Citation : 2026 Latest Caselaw 3242 Raj
Judgement Date : 25 February, 2026
[2026:RJ-JD:10246-DB]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
D.B. Spl. Appl. Writ No. 1394/2025
Banka Ram Chaudhary S/o Poonama Ram Choudhary, Aged
About 42 Years, R/o Daukiyon Ki Dhani, Goliya Jetmal, Barmer,
Rajasthan.
----Appellant
Versus
1. State Of Rajasthan, Through Secretary To The
Government, Rural Development And Panchayati Raj
Department, Government Of Rajasthan, Jaipur.
2. The District Collector, Barmer.
3. Sub Divisional Officer, Gudamalani, District Barmer.
4. Tehsildar, Nokhada, District Barmer.
5. Ladhu Ram S/o Prahlad Ram, Aged About 46 Years, Neno
Ki Dhani, Tehsil Nokhada, District Barmer (Raj.).
----Respondents
Connected With
D.B. Spl. Appl. Writ No. 1410/2025
1. Ashok S/o Kishana Ram, Aged About 28 Years, R/o Ajit
Nagar, Bawarli, District Jodhpur, Rajasthan.
2. Deva Ram S/o Gunesha Ram, Aged About 28 Years, R/o
Bhambhuon Ki Dhani, Bawarli, Balesar Satta, District
Jodhpur Rajasthan
3. Hukma Ram S/o Gumna Ram, Aged About 27 Years, R/o
Kadela Ki Dhani, Bawarli, Balesar, District Jodhpur,
Rajasthan.
----Appellants
Versus
1. State Of Rajasthan, Through The Secretary, Department
Of Panchayati Raj, Government Of Rajasthan Secretariat,
Jaipur.
2. The Secretary, Revenue Department, Government Of
Rajasthan, Secretariat, Jaipur
3. District Collector, Jodhpur
4. Gram Panchayat Bawarli, Through Its Village
Development Officer
(Uploaded on 26/02/2026 at 10:43:42 AM)
(Downloaded on 26/02/2026 at 04:59:16 PM)
[2026:RJ-JD:10246-DB] (2 of 12) [SAW-1394/2025]
5. Tehsildar, Balesar, District Jodhpur
6. Patwari, Balesar, District Jodhpur
7. Sub Divisional Officer, Balesar, District Jodhpur
----Respondents
D.B. Spl. Appl. Writ No. 1537/2025
1. Pinal S/o Meva Khan, Aged About 67 Years, R/o Ekaliya
Dhora, Tehsil Dhanau, District Barmer (Raj.).
2. Aldad Khan S/o Haidar Khan, Aged About 49 Years, R/o
Ekaliya Dhora, Tehsil Dhanau, District Barmer (Raj.).
3. Vachal S/o Meer Mohammad, Aged About 56 Years, R/o
Ekaliya Dhora, Tehsil Dhanau, District Barmer (Raj.).
----Appellants
Versus
1. State Of Rajasthan, Through Secretary To The
Government, Rural Development And Panchayati Raj
Department, Government Of Rajasthan, Jaipur.
2. The District Collector, Barmer.
3. Sub Divisional Officer, Chohatan, District Barmer.
4. Tehsildar, Dhanau, District Barmer.
5. Sarpach Gram Panchyat, Ekaliya Dhora, Panchyati Samiti
Chohtan, District Barmer.
----Respondents
D.B. Spl. Appl. Writ No. 1604/2025
1. Yakub S/o Jameel, Aged About 43 Years, R/o Jameelniyon
Ka Pada, Sanwa, Tehsil Dhanau, District Barmer.
2. Kurban S/o Umar, Aged About 44 Years, R/o Jameelniyon
Ka Pada, Sanwa, Tehsil Dhanau, District Barmer.
3. Minyadad S/o Nur Mohammad, Aged About 29 Years, R/o
Jameelniyon Ka Pada, Sanwa, Tehsil Dhanau, District
Barmer.
4. Hakam S/o Bashir, Aged About 28 Years, R/o Jameelniyon
Ka Pada, Sanwa, Tehsil Dhanau, District Barmer.
----Appellants
Versus
1. State Of Rajasthan, Through Secretary To The
Government Rural Development Panchayati Raj
(Uploaded on 26/02/2026 at 10:43:42 AM)
(Downloaded on 26/02/2026 at 04:59:16 PM)
[2026:RJ-JD:10246-DB] (3 of 12) [SAW-1394/2025]
Department, Government Of Rajasthan, Jaipur.
2. The District Collector, Barmer.
3. Sub-Divisional Officer, Chohtan, District Barmer.
4. Tehsildar, Dhanau, District Barmer.
5. Patwari, Sanwa, Tehsil Dhanau, District Barmer.
----Respondents
D.B. Spl. Appl. Writ No. 1612/2025
1. Ganga Singh S/o Shri Khet Dan, Aged About 72 Years,
Resident Of Judiya, Tehsil Balesar District Jodhpur.
2. Ishwar Dan S/o Shri Devi Dan, Aged About 43 Years,
Resident Of Judiya, Tehsil Balesar District Jodhpur.
3. Shambhu Dan S/o Shri Govind Dan, Aged About 55 Years,
Resident Of Judiya, Tehsil Balesar District Jodhpur.
4. Rawal Ram S/o Shri Mukna Ram Brahmin, Aged About 40
Years, Resident Of Judiya, Tehsil Balesar District Jodhpur.
5. Durg Singh S/o Shri Sen Singh Rajput, Aged About 65
Years, Resident Of Judiya, Tehsil Balesar District Jodhpur.
6. Moti Ram S/o Shri Kasba Ram Suthar, Aged About 64
Years, Resident Of Judiya, Tehsil Balesar District Jodhpur.
7. Bhanwar Dan S/o Shri Devi Dan Dan Charan, Aged About
44 Years, Resident Of Judiya, Tehsil Balesar District
Jodhpur.
8. Champa Lal S/o Shri Himta Ram Prajapat, Aged About 55
Years, Resident Of Judiya, Tehsil Balesar District Jodhpur.
9. Khinya Ram S/o Shri Dala Ram Suthar, Aged About 70
Years, Resident Of Judiya, Tehsil Balesar District Jodhpur.
10. Jaipal Dan S/o Shri Senidan Charan, Aged About 43
Years, Resident Of Judiya, Tehsil Balesar District Jodhpur.
11. Swaroop Dan S/o Shri Ghumardan Charan, Aged About
46 Years, Resident Of Judiya, Tehsil Balesar District
Jodhpur.
12. Senidan S/o Shri Govind Dan Charan, Aged About 65
Years, Resident Of Judiya, Tehsil Balesar District Jodhpur.
13. Shrawan Kumar S/o Shri Bhanwar Lal, Aged About 38
Years, Resident Of Judiya, Tehsil Balesar District Jodhpur.
14. Madhudan S/o Shri Kojudan Charan, Aged About 63
Years, Resident Of Judiya, Tehsil Balesar District Jodhpur.
(Uploaded on 26/02/2026 at 10:43:42 AM)
(Downloaded on 26/02/2026 at 04:59:16 PM)
[2026:RJ-JD:10246-DB] (4 of 12) [SAW-1394/2025]
15. Sumera Ram S/o Shri Sagta Ram, Aged About 38 Years,
Resident Of Balesar Durgawata, Tehsil Balesar, District
Jodhpur.
16. Ashok Kumar S/o Shri Bhinya Ram, Aged About 31 Years,
Resident Of Devnagar, Tehsil Balesar, District Jodhpur.
17. Raju Ram S/o Shri Ranchhora Ram, Aged About 38 Years,
Resident Of Devnagar, Tehsil Balesar, District Jodhpur.
18. Madho Singh S/o Shri Khushal Singh, Aged About 55
Years, Resident Of Devnagar, Tehsil Balesar, District
Jodhpur.
19. Pepa Ram S/o Shri Mangna Ram, Aged About 42 Years,
Resident Of Balesar Durgawata, Tehsil Balesar District
Jodhpur.
20. Dhana Ram S/o Shri Jiya Ram, Aged About 24 Years,
Resident Of Devnagar, Tehsil Balesar, District Jodhpur.
21. Deva Ram S/o Late Shri Mangi Lal, Aged About 27 Years,
Resident Of Judiya, Tehsil Balesar District Jodhpur.
22. Bhoja Ram S/o Late Shri Moola Ram, Aged About 30
Years, Resident Of Judiya, Tehsil Balesar District Jodhpur.
----Appellants
Versus
1. The State Of Rajasthan, Through Secretary, Department
Of Revenue Gr.ii, Government Of Rajasthan, Secretariat,
Jaipur.
2. Dy Secretary, Department Of Revenue (Gr.i), Government
Of Rajasthan, Secretariat, Jaipur.
3. Secretary, Department Of Rural Development And
Panchayati Raj, Government Of Rajasthan, Secretariat,
Jaipur.
4. Board Of Revenue, Rajasthan, Ajmer Through Registrar.
5. The District Collector, Jodhpur.
6. Gram Panchayat, Judiya Panchayat Samiti Balesar District
Jodhpur Through Its Village Development Officer.
7. Tehsildar (Revenue), Balesar District Jodhpur.
8. Sub Divisional Officer, Balesar District Jodhpur.
9. Patwari, Patwar Mandal Judiya ,district Jodhpur.
----Respondents
(Uploaded on 26/02/2026 at 10:43:42 AM)
(Downloaded on 26/02/2026 at 04:59:16 PM)
[2026:RJ-JD:10246-DB] (5 of 12) [SAW-1394/2025]
D.B. Spl. Appl. Writ No. 1720/2025
1. Mala Ram S/o Jakhu Ram Jhakhar, Aged About 37 Years,
Resident Of Village Hatundi, Tehsil Baori, District Jodhpur,
Rajasthan.
2. Puna Ram S/o Jetha Ram, Aged About 41 Years, Resident
Of Harkanada, Village Hatundi, Tehsil Baori, District
Jodhpur Rajasthan.
----Appellants
Versus
1. State Of Rajasthan, Through Secretary Department Of
Revenue Gr-I, Government Of Rajasthan, Secretariat,
Jaipur.
2. Dy Secretary, Department Of Revenue (Gr-1),
Government Of Rajasthan, Secretariat, Jaipur.
3. Secretary, Department Of Rural Development And
Panchayati Raj, Government Of Rajasthan, Secretariat,
Jaipur.
4. Board Of Revenue, Rajasthan, Ajmer, Through Its
Registrar.
5. District Collector, (Land Record), Jodhpur.
6. Sub Divisional Officer, Baori, Jodhpur.
7. Tehsildar, (Revenue), Baori, Jodhpur.
----Respondents
D.B. Spl. Appl. Writ No. 1721/2025
Bhanwar Singh Rathore S/o Shri Narayan Singh, Aged About 61
Years, R/o Plot No. 36, Hanwant-B, Bjs Colony, Paota, Jodhpur,
Tehsil And District Jodhpur (Raj.).
----Appellant
Versus
1. State Of Rajasthan, Through Secretary, Department Of
Revenue, Government Of Rajasthan, Jaipur.
2. District Collector, Jodhpur.
3. Tehsildar, Shergarh, District Jodhpur.
4. Vikash Adhikari, Panchayat Samiti Shekhala, District
Jodhpur.
----Respondents
(Uploaded on 26/02/2026 at 10:43:42 AM)
(Downloaded on 26/02/2026 at 04:59:16 PM)
[2026:RJ-JD:10246-DB] (6 of 12) [SAW-1394/2025]
D.B. Spl. Appl. Writ No. 1778/2025
Gram Panchayat, Arniyali, Through Sarpanch, Shanti Devi W/o
Bhera Ram, Age 55, R/o Gram Panchayat, Arniyali, Tehsil
Dhorimanna, District Barmer.
----Appellant
Versus
1. State Of Rajasthan, Through Secretary Revenue
Department, Jaipur.
2. District Collector, Barmer.
3. Sub-Divisional Magistrate, Division Dhorimanna District
Barmer.
4. Tehsildar, Dhorimanna, District Barmer.
----Respondents
D.B. Spl. Appl. Writ No. 1833/2025
Revata Ram S/o Shri Javara Ram, Aged About 26 Years, Resident
Of Vishwakarma Nagar, Goliya Jetmal, Tehsil- Nokhada, District-
Barmer, (Rajasthan).
----Appellant
Versus
1. State Of Rajasthan, Through Secretary To The
Government, Rural Development And Panchayati Raj
Department, Government Of Rajasthan, Jaipur.
2. The District Collector, Barmer.
3. Sub - Divisional Officer, Gudamalani, District Barmer.
4. Tehsildar, Nokhada, District Barmer.
----Respondents
D.B. Spl. Appl. Writ No. 47/2026
Gram Panchayat Sanau, Panchayat Samiti Chohatan, District
Barmer Through Its Sarpanch, Smt. Kishan Kanwar W/o Shri
Inder Singh, Aged About 80 Years, R/o Village Sanau, Tehsil
Chohatan, District Barmer.
----Appellant
Versus
1. State Of Rajasthan, Through Secretary, Rural
Development And Panchayati Raj Department,
Government Of Rajasthan, Jaipur.
(Uploaded on 26/02/2026 at 10:43:42 AM)
(Downloaded on 26/02/2026 at 04:59:16 PM)
[2026:RJ-JD:10246-DB] (7 of 12) [SAW-1394/2025]
2. District Collector, Barmer.
3. Sub-Divisional Officer, Chohatan, District Barmer.
4. Tehsildar (Land Record), Chohatan, District Barmer.
5. Vikas Adhikari, Gram Panchayat Sanau, Panchayat Samiti
Chohatan, District Barmer.
----Respondents
D.B. Spl. Appl. Writ No. 49/2026
1. Bhanwara Ram S/o Shri Pabu Ram, Aged About 57 Years,
Resident Of Village Biramnagar Bhatlai Purohitan, Tehsil
Balesar District Jodhpur.
2. Kuna Ram S/o Shri Birma Ram, Aged About 85 Years,
Resident Of Village Biramnagar Bhatelai Purohitan, Tehsil
Balesar District Jodhpur.
3. Heera Ram S/o Shri Khamma Ram, Aged About 68 Years,
Resident Of Biramnagar Bhatelai Purohitan, Tehsil Balesar
District Jodhpur.
4. Bhag Chand S/o Shri Manna Ram, Aged About 75 Years,
Resident O Village Biramnagar Bhatelai Purohitan, Teshil
Balesar District Jodhpur.
5. Shyam Lal S/o Shri Jodha Ram, Aged About 50 Years,
Resident Of Village Biramnagar Bhatelai Purohitan, Tehsil
Balesar District Jodhpur.
6. Dinesh S/o Shri Sukh Ram, Aged About 37 Years,
Resident Of Village Biramnagar Bhatelai Purohitan,
Bhatelai Tehsil Balesar District Jodhpur.
7. Prakash S/o Shri Bhanwara Ram, Aged About 27 Years,
Resident Of Village Biramnagar Bhatelai Purohitan, Tehsil
Balesar District Jodhpur.
----Appellants
Versus
1. The State Of Rajasthan, Through Secretary, Department
Of Revenue (Gr- Ii), Government Of Rajasthan,
Secretariat, Jaipur.
2. Dy. Secretary Department Of Revenue (Gr. I),
Government Of Rajasthan, Secretariat, Jaipur.
3. Secretary Department, Of Rural Development And
Panchayati Raj, Government Of Rajasthan, Secretariat,
(Uploaded on 26/02/2026 at 10:43:42 AM)
(Downloaded on 26/02/2026 at 04:59:16 PM)
[2026:RJ-JD:10246-DB] (8 of 12) [SAW-1394/2025]
Jaipur.
4. Board Of Revenue, Rajasthan, Ajmer Through Registrar.
5. The District Collector, Jodhpur.
6. Tehsildar (Revenue), Balesar District Jodhpur.
7. Sub Divisional Officer, Balesar District Jodhpur.
8. Gram Panchayat, Bhatelai Purohitan, Panchayat Samiti
Balesar, District Jodhpur Through Village Development
Officer.
9. Berisal Singh Rajpurohit S/o Shri Mangal Singh
Rajpurohit, Administrator, Gram Panchayat, Bhatelai
Purohitaan, Panchayat Samiti Balesar, District Jodhpur.
----Respondents
For Appellant(s) : Mr. Pankaj Gupta
Mr. Priyanshu Gopa
Mr. Abhimanyu Singh Rathore
Ms. Aishwarya Ranawat
Mr. Vivek Firoda
Mr. Moti Singh Rajpurohit
Mr. D.L.R. Vyas
Mr. Manoj Bohra
Mr. S.S. Gour
Mr. Ram Dayal Choudhary
For Respondent(s) : Mr. N.S. Rajpurohit, AAG
Mr. Ramniwas Haniya
HON'BLE MR. JUSTICE VINIT KUMAR MATHUR
HON'BLE MR. JUSTICE CHANDRA SHEKHAR SHARMA
Judgment
25/02/2026
Heard learned counsel for the parties.
2. The present batch of appeals arises out of a common
judgment passed by the learned Single Bench on 25.09.2025
whereby writ petitions led by SBCWP No.11767/2025 were
dismissed in the light of judgment rendered in the case of Mala
(Uploaded on 26/02/2026 at 10:43:42 AM)
[2026:RJ-JD:10246-DB] (9 of 12) [SAW-1394/2025]
Ram & Anr. vs. State of Rajasthan & Ors.; S.B. Civil Writ Petition
No.14930/2025 decided on 23.09.2025.
3. Since the question involved in the present matters is similar
therefore, these present appeals are being disposed of by this
common judgment.
4. Learned counsel for the appellants submit that the
controversy involved in the present case has now been set at rest
by Hon'ble the Supreme Court in the case of Bhika Ram & Anr. vs.
State of Rajasthan & Ors. reported in 2025 INSC 1482 wherein the
Hon'ble Supreme Court has decided the controversy in the
following terms:-
"14. We have considered the rival submissions made on both sides and have perused the record. Section 16 of the Act, empowers the State Government to create, abolish or alter divisions etc. Section 16 of the Act is extracted below for the facility of reference:-
"Section 16: Power to create, abolish or alter divisions etc.-
The State Government may by
notification in the official Gazette-
(a) create new or abolish existing division districts, sub-districts, sub-divisions, tehsils and sub-tehsils, villages, and
(b) alter the limits of any of them."
15. The Revenue Department of the State Government issued a comprehensive circular on 20.08.2009, laying down the criteria for declaring a new Revenue Village. Clause 4 of the aforesaid Circular, which is relevant for this Appeal, reads as under: -
"4. While proposing the new Revenue Village, a proposal for its name shall also be forwarded. While deciding the name, it shall be ensured that it is not based on any person, religion, caste, or sub-caste. As far as possible, the name of the village shall be proposed with general consensus."
Thus, Clause 4 of the Circular mandates that the name of a Revenue Village shall not be based on any
(Uploaded on 26/02/2026 at 10:43:42 AM)
[2026:RJ-JD:10246-DB] (10 of 12) [SAW-1394/2025]
person, religion, caste or sub-caste, and the same shall be proposed with the general consensus.
16. The aforesaid circular is in the nature of a policy decision. Clause 4 of the circular has been incorporated with an object to maintain communal harmony. It is well settled in law that a policy decision though executive in nature binds the Government, and the Government cannot act contrary thereto, unless the policy is lawfully amended or withdrawn. Any action taken in derogation of such a policy, without amendment or valid justification, is arbitrary and violative of Article 14 of the Constitution of India.
17. Admittedly, the names of the Revenue Villages, namely Amargarh and Sagatsar, are derived from the names of the individuals, namely Amarram and Sagat Singh. The notification dated 31.12.2020 is, therefore, in contravention of Clause 4 of the Circular dated 20.08.2009. The State Government cannot be permitted to act in contravention of the policy framed by it, which binds it. Therefore, no legal sanctity can be attached to the impugned notification dated 31.12.2020, insofar as it pertains to Revenue Villages, namely Amargarh and Sagatsar. The Division Bench failed to consider this material aspect and erred in limiting its consideration only to the applicability of earlier decisions in Moola Ram and Joga Ram (supra). In any case, the lis pending before a Court is required to be adjudicated on merits.
18. In view of the foregoing discussion, the impugned judgment dated 05.08.2025, passed in D.B. Special Appeal Writ No.1055/2025 is quashed and set aside. The order dated 11.07.2025 passed by the learned Single Judge in S.B. Civil Writ Petition no. 12422/2025 is restored.
19. In the result, the appeal is allowed. There shall be no order as to costs."
5. Learned counsel for the appellants thus submit that in view
of the judgment of the Hon'ble Supreme Court rendered in Bhika
Ram (supra) the impugned order passed by the learned Single
Judge is not sustainable and, therefore, the writ petitions are
liable to be decided in the light of the judgment of Bhika Ram
(supra). Learned counsel however, limited their prayer only to the
(Uploaded on 26/02/2026 at 10:43:42 AM)
[2026:RJ-JD:10246-DB] (11 of 12) [SAW-1394/2025]
extent of re-naming the villages in the light of the judgment of the
Hon'ble Supreme Court and the circular dated 20.8.2009 and
subsequent circulars.
6. Learned Additional Advocate General is not in a position to
controvert the submissions made by learned counsel for the
appellants that the controversy involved in the present matter has
been decided by the Hon'ble Supreme Court. However, he
submits that creation of the revenue villages and other process
undertaken by the State Government may not be disturbed and
the State Government will re-consider the renaming of the villages
involved in the present appeals in the light of the judgment
rendered by the Hon'ble Supreme Court in the case of Bhika Ram
and circular dated 20.08.2009 and the circulars issued thereafter.
7. In view of the submissions so made before this Court,
following impugned notifications/proposals in the writ petitions
creating the revenue villages are quashed and set aside to the
limited extent of renaming the revenue villages contrary to the
judgment of the Hon'ble Supreme Court in the case of Bhika Ram
(supra) and circular dated 20.8.2009 :
S.No Appeal No Writ Petition Impugned Name of villages No. Notification/propo sal dated
1. 1394/2025 12183/2025 22.3.2025 Shri Tikamgarh
2. 1410/2025 14987/2025 20.6.2025 Hiranmagari and Raila
3. 1537/2025 9305/2025 26.3.2025 Pratapdanpura
4. 1604/2025 8197/2025 4.4.2025 Sujanpur
5. 1612/2025 7733/2025 26.3.2025 Kalyan Singh Nagar and Shri Balaji Nagar
6. 1720/2025 14930/2025 25.7.2025 Harkanaada and Dero Ki Dhani
(Uploaded on 26/02/2026 at 10:43:42 AM)
[2026:RJ-JD:10246-DB] (12 of 12) [SAW-1394/2025]
7. 1721/2025 10461/2025 31.12.2024 Kojusingh Nagar Gada
8. 1778/2025 4544/2025 3.1.2025 Khothawas and Aalam Nagar Khurd
9. 1833/2025 12367/2025 22.3.2025 Bhadresha Nagar
10. 47/2026 7287/2025 27.3.2025 Sen Samel Son Nagar
11. 49/2026 14965/2025 5.6.2025 Bhatelai Purohitan Kallan and Bhatelai Purohitan Shasan
8. Accordingly, the present appeals are disposed of in a manner
that the above impugned notifications/proposals in the writ
petitions in which the names of above revenue villages have been
mentioned by the State Government contrary to the law laid down
by the Hon'ble Supreme Court in the case of Bhika Ram (supra)
and contrary to the spirit of circular dated 20.08.2009, the State
Government shall reconsider the renaming of above revenue
villages in the light of the judgment of the Hon'ble Supreme Court
in the case of Bhika Ram (supra) and the circular dated
20.08.2009 and subsequent circulars. It is made clear that the
action taken by the State Government for creation of new revenue
villages and their development shall not be disturbed.
(CHANDRA SHEKHAR SHARMA),J (VINIT KUMAR MATHUR),J C.P. Goyal & T.Singh/-
(Uploaded on 26/02/2026 at 10:43:42 AM)
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!