Rajasthan High Court – Jodhpur
Devi Lal vs State & Ors on 19 December, 2008
D.B. CIVIL WRIT PETITION NO.10116/2008
(Devi Lal & Ors. Vs. State of Rajasthan & Ors.)
DATE OF ORDER : 19.12.2008
HON'BLE MR. JUSTICE A.M. KAPADIA
HON'BLE MR. JUSTICE DEO NARAYAN THANVI
Mr. Deelip Kawadia for the petitioners.
Heard learned counsel for the petitioners.
Learned counsel for the petitioners has challenged the
validity of Section 16 of the Rajasthan Land Revenue Act, 1956
and Gazette Notification dated 04.07.08, issued by the State
Government to the effect of inclusion of the village Neta Ka Guda
in Tehsil Mavli (Distt. Udaipur) from Tehsil Nathdwara (Distt.
Rajsamand).
In our view, the powers under Section 16 of the Rajasthan
Land Revenue Act are quite inclusive and it is within the domain
of the State Government to evaluate division, sub-division or
tehsil by delimiting the existing geographical boundaries.
Challenge to the provisions of Section 16 of the Rajasthan Land
Revenue Act after a lapse of considerable period of about 52
years, is nothing but abuse of the process of law. So far as
prayer for entering the territorial limit of the village
as well as its inclusion in Mavali and Nathdwara,
both of which are adjoining, is a policy decision of
-2-
the State Government issued under Section 16 of the Rajasthan
Land Revenue Act. The State can do so, if the exigencies are
required. This court cannot go into the decisions of the State
Government with regard to the policy decision in the matter of
creation of division, sub-division, tehsil etc. However, by virtue
of Section 16(B) of the Rajasthan Land Revenue Act, the
petitioner is free to make representation to the State
Government for alteration of the boundaries.
Accordingly, this writ petition is dismissed summarily.
(DEO NARAYAN THANVI), J. (A.M. KAPADIA), J.
ms rathore