Citation : 2026 Latest Caselaw 3808 Raj
Judgement Date : 13 March, 2026
[2026:RJ-JD:11983]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 5642/2026
1. Ibrahim Khan S/o Basande Khan, Aged About 54 Years,
R/o Village Away, Tehsil Pokaran, District Jaisalmer,
Rajasthan.
2. Samsadeen Khan S/o Basande Chaye Khan, Aged About
49 Years, R/o Village Away, Tehsil Pokaran, District
Jaisalmer, Rajasthan.
3. Jasmo W/o Basande Khan, Aged About 80 Years, R/o
Village Away, Tehsil Pokaran, District Jaisalmer,
Rajasthan.
4. Ramjan Khan S/o Ibrahim Khan, Aged About 25 Years, R/
o Village Away, Tehsil Pokaran, District Jaisalmer,
Rajasthan.
5. Shakil Khan S/o Ibrahim Khan, Aged About 19 Years, R/o
Village Away, Tehsil Pokaran, District Jaisalmer,
Rajasthan.
6. Vakil Khan W/o Ibrahim Khan, Aged About 18 Years, R/o
Village Away, Tehsil Pokaran, District Jaisalmer,
Rajasthan.
7. Jamil Khan S/o Ibrahim Khan, Aged About 14 Years, R/o
Village Away, Tehsil Pokaran, District Jaisalmer,
Rajasthan. Is Minor Therefore He Comes Through His
Father I.e. Petitioner No. 1
8. Najir Khan S/o Ibrahim, Aged About 12 Years, R/o Village
Away, Tehsil Pokaran, District Jaisalmer, Rajasthan. Is
Minor Therefore He Comes Through His Father I.e.
Petitioner No. 1
9. Saabir Khan S/o Samsadeen, Aged About 18 Years, R/o
Village Away, Tehsil Pokaran, District Jaisalmer,
Rajasthan. Is Minor Therefore He Comes Through His
Father I.e. Petitioner No. 2
10. Islamdeen S/o Samsadeen, Aged About 10 Years, R/o
Village Away, Tehsil Pokaran, District Jaisalmer,
Rajasthan. Is Minor Therefore He Comes Through His
Father I.e. Petitioner No. 2
----Petitioners
Versus
(Uploaded on 13/03/2026 at 05:19:10 PM)
(Downloaded on 13/03/2026 at 09:48:25 PM)
[2026:RJ-JD:11983] (2 of 3) [CW-5642/2026]
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
13/03/2026
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 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
(Uploaded on 13/03/2026 at 05:19:10 PM)
[2026:RJ-JD:11983] (3 of 3) [CW-5642/2026]
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 45-sonia/-
(Uploaded on 13/03/2026 at 05:19:10 PM)
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!