Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Amire Khan vs The State Of Rajasthan ...
2025 Latest Caselaw 8334 Raj

Citation : 2025 Latest Caselaw 8334 Raj
Judgement Date : 6 March, 2025

Rajasthan High Court - Jodhpur

Amire Khan vs The State Of Rajasthan ... on 6 March, 2025

Author: Vinit Kumar Mathur
Bench: Vinit Kumar Mathur
[2025:RJ-JD:12807]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                 S.B. Civil Writ Petition No. 5331/2025

1.       Amire Khan S/o Jore Khan, Aged About 61 Years,
2.       Jale Khan S/o Munse Khan, Aged About 60 Years,
         Both Resident Of Village Dade Ki Beri, Gram Panchayat
         Dasaniya, Tehsil Shergarh, District Jodhpur.
                                                                   ----Petitioners
                                    Versus
1.       The State Of Rajasthan, Through The Secretary, Revenue
         Department, Govt. Of Rajasthan, Secretariat, Jaipur.
2.       The Secretary, Rural Development And Panchayati Raj
         Department, Secretariat, Jaipur.
3.       The District Collector, Jodhpur.
4.       Sub Division Officer, Shergarh, District Jodhpur.
5.       Tehsildar, Shergarh, District Jodhpur.
6.       Gram Panchayat, Dasaniya, Panchayat Samiti Shergarh,
         District Jodhpur, Through Its Village Development Officer.
7.       Adu Ram S/o Gaja Ram, R/o Village Dade Ki Beri, Gram
         Panchayat Dasaniya, Tehsil Shergarh, District Jodhpur.
                                                                 ----Respondents


For Petitioner(s)         :     Mr. Pradeep Choudhary
For Respondent(s)         :     Mr. Devendra Singh Pidiyar
                                Mr. Anil Bishnoi for
                                Mr. S.S. Ladrecha, AAG



         HON'BLE MR. JUSTICE VINIT KUMAR MATHUR

Order

06/03/2025

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:12807] (2 of 2) [CW-5331/2025]

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 119-Nikita/-

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