Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ajit Singh Charan vs State Of Rajasthan
2026 Latest Caselaw 5716 Raj

Citation : 2026 Latest Caselaw 5716 Raj
Judgement Date : 13 April, 2026

[Cites 11, Cited by 0]

Rajasthan High Court - Jodhpur

Ajit Singh Charan vs State Of Rajasthan on 13 April, 2026

Author: Pushpendra Singh Bhati
Bench: Pushpendra Singh Bhati
[2026:RJ-JD:14200-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                          JODHPUR
          D.B. Civil Writ Petition No. 23412/2025

Ram Swaroop Kaswa S/o Hari Ram, Aged About 58 Years, R/o
Village Harsolav, Tehsil Gotan, District Nagaur (Raj.).
                                                                       ----Petitioner
                                       Versus
1.       State Of Rajasthan, Through Secretary, Department Of
         The Panchyat Raj, Government Of Rajasthan, Jaipur.
2.       District Collector, Nagaur.
3.       Vikas Adhikari, Panchyat Samiti Merta, District Nagaur.
                                                                    ----Respondents
                                 Connected With
             D.B. Civil Writ Petition No. 23361/2025
Mahendra S/o Amar, Aged About 27 Years, R/o Sata, Barmer,
Rajasthan 344706
                                                                       ----Petitioner
                                       Versus
1.       The State Of Rajasthan, Through Secretary, Department
         Of Panchayati Raj, Govt. Of Rajasthan, Secretariat, Jaipur
         (Raj.).
2.       Divisional Commissioner, Barmer (Raj.).
3.       The District Collector, Barmer, Rajasthan.
4.       The Sub-Divisional Officer, Sedwa, Barmer, Rajasthan.
5.       Gram Panchayat, Sata, Through Its Sarpanch, Office Of
         Gram Panchayat Samiti Sata, Tehsil Sedwa, District
         Barmer, Rajasthan.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 199/2026
Girdhari Ram S/o Late Shri Chutra Ram, Aged About 73 Years,
Resident Of Village Gulasar, Gram Panchayat Birloka, Tehsil
Khinvsar, District Nagaur.
                                                                       ----Petitioner
                                       Versus
1.       The State Of Rajasthan, Through The Secretary And
         Commissioner, Rural Development And Panchayati Raj
         Department, Govt. Of Rajasthan, Secretariat, Jaipur.
2.       The District Collector, Nagaur.
3.       The Sub Division Officer, Khinvsar, District Nagaur.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 279/2026
1.       Mahavir Singh S/o Shri Mukan Singh, Aged About 40
         Years, Resident Of Village Chaura, District Jalore.
2.       Tulsa Ram S/o Shri Chhoga Ram, Aged About 50 Years,
         Resident Of Village Chaura, District Jalore.

                         (Uploaded on 15/04/2026 at 01:41:48 PM)
                        (Downloaded on 15/04/2026 at 08:42:40 PM)
 [2026:RJ-JD:14200-DB]                  (2 of 23)                       [CW-23412/2025]


3.       Vana Ram S/o Shri Rayga Ram, Aged About 52 Years,
         Resident Of Village Chaura, District Jalore.
4.       Narana Ram S/o Shri Hema Ram, Aged About 52 Years,
         Resident Of Village Chaura, District Jalore.
5.       Jora Ram S/o Shri Naga Ram, Aged About 58 Years,
         Resident Of Village Chaura, District Jalore.
                                                                      ----Petitioners
                                       Versus
1.       State  Of   Rajasthan,    Through     Secretary,   Rural
         Development    And    Panchayat      Raj     Department,
         Government Of Rajasthan, Secretariat, Jaipur.
2.       The District Collector, District - Jalore (Raj.)
3.       The Tehsildar, Sanchore, District - Jalore (Raj.)
4.       The Gram Panchayat Chora, Panchayat Samiti Sanchore,
         District Jalore Through Its Sarpanch.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 346/2026
1.       Girdhari Lal S/o Sh. Panna Ram, Aged About 68 Years,
         Resident Of Village Dhani Tetarwal, Tehsil Sardarshahar,
         District Churu (Rajasthan).
2.       Gugan Ram S/o Sh. Ravat Ram, Aged About 66 Years,
         Resident Of Village Dhani Tetarwal, Tehsil Sardarshahar,
         District Churu (Rajasthan).
                                                                      ----Petitioners
                                       Versus
1.       The State Of Rajasthan, Through Secretary, Rural
         Development And Panchayati Raj Department, Jaipur.
2.       The District Collector, Churu.
3.       The Sub Divisional Officer, Sardarshahar, District Churu.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 360/2026
1.       Sayed Akhtar S/o Shri Machchu Khan, Aged About 47
         Years, Resident Of Karakwal, Tehsil Merta District Nagaur.
2.       Munir Khan Joya S/o Shri Umar Khan, Aged About 63
         Years, Resident Of Karakwal, Tehsil Merta District Nagaur.
                                                                      ----Petitioners
                                       Versus
1.       The State Of Rajasthan, Through Secretary, Department
         Of Rural Development And Panchayati Raj, Government
         Of Rajasthan, Secretariat, Jaipur.
2.       District Collector Cum District Election Officer, Nagaur.
3.       Sub Divisional Officer, Merta, District Nagaur.
4.       Shri Laxman Ram, Mla, Merta District Nagaur.
                                                                    ----Respondents

                         (Uploaded on 15/04/2026 at 01:41:48 PM)
                        (Downloaded on 15/04/2026 at 08:42:40 PM)
 [2026:RJ-JD:14200-DB]                  (3 of 23)                       [CW-23412/2025]


              D.B. Civil Writ Petition No. 426/2026
1.       Likhma Ram S/o Shri Narayan Ram, Aged About 64 Years,
         Resident Of Village Suratpura, Tehsil Makrana, District
         Deedwana- Kuchaman, Rajasthan.
2.       Hari Singh S/o Shri Indra Dan, Aged About 60 Years,
         Resident Of Village Suratpura, Tehsil Makrana, District
         Deedwana- Kuchaman, Rajasthan.
3.       Bajrang Lal S/o Shri Lalu Ram, Aged About 51 Years,
         Resident Of Village Suratpura, Tehsil Makrana, District
         Deedwana- Kuchaman, Rajasthan.
4.       Kana Ram S/o Shri Ganesha Ram, Aged About 47 Years,
         Resident Of Village Suratpura, Tehsil Makrana, District
         Deedwana- Kuchaman, Rajasthan.
5.       Bhanwara Ram S/o Shri Pema Ram Jat, Aged About 65
         Years, Resident Of Village Suratpura, Tehsil Makrana,
         District Deedwana- Kuchaman, Rajasthan.
6.       Jetha Ram S/o Shri Pusa Ram Prajapat, Aged About 68
         Years, Resident Of Village Suratpura, Tehsil Makrana,
         District Deedwana- Kuchaman, Rajasthan.
7.       Peetha Ram S/o Shri Rugha Ram Jat, Aged About 65
         Years, Resident Of Village Suratpura, Tehsil Makrana,
         District Deedwana- Kuchaman, Rajasthan.
                                                                      ----Petitioners
                                       Versus
1.       State Of Rajasthan, Through The Principal Secretary,
         Rural Development And Panchayati Raj Department,
         Government Of Rajasthan, Secretariat, Jaipur, Rajasthan.
2.       The Secretary Cum Commissioner, Department Of Rural
         Development    And    Panchayati     Raj     Department,
         Government Of Rajasthan, Secretariat, Jaipur, Rajasthan.
3.       District Election Officer Cum District Collector, Deedwana-
         Kuchaman, Rajasthan.
4.       Sub Divisional Officer (Sdo), Makrana, District Deedwana-
         Kuchaman, Rajasthan.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 497/2026
1.       Devaram Choudhary S/o Shri Shankar Lal Choudhary,
         Aged About 33 Years, Resident Of Gram- Khor, Post-
         Jalampur, Tehsil And District Chittorgarh.
2.       Charan Singh S/o Shri Shankar Lal, Aged About 42 Years,
         Resident Of Nayi Abadi Khor, Post- Jalampur, Tehsil And
         District Chittorgarh.
                                                                      ----Petitioners
                                       Versus
1.       The State Of Rajasthan, Through Its Secretary,
         Department Of Rural Development And Panchayati Raj,


                         (Uploaded on 15/04/2026 at 01:41:48 PM)
                        (Downloaded on 15/04/2026 at 08:42:40 PM)
 [2026:RJ-JD:14200-DB]                  (4 of 23)                       [CW-23412/2025]


         Government Of Rajasthan, Secretariate, Jaipur.
2.       The Secretary (Administriative) And Commissioner,
         Department Of Rural Development And Panchayati Raj
         (Department Of Panchayati Raj), Government Of
         Rajasthan, Jaipur.
3.       The District Collector, Chittorgarh.
4.       The Principal Secretary, Department Of Revenue,
         Government Of Rajasthan, Secretariate, Jaipur.
5.       The Sub-Divisional Officer, Tehsil- Chittorgarh, District-
         Chittorgarh.
6.       The Tehsildar (Land Record), Tehsil- Chittorgarh, District-
         Chittorgarh.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 522/2026
1.       Ajit Singh Charan S/o Shri Himmat Singh Ji, Aged About
         65 Years, Residents Of Village Jaitpura, Tehsil Asind,
         District Bhilwara, Rajasthan.
2.       Indarlal S/o Radheyshyam Dholi, Aged About 59 Years,
         Residents Of Village Jaitpura, Tehsil Asind, District
         Bhilwara, Rajasthan.
3.       Shyamlal Balai S/o Shri Chunnilal Blai Ji, Aged About 42
         Years, Residents Of Village Jaitpura, Tehsil Asind, District
         Bhilwara, Rajasthan.
4.       Shivlal Suthar S/o Shri Sohanlal Ji, Aged About 55 Years,
         Residents Of Village Jaitpura, Tehsil Asind, District
         Bhilwara, Rajasthan.
5.       Kanhaiyalal Gurjar S/o Shri Bhiga Ji, Aged About 50
         Years, Residents Of Village Jaitpura, Tehsil Asind, District
         Bhilwara, Rajasthan.
6.       Nanuram Balai S/o Shri Biramlal Ji, Aged About 37 Years,
         Residents Of Village Jaitpura, Tehsil Asind, District
         Bhilwara, Rajasthan.
                                                                      ----Petitioners
                                       Versus
1.       State Of Rajasthan, Through The Additional Chief
         Secretary, Department Of Rural Development And
         Panchayati Raj, Secretariat, Jaipur.
2.       The Secretary And Commissioner, Department Of Rural
         Development And Panchayati Raj, Secretariat Jaipur.
3.       The Chief Executive Officer, Zila Parishad Bhilwara.
4.       The District Collector, Bhilwara.
5.       The Sub Divisional Officer, Tehsil Asind District Bhilwara.
6.       The Tehsildar, Tehsil Asind District Bhilwara.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 565/2026


                         (Uploaded on 15/04/2026 at 01:41:48 PM)
                        (Downloaded on 15/04/2026 at 08:42:40 PM)
 [2026:RJ-JD:14200-DB]                  (5 of 23)                       [CW-23412/2025]


Ram Swaroop Kaswa S/o Hari Ram, Aged About 58 Years, R/o
Village Harsolav, Tehsil Gotan, District Nagaur (Raj.).
                                                                       ----Petitioner
                                       Versus
1.       State Of Rajasthan, Through Secretary, Department Of
         The Panchayat Raj, Government Of Rajasthan, Jaipur.
2.       District Collector, Nagaur.
3.       Vikas Adhikari, Panchayat Samiti Merta, District Nagaur.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 763/2026
1.       Sahi Nath S/o Prem Nath, Aged About 54 Years, Resident
         Of Patamdesar, District Churu Rajasthan.
2.       Birbal Joshi S/o Aasu Ram, Aged About 50 Years,
         Patamdesar, District Churu Rajasthan.
3.       Tilokaram S/o Ganesha Ram, Aged About 54 Years,
         Patamdesar, District Churu Rajasthan.
4.       Mahaveer Prasad S/o Lekh Ram, Aged About 49 Years,
         Patamdesar, District Churu Rajasthan.
                                                                      ----Petitioners
                                       Versus
1.       The State Of Rajasthan, Through Secretary To The
         Government      Commissioner,      Rural   Development
         Panchayati Raj Department (Panchayati Raj), Government
         Of Rajasthan, Secretariat, Jaipur.
2.       District Collector, District Churu, Rajasthan.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 926/2026
Kalwant Singh S/o Sh. Darshan Singh, Aged About 48 Years,
Resident Of Ward No. 7, 31 Ml, Ganganagar.
                                                                       ----Petitioner
                                       Versus
1.       State Of Rajasthan, Through Principal Secretary, Rural
         Development    And    Panchayati   Raj    Department,
         Government Of Rajasthan, Jaipur.
2.       Department Of Revenue (Group-I), Government                              Of
         Rajasthan, Jaipur, Through Joint Secretary.
3.       District Collector, Ganganagar.
4.       The Divsional Commissioner, Ganganagar.
5.       Tehsildar (Land Revenue), Ganganagar.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 1133/2026
1.       Ramswaroop S/o Shri Nandram, Aged About 59 Years,
         Resident Of Gram Saarsar, Gram Panchayat- Saarsar,
         Tehsil- Sardarshahar, District Churu, 331402.

                         (Uploaded on 15/04/2026 at 01:41:48 PM)
                        (Downloaded on 15/04/2026 at 08:42:40 PM)
 [2026:RJ-JD:14200-DB]                  (6 of 23)                       [CW-23412/2025]


2.       Mamraj Saran S/o Shri Nandram Saran, Aged About 35
         Years, Resident Of Gram- Saarsar, Gram Panchayat -
         Saarsar, Tehsil- Sardarshahar, District- Churu, 331402.
                                                                      ----Petitioners
                                       Versus
1.       The State Of Rajasthan, Through Its Secretary,
         Department Of Rural Development And Panchayati Raj,
         Government Of Rajasthan, Secretariat, Jaipur.
2.       The Secretary (Administrative) And Commissioner,
         Department Of Rural Development And Panchayati Raj
         (Department Of Panchayati Raj), Government Of
         Rajasthan, Jaipur.
3.       The District Collector, Churu.
4.       The Principal Secretary, Department Of                            Revenue,
         Government Of Rajasthan, Secretariat, Jaipur
5.       The Sub Divisional Officer, Tehsil- Sardarshahar, District-
         Churu.
6.       The Tehsildar, (Land               Record),        Tehsil-   Sardarshahar,
         District- Churu.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 1492/2026
1.       Hara Ram S/o Taja Ram, Aged About 54 Years, Resident
         Of Village Solankiya Talla, Tehsil Shergarh, District
         Jodhpur.
2.       Ishe Khan S/o Late Hazi Khan, Aged About 53 Years,
         Resident Of Village Suryodaya Nagar, Tehsil Shergarh,
         District Jodhpur.
3.       Kanwrajdan S/o Vijaydan, Aged About 52 Years, Resident
         Of Village Pugalia, Tehsil Shergarh, District Jodhpur.
4.       Pempa Ram S/o Kheta Ram, Aged About 39 Years,
         Resident Of Village Santoshnathpura, Tehsil Shergarh,
         District Jodhpur.
5.       Mana Ram S/o Hari Ram, Aged About 52 Years, Resident
         Of Village Dashania, Tehsil Shergarh, District Jodhpur.
                                                                      ----Petitioners
                                       Versus
1.       The State Of Rajasthan, The Secretary And Commissioner,
         Rural Development And Panchayati Raj Department, Govt.
         Of Rajasthan, Secretariat, Jaipur.
2.       The District Collector, Jodhpur.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 2780/2026
1.       Saddam Husain S/o Shri Hanif Khan, Aged About 30
         Years, R/o 30, Teliyon Ka Bas, Nandiya Kalan, Tehsil
         Baori, District Jodhpur, Rajasthan.
2.       Chetan Ram S/o Shri Naru Ram, Aged About 57 Years, R/

                         (Uploaded on 15/04/2026 at 01:41:48 PM)
                        (Downloaded on 15/04/2026 at 08:42:40 PM)
 [2026:RJ-JD:14200-DB]                  (7 of 23)                           [CW-23412/2025]


         o Macharo Ki Dhaniyan, Nandiya Kalan, Tehsil Baori,
         District Jodhpur, Rajasthan.
                                                                       ----Petitioners
                                       Versus
1.       State   Of   Rajasthan,  Through    Secretary   And
         Commissioner, Department Of Rural Development And
         Panchayati Raj, Government Of Rajasthan, Secretariat,
         Jaipur.
2.       Deputy Secretary And Deputy Commissioner (First),
         Department Of Rural Development And Panchayati Raj,
         Government Of Rajasthan, Secretariat, Jaipur.
3.       District Collector, Jodhpur.
4.       Sub Divisional Officer, Baori, Jodhpur.
                                                 ----Respondents
              D.B. Civil Writ Petition No. 1825/2026

 1.      Chenpal Singh S/o Shri Prithvi Singh, Aged About 38
         Years, R/o Raghunathpura, Tehsil Nava, District
         Deedwana Kuchaman (Raj.).
 2.      Chennaram S/o Shri Chatraram, Aged About 43 Years,
         R/o Raghunathpura, Tehsil Nava, District Deedwana
         Kuchaman (Raj.).
 3.      Hanuman Ram S/o Shri Sheoram, Aged About 62 Years,
         R/o Raghunathpura, Tehsil Nava, District Deedwana
         Kuchaman (Raj.).
 4.      Mannaram S/o Shri Gordhanram, Aged About 35 Years,
         R/o Devnagar, Tehsil Nava, District Deedwana
         Kuchaman.
                                                                      ----Petitioners
                                       Versus
 1.      State Of Rajasthan, Through The Principal Secretary,
         Department Of Revenue, Government Of Rajasthan,
         Jaipur (Raj.).
 2.      The   Principal   Secretary, Department Of Rural
         Development And Panchayati Raj, Government Of
         Rajasthan, Jaipur (Raj.).
 3.      The Deputy Commissioner Cum Deputy Secretary
         (First), Department Of Rural Development And
         Panchayati Raj, Government Of Rajasthan, Jaipur (Raj.).
 4.      The District Collector, Deedwana Kuchaman (Raj.).
 5.      The   Chief  Executive   Officer,                          Zila     Parishad,
         Deedwanakuchaman (Raj.).
 6.      The Sub Divisional Officer,                     Tehsil      Nava,      District
         Deedwana Kuchaman (Raj.).
 7.      The Tehsildar, Tehsil Nava, District Deedwana Kuchaman
         (Raj.).


                         (Uploaded on 15/04/2026 at 01:41:48 PM)
                        (Downloaded on 15/04/2026 at 08:42:40 PM)
 [2026:RJ-JD:14200-DB]                  (8 of 23)                        [CW-23412/2025]


                                                                    ----Respondents
              D.B. Civil Writ Petition No. 1829/2026

 1.      Om Prakash S/o Shri Ramchandra, Aged About 55
         Years, Resident Of Village 3 Jm, 20 Lm, 15 Lm, District
         Sriganganagar (Rajasthan).
 2.      Kulwant Singh S/o Shri Chanan Singh, Aged About 65
         Years, Resident Of 3 Jm, 20 Lm, District Sriganganagar
         (Rajasthan).
 3.      Balvinder Singh S/o Shri Nakshatra Singh, Aged About
         51 Years, Resident Of Village 3 Jm, 15 Lm, District
         Sriganganagar (Rajasthan).
 4.      Dalip Kumar S/o Shri Jai Singh, Aged About 31 Years,
         Resident Of Ward No. 1 P.o, 15 Lm, 3 Jm, Sriganganagar
         (Rajasthan).
 5.      Angad Kumar S/o Shri Devi Lal, Aged About 56 Years,
         Resident Of Village 3 Jm, 20 Lm, 15 Lm, District
         Sriganganagar (Rajasthan.).
 6.      Ramchand S/o Shri Shrwam Ram, Aged About 75 Years,
         Resident Of Ward No. 2, Village Chak 3 Jm, 15 Lm,
         Sriganganagar (Rajasthan).
                                                                      ----Petitioners
                                       Versus
 1.      The State Of Rajasthan, Through The Principal
         Secretary, Department Of Rural Development And
         Panchayati Raj, Government Of Rajasthan, Jaipur
         (Rajasthan).
 2.      The Secretary-Cum-Commissioner, Department Of Rural
         Development And Panchayati Raj, Government Of
         Rajasthan, Jaipur (Rajasthan).
 3.      The     District    Election-Cum-District                         Collector,
         Sriganganagar (Rajasthan).
 4.      The Sub Divisional Magistrate,                      Anoopgarh,      District
         Sriganganagar (Rajasthan).
 5.      The Gram Panchayat, Chak 1 Nwm Through Its
         Administrator-Cum-Secretary, Tehsil Anoopgarh, District
         Sri Ganganagar (Rajasthan).
 6.      The Gram Panchayat, Chak 15 Lm Through Its
         Administrator-Cum-Secretary, Tehsil Anoopgarh, District
         Sri Ganganagar (Rajasthan).
                                               ----Respondents
              D.B. Civil Writ Petition No. 791/2026

  1.      Mukand Singh Mehra S/o Harnek Singh Mehra, Aged
          About 57 Years, R/o Raisinghnagar, 5 Ksd-B,
          Ganganagar,rajasthan-335051.
  2.      Ram Kumar S/o Hajari Ram, Aged About 54 Years, R/o


                         (Uploaded on 15/04/2026 at 01:41:48 PM)
                        (Downloaded on 15/04/2026 at 08:42:40 PM)
 [2026:RJ-JD:14200-DB]                  (9 of 23)                         [CW-23412/2025]



          Raisinghnagar,           5      Ksd-B,         Ganganagar,rajasthan-
          335051.
  3.      Amar Singh S/o Vijay Singh, Aged About 62 Years, R/o
          80,    5   K.s.d.b,   Tehsil   Raisinghnagar,    Dist
          Shriganganagar, Rajasthan- 335051.
                                                                      ----Petitioners
                                       Versus
  1.      The State Of Rajasthan, Through Its Secretary To The
          Government, Rural Development Panchayati Raj
          Department, Government Of Rajasthan, Jaipur.
  2.      The District Collector, Shri Ganganagar.
                                                                    ----Respondents


For Petitioner(s)            :     Mr. GR Punia, Sr. Advocate assisted
                                   by Mr. Rajesh Punia
                                   Mr. Moti Singh with
                                   Mr. Siddharth Mewara
                                   Mr. Gaurav Ranka for
                                   Mr. Muktesh Maheshwari
                                   Mr. Foja Ram
                                   Mr. Sanjay Rewar
                                   Mr. KR Saharan
                                   Mr. Manish Patel
                                   Mr. Mohit Sharma
                                   Mr. Mohit Chaudhary
                                   Mr. Jai Kishan Bhaiya
                                   Mr. Rajat Rajpurohit for
                                   Mr. Sajjan Singh
                                   Mr. Lakshya Singh Udawat
                                   Mr. Symer Singh Gaur
                                   Mr. Jitendra Singh Bhanwariya
                                   Mr. Kirta Ram Meghwal
                                   Dr. Ashok Choudhary
                                   Mr. Ravindra Kumar Acharya
                                   Mr. Avinash Acharya
                                   Mr. Devendra Singh Thind
                                   Mr. Amit Kumar Sonika
                                   Ms. Laxmi Rathore
For Respondent(s)            :     Mr. I.R. Choudhary, AAG with
                                   Mr. Pawan Bharti,
                                   Mr. Kuldeep Singh Solankiya
                                   Mr. Rohit Choudhary
                                   Ms. Richa Bohra & Ms. Bhawna Dave
                                   Mr. Kunal Upadhyay
                                   Mr. Ram Niwas Haniya
                                   Mr. Arpit Samariya, AAAg for
                                   Mr. Nathu Singh Rathore, AAG




                         (Uploaded on 15/04/2026 at 01:41:48 PM)
                        (Downloaded on 15/04/2026 at 08:42:40 PM)
 [2026:RJ-JD:14200-DB]                 (10 of 23)                          [CW-23412/2025]


      HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

HON'BLE MR. JUSTICE SANDEEP SHAH Judgment

1. Date of conclusion of arguments 18.03.2026, 25.03.2026 & 27.03.2026

2. Date on which judgment was reserved 18.03.2026, 25.03.2026 & 27.03.2026

3. Whether the full judgment or only the Full Judgment operative part is pronounced:

4. Date of pronouncement 13.04.2026

1. Delimitation and reorganization of Panchayati Raj Institutions

constitute a vital component of grassroots democratic governance,

having a direct bearing on representation, administrative

convenience and effective implementation of local self-government

envisaged under Part IX of the Constitution of India. The process,

by its very nature, involves evaluation of multiple factors such as

population, geographical contiguity, accessibility and availability of

infrastructure, and thus assumes considerable significance in

ensuring balanced and functional decentralization.

1.1. These writ petitions, though arising out of varying factual

backgrounds, were heard together, as they involve common

questions pertaining to the validity of notifications issued in the

course of such delimitation and reorganization exercise. Since the

issues involved are substantially overlapping and interconnected,

all the petitions are being decided by this common order.

1.2. It is also pertinent to note that the present batch of writ

petitions comprises multiple matters arising out of the delimitation

and reorganization exercise of Panchayati Raj Institutions

undertaken by the State Government. D.B. Civil Writ Petition Nos.

(Uploaded on 15/04/2026 at 01:41:48 PM)

[2026:RJ-JD:14200-DB] (11 of 23) [CW-23412/2025]

23412/2025, 23361/2025, 199/2026, 279/2026, 346/2026,

360/2026, 426/2026, 497/2026, 522/2026, 565/2026, 763/2026,

926/2026, 1133/2026, 1492/2026 and 2780/2026 were reserved

for orders on 18.03.2026; D.B. Civil Writ Petition Nos. 1825/2026

and 1829/2026 were reserved subsequently on 25.03.2026; and

D.B. Civil Writ Petition No. 791/2026 was reserved thereafter on

27.03.2026. Since all the aforesaid writ petitions arise from the

same delimitation exercise and involve common and overlapping

questions of fact and law, they were heard analogously and are

being decided together by this common order for the sake of

convenience, judicial economy and to ensure consistency in

adjudication.

2. The petitioners, being aggrieved of the aforesaid exercise of

delimitation and reorganization undertaken by the State

Government, have preferred the present batch of writ petitions

seeking quashing and setting aside the notifications dated

20/21.11.2025, 28.12.2025 and 31.12.2025, issued by the State

Government under the provisions of the Rajasthan Panchayati Raj

Act, 1994, whereby various Panchayati Raj Institutions, including

Gram Panchayats and Panchayat Samitis, have been created,

altered, reconstituted, substituted, or their names and

headquarters modified, to the extent such actions are alleged to

have been undertaken without following the statutory procedure,

without inviting or considering objections, in deviation from the

notified proposals, in violation of applicable guidelines, or in

disregard of subsisting judicial orders.

(Uploaded on 15/04/2026 at 01:41:48 PM)

[2026:RJ-JD:14200-DB] (12 of 23) [CW-23412/2025]

2.1. The petitions further seek consequential directions for

restoration of the position as emerging from the duly notified

proposals and/or the final notification dated 20/21.11.2025, and

for restraining the respondents from effecting any alteration in the

constitution, limits, name or headquarters of Panchayati Raj

Institutions except in accordance with law, particularly in

compliance with the requirements of Sections 9, 10 and 101 of the

Rajasthan Panchayati Raj Act, 1994 and the applicable policy

guidelines.

2.2. The petitions also seek declaration that the impugned actions

are arbitrary, unreasonable and violative of the principles of

natural justice and the mandate of Articles 14 and 243 of the

Constitution of India, along with all consequential and ancillary

reliefs.

3. Briefly stated, the facts giving rise to the present batch of

writ petitions are that the State Government initiated an exercise

for reorganization and delimitation of Panchayati Raj Institutions

pursuant to policy/guidelines issued in the year 2025, whereunder

the District Collectors were required to prepare proposals, invite

objections from the public and submit recommendations for

consideration at the State level. In furtherance thereof, proposals

were published, objections were invited and considered, and

thereafter notifications dated 20/21.11.2025 came to be issued

constituting, altering or reconstituting various Gram Panchayats

and Panchayat Samitis.

(Uploaded on 15/04/2026 at 01:41:48 PM)

[2026:RJ-JD:14200-DB] (13 of 23) [CW-23412/2025]

3.1. In certain cases, the grievance of the petitioners is that the

final notification departed from the original proposal, inasmuch as

villages or areas proposed to be included in one Panchayat Samiti

or Gram Panchayat were ultimately included in a different unit,

without any fresh notice or opportunity of objection.

3.2. In another set of cases, the petitioners have assailed the

subsequent notifications dated 28.12.2025 and 31.12.2025,

contending that after culmination of the process and issuance of

the final notification, further alterations were carried out by way of

amendments/corrigenda, including change of name, inclusion or

exclusion of villages, alteration of headquarters and even

substitution or creation of new Panchayats, without undertaking

any fresh exercise of inviting objections.

3.3. In some of the petitions, it is alleged that the impugned

actions have been taken despite subsisting interim orders passed

by this Court in earlier proceedings, and that the subsequent

notifications indirectly seek to give effect to matters which were

already under judicial consideration.

3.4. Certain petitioners have also raised grievance that though

objections were invited, the same were not duly considered, and

the final decision has been taken without assigning reasons,

allegedly ignoring relevant factors such as distance, connectivity,

population, availability of infrastructure and administrative

convenience.

3.5. In a few cases, it is further contended that the impugned

actions are contrary to the policy guidelines issued by the State

(Uploaded on 15/04/2026 at 01:41:48 PM)

[2026:RJ-JD:14200-DB] (14 of 23) [CW-23412/2025]

Government itself, and that the deviations effected in the final or

subsequent notifications are neither supported by the material on

record nor preceded by any discernible decision-making process.

3.6. Thus, though the individual facts vary from case to case, the

core challenge in the present batch revolves around the legality of

the process adopted by the State in issuing the impugned

notifications, particularly with regard to deviation from proposals,

post-notification alterations, alleged non-consideration of

objections, and the manner in which the reorganization exercise

has been carried out.

4. Learned counsel for the petitioners submitted that:

4.1. The entire exercise undertaken by the State Government in

issuing the impugned notifications is vitiated for non-compliance

of the mandatory statutory scheme under Sections 9, 10 and 101

of the Rajasthan Panchayati Raj Act, 1994, which unequivocally

requires publication of proposal, invitation of objections,

consideration thereof and only thereafter issuance of final

notification. It is submitted that in a large number of cases, the

impugned actions have been taken without issuance of any prior

notice or without affording opportunity to the affected inhabitants,

thereby rendering the action void ab initio.

4.2. Learned counsel submitted that the foundation of the entire

exercise lies in the proposal dated 07.04.2025, pursuant to which

objections were invited from the public. However, the final

notifications have travelled far beyond the scope of such

proposals, inasmuch as villages and areas which were never part

(Uploaded on 15/04/2026 at 01:41:48 PM)

[2026:RJ-JD:14200-DB] (15 of 23) [CW-23412/2025]

of the proposal, or were proposed to be included in a different

Panchayat, have ultimately been included in entirely different

Gram Panchayats or Panchayat Samitis, without any fresh process.

It is contended that such deviation strikes at the very root of the

statutory requirement and defeats the purpose of inviting

objections.

4.3. It is further submitted that once the process culminated in

the issuance of final notification dated 20/21.11.2025, the State

Government became functus officio to the extent of that exercise,

and any further alteration could only have been made by initiating

a fresh exercise in accordance with law. However, the subsequent

notifications dated 28.12.2025 and 31.12.2025 have been issued

making substantive and far-reaching changes, including alteration

of territorial limits, change of name of Panchayats, shifting of

headquarters, substitution of one Panchayat by another and even

creation of entirely new Panchayats.

4.4. Learned counsel vehemently submitted that such subsequent

actions have been sought to be justified under the garb of

"corrigendum" or "clerical error", whereas in reality, they amount

to fresh delimitation and reorganization, which is impermissible

without following the complete statutory procedure. It is

submitted that the power to correct clerical or typographical errors

cannot be stretched to undo a concluded exercise or to re-write

the delimitation itself.

4.5. It is also contended that in certain petitions, the impugned

actions have been taken despite subsisting interim orders passed

(Uploaded on 15/04/2026 at 01:41:48 PM)

[2026:RJ-JD:14200-DB] (16 of 23) [CW-23412/2025]

by this Court, whereby the authorities were restrained from

proceeding further in respect of the concerned subject matter. It is

submitted that the subsequent notifications, though couched in a

different form, seek to indirectly achieve what could not be done

directly, and thus amount to an attempt to overreach the process

of the Court.

4.6. Learned counsel further submitted that even in cases where

objections were invited, the same have been mechanically dealt

with or not considered at all, and no reasoned decision-making

process is discernible from the record. It is submitted that the

requirement of inviting objections is not an empty formality, but

entails a corresponding duty to apply mind to the objections and

take an informed decision, which is conspicuously absent in the

present cases.

4.7. It is also urged that the impugned decisions suffer from

manifest arbitrariness and non-application of mind, inasmuch as

relevant factors such as population strength, geographical

contiguity, distance between villages, accessibility, availability of

infrastructure and administrative convenience have been ignored,

and in several instances, villages have been attached to distant or

non-contiguous Panchayats, leading to serious practical difficulties

for the inhabitants.

4.8. Learned counsel further submitted that the impugned actions

are also in the teeth of the policy guidelines issued by the State

Government itself, particularly the guidelines dated 10.01.2025,

which prescribe the criteria for creation, alteration and

(Uploaded on 15/04/2026 at 01:41:48 PM)

[2026:RJ-JD:14200-DB] (17 of 23) [CW-23412/2025]

determination of headquarters of Panchayats. It is submitted that

deviation from such policy, without any recorded justification,

renders the decision arbitrary and violative of Article 14 of the

Constitution of India.

4.9. It is thus submitted that the impugned notifications, to the

extent they suffer from the aforesaid infirmities, are unsustainable

in law, and deserve to be quashed, with a direction to the

respondents to adhere to the statutory scheme and restore the

position as it existed upon completion of the lawful process

culminating in the notification dated 20/21.11.2025.

5. Learned counsel for the respondents, while opposing the

present batch of writ petitions, advanced elaborate submissions,

which, in essence, are as follows:

5.1. Learned counsel, at the outset, questioned the very

maintainability of the writ petitions, contending that the challenge

laid by the petitioners is directed against an exercise of

delimitation and reorganization of Panchayati Raj Institutions,

which stands protected from judicial interference by virtue of the

constitutional scheme contained under Articles 243-O and 243-ZG

of the Constitution of India, read with Section 117 of the

Rajasthan Panchayati Raj Act, 1994. It is submitted that once the

process culminates in a final notification, the jurisdiction of this

Court under Article 226 stands severely circumscribed.

5.2. Learned counsel submitted that the State Government has

undertaken a comprehensive and structured exercise of

reorganization, pursuant to policy decisions and guidelines issued

(Uploaded on 15/04/2026 at 01:41:48 PM)

[2026:RJ-JD:14200-DB] (18 of 23) [CW-23412/2025]

in the year 2025, wherein District Collectors were entrusted with

the task of preparing proposals, inviting objections and forwarding

recommendations. It is urged that the process was carried out in a

multi-tiered manner, involving consideration at the district level as

well as scrutiny by a High-Level Committee at the State level,

thereby ensuring due application of mind at every stage.

5.3. It is further submitted that the allegations of the petitioners

regarding absence of notice or non-consideration of objections are

unfounded, inasmuch as public notices were duly issued,

objections were invited and considered, and the final decisions

were taken after evaluating relevant parameters such as

population, geographical contiguity, administrative feasibility and

overall governance considerations. It is contended that mere non-

acceptance of objections does not imply non-consideration.

5.4. Learned counsel emphasized that the process of delimitation

is in the nature of legislative or conditional legislative function,

which carries a presumption of validity and is ordinarily immune

from judicial review.

5.5. It is further submitted that this legal position has been

consistently followed by this Hon'ble Court in a catena of

decisions, including Sunil Jangid & Ors. v. State of Rajasthan

(D.B. Civil Writ Petition No. 988/2026 and other connected

matters decided on 21.02.2026), wherein a batch of writ

petitions raising similar challenges to the delimitation exercise

came to be dismissed, and such view has attained finality upon

affirmation by the Hon'ble Supreme Court.

(Uploaded on 15/04/2026 at 01:41:48 PM)

[2026:RJ-JD:14200-DB] (19 of 23) [CW-23412/2025]

5.6. Learned counsel has also drawn the attention of this Court to

the judgment rendered by the Division Bench of this Hon'ble Court

in Mamta v. State of Rajasthan (D.B. Civil Writ Petition No.

14354/2019 and other connected matters decided on

26.02.2026), wherein a large number of writ petitions arising out

of restructuring of Panchayati Raj institutions were adjudicated

together and dismissed, reiterating that such policy-driven

administrative decisions warrant minimal judicial interference.

5.7. Learned counsel further placed strong reliance upon the

orders passed by the Hon'ble Supreme Court in Villagers of

Revenue Village Singhaniya & Anr. v. State of Rajasthan &

Ors. (Petition(s) for Special Leave to Appeal (C) No(s).

34/2026 [Arising out of impugned judgment and order

dated 14-11-2025 in DBCWP No. 8192/2025 passed by the

High Court of Judicature for Rajasthan at Jaipur] decided

on 05.01.2026), Jai Singh & Anr. v. State of Rajasthan &

Ors. (Petition(s) for Special Leave to Appeal (C)

No(s).4977/2026 [Arising out of impugned final judgment

and order dated 21-01-2026 in DBCWP No.792/2026

passed by the High Court of Judicature for Rajasthan at

Jaipur] decided on 16.02.2026) and Alkesh v. State of

Rajasthan & Ors. (Petition(s) for Special Leave to Appeal

(C) No(s).8148/2026 [Arising out of impugned final

judgment and order dated 21-01-2026 in DBCWP

No.299/2026 passed by the High Court of Judicature for

Rajasthan at Jaipur] decided on 09.03.2026), wherein the

Hon'ble Supreme Court, while dealing with challenges arising out

(Uploaded on 15/04/2026 at 01:41:48 PM)

[2026:RJ-JD:14200-DB] (20 of 23) [CW-23412/2025]

of the very same delimitation exercise, has declined to interfere

and has observed that no infringement of any constitutional or

legally vested right is made out, while also granting liberty to the

aggrieved parties to approach the competent authority for

redressal of their grievances.

5.8. Learned counsel further submitted that it is a settled

proposition of law that no individual or group of villagers has a

vested right to claim inclusion in a particular Gram Panchayat or

Panchayat Samiti, and the delimitation exercise, being policy-

oriented, cannot be tested on the touchstone of individual

convenience or preference.

5.9. With regard to the challenge based on alleged violation of

guidelines, it is submitted that the guidelines relied upon by the

petitioners are merely directory in nature, meant to guide

administrative discretion, and do not create enforceable rights. It

is urged that unless a clear case of arbitrariness or mala fide is

demonstrated, deviation, if any, cannot invalidate the entire

exercise.

5.10. Learned counsel also addressed the grievance regarding the

subsequent notifications dated 28.12.2025 and 31.12.2025,

contending that the same are in the nature of corrigenda, issued

to rectify clerical errors, inadvertent omissions and minor

inconsistencies arising in the earlier notifications, including

corrections based on representations received from stakeholders.

It is submitted that such corrections do not amount to a fresh

exercise of delimitation.

(Uploaded on 15/04/2026 at 01:41:48 PM)

[2026:RJ-JD:14200-DB] (21 of 23) [CW-23412/2025]

5.11. It is further submitted that the doctrine of functus officio has

no application in the present context, as the State retains the

authority to effect necessary corrections and clarifications in the

notification till the commencement of the election process,

particularly where such corrections are intended to remove

ambiguities and facilitate smooth conduct of elections.

5.12. Learned counsel emphasized that the impugned notifications

and subsequent corrigenda have been issued prior to the

commencement of the election process and within the time frame

fixed, and therefore the same cannot be said to be without

jurisdiction.

5.13. It is also contended that the election process has already

been set in motion, voter lists have been finalized and wards have

been constituted, and any interference at this stage would

seriously disrupt the electoral process and defeat the

constitutional mandate of timely elections to local bodies.

5.14. Learned counsel thus submitted that even assuming limited

judicial review is available, the same is confined only to cases of

patent lack of jurisdiction, mala fides or manifest arbitrariness,

none of which are made out in the present batch of cases.

5.15. In light of the aforesaid submissions, it is urged that the

impugned notifications represent a lawful exercise of statutory

power undertaken in public interest, and the present writ

petitions, being devoid of merit and barred by constitutional

limitations, deserve to be dismissed.

(Uploaded on 15/04/2026 at 01:41:48 PM)

[2026:RJ-JD:14200-DB] (22 of 23) [CW-23412/2025]

6. Heard counsel for the parties, perused the material available

on record and the judgments cited at the Bar.

6.1. This Court observes that the controversy involved in the

present batch of writ petitions pertains to the delimitation and

reorganization of Panchayati Raj Institutions undertaken by the

State Government, including the issuance of notifications dated

20/21.11.2025, 28.12.2025 and 31.12.2025.

6.2. This Court further observes that though the petitioners have

raised multiple grounds, including deviation from proposals, post-

notification alterations, non-consideration of objections, violation

of interim orders and alleged departure from policy guidelines, the

core issue relating to validity of such delimitation exercise is no

longer res integra.

6.3. This Court finds that an identical set of issues arising out of

the very same delimitation exercise has already been considered

and conclusively decided by a Coordinate Bench of this Hon'ble

Court in Mamta v. State of Rajasthan & Ors. (D.B. Civil Writ

Petition No. 14354/2019 decided on 26.02.2026).

6.4. This Court further finds that the Coordinate Bench in Mamta

(supra), after considering the entire spectrum of such challenges,

has declined to interfere and has upheld the validity of the

delimitation exercise, while also emphasizing that such matters

fall within the domain of administrative discretion and policy.

6.5. This Court finds that despite elaborate submissions, learned

counsel for the petitioners have not been able to demonstrate any

distinguishing feature, either on facts or in law, so as to take the

(Uploaded on 15/04/2026 at 01:41:48 PM)

[2026:RJ-JD:14200-DB] (23 of 23) [CW-23412/2025]

present batch of cases outside the ambit of the judgment in

Mamta (supra) and the binding precedents noticed therein.

6.6. This Court observes that judicial discipline requires that a

Coordinate Bench follow an earlier judgment on identical issues

unless there exist compelling reasons to take a different view. This

Court thus finds that the present batch of writ petitions is squarely

covered by the judgment in Mamta (supra) and the consistent

line of precedents, and therefore does not warrant any

independent or fresh adjudication.

6.7. This Court further observes that the scope of judicial review

in matters of delimitation is extremely limited and confined to

cases of manifest arbitrariness, mala fide exercise of power or

jurisdictional error, none of which have been established in the

present cases.

7. Consequently, the present batch of writ petitions stands

dismissed. All pending applications, if any, stand disposed of.

(SANDEEP SHAH),J (DR.PUSHPENDRA SINGH BHATI),J

SKant/-

(Uploaded on 15/04/2026 at 01:41:48 PM)

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter