,        through      Executive
            Officer Bhagwatilal S/o Kajjulal Ji Paliwal, Age 85 Yrs.,
            R/o Kamal Talai Road Kankroli, Tehsil and District
            Rajsamand, Rajasthan.
   2.       State of Rajasthan through District Collector, District
            Rajsamand, Rajasthan.
   3.       Department of Mines and Geology, Through Mining
            Engineer, Department of Mines and Geology, Block II,
            Rajsamand.
                                                                     ----Respondents
                                            &

                   S.B. Civil Revision Petition No. 125/2023

   Rishi Raj Singh S/o Shri Dan Singh Chouhan, Aged About 42
   Years,     Resident     Of    Kotharia,          Tehsil    Nathdwara,        District
   Rajsamand, Rajasthan.
                                                                        ----Petitioner
                                        Versus
   1.       Shree      Pustimargiya           Tritiya        Peeth-Pranyas,         Shri
            Dwarkadhees         Mandir,       Kankroli,       Through       Executive
            Officer Bhagwatilal S/o Kajjulal Ji Paliwal, Age 85 Yrs.,
            R/o Kamal Talai Road Kankroli, Tehsil and District
            Rajsamand, Rajasthan.
   2.       State of Rajasthan through District Collector, District
            Rajsamand, Rajasthan.
   3.       Department of Mines and Geology, Through Mining
            Engineer, Department of Mines and Geology, Block II,
            Rajsamand.
                                                                     ----Respondents



                         (Downloaded on 03/01/2025 at 11:27:07 PM)
 [2025:RJ-JD:239]                          (3 of 9)         [CR-122/23, 123/23, 124/23 & 125/23]




For Petitioner(s)              :     Mr. Himanshu Choudhary
For Respondent(s)              :     Mr. O.P. Mehta


                   HON'BLE MS. JUSTICE REKHA BORANA

Order

03/01/2025

1. The present four revision petitions arise out of the same

cause of action and hence, were heard together and are being

decided by this common order.

2. The revision petitions have been preferred against the order

dated 06.07.2023 passed by the Civil Judge, Rajsamand in Civil

Original Suit Nos.42/2023, 43/2023, 44/2023 & 45/2023

respectively whereby the applications under Order VII Rule 11 r.w.

Section 9, CPC r.w. Section 207 of the Rajasthan Tenancy Act,

1955 (for short 'the Act of 1955') as filed on behalf of defendant

No.1 have been rejected and the suits in question have been held

to be maintainable before a Civil Court.

3. The facts are that four suits for permanent injunction were

filed by the plaintiff Shree Pustimargiya Tritiya Peeth-Pranyas, Shri

Dwarkadhees Mandir, Shri Dwarkadhees Mandir, Kankroli with a

prayer to restrain defendant No.1 from conducting mining

operation on the respective lands in question without the consent

of the plaintiff and further to restrain defendants No.2 & 3 from

issuing any permission/sanction or rawanna to defendant No.1 for

mining on the said lands.

4. Applications under Order VII Rule 11, CPC read with Section

207 of the Act of 1955 were filed on behalf of defendant No.1 and

[2025:RJ-JD:239] (4 of 9) [CR-122/23, 123/23, 124/23 & 125/23]

also by defendants No.2 & 3 in each suit with a submission that

the land in question was evidently an agricultural land and hence,

the suit for permanent injunction qua an agricultural land could

not have been maintained before a Civil Court.

5. Learned Trial Court proceeded on to reject the applications

while recording a finding to the effect that as per the Jamabandi

and even as averred by the plaintiff in the plaint, nature of the

land in question was recorded as 'mining area' ( [kuu {ks=) and

therefore, the same could not be termed to be 'agricultural' and

hence, the suit was maintainable before a Civil Court.

6. Learned counsel for the petitioner submitted that merely

because sanction for mining operation had been granted qua the

land in question, the nature of the same did not change and the

land definitely remained to be agricultural only. He submitted that

Rule 32(6) of the Rajasthan Minor Mineral Concession Rules, 2017

(for short 'the Rules of 2017') pre-supposes a khatedari land and

it is qua a khatedari land only that the licence/lease for mining is

granted. The grant of lease/licence is only for a particular purpose

but the nature of the land effectually does not change and it

remains agricultural.

7. Counsel further submitted that admittedly, the land in

question was never converted and in absence of any conversion it

definitely remained agricultural and hence, the Civil Court did not

have the jurisdiction to entertain the suit for relief of permanent

injunction qua an agricultural land.

8. In support of his submissions, learned counsel relied upon

judgments rendered in the cases of Hastimal & Ors. Vs. Pushpa

[2025:RJ-JD:239] (5 of 9) [CR-122/23, 123/23, 124/23 & 125/23]

Devi & Ors., S.B. Civil Revision Petition No.84/2017

(decided on 20.11.2020), 2020/RJJD/018646; Karan Singh

Chouhan & Ors. Vs. Manu Bal Sikshan Sansthan, Soorsagar

Jodhpur and Ors.; 2018(3) RLW 1988(Raj.) and Smt. Premi

Devi Vs. Deva Ram & Ors., 2009 (1) DNJ (Raj.) 401.

9. Per contra, learned counsel for the respondents submitted

that the land in question was evidently not an agricultural land

firstly, because the jamabandi itself reflected/recorded the same

as 'fdLe [kuu {ks='. Secondly, mining is a civil right and once mining

lease/licence had been granted qua the land in question, the

nature of the land definitely changed as it was no more used for

agricultural purposes. Relying upon the definition of "land" as

defined under Section 5(24) of the Act of 1955, learned counsel

submitted that the land in question was neither let or held for

agricultural purposes and hence, could not have been termed to

be an "agricultural land". As it is settled position of law, nature of

user of land becomes relevant to decide the jurisdiction of a Court

and herein the land in question being used for mining purposes is

not denied, rather admitted.

10. In support of his submissions, learned counsel relied upon

the following judgments:

       (i)    Harpal Singh Vs. Ashok Kumar; AIR 2017 SC

5852.

(ii) Shyam Singh Vs. Bhanu Prakash Saxena; AIR

2015 Raj. 40.

(iii) Tota Ram & Ors. Vs. Deep Chand & Ors.; 2014 (1)

WLN 105 (Raj.).

[2025:RJ-JD:239] (6 of 9) [CR-122/23, 123/23, 124/23 & 125/23]

(iv) Ravindra Kumar Vs. Swapan Choudhary & Ors.;

2012(2) DNJ (Raj.) 822.

(v) Banshidhar & Anr. Vs. Ram Narain; 1997 WLC

(Raj.) UC 676.

(vi) Anandi J. Datwani Vs. Ms Geeti Bhagat Datwani;

2013 AIR CC 2223.

(vii) Adhunik Grah Nirman Sahaklari Samiti LTD. Vs.

State of Rajasthan; AIR 1989 SC 867.

(viii) Bhanwar Singh Vs. State of Rajasthan & Ors.;

2022 (1) DNJ (Raj.) 322.

11. So far as the judgment in the case of Hastimal (supra) is

concerned, counsel for the respondents submitted that the same

is not a good law as ratio laid down by the Hon'ble Apex Court in

Harpal's case (supra) had not been considered in the said

judgment. Learned counsel therefore submitted that the findings

as recorded by the learned Trial Court are perfectly in consonance

with law and does not deserve any interference.

12. In rejoinder arguments, learned counsel for the petitioner

submitted that the nature of user of land would make no

difference so far as jurisdiction of the Court is concerned. He

submitted that the land being used for mining purposes is totally

different from the same being used for

abadi/residential/commercial purposes. In all the latter cases, the

land requires a mandatory conversion but for mining purposes, no

conversion is required rather the mining lease is granted on the

agricultural land only. Therefore, the judgments as relied upon by

[2025:RJ-JD:239] (7 of 9) [CR-122/23, 123/23, 124/23 & 125/23]

learned counsel for the respondents would not apply to the

present matter.

13. Heard learned counsels and perused the record.

14. For adjudication of the dispute in question, the consideration

of the terms "land" and "agriculture" as defined under the Act of

1955 is essential. Section 5(24) of the Act defines "land" as

under :

"(24) "land" shall mean land which is let or held for agricultural purposes or for purposes subservient thereto or as grove land or for pasturage, including land occupied by houses or enclosures situated on a holding, or land covered with water which may be used for the purpose of irrigation or growing singhara or other similar produce but excluding abadi land; it shall include benefits to arise out of land and things attached to the earth or permanently fastened to anything attached to earth."

Section 5(2) defines agriculture as under :

"(2) "Agriculture" shall include horticulture, 3[Cattle

breeding, dairy farming, [Poultry farming and forestry development]."

15. What can be concluded by a conjoint reading of the above

definitions is that the land in terms of the Act of 1955 is the one

which is let or held for agricultural purposes or for purposes

subsevient thereto; and agriculture includes horticulture, Cattle

breeding, dairy farming, Poultry farming and forestry

development. Meaning thereby, as per the above definitions,

neither can mining be termed to be an agricultural activity nor can

[2025:RJ-JD:239] (8 of 9) [CR-122/23, 123/23, 124/23 & 125/23]

the mining operation be termed to be an agricultural purpose. In

the specific opinion of this Court, the land used for mining

operations cannot, by a bare reading of the above definitions, be

concluded to be a land used for agricultural purposes.

16. So far as the matters in hand are concerned, the land in

question is admittedly entered in the revenue records as " ca>M [kuu

{ks=". Evidently, the land is neither a cultivated one nor is being

used for any agricultural purposes therefore, even going by the

position of law that the nature of land would not change by mere

change in user, evidently, the nature of the land in question is

recorded in the revenue records for 'mining purposes'. By all

means, the said entry in the revenue record cannot be read to be

for 'agricultural purposes' and hence, the land in question

definitely would not be covered by the definition as provided under

Section 5(24) of the Act of 1955.

17. Once this Court has held that the land in question is not

governed by definition of "land" in terms of Section 5(24) of the

Act of 1955, the Court is not required even to analyse the

judgments as relied upon by the learned counsel for the petitioner.

Even otherwise, the judgments as relied upon by learned counsel

for the petitioner are of no help to him as therein the land in

question evidently was an agricultural land. Premi Devi (supra)

was a case wherein the Court held that just because the land was

not cultivated, it could not be held that it was not an agricultural

land. In Hastimal's case (supra), the land in question was used

for residential purposes but without any conversion for the said

purposes in terms of Section 90A of the Land Revenue Act. The

[2025:RJ-JD:239] (9 of 9) [CR-122/23, 123/23, 124/23 & 125/23]

Court therefore opined that without the conversion of the land in

terms of law, its nature would not change and the land would

remain to be an agricultural land. In Karan Singh Chouhan's

case (supra), the Court specifically concluded the nature of the

land to be agricultural and hence, held the suit in question to be

barred under the provision of Section 207 of the Act of 1955.

18. The issue in question therefore would definitely be governed

by the ratio as laid down by the Hon'ble Apex Court in the case of

Harpal Singh (supra). Therein, the Hon'ble Apex Court while

dealing with the definition of "land" under the Delhi Land Reforms

Act, 1954 (akin to the definition of "land" under the Rajasthan

Tenancy Act, 1955) observed that where the land has not been

used for any purpose contemplated under the Land Reforms Act, it

would cease to be an agricultural land.

19. Further more, the reliefs as prayed for in the present suits

evidently do not fall under Schedule 3(2) of the Act of 1955 and

hence, Section 207 of the Act of 1955 would not even apply.

20. In view of the above analysis/discussion, this Court does not

find any ground to interfere with the orders impugned and hence,

the present revision petitions are dismissed.

21. All the pending applications, if any, also stand disposed of.

(REKHA BORANA),J Vij/-1to4

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter