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

Meve Khan vs The State Of Rajasthan ...
2026 Latest Caselaw 3759 Raj

Citation : 2026 Latest Caselaw 3759 Raj
Judgement Date : 12 March, 2026

[Cites 7, Cited by 0]

Rajasthan High Court - Jodhpur

Meve Khan vs The State Of Rajasthan ... on 12 March, 2026

Author: Kuldeep Mathur
Bench: Kuldeep Mathur
[2026:RJ-JD:11747]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                   S.B. Civil Writ Petition No. 5551/2026

1.       Meve Khan S/o Bachaye Khan, Aged About 65 Years, R/o
         Village     Away,      Tehsil       Pokaran,          District   Jaisalmer,
         Rajasthan.
2.       Mehardeen Khan S/o Bachaye Khan, Aged About 60
         Years, R/o Village Away, Tehsil Pokaran, District Jaisalmer,
         Rajasthan.
3.       Shakoor Khan S/o Imam Khan, Aged About 35 Years, R/o
         Village     Away,      Tehsil       Pokaran,          District   Jaisalmer,
         Rajasthan.
4.       Satar Khan S/o Imam Khan, Aged About 33 Years, R/o
         Village     Away,      Tehsil       Pokaran,          District   Jaisalmer,
         Rajasthan.
5.       Hajoor Khan S/o Imam Khan, Aged About 31 Years, R/o
         Village     Away,      Tehsil       Pokaran,          District   Jaisalmer,
         Rajasthan.
6.       Rahima W/o Imam Khan, Aged About 60 Years, R/o
         Village     Away,      Tehsil       Pokaran,          District   Jaisalmer,
         Rajasthan.
7.       Mohammad Yasin S/o Mehardeen, Aged About 31 Years,
         R/o Village Away, Tehsil Pokaran, District Jaisalmer,
         Rajasthan.
8.       Mohammad Akram S/o Mehardeen, Aged About 27 Years,
         R/o Village Away, Tehsil Pokaran, District Jaisalmer,
         Rajasthan.
9.       Islam Khan S/o Mehardeen, Aged About 25 Years, R/o
         Village     Away,      Tehsil       Pokaran,          District   Jaisalmer,
         Rajasthan.
10.      Ismail Khan S/o Meve Khan, Aged About 27 Years, R/o
         Village     Away,      Tehsil       Pokaran,          District   Jaisalmer,
         Rajasthan.
11.      Rais Khan S/o Meve Khan, Aged About 25 Years, R/o
         Village     Away,      Tehsil       Pokaran,          District   Jaisalmer,
         Rajasthan.
12.      Isan Khan S/o Meve Khan, Aged About 23 Years, R/o
         Village     Away,      Tehsil       Pokaran,          District   Jaisalmer,
         Rajasthan.


                        (Uploaded on 12/03/2026 at 06:03:15 PM)
                       (Downloaded on 12/03/2026 at 08:50:57 PM)
 [2026:RJ-JD:11747]                       (2 of 3)                           [CW-5551/2026]


13.       Rahmat Ali S/o Meve Khan, Aged About 20 Years, R/o
          Village     Away,        Tehsil      Pokaran,          District     Jaisalmer,
          Rajasthan.
14.       Ishak Khan S/o Meve Khan, Aged About 19 Years, R/o
          Village     Away,        Tehsil      Pokaran,          District     Jaisalmer,
          Rajasthan.
                                                                       ----Petitioners
                                        Versus
1.        The     State      Of     Rajasthan,           Through       Commissioner
          Colonization, Bikaner.
2.        The Dy. Commissioner, Colonization Nachana, District
          Jaisalmer.
3.        The    Colonization        Tehsildar,       Nachana        No.    1,   District
          Jaisalmer.
                                                                     ----Respondents


For Petitioner(s)              :    Mr. Binja Ram
For Respondent(s)              :    -



             HON'BLE MR. JUSTICE KULDEEP MATHUR

Order

12/03/2026

1. Learned counsel for the petitioners, at the outset, submits

that identical matter involving the identical issue, has been

disposed of by this Court in Jannat & Ors. Vs. State of Rajasthan &

Ors.: S.B. Civil Writ Petition No.16992/2018, decided on

01.11.2018 and prayed that similar order be passed in the present

case also. The order dated 01.11.2018 reads thus:-

"Heard learned counsel for the petitioners.

Perused the material available on record.

The petitioners claim to be in possession of a chunk of agricultural land in the village Nachana, District Jaisalmer through their ancestors, who were allegedly cultivating the land even before the enactment of the Rajasthan Land Revenue Act, 1956. The petitioners received a notice under Section 22 of the Rajasthan Colonization Act treating them to be trespassers over the said chunk of land. They

(Uploaded on 12/03/2026 at 06:03:15 PM)

[2026:RJ-JD:11747] (3 of 3) [CW-5551/2026]

filed a suit for declaration under Sections 88, 188 read with Section 15 of the Rajasthan Tenancy Act; and Sections 125 and 136 of the Land Revenue Act seeking a direction for declaration of their rights on the land in question. Alongwith the suit, they also filed an application for injunction under Section 212 of the Rajasthan Tenancy Act read with Section 151 C.P.C.

A grievance is raised by the petitioners that on the one hand, the Dy. Commissioner (Colonization), IGNP, Nachana, District Jaisalmer is sitting tight over the petitioners' suit and the injunction application and at the same time, the respondent authorities are bent upon to dispossess the petitioners from the land in question on which, they claimed entitlement by virtue of old possession. Having regard to the peculiar facts and circumstances of the case, the Dy. Commissioner (Colonization), IGNP, Nachana before whom, the suit as well as injunction application of the petitioners are pending, is directed to expedite the proceedings of the suit and injunction application and shall try to conclude the same within a period of one year from the date of submission of copy of this order. Till the petitioners' suit and injunction application are decided, they shall not be dispossessed from the land in question. The writ petition as well as stay applications are disposed of in these terms."

2. In view of the aforequoted order, the present writ petition is

also disposed of with a direction to the Deputy Commissioner

Colonization, IGNP, Nachna, District Jaisalmer before whom, the

suit as well as injunction application of the petitioners is pending,

is directed to expedite the proceedings of the suit and injunction

application and shall try to conclude the same within a period of

one year from the date of submission of copy of this order. Till the

petitioners' suit and injunction application are decided, they shall

not be dispossessed from the land in question.

3. All pending applications also stand disposed of.

(KULDEEP MATHUR),J 30-sonia/-

(Uploaded on 12/03/2026 at 06:03:15 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