Citation : 2025 Latest Caselaw 13552 Raj
Judgement Date : 20 September, 2025
[2025:RJ-JD:42392]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 18219/2025
Attah Mohammad S/o Shri Kadar Baksh, Aged About 35 Years,
R/o Bahla, District Jaisalmer.
----Petitioner
Versus
1. State Of Rajasthan, Through The Commissioner
Colonization, Bikaner.
2. The Assistant Commissioner - Colonization, IGNP,
Mohangarh A, District Jaisalmer.
3. Tehsildar - Colonization, Tehsil Mohangarh No. 1, District
Jaisalmer.
----Respondents
For Petitioner(s) : Mr. Leela Dhar Khatri
For Respondent(s) : --
HON'BLE MR. JUSTICE SUNIL BENIWAL
Order
20/09/2025
1. Learned counsel for the petitioner at the outset submits that
the controversy raised in the present writ petition is similar to the
one raised in S.B. Civil Writ Petition No.18025/2025 (Maluka
Ram Vs. State of Rajasthan and Ors.) decided on 19.09.2025.
A Co-ordinate Bench of this Court disposed of the said writ petition
while relying upon the judgments passed in writ petition being
S.B. Civil Writ Petition No.16992/2018 (Jannat and Ors. Vs.
State of Rajasthan and Ors.) decided on 01.11.2018.
2. Learned counsel for the petitioner submits that the present
writ petition may also be disposed of in the same terms as
Maluka Ram (supra).
(Uploaded on 23/09/2025 at 05:49:07 PM)
[2025:RJ-JD:42392] (2 of 2) [CW-18219/2025]
3. In view of the submission made above, the present writ
petition is also disposed of in the same terms as in the case of
Maluka Ram (supra) with a direction to the Assistant
Commissioner Colonization, IGNP, Mohangarh 'A', District Jaisalmer
before whom, the suit as well as injunction application of the
petitioners is pending, is directed to expedite the proceedings of
the suit and injunction application and shall try to conclude the
same within a period of one year from the date of filing a copy of
this order.
4. It is further directed that till the decision of the petitioners'
suit and injunction application, the petitioners shall not be
dispossessed from the land in question.
5. Pending application(s), if any, stand(s) disposed of.
(SUNIL BENIWAL),J 54-Ashutosh/-
(Uploaded on 23/09/2025 at 05:49:07 PM)
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!