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

Omprakash Basera S/O Nand Ram vs The State Of Rajasthan
2021 Latest Caselaw 7098 Raj/2

Citation : 2021 Latest Caselaw 7098 Raj/2
Judgement Date : 2 December, 2021

Rajasthan High Court
Omprakash Basera S/O Nand Ram vs The State Of Rajasthan on 2 December, 2021
Bench: Inderjeet Singh
      HIGH COURT OF JUDICATURE FOR RAJASTHAN
                  BENCH AT JAIPUR

              S.B. Civil Writ Petition No. 13966/2021
Omprakash Basera S/o Nand Ram, Aged About 43 Years, R/o
Village Kidhwana, Tehsil Surajgarh, District Jhujhunu (Raj.).
                                                                   ----Petitioner
                                   Versus
1.     The State Of Rajasthan, Through Secretary Finance
       (Revenue), Department, Govt. Of Rajasthan, Jaipur.
2.     The     Excise      Commissioner,             Aabkari      Bhawan,      2
       Gumaniyawala, Panchvati, Udaipur (Raj.).
3.     The Additional Excise Commissioner, Jaipur Zone, Jaipur.
4.     The Additional Excise Commissioner (Policy), Udaipur,
       Rajasthan.
5.     The District Excise Officer, Jhunjhunu (Raj.).
                                                                ----Respondents

For Petitioner(s) : Mr. Hanuman Choudhary For Respondent(s) :

HON'BLE MR. JUSTICE INDERJEET SINGH Order

02/12/2021

Counsel for the petitioner submits that the issue involved in

this writ petition has been considered and decided by the Co-

ordinate Bench of this Court at Principal Seat, Jodhpur in the

matter of Prabhu Singh & Anr. Vs. State of Rajasthan & Anr. (S.B.

Civil Writ Petition No. 6496/2020) where-in on 16.02.2021

following order was passed;

"In wake of onslaught of COVID-19, abundant caution is being taken while hearing the matters in Court.

Learned counsel for the petitioners submits that the petitioners are license holders for sale of country made liquor in their respective wards/areas as per the draw of lottery held on 12.03.2020. Learned counsel for the petitioners submits that as per the Clause 3.7.6 of the policy of 2021 dated 08.02.2020, the license holder is bound to take stock of 30% 25 UP Rajasthan made liquor (in short RML) every month and if he

(2 of 2) [CW-13966/2021]

does not take stock of 30% 25 UP RML, then the RML shall be adjusted quarterly or in other months. Learned counsel for the petitioners further submits that the RML has various brands and, therefore, the respondents cannot force to take one particular brand i.e. Royal Classic Whiskey-RML 25 UP 180 ml, which they are trying to do in this particular case, which is shown at pages 62 and 63 of the writ petition. Learned counsel for the petitioners further submits that the appeal is not an efficacious remedy at this stage because the policy itself is upto 31.03.2021 and expeditious disposal is warranted. Learned counsel for the respondent has vehemently opposed the writ petition on the ground of availability of alternate remedy of appeal and also on the ground that the respondents have acted strictly in accordance with the policy and the petitioners were bound to abide by the condition No.3.7.6 of the policy in hand. Learned counsel for the respondents has relied upon the judgment passed by the Division Bench of this Court at Jaipur in the case of Satveer Chaudhary V/s State of Rajasthan & Ors. (D.B. Civil Writ Petition No.10936/2020), decided on 08.12.2020 wherein this Court has upheld the excise policy on certain aspects.

Learned counsel for the petitioners has relied upon the same judgment while submitting that the writ jurisdiction was exercised by this Court. After hearing learned counsel for the parties and perusing the policy in question, this Court is of the opinion that Clause 3.7.6 has to be absolutely applied upon the petitioners but this cannot be restricted to one particular brand as the policy speaks of the license holder being bound to take stock of 30% 25 UP Rajasthan made liquor (in short RML) every month. The policy though speaks of 30% 25 UP RML but does not speak of a particular brand. Therefore, restricting the petitioners to one brand of RML is absolutely arbitrary and contrary to the policy itself. The policy is going to an end on 31.3.2021 and expeditious disposal is warranted. In view of the above, the present writ petition is allowed and the respondents are directed not to compel the petitioners to take a particular brand against the policy in Clause No.3.7.6 of RML but the choice of brand as available in stock shall be given by the petitioners themselves. Stay application stands disposed of. All pending applications stand disposed of. In that view of the matter, issue notice to the respondent(s), returnable by four weeks.

Meanwhile, operation of the order dated 08.11.2021 (Annexure-5) shall remain stayed.

(INDERJEET SINGH),J

Upendra Pratap Singh /111

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