Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Manish Sethia vs Urban Development Trust
2026 Latest Caselaw 3744 Raj

Citation : 2026 Latest Caselaw 3744 Raj
Judgement Date : 12 March, 2026

[Cites 1, Cited by 0]

Rajasthan High Court - Jodhpur

Manish Sethia vs Urban Development Trust on 12 March, 2026

Author: Rekha Borana
Bench: Rekha Borana
[2026:RJ-JD:11813]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Civil Revision Petition No. 63/2026

1.       Premlata Sethia W/o Mehtab Sethia, Aged About 68 Years,
         R/o B-32, 33 Polytechnic College Road, Rotary Circle,
         Near Sadulganj, Bikaner Raj.
2.       Gautam Sethia S/o Shri Mehtab Sethia, Aged About 49
         Years, R/o B-32, 33 Polytechnic College Road, Rotary
         Circle, Near Sadulganj, Bikaner Raj.
3.       Manish Sethia S/o Mehtab Sethia, Aged About 51 Years,
         R/o B-32, 33 Polytechnic College Road, Rotary Circle,
         Near Sadulganj, Bikaner Raj.
                                                                   ----Petitioners
                                     Versus
1.       Urban Development Trust, Bikaner Through Officer In
         Charge, Authorised Officer, Urban Development Trust
         Bikaner
2.       Sub Registrar, Office Of Sub-Registration Bikaner
                                                                 ----Respondents
                S.B. Civil Revision Petition No. 70/2026

 Manish Sethia S/o Shri Mehtab Sethia, Aged About 51 Years,
 R/o B-32, 33 Polytechnic College Road Rotary Circle Near
 Sadulganj, Bikaner Raj.
                                                                    ----Petitioner
                                     Versus
 1.       Urban Development Trust, Bikaner Through Officer In
          Charge, Authorised Officer Urban Development Trust
          Bikaner
 2.       Sub Registrar, Office Of Sub Registration Bikaner
                                                                 ----Respondents


                S.B. Civil Revision Petition No. 72/2026

  Chitra Setia W/o Shri Manish Sethia, Aged About 50 Years,
  R/o B- 32, 33 Polytechnic College Road, Rotary Circle, Near
  Sadulganj, Bikaner (Raj)
                                                                   ----Petitioner
                                     Versus


                      (Uploaded on 12/03/2026 at 06:47:47 PM)
                     (Downloaded on 12/03/2026 at 08:28:29 PM)
 [2026:RJ-JD:11813]                    (2 of 5)                            [CR-63/2026]



  1.       Urban Development Trust, Bikaner Through Officer- In-
           Charge, Authorised Officer Urban Development Trust,
           Bikaner
  2.       Sub Registrar, Office Of Sub- Registration, Bikaner
                                                                  ----Respondents


                S.B. Civil Revision Petition No. 73/2026

  Gautam Sethia S/o Shri Mehtab Sethia, Aged About 49 Years,
  R/o B-32, 33 Polytechnic College Road, Rotary Circle, Near
  Sadulganj, Bikaner Raj.
                                                                     ----Petitioner
                                      Versus
  1.       Urban Development Trust, Bikaner Through Officer In
           Charge, Authorised Officer, Urban Development Trust
           Bikaner
  2.       Sub-Registrar, Office Of Sub Registration, Bikaner
                                                                  ----Respondents


                S.B. Civil Revision Petition No. 75/2026

  Premlata Sethia W/o Shri Mehtab Sethia, Aged About 68
  Years, R/o B-32, 33 Polytechnic College Road, Rotary Circle,
  Near Sadulganj Bikaner, Raj.
                                                                     ----Petitioner
                                      Versus
  1.       Urban Development Trust, Bikaner Through Officer In
           Charge, Authorised Officer Urban Development Trust,
           Bikaner.
  2.       Sub Registrar, Office Of Sub Registration Bikaner
                                                                  ----Respondents


                S.B. Civil Revision Petition No. 78/2026

  Anila Sethia W/o Shri Gautam Sethia, Aged About 47 Years,
  R/o B-32, 33 Polytechnic College Road, Rotary Circle, Near
  Sadulganj, Bikaner, Raj.
                                                                     ----Petitioner



                       (Uploaded on 12/03/2026 at 06:47:47 PM)
                      (Downloaded on 12/03/2026 at 08:28:29 PM)
 [2026:RJ-JD:11813]                         (3 of 5)                           [CR-63/2026]



                                           Versus
     1.      Urban Development Trust, Bikaner Through Officer In
             Charge, Authorised Officer, Urban Development Trust
             Bikaner.
     2.      Sub Registrar, Office Of Sub Registration, Bikaner
                                                                       ----Respondents


For Petitioner(s)                :    Mr. Jayram Saran
                                      Mr. Nikhil Bishnoi
                                      Mr. Devendra Deelu
For Respondent(s)                :


                HON'BLE MS. JUSTICE REKHA BORANA

Order 12/03/2026

1. The present revision petitions have been filed aggrieved of

order dated 28.10.2025 passed by Additional Civil Judge No.3,

Bikaner in Civil Original Suit Nos. 315/2019, 311/2019,

312/2019, 314/2019, 313/2019 and 310/2019 respectively,

whereby applications under Order 7 Rule 11, CPC filed on behalf

of the defendants, stood rejected.

2. The ground raised by the defendants was that in terms of

Rule 30 of the Rajasthan Urban Improvement (Disposal of Urban

Land) Rules, 1974 (hereinafter referred as 'Rules of 1974'), it is

only the Divisional Commissioner who could have gone into the

issue whether the patta/lease deed issued in favour of the original

allottee was valid or not. Without moving any application before

the Divisional Commissioner in terms of Rule 30 of the Rules of

1974, the present suit before a Civil Court was not maintainable.

(Uploaded on 12/03/2026 at 06:47:47 PM)

[2026:RJ-JD:11813] (4 of 5) [CR-63/2026]

3. The learned Trial Court, while rejecting the applications,

observed that Rule 30 of the Rules of 1974 did not provide for

any bar for a Civil Court to hear the suit.

4. Counsel for the petitioners submits that the learned Trial

Court made an erroneous interpretation of Rule 30 of the Rules of

1974 whereas it specifically lays down the process to be

undertaken to decide the correctness, legality and propriety of

any transfer of land. The lands in question having been allotted

by the Urban Improvement Trust, the Divisional Commissioner

definitely had the authority to act in accordance with Rule 30 and

the Civil Court could not have entertained the suit.

5. Heard the counsel. Perused the record.

6. Rule 30 of the Rules of 1974 reads as under:-

[30.] Proceedings of transfer can be stayed pending examination.- (1) The Divisional Commissioner for the purpose of satisfying itself as to the correctness legality or propriety of any transfer of land made under the provisions of these rules by auction or allotment by any Trust call for the relevant record and may while doing so direct that pending the examination of the matter, such transfer of land shall be withheld,

(2) If, after examining the record and after affording a reasonable opportunity of explanation to the parties concerned, the Divisional Commissioner is satisfied that the transfer of land by the Trust by auction or allotment is not in accordance with or is in contravention of these rules, may cancel or rescind wholly or in part any action or proceeding taken or contract entered into by the Trust regarding such transfer of land or may revise or modify the order or give any other direction as it may deem fit.

7. A bare perusal of the plaint reflects that the present suit was

filed by the Plaintiff Urban Improvement Trust for cancellation of

the lease deed on the premise that the same was a forged one

and was never issued by the plaintiff-trust. In that view, where

(Uploaded on 12/03/2026 at 06:47:47 PM)

[2026:RJ-JD:11813] (5 of 5) [CR-63/2026]

the trust itself has challenged the issuance of the Patta and has

prayed for cancellation of fraudulent documents, definitely Rule

30 of the Rules of 1974 would not come into picture. Herein, the

trust has denied the issuance of the lease deed itself.

8. In view of the above, the order impugned being in

consonance with law, does not deserve any interference. The

revision petitions are hence, dismissed.

9. Stay petition and pending applications, if any, stand

disposed of.

(REKHA BORANA),J 13-18-amit/-

(Uploaded on 12/03/2026 at 06:47:47 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