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

M/S Jsw Cement Limited vs Arjun Nath Chandel
2026 Latest Caselaw 4170 Raj

Citation : 2026 Latest Caselaw 4170 Raj
Judgement Date : 18 March, 2026

[Cites 3, Cited by 0]

Rajasthan High Court - Jodhpur

M/S Jsw Cement Limited vs Arjun Nath Chandel on 18 March, 2026

     HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                      JODHPUR
          (1) S.B. Civil Writ Petition No. 4964/2026
M/s Jsw Cement Limited, Registered Office, Jsw Centre, Bandra
Kurla Complex,bandra(East) Mumbai 40051, Maharashtra, India
Cement Production And Limestone Mining Lease 3B2 Limestone
Block   N/v   Sarasani,     Tehsil      And      District       Nagaur   Through
Authorized Representative Varinder Singh Saini, Son Of Sardar
Mohan Singh Saini, Hoshiarpur, Punjab,associate President, Jsw
Cement Limited,hall Spice Hotel,1St Floor,opposite Br Mirdha
Government College,nagaur Tehsil And District Nagaur
                                                                    ----Petitioner
                                   Versus
1.      Arjun Nath Chandel S/o Poona Nath Chandel, R/o Harima
        Tehsil Nagaur District, Rajasthan
2.      State Of Rajasthan Through Tehsildar, Nagaur
                                                                 ----Respondents
          (2) S.B. Civil Writ Petition No. 4998/2026
M/s Jsw Cement Limited, Registered Office, Jsw Centre, Bandra
Kurla Complex, Bandra (East), Mumabi 400051, Maharastra,
India Cement Production And Limestone, Mines Lease 3B2
Limestone Block N/v Sarasani Tehsil And District Nagaur Through
Authorized Representative Varindra Singh Saini S/o Sardar
Mohan Singh Saini, Aged 52 Years, Hoshiarpur, Punjab, Associate
President, Jsw Cement Limited, Hall Spice Hotel, 1St Floor,
Opposite Br Mirdha Government College, Nagaur, Tehsil And
District Nagaur.
                                                                    ----Petitioner
                                   Versus
1.      Poonanath S/o Bhanwarlal, R/o- Harima Tehsil, Nagaur
        District, Rajasthan
2.      State Of Rajasthan, Through Tehsildar Nagaur, District
        Nagaur.
                                                                 ----Respondents
          (3) S.B. Civil Writ Petition No. 5004/2026
M/s Jsw Cement Limited, Registered Office, Jsw Centre, Bandra
Kurla Complex, Bandra (East), Mumabi 400051, Maharastra,
India Cement Production And Limestone, Mines Lease 3B2
Limestone Block N/v Sarasani Tehsil And District Nagaur Through


                     (Uploaded on 19/03/2026 at 10:30:36 AM)
                    (Downloaded on 19/03/2026 at 08:45:31 PM)
                                     (2 of 5)



Authorized Representative Varindra Singh Saini S/o Sardar
Mohan Singh Saini, Aged 52 Years, Hoshiarpur, Punjab, Associate
President, Jsw Cement Limited, Hall Spice Hotel, 1St Floor,
Opposite Br Mirdha Government College, Nagaur, Tehsil And
District Nagaur.
                                                                   ----Petitioner
                                   Versus
1.     Urmila D/o Jasnath, W/o Omnath, R/o Harima Tehsil,
       Nagaur District, Rajasthan.
2.     State Of Rajasthan, Through Tehsildar Nagaur, District
       Nagaur.
                                                                ----Respondents
          (4) S.B. Civil Writ Petition No. 5042/2026
M/s Jsw Cement Limited, Registered Office, Jsw Centre, Bandra
Kurla Complex, Bandra (East), Mumabi 400051, Maharastra,
India Cement Production And Limestone, Mines Lease 3B2
Limestone Block N/v Sarasani Tehsil And District Nagaur Through
Authorized Representative Varindra Singh Saini S/o Sardar
Mohan Singh Saini, Hoshiarpur, Punjab, Associate President, Jsw
Cement Limited, Hall Spice Hotel, 1St Floor, Opposite Br Mirdha
Government College, Nagaur, Tehsil And District Nagaur.
                                                                   ----Petitioner
                                   Versus
1.     Sampatnath Alias Santoshnath S/o Bhanwarnath, R/o
       Harima Tehsil, Nagaur District, Rajasthan.
2.     State Of Rajasthan, Through Tehsildar Nagaur, District
       Nagaur.
                                                                ----Respondents


For Petitioner(s)        :     Mr. Vikas Balia, Sr. Advocate assisted
                               by Mr. Veyankatesh Garg with
                               Mr. Akshay Nagori
                               Ms. Mamta Nagori
                               Ms. Pranjal Mundha
                               Ms. Disha Jakin and
                               Ms. Somya Mangal
For Respondent(s)        :     Mr. Manohar Singh Rathore
                               Mr. Girdhari Lal Prajapat




                     (Uploaded on 19/03/2026 at 10:30:36 AM)
                    (Downloaded on 19/03/2026 at 08:45:31 PM)
                                     (3 of 5)



           HON'BLE MR. JUSTICE SANJEET PUROHIT

Order

18/03/2026

1. Present bunch of writ petitions have been filed against the

separate order dated 18.02.2026 (Annex.1) passed by learned

Board of Revenue, Ajmer, whereby the revision petition filed

against the order dated 13.02.2026, allowing the application filed

by the petitioner under Order I Rule 10 CPC read with Order VI

Rule 17 CPC passed by learned Additional District Collector,

Nagaur, has been admitted and stayed the further proceedings on

an application filed by the petitioner under Section 89 of the

Rajasthan Land Revenue Act, 1956 (hereinafter referred to as the

'Act of 1956').

2. Learned counsel for the petitioner submits that the land of

the privates respondents was sought to be allotted for which an

application under Section 89 of the Act of 1956 has been filed.

3. It is stated that during pendency of the said proceedings, the

land has been sold by the original khatedar to other persons, who

are also respondents in the present bunch of writ petitions and

respective entries have been made in the revenue record.

4. In such circumstances, application under Order I Rule 10

CPC read with Order VI Rule 17 CPC was filed, which was allowed

vide order dated 13.02.2026.

5. Learned counsel also submits that challenging the said order,

four different revision petitions were filed, wherein the orders

impugned dated 18.02.2026 have been passed, which have been

challenged in the present writ petitions.

(Uploaded on 19/03/2026 at 10:30:36 AM)

(4 of 5)

6. Learned counsel for the petitioner states that as a matter of

fact, the land in question has been sought to be allotted for

development project and in these matters no interim order ought

to have been passed in view of Section 21A of Specific Relief Act,

1963 and some judicial pronouncements are relied upon by

learned counsel for the petitioner.

7. Per contra, learned counsel for the respondents submits that

order dated 13.02.2026 has been challenged by the respondents

by way of filing revision petition, which is very much maintainable

and the same is required to be decided on merit by learned Board

of Revenue being Revisional Authority and adjudication on merit of

the case ought not to be done by this Court, at this stage.

8. This Court is of the opinion that since the revision petition is

pending consideration before learned Board of Revenue and since

the issue involved relates to a development project, the same is

required to be decided in a time bound manner.

9. In this view of the matter, the present bunch of writ petitions

are disposed of with a direction to the learned Board of Revenue,

Ajmer to decide the revision petition itself within a period of 21

days from the date of receipt of certified copy of this order.

10. Since the next date in the matter is already fixed i.e.

22.06.2026, this Court directs the parties to remain present

before learned Board of Revenue, Ajmer personally/by their

counsel on 23.03.2026. Learned Board of Revenue is directed to

ensure disposal of the revision petitions expeditiously within time

prescribed in this order without granting unnecessary

adjournments to either of the parties.

(Uploaded on 19/03/2026 at 10:30:36 AM)

(5 of 5)

11. With these observations, the present bunch of writ petitions

are disposed of.

12. Stay application and all pending application(s) are also

disposed of.

(SANJEET PUROHIT),J 64 to 67-A.Arora/-

(Uploaded on 19/03/2026 at 10:30:36 AM)

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