Citation : 2025 Latest Caselaw 8366 Raj
Judgement Date : 6 March, 2025
[2025:RJ-JD:12679]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 5304/2025
Champa Lal S/o Shri Prem Singh, Aged About 54 Years, Resident
of Mahilavaas, Tehsil Siwana, District Balotara (Earlier Barmer),
Rajasthan.
----Petitioner
Versus
1. State of Rajasthan, through the Secretary, Department of
Revenue, Secretariat, Jaipur (Rajasthan).
2. District Collector, Balotara (Raj.).
3. Sub Divisional Magistrate, Siwana, District Balotara.
4. Tehsildar, Siwana, District Balotara (Raj.).
----Respondents
For Petitioner(s) : Mr. Ikbal Khan for
Mr. Sukhadev.
For Respondent(s) : Mr. Yogesh Sharma for
Mr. S.S. Ladrecha, AAG.
HON'BLE MR. JUSTICE VINIT KUMAR MATHUR
Order
06/03/2025
1. Heard learned counsel for the parties.
2. Learned counsel for the parties are in agreement that the
controversy involved in the present case is squarely covered by a
judgment rendered by this Court in a bunch of writ petitions led
by S.B. Civil Writ Petition No.10341/2024 (Bhanwar Singh
& Ors. Vs. State of Rajasthan & Ors.), decided on 25.02.2025.
3. In view of the submissions made before this Court, the
present writ petition is also disposed of in terms of the judgment
rendered by this Court in the case of Bhanwar Singh (supra).
(VINIT KUMAR MATHUR),J 116-Shahenshah/-
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!