Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shrvan Kumar vs The State Of Rajasthan ...
2026 Latest Caselaw 3667 Raj

Citation : 2026 Latest Caselaw 3667 Raj
Judgement Date : 10 March, 2026

[Cites 1, Cited by 0]

Rajasthan High Court - Jodhpur

Shrvan Kumar vs The State Of Rajasthan ... on 10 March, 2026

[2026:RJ-JD:11535]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                   S.B. Civil Writ Petition No. 1459/2026

1.       Shrvan Kumar S/o Shri Jagdish Lal, Aged About 29 Years,
         R/o Village Dheerasar, Tehsil Chohtan, District Barmer
         (Raj.).
2.       Smt. Saher W/o Shri Jagdish, Aged About 57 Years, R/o
         Village Dheerasar, Tehsil Chohtan, District Barmer (Raj.).
3.       Poora Ram S/o Shri Shankar Lal, Aged About 45 Years, R/
         o Village Dheerasar, Tehsil Chohtan, District Barmer
         (Raj.).
4.       Sohan Lal S/o Shri Ratna Ram, Aged About 41 Years, R/o
         Village Dheerasar, Tehsil Chohtan, District Barmer (Raj.).
5.       Smt. Pushpa Devi W/o Shri Sohan Lal, Aged About 40
         Years, R/o Village Dheerasar, Tehsil Chohtan, District
         Barmer (Raj.).
6.       Smt. Geeta W/o Shri Shrvan Kumar, Aged About 29
         Years, R/o Village Dheerasar, Tehsil Chohtan, District
         Barmer (Raj.).
7.       Pukhraj S/o Shri Jagdish, Aged About 19 Years, R/o
         Village Dheerasar, Tehsil Chohtan, District Barmer (Raj.).
8.       Smt. Samada W/o Shri Bagi Ram, Aged About 77 Years,
         R/o Village Dheerasar, Tehsil Chohtan, District Barmer
         (Raj.).
9.       Smt. Gero Devi W/o Shri Mohan Lal, Aged About 67
         Years, R/o Village Dheerasar, Tehsil Chohtan, District
         Barmer (Raj.).
10.      Mohan Lal S/o Shri Basti Ram, Aged About 67 Years, R/o
         Village Dheerasar, Tehsil Chohtan, District Barmer (Raj.).
                                                                     ----Petitioners
                                      Versus
1.       The State Of Rajasthan, Through The Deputy Secretary,
         Revenue       Department            (Group-1),            Government    Of
         Rajasthan, Secretariat, Jaipur (Raj.).
2.       The District Collector, (Land Records), Barmer (Raj.).
3.       The Sub-Divisional Officer, Chohtan, District Barmer
         (Raj.).
4.       The Tehsildar, (Land Recods), Tehsil Chohtan, District
         Barmer (Raj.).

                        (Uploaded on 10/03/2026 at 01:30:58 PM)
                       (Downloaded on 10/03/2026 at 04:29:14 PM)
 [2026:RJ-JD:11535]                    (2 of 3)                             [CW-1459/2026]


5.        The   Gram     Panchayat,          Pokrasar,            Panchayat     Samiti
          Chohtan, District Barmer (Raj.), Through The Village
          Development Officer.
6.        The Administrator, Gram Panchayat, Pokrasar, Panchayat
          Samiti Chohtan, District Barmer (Raj.).
                                                                       ----Respondents


For Petitioner(s)          :     Mr. Mandeep Choudhary
For Respondent(s)          :     Mr. B.S. Sodha



            HON'BLE MR. JUSTICE SANJEET PUROHIT

Order

10/03/2026

1. Present writ petition has been filed challenging notification

dated 15.01.2025 (Annex. 3), issued by Department of Revenue

(Group-1), Government of Rajasthan, issued for creating revenue

village 'Bhanwarlal Sharma ki Dani', in Tehsil Chohtan, District

Barmer.

2. During the course of argument, learned counsel for the

petitioner sought limited indulgence of this Court to get the

representation decided in light of judgment dated 19.12.2025,

passed by the Hon'ble Supreme Court in SLP (C) No.

27965/2025 titled Bhika Ram & Anr. Vs. State Of Rajasthan

& Ors.

3. In view of the aforesaid, present writ petition is disposed of

while granting liberty to petitioner to file representation ventilating

his grievances before Respondent No. 2-District Collector, Barmer,

within a period of 07 days from the date of receipt of this order.

4. Respondent No. 2-District Collector, Barmer, is directed to

decide the same strictly in accordance with law, so also in

(Uploaded on 10/03/2026 at 01:30:58 PM)

[2026:RJ-JD:11535] (3 of 3) [CW-1459/2026]

accordance with judgments passed by this Court and by the

Hon'ble Apex Court. The entire exercise shall be completed within

a period of 10 days from the date of receipt of this order.

5. With these observations, present writ petition is hereby

disposed of.

6. Stay application and all pending applications, if any, also

stand disposed of.

(SANJEET PUROHIT),J 22-JatinS/-

(Uploaded on 10/03/2026 at 01:30:58 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