Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 8]

Rajasthan High Court - Jodhpur

Abdul Rahman vs State Of Rajasthan on 19 March, 2021

Bench: Sangeet Lodha, Rameshwar Vyas

       HIGH COURT of JUDICATURE FOR RAJASTHAN

                               AT JODHPUR


                 D.B. Civil Writ Petition No. 4441/2021

Abdul Rahman S/o Shri Ilam Deen, aged about 66 Years, R/o
Mayakoriya, Bavad Kalan, Baori Kalan, Tehsil Phalodi, Dist.
Jodhpur (Raj.)
                                                                    ----Petitioner
                                    Versus
1.      State of Rajasthan through the Secretary, Revenue
        Department, Jaipur (Raj.)
2.      The District Collector, Jodhpur (Raj.)
3.      The Sub-Divisional Magistrate, Phalodi, Dist. Jodhpur
        (Raj.)
4.      The Tehsildar, Phalodi, Dist. Jodhpur (Raj.)
                                                                 ----Respondents


For Petitioner(s)         :     Mr. Ayush Gehlot on behalf of
                                Mr. Rajesh Panwar.



           HON'BLE MR. JUSTICE SANGEET LODHA

HON'BLE MR. JUSTICE RAMESHWAR VYAS Order 19/03/2021

1. This writ petition has been preferred by the petitioner seeking directions to the respondents to remove encroachments made over the land comprising Khasra Nos.33 ad-measuring 354 acres and Khasra No.35 ad-measuring 348.18 acres recorded as Gochar/pasture land in the revenue record of village Mayakoriya, Tehsil- Phalodi, District Jodhpur.

2. In Gulab Kothari vs. State of Rajasthan & Ors.(D.B.C.Writ Petition No.1554/04), this Court vide order dated 12.1.2017 (Downloaded on 19/03/2021 at 08:57:26 PM) (2 of 4) [CW-4441/2021] issued directions to the State Authorities to remove all the encroachments over the pasture land in the following terms: -

"197. We are of the considered opinion that keeping in view the mandate of the provisions of the Act of 1955 and the Rules made thereunder, the preservation and development of the pasture land by the State Authorities is the rule and diversion of user thereof is an exception and therefore, the power conferred upon the Collector under Rule 7 of the Rules of 1955, to change the classification of the pasture land should be exercised sparingly only in the larger public interest and not so as to subserve the interest of any individual.
198. At this stage, it is to be noticed that in the Writ Petition No.5907/08, the petitioner has given the details of some of the orders passed by the JDA converting the land set apart as pasture land in the rural areas of Jaipur Region but there is no details available in respect of the rural areas falling within the Jodhpur Region, Ajmer Region and various districts of the State and therefore, before further dilation of the issue, it would be appropriate that the directions are issued to the State to furnish the complete details regarding the availability of the pasture land in various districts of the State of Rajasthan as on the date of commencement of the Act of 1955, the diversion of the user of the pasture land permitted after the commencement of the Act of 1955, and the land set apart as pasture land after the commencement of the Act of 1955. The State should also furnish the district-wise details of unauthorised occupation over the pasture land.
199. But in any case, pending consideration of the issue, as mandated by the Hon'ble Supreme Court in Jagpal Singh's case (supra), the indiscriminate diversion of the pasture land for other purposes needs to be checked and any unauthorised occupation over the pasture land by unscrupulous persons needs to be dealt with strictly."

(emphasis added)

3. That apart, pending consideration of the said matter, the directions have been issued to the State Authorities in the following terms:

"(xxviii) The State is directed to furnish complete details regarding availability of the pasture land in various districts of the State of Rajasthan as on the date of commencement of the Act of 1955; the diversion of the user of the pasture land permitted after commencement of the Act of 1955 and the land set apart as pasture land after commencement of the Act of 1955. The State shall also (Downloaded on 19/03/2021 at 08:57:26 PM) (3 of 4) [CW-4441/2021] furnish the district wise details of unauthorised occupation over the pasture land.
(xxix) Pending consideration of the issue with regard to the diversion of the pasture land for other uses by this court, the State Government is directed to take appropriate steps to check and remove unauthorised occupation over the pasture land by unscrupulous persons in various villages of the State forthwith." (emphasis added).

4. In D.B.C. Writ Petition (PIL) No.10819/18 "Jagdish Prasad Meena & Ors. vs. State of Rajasthan & Ors.", a Bench of this Court at Jaipur with a view to provide a pan-Rajasthan solution for persisting problem of encroachment on the land of public way, johar paitan, river bed etc., issued directions as under:

"In order therefore to provide a pan-Rajasthan solution to this ever persisting problem, we deem it appropriate to direct the Chief Secretary of the State to devise a permanent mechanism, which should be operational in every District of the State where the concerned District Collector should be required to periodically notify for the information of the general public to lodge the complaints/representations with regard to such encroachments with a specially designated Public Land Protection Cell (for short 'PLPC') for rural areas. The PLPC should be head by District Collector and function under his direction and supervision. The PLPC shall get such complaints/representations enquired into by deputing concerned Sub Divisional Officer/Tehsildar/Naib Tehsildar so as to verity whether or not such encroachments have actually taken place on such land. If the allegations are found to be substantiated, appropriate steps in accordance with law be immediately taken for removal of the encroachments and appropriate penal action be also taken against the trespassers. The complaints/representations received in the PLPC should be decided by passing speaking order, informing the respective complainant/ representationist about the action taken. This would obviate the necessity of such complainants/representationists approaching this Court directly by way of public interest litigation. If this practice is put in place, this Court would not be inclined to directly entertain such public interest litigation or would do so only in the event of inaction on the part of the concerned PLPC .
The PLPC aforementioned shall also keep in view the guidelines issued by the Supreme Court in Jagpal (Downloaded on 19/03/2021 at 08:57:26 PM) (4 of 4) [CW-4441/2021] Singh & Others vs. State of Punjab & Others, (2011) 11 SCC 396 wherein all the State Governments of the country were directed that they should prepare schemes for eviction of illegal/unauthorised occupants of the Gram Sabha/Gram Panchayat/Poramboke/ Shamlat land and the same must be restored to the Gram Sabha/Gram Panchayat for the common use of villagers of the village. The said scheme should provide for the speedy eviction of illegal occupants, after giving them a show cause notice and a brief hearing. It was further held therein that long duration of the illegal encroachment/occupation of land or huge expenditure in making construction thereon or political connections of trespassers are no justification for regularising such illegal occupation. Regularisation should be permitted only in exceptional cases where lease has been granted under some government notification .e.g. to landless labourers or members of Scheduled Castes/Scheduled Tribes or where there is already a school, hospital, dispensary, 'shamshan', 'kabristan' or other public utility of the like nature on the land.
Observations of the Supreme Court in Jagpal Singh (supra) thus leave no manner of doubt that removal of encroachment on all such land is a rule and regularisation an exception and that too in extremely limited number of cases, which only the Government can do by appropriate notification of the government and no other authority."

5. In view of the directions already issued by this Court as aforesaid, no further directions are required to be issued in the instant case. The petitioner may approach the Public Land Protection Cell (PLPC) of District Jodhpur constituted pursuant to the directions of this Court in Jagdish Prasad Meena's case (supra). Needless to say that the representation to be made by the petitioner shall be considered by the PLPC in accordance with law.

6. The petition stands disposed of with the observation as above.

                                   (RAMESHWAR VYAS),J                                       (SANGEET LODHA),J

                                    17-Shahenshah/-




                                                         (Downloaded on 19/03/2021 at 08:57:26 PM)




Powered by TCPDF (www.tcpdf.org)