Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mundas vs The State Of Rajasthan ...
2026 Latest Caselaw 3130 Raj

Citation : 2026 Latest Caselaw 3130 Raj
Judgement Date : 24 February, 2026

[Cites 1, Cited by 0]

Rajasthan High Court - Jodhpur

Mundas vs The State Of Rajasthan ... on 24 February, 2026

Author: Kuldeep Mathur
Bench: Kuldeep Mathur
[2026:RJ-JD:9892]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                            JODHPUR
             S.B. Civil Writ Petition No. 4661/2026

Mundas S/o Shri Ram Das, Aged About 88 Years, Resident Of
Village Jaimalsar, Tehsil Kolayat, District Bikaner, Rajasthan.
                                                                     ----Petitioner
                                     Versus
1.       The State Of Rajasthan, Through The Secretary,
         Colonization Department, Secretariat, Rajasthan, Jaipur.
2.       Commissioner Colonization, Bikaner.
3.       Additional Commissioner Colonization (Administration),
         Bikaner.
4.       Deputy Commissioner               (Land      Records),      Colonization,
         Bikaner.
5.       Assistant   Commissioner,       Colonization,                   Bikaner-I
         Headquarter Kolayat, District Bikaner.
                                                                  ----Respondents


For Petitioner(s)          :     Mr. A.R. Godara.
                                 Mr. Yaman Rajpurohit.
For Respondent(s)          :     -


            HON'BLE MR. JUSTICE KULDEEP MATHUR

Order 24/02/2026

1. By way of filing the instant writ petition under Article 226 of

the Constitution of India, the petitioner has prayed for the

following reliefs:-

"A/ By an appropriate writ, order or direction, the respondents may kindly be directed to award the khatedari rights of land in question in favor of the land holders bearing land of khasra no.54/3 measuring 54 Bigha Barani Land situated as revenue village Jaimalsar, Tehsil Gajner (Colonization), District Bikaner.

B/ By an appropriate writ, order or direction, the respondent nos.2 to 5 may kindly be directed to hold the meeting of allotment committee to decide the application (Annex-8) of the petitioner for khatedari rights of land in question in mode of permanent allotment for the land of khasra no.54/3 measuring 54 Bigha Barani Land situated at Revenue village Jaimalsar, Tehsil Gajner (Colonization) District Bikaner.

(Uploaded on 24/02/2026 at 05:17:41 PM)

[2026:RJ-JD:9892] (2 of 2) [CW-4661/2026]

C/ By an appropriate writ, order or direction, the respondent officials may kindly be directed to convene the meeting of allotment committee to decide the claim of the land holders in time bound manner and may kindly be directed to award khatedari rights of the land in question as per law of the governing field."

2. After arguing the matter for some time, the learned counsel

for the petitioner submitted that the petitioner would be satisfied

if the competent authority of the respondents i.e. respondent

Nos.2 to 5 are directed to consider and decided the petitioner's

case for grant of khatedari rights in accordance with law, as

expeditiously as possible.

3. In view of the aforesaid submission made at Bar by the

learned counsel for the petitioner, the present writ petition is

disposed of with a direction to the petitioner to file a fresh

representation alongwith a certified copy of the order instant

within a period of two weeks from today before the competent

authority of the respondent department i.e. respondent Nos.2 to

4. In case, a representation is so filed, the competent authority

of the respondent department i.e. respondent Nos.2 to 5 shall

consider and decide the request of the petitioner with regard to

the grant of khatedari rights in accordance with law so also the

provision of notification dated 28.05.2007 & 02.01.2008 issued by

the Dy. Secretary to the Government Department of Revenue

(Colonisation) Rajsathan, Jaipur, within a period of eight weeks

thereafter.

5. All pending applications, if any, also stand disposed of.

(KULDEEP MATHUR),J 242-Tikam/-

(Uploaded on 24/02/2026 at 05:17:41 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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter