Citation : 2025 Latest Caselaw 9034 Raj
Judgement Date : 19 March, 2025
[2025:RJ-JD:14669]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 10009/2024
State Of Rajasthan, Through The Tehsildar Sanchore/chitalwana,
District Jalore/sanchore, Rajasthan.
----Petitioner
Versus
1. Mafaram S/o Kisturji, By Caste Purohit, R/o Palda
Solkiyan, Tehsil Sanchore, District Jalore.
2. Sona S/o Anna, By Caste Rebari, R/o Khejdiyali Tehsil
Sanchore, District Jalore.
3. Smt. Ansi W/o Sona, By Caste Rebari, R/o Khejdiyali,
Tehsil Sanchore, District Jalore.
----Respondents
Connected With
S.B. Civil Writ Petition No. 10010/2024
State Of Rajasthan, Through The Tehsildar Sanchore, District
Jalore, Rajasthan.
----Petitioner
Versus
1. Babulal S/o Nathaji, R/o Pratappura, Tehsil Sanchore,
District Jalore.
2. Ramjan S/o Abdula, R/o Akodiya, Tehsil Sanchore, District
Jalore.
3. Smt. Roman W/o Ramjan, Caste Sindhi, R/o Akodiya,
Tehsil Sanchore, District Jalore.
----Respondents
S.B. Civil Writ Petition No. 10012/2024
State Of Rajasthan, Through The Tehsildar Sanchore/
Chitalwana, District Jalore/sanchore, Rajasthan.
----Petitioner
Versus
1. Ridmalram S/o Ramji, By Caste Purohit, R/o Aamli, Tehsil
Sanchore, District Jalore.
2. Umar S/o Abdulgafur, By Caste Sinchi, R/o Akodiya, Tehsil
Sanchore, District Jalore.
3. Smt. Seeta Devi W/o Umar, By Caste Sindhi, R/o Akodiya,
Tehsil Sanchore, District Jalore.
----Respondents
(Downloaded on 19/03/2025 at 09:49:24 PM)
[2025:RJ-JD:14669] (2 of 3) [CW-10009/2024]
S.B. Civil Writ Petition No. 10013/2024
State Of Rajasthan, Through The Tehsildar Sanchore/chitalwana,
District Jalore/sanchore, Rajasthan.
----Petitioner
Versus
1. Punamaram S/o Kisturji, By Caste Purohit, R/o Paldi
Solkiyan, Tehsil Sanchore, District Jalore.
2. Asu, S/o. Jujha, B/c Rebari, R/o. Khejdiyali, Tehsil
Sanchore, District Jalore.
3. Smt Mafi, W/o. Asu, B/c Rebari, R/o. Khejdiyali, Tehsil
Sanchore, District Jalore.
----Respondents
S.B. Civil Writ Petition No. 10014/2024
State Of Rajasthan, Through The Tehsildar Sanchore/chitalwana,
District Jalore/sanchore, Rajasthan.
----Petitioner
Versus
1. Ridmalram S/o Ramji, By Caste Purohit, R/o Aamli, Tehsil
Sanchore, District Jalore.
2. Veerji S/o Bhurji, By Caste Rao, R/o Sujanpura, Tehsil
Sanchore, District Jalore.
3. Smt Tara Devi W/o Veerji, By Caste Rao, R/o Sujanpura,
Tehsil Sanchore, District Jalore.
----Respondents
For Petitioner(s) : Ms. Neelam Sharma, AGC
HON'BLE MR. JUSTICE VINIT KUMAR MATHUR
Order
19/03/2025
1. Ignoring the defects pointed out by the office, the matters
are being heard on the request of the learned counsel for the
petitioners.
2. Learned counsel for the petitioners-State submits that the
controversy involved in the present writ petitions is squarely
[2025:RJ-JD:14669] (3 of 3) [CW-10009/2024]
covered by a judgment of even date rendered by this Court in S.B.
Civil Writ Petition No. 10027/2024 (State of Rajasthan V/s
Punamaram & Anr.) in the following terms :-
"1. Heard learned counsel for the petitioner.
2. The present writ petition has been filed with a prayer that the learned Board of Revenue, Ajmer may be directed to decide the pending application of the petitioner-State preferred under Section 151 of the C.P.C. in Case No. Appeal/L.R./2011/2445 for recalling the order dated 12.03.2022.
3. Learned counsel for the petitioner-State submits that the application of the petitioner-State is pending consideration before the learned Board of Revenue for last more than three years and the same has not been decided till date. She further submits that during the pendency of the application, the respondents are alienating/parting with the property which may cause huge loss to the public exchequer of the State Government. She, therefore, prays that the learned Board of Revenue may be directed to decide the pending application of the petitioner-State filed under Section 151 of the C.P.C. in Case No. Appeal/L.R./2011/2445 at the earliest.
4. Considering the limited prayer of the learned counsel for the petitioner-State, the present writ petition is disposed of with a direction to the learned Board of Revenue, Ajmer to decide the pending application preferred by the petitioner-State under Section 151 of the C.P.C. in Case No. Appeal/L.R./2011/2445 at the earliest, preferably within a period of eight weeks from the date of receipt of the certified copy of this order, strictly in accordance with law."
3. For the self same reasons, the present writ petitions are also
disposed of in terms of the judgment rendered by this Court in the
case of Punamaram (supra).
(VINIT KUMAR MATHUR),J 78-82-Sunils/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!