Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kusum Ji Narayan vs The Superintending Mining ...
2021 Latest Caselaw 12911 Raj

Citation : 2021 Latest Caselaw 12911 Raj
Judgement Date : 18 August, 2021

Rajasthan High Court - Jodhpur
Kusum Ji Narayan vs The Superintending Mining ... on 18 August, 2021
Bench: Vijay Bishnoi

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 10983/2021

Kusum Ji Narayan D/o Late Sh. Mool Chand Joshi, Aged About 73 Years, 94/137, Vijay Path, Mansarovar, Through Power Of Attorney Holder Sh. Vikas Solanki S/o Mewaram Solanki, Aged About 23 Years, R/o 77, Tulsi Bhawan, Tilak Nagar, Bhilwara.

----Petitioner Versus

1. The Superintending Mining Engineer, Mines And Geology Department Bhilwara Circle, Bhilwara.

2. The Mining Engineer, Bhilwara, Mines And Geology Department, Bhilwara, Rajasthan.

3. The Additional Directorate Of Mining (Environment And Development), Directorate, Department Of Mines And Geology, Udaipur, Rajasthan.

----Respondents

For Petitioner(s) : Mr. Himanshu Choudhary For Respondent(s) : Mr. Mrigraj Singh

HON'BLE MR. JUSTICE VIJAY BISHNOI

Judgment / Order

18/08/2021

Learned counsel Mr. Mrigraj Singh is directed to

accept notice on behalf of the respondents.

This writ petition has been filed by the petitioner

being aggrieved against rejection of her appeal as barred

by limitation by the respondent No.3 - the Additional

Directorate of Mining (Environment & Development),

Directorate, Department of Mines & Geology, Udaipur.

(2 of 3) [CW-10983/2021]

It is submitted by learned counsel for the petitioner

that the issue raised in this writ petition is squarely

covered by the order passed by this Court in S.B. Civil

Writ Petition No.14920/2017 : Madan Lal v. State

of Rajasthan and Ors., decided on 11.05.2018,

whereby the petitions filed by the petitioners were

allowed and the matters were remanded back and

therefore, the present writ petition may also be decided

in terms of the order passed in the case of Madan Lal

(supra).

Learned counsel for the respondents is not in a

position to dispute that the issue raised in the present

petition is similar to the issue raised in the case of

Madan Lal (supra).

In the case of Madan Lal (supra), this Court after

considering the issue raised, directed as under :-

"In view of the above discussions, the impugned orders passed by the respondent No.2 - Additional Director (Environment & Development), Mines & Geology, Udaipur dismissing the appeals of the petitioners on the ground of limitation are set aside with the direction to the respondent No.2 to decide the matter afresh after deciding the application for condonation of the limitation period as per Rule 63 of the Rajasthan Minor Mineral Concession Rules, 2017 by counting the stipulated maximum period of six months from the date when the order of cancellation was communicated.

                                                                          (3 of 3)                  [CW-10983/2021]


                                             Accordingly, the               writ       petitions     are
                                        disposed of as above."


In view of the above fact situation, the writ petition

filed by the petitioner is allowed in light of and with

similar directions as given in the case of Madan Lal

(supra).

The respondent No.3 - the Additional Directorate of

Mining (Environment & Development), Directorate,

Department of Mines & Geology, Udaipur shall decide the

appeal in accordance with the directions here-in-before.

(VIJAY BISHNOI),J

55-msrathore/-

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