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

Padam Chand vs State Of Rajasthan (2025:Rj-Jd:39146)
2025 Latest Caselaw 12617 Raj

Citation : 2025 Latest Caselaw 12617 Raj
Judgement Date : 3 September, 2025

Rajasthan High Court - Jodhpur

Padam Chand vs State Of Rajasthan (2025:Rj-Jd:39146) on 3 September, 2025

Author: Kuldeep Mathur
Bench: Kuldeep Mathur
[2025:RJ-JD:39146]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Civil Writ Petition No. 16659/2025

Padam Chand S/o Sheshmal, Aged About 34 Years, 854, Jatiyon
Ka Bas, Village Rohat, Tehsil Rohat, District Pali (Raj.).
                                                                     ----Petitioner
                                     Versus
1.       State Of Rajasthan, Through Secretary, Department Of
         Revenue Government Of Rajasthan, Secretariat, Jaipur
         Raj.
2.       District Collector, Pali.
3.       Sub Division Officer, Rohat, District Pali.
4.       Tehsildar, Rohat, District Pali.
                                                                  ----Respondents


For Petitioner(s)          :     Mr. Moti Singh
                                 Mr. Ramawatar Singh
For Respondent(s)          :     Mr. N.S. Rajpurohit, AAG



              HON'BLE MR. JUSTICE KULDEEP MATHUR

Order

03/09/2025

1. The petitioner was member of the erstwhile Co-operative

Society which has been dissolved on account of being non-

functional.

2. Mr. Moti Singh, learned counsel for the petitioner submitted

that the petitioner was having Khatedari rights qua the land in his

possession being member of the Society. He added that so far as

dissolution of the society is concerned, he is not aggrieved, but he

is aggrieved because the respondents are not passing orders of

allotment/regularization of land in terms of Rule 20(3) of The

Rajasthan Land Revenue (Allotment of Land for Agricultural

[2025:RJ-JD:39146] (2 of 4) [CW-16659/2025]

Purposes) Rules, 1970 (hereinafter referred to as 'the Rules of

1970).

3. Learned counsel for the petitioner submits that the issue

involved in the present writ petition is squarely covered by the

judgment dated 13.05.2025 passed in a bunch of writ petitions led

by Jugal Kishor Vs. State of Rajasthan & Ors. : S.B. Civil Writ

Petition No.5346/2025.

4. The petitioner has approached this Court with a grievance

that the application which he has filed before the concerned Sub

Divisional Officer/Collector is pending and though some steps have

been taken up but the same have not yet been finalized and in the

meantime the Tehsildar has initiated proceedings under section 91

of the Rajasthan Land Revenue Act, 1956 (hereinafter referred to

as 'the Act of 1956') and is hell bent to evict him treating him to

be encroacher.

5. Learned counsel submitted that if the Tehsildar dispossess

the petitioner in furtherance of the proceedings under Section 91

of the Act of 1956, not only the petitioner will be rendered

landless but also his rights to get allotment/regularization in terms

of Rule 20(3) of the Rules of 1970 will be severely impaired.

6. Learned counsel for the respondents submitted that once the

Co-operative Society has been dissolved, its members have no

right to continue with the possession of the land and to cultivate

the same. He submitted that petition be therefore, dismissed. He,

however, did not dispute the position that the petitioner has

moved application under Rule 20(3) of the Rules of 1970.

[2025:RJ-JD:39146] (3 of 4) [CW-16659/2025]

7. Learned counsel for the respondents was, however, not in a

position to dispute the aforesaid position as has been held by this

Court in the case of Jugal Kishor (supra).

8. Having heard learned counsel for the parties and upon

consideration of sub-rule (3) of Rule 20 of the Rules of 1970, this

Court is of the view that petitioner has a right of getting allotment

of the land being member of the dissolved Co-operative Society. If

he is rejected from his possession, his right of allotment under

Rule 20(3) of the Rules of 1970 will be jeopardized for want of

possession.

9. The writ petition is, therefore, disposed of while directing the

District Collector before whom the application for allotment is said

to be pending to expeditiously consider the same in accordance

with law. It shall be required of the Tehsildar being member of the

Land Advisory Committee to conduct a survey and send his report

to the concerned Sub-Divisional Officer, who shall thereafter make

a recommendation for allotment of land to the District Collector in

accordance with law.

10. It shall be required of the District Collector to complete the

above exercise within a period of six months from today.

11. In case the District Collector or the competent authority is of

the opinion that the land cannot be allotted to the petitioner, he

shall pass speaking order under intimation to the petitioner

against which his rights to seek legal remedies shall stand

reserved.

12. In case, the petitioner is found entitled for the allotment,

requisite order shall necessarily be passed within the aforesaid

period of six months.

[2025:RJ-JD:39146] (4 of 4) [CW-16659/2025]

13. The petitioner shall not be dispossessed until his application

for allotment under sub-rule (3) of Rule 20 of the Rules of 1970 is

decided.

14. The respondents - State shall not create third party rights

qua the land in petitioner's possession.

15. Stay application also stands disposed of accordingly.

(KULDEEP MATHUR),J 44-himanshu/-

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