Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gram Panchayat Ahore vs Bherpuri (2025:Rj-Jd:47216)
2025 Latest Caselaw 14790 Raj

Citation : 2025 Latest Caselaw 14790 Raj
Judgement Date : 3 November, 2025

Rajasthan High Court - Jodhpur

Gram Panchayat Ahore vs Bherpuri (2025:Rj-Jd:47216) on 3 November, 2025

Author: Kuldeep Mathur
Bench: Kuldeep Mathur
[2025:RJ-JD:47216]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                     S.B. Civil First Appeal No. 131/2020

Gram Panchayat Ahore, Through Present Its Gram Vikas Adhikari
Shri Poora Ram S/o Shri Dharumal Ji Arjiyana, Age 43 Year, R/o
Gram Panchayat Ahore, Tehsil Ahore, District Jalore.
                                                                     ----Appellant
                                        Versus
1.       Bherpuri S/o Shri Mangalpuri, Through Power Of Attorney
         - Achalpuri S/o Shri Kapurpuri, B/c Swawi, R/o Tehsil
         Ahore, District Jalore.
2.       Santoshpuri @ Shaitanpuri S/o Shri Magalpuri, Through
         Power Of Attorney - Achalpuri S/o Shri Kapurpuri, B/c
         Swawi, R/o Tehsil Ahore, District Jalore.
3.       Heerapuri D/o Shri Mangal Puri, Through Power Of
         Attorney - Achalpuri S/o Shri Kapurpuri, B/c Swawi, R/o
         Tehsil Ahore, District Jalore.
4.       Achalpuri S/o Shri Kapurpuri, Through Power Of Attorney
         - Achalpuri S/o Shri Kapurpuri, B/c Swawi, R/o Tehsil
         Ahore, District Jalore.
5.       Mangpuri S/o Shri Kapurpuri, Through Power Of Attorney
         - Achalpuri S/o Shri Kapurpuri, B/c Swawi, R/o Tehsil
         Ahore, District Jalore.
6.       Buddhapuri        S/o      Shri     Kapurpuri,        Through   Power   Of
         Attorney - Achalpuri S/o Shri Kapurpuri, B/c Swawi, R/o
         Tehsil Ahore, District Jalore.
7.       Indrapuri S/o Shri Kapurpuri, Through Power Of Attorney
         - Achalpuri S/o Shri Kapurpuri, B/c Swawi, R/o Tehsil
         Ahore, District Jalore.
8.       Smt. Jadavi W/o Shri Mangalpuri, Through Power Of
         Attorney - Achalpuri S/o Shri Kapurpuri, B/c Swawi, R/o
         Tehsil Ahore, District Jalore.
9.       Moolpuri S/o Sh. Pokarpuri, B/c Swami, R/o Keravas,
         Tehsil Ahore, District Jalore.
10.      Kirtikumar S/o Shri Sumermal, B/c Jain, R/o Jiwavat
         Sadan, Main Road, Tehsil Ahore, District Jalore.
11.      Shanti W/o Shri Sumermal, B/c Jain, R/o Jiwavat Sadan,
         Main Road, Tehsil Ahore, District Jalore.
12.      Trishala D/o Shri Sumermal, W/o Shri Jagdish Jain, R/o

                          (Uploaded on 04/11/2025 at 11:16:09 AM)
                         (Downloaded on 04/11/2025 at 06:36:10 PM)
 [2025:RJ-JD:47216]                   (2 of 3)                        [CFA-131/2020]


         Haton Ki Seri, Tehsil Ahore, District Jalore.
13.      Neema Jain D/o Shri Sumermal, W/o Shri Kaluraj Mehta,
         R/o I/s Surajpole, Tehsil And District Jalore.
14.      Bhanwari Devi W/o Shri Tejraj, B/c Jijawat, R/o Jiwavat
         Sadan, Main Road, Tehsil Ahore, Dist. Jalore.
15.      Raju S/o Shri Tejraj, B/c Jain, R/o Jiwavat Sadan, Main
         Road, Tehsil Ahore, Dist. Jalore.
16.      Smt. Shobha D/o Shri Tejraj, W/o Shri Kumarpal, B/c
         Jain, R/o Kharavera, Tehsil Ahore, District Jalore.
17.      State Of Rajasthan, Through District Collector, Jalore.
18.      Sub Registrar (Tehsildar), Ahore, District Jalore.
                                                                 ----Respondents


For Appellant(s)          :     Mr. Moti Singh.
For Respondent(s)         :     Mr. D.D. Chitlangi.
                                Mr. V.D. Gaur.
                                Mr. Manas Ranchhor Khatri.
                                Mr. Priyanshu Gopa for
                                Mr. Vinit Sanadhya.
                                Mr. Kuldeep Vaishnav.



            HON'BLE MR. JUSTICE KULDEEP MATHUR

Order

03/11/2025

1. By way of filing the present first appeal, the appellant has

assailed the validity and propriety of the impugned judgment and

decree dated 05.11.2019 passed by the learned District Judge

(Family Court), Jalore in Civil Original Suit No.170/2017 (Old

No.05/2011).

2. At the outset, learned counsel for the respondents submitted

that the present appeal may be disposed of with limited

modification in the judgment and decree dated 05.11.2019 to the

effect that the respondents-plaintiffs are ready and willing to

relinquish their claim over Khasra No.1032 (Old Khasra No.316)

(Uploaded on 04/11/2025 at 11:16:09 AM)

[2025:RJ-JD:47216] (3 of 3) [CFA-131/2020]

upon which, 40 shops have been constructed by the Gram

Panchayat Ahore. Learned counsel further submitted that the

respondents or their legal representatives will not seek any right,

title or possession over Khasra No.1032 (Old Khasra No.316).

3. In that view of the fact that the respondents are ready and

willing to relinquish their claim over Khasra No.1032 (Old Khasra

No.316), this Court deems it just and proper to dispose of the

present first appeal with a modification in the judgment and

decree dated 05.11.2019 passed by the learned District Judge

(Family Court), Jalore in Civil Original Suit No.170/2017 (Old

No.05/2011) that the land falling in Khasra No.1032 (Old Khasra

No.316) shall remain in title and possession of the appellant-

Gram Panchayat Ahore and the remaining land of Khasra Nos.977,

1008 and 1009 shall remain in title and possession of the

khatedars concerned, as per existing revenue record.

4. The first appeal is disposed of in the above terms.

5. Office is directed to prepare the decree accordingly.

6. All pending applicants also stand disposed of.

(KULDEEP MATHUR),J 98-Tikam/-

(Uploaded on 04/11/2025 at 11:16:09 AM)

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 : MAIMS

 
 
Latestlaws Newsletter