High Court Rajasthan High Court

Chaju Ram And Ors vs State Of Raj & Ors on 28 May, 2010

Rajasthan High Court
Chaju Ram And Ors vs State Of Raj & Ors on 28 May, 2010
    

 
 
 

 	                In the High Court of Judicature for Rajasthan 
				                 Jaipur Bench 
					                  **

Civil Writ Petition No.8017/2010
Chhajuram & (4) Ors Versus State & Ors

Date of Order ::: 28/05/2010

Hon’ble Mr. Justice Ajay Rastogi

Mr. Sudesh Bansal, for petitioners
Counsel inter-alia submits that petitioners have no grievance against acquisition proceedings initiated by respondents; however, they are claiming 25% developed land as entitled to the khatedars in terms of Govt. circular dt.27/10/2005. Counsel submits that identical CWP-9524/2005 & cognate cases (Hanuman Sharma & Ors Vs. State) have been decided vide order dt.25/01/2007 directing the respondents to consider application of individual khatedars for the land in compensation.

Issue notice of writ & stay petitions to respondents returnable within four weeks as to why the petitions may not be finally disposed of at admission stage. Notices be given Dasti, if desired. PF & Notices be filed within 7 days, failing which stay order shall stand vacated without reference to this Court.

However, in the meanwhile, respondents are directed to consider application of petitioners for grant of 25% developed land in terms of Govt. Circular dt.27/10/2005 taking note of judgment dt.25/01/2007 (supra) in accordance with law. Stay order will be effective only after service upon respondents. List after service.

(Ajay Rastogi), J.

K.Khatri/p2/
8017CW2010-May28-IsSty.doc