Citation : 2026 Latest Caselaw 4751 Raj
Judgement Date : 28 March, 2026
[2026:RJ-JD:14511]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 13616/2025
1. Smt. Basanti Devi W/o Late Shri Premchand Soni, Aged
About 69 Years, Resident Of Soni Building, Guljarpura,
Jodhpur (Raj.).
2. Rajesh S/o Late Shri Premchand Soni, Aged About 57
Years, Resident Of Soni Building, Guljarpura, Jodhpur
(Raj.).
3. Narendra S/o Late Shri Premchand Soni, Aged About 54
Years, Resident Of Soni Building, Guljarpura, Jodhpur
(Raj.).
4. Madhusudan S/o Late Shri Premchand Soni, Aged About
52 Years, Resident Of Soni Building, Guljarpura, Jodhpur
(Raj.).
5. Smt. Guniya @ Jashoda Devi W/o Late Shri Ishwar Chand
Soni, Aged About 76 Years, Resident Of Soni Building,
Guljarpura, Jodhpur (Raj.).
6. Smt. Vidya Devi W/o Late Shri Surendra Kumar Soni,
Aged About 50 Years, Resident Of Soni Building,
Guljarpura, Jodhpur (Raj.).
7. Sunil S/o Late Shri Surendra Kumar, Aged About 35
Years, Resident Of Soni Building, Guljarpura, Jodhpur
(Raj.).
8. Rahul D/o Late Shri Surendra Kumar, Aged About 24
Years, Resident Of Soni Building, Guljarpura, Jodhpur
(Raj.).
9. Smt. Ruchika D/o Late Shri Surendra Kumar, Aged About
29 Years, Resident Of Soni Building, Guljarpura, Jodhpur
(Raj.).
10. Komal D/o Late Shri Surendra Kumar, Aged About 26
Years, Resident Of Soni Building, Guljarpura, Jodhpur
(Raj.).
11. Mahendra Kumar S/o Late Shri Ishwarchand Soni, Aged
About 58 Years, Resident Of Soni Building, Guljarpura,
Jodhpur (Raj.).
----Petitioners
Versus
1. Ramesh Chandra S/o Late Shri Chhagan Lal, Resident Of
(Uploaded on 28/03/2026 at 02:22:26 PM)
(Downloaded on 28/03/2026 at 03:22:13 PM)
[2026:RJ-JD:14511] (2 of 2) [CW-13616/2025]
Near Rajendra Suri Temple, Kheradiyon-Ka-Bas, Jodpur
(Raj.).
2. Babu Bhai, Resident Of Soni Building, Guljarpura, Bamba
Bari, Jodhpur (Raj.).
----Respondents
For Petitioner(s) : Mr. Chetan Prakash Soni
For Respondent(s) :
HON'BLE MR. JUSTICE MUKESH RAJPUROHIT
Order
28/03/2026
An application (IA No.01/2026) has been filed seeking
withdrawal of writ petition with liberty to file fresh application
under Order I Rule 10 CPC before the learned Rent Tribunal,
Jodhpur.
For reasons and grounds set forth in the application, the
same is allowed.
Hence, instant civil writ petition stands dismissed as
withdrawn with liberty as prayed for.
(MUKESH RAJPUROHIT),J 170-mSingh/-
(Uploaded on 28/03/2026 at 02:22:26 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!