Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shiva Corporation India Limited vs State Of Rajasthan And Ors
2021 Latest Caselaw 16560 Raj

Citation : 2021 Latest Caselaw 16560 Raj
Judgement Date : 8 November, 2021

Rajasthan High Court - Jodhpur
Shiva Corporation India Limited vs State Of Rajasthan And Ors on 8 November, 2021
Bench: Vijay Bishnoi, Anoop Kumar Dhand

HIGH COURT OF JUDICATURE FOR RAJASTHAN JODHPUR

D.B. Spl. Appl. Writ No. 601/2018

Abhimanyu Choudhary

----Appellant Versus State Of Rajasthan And Ors.

----Respondent Connected With D.B. Spl. Appl. Writ No. 1111/2017 Shiva Corporation India Limited

----Appellant Versus State Of Rajasthan And Ors.

----Respondent D.B. Spl. Appl. Writ No. 471/2018 Himmat Singh

----Appellant Versus State Of Rajasthan And Ors.

----Respondent D.B. Spl. Appl. Writ No. 472/2018 Sher Singh

----Appellant Versus State Of Rajasthan And Ors.

----Respondent D.B. Spl. Appl. Writ No. 473/2018 Ashu Singh Bhati

----Appellant Versus State Of Rajasthan And Ors.

----Respondent D.B. Spl. Appl. Writ No. 602/2018 Abhishek Choudhary

----Appellant Versus State Of Rajasthan And Ors.

----Respondent D.B. Spl. Appl. Writ No. 603/2018 Shiva Corporation India Limited

(2 of 3) [SAW-601/2018]

----Appellant Versus State Of Rajasthan And Ors.

----Respondent D.B. Spl. Appl. Writ No. 604/2018 Ashu Singh Bhati

----Appellant Versus State Of Rajasthan And Ors.

----Respondent D.B. Spl. Appl. Writ No. 620/2018 Raj. Fort And Palace Pvt. Ltd.,

----Appellant Versus State Of Rajasthan And Ors.

----Respondent D.B. Spl. Appl. Writ No. 669/2018 Paras Sethi

----Appellant Versus State Of Rajasthan And Ors.

----Respondent

For Appellant(s) : Mr. Ankur Mathur For Respondent(s) : Mr. Sandeep Shah, AAG

HON'BLE MR. JUSTICE VIJAY BISHNOI HON'BLE MR. JUSTICE ANOOP KUMAR DHAND

Judgment / Order

08/11/2021

Learned counsel for the parties have submitted that the

controversy involved in these writ petitions is similar to the

controversy pending before the Hon'ble Supreme Court, wherein

judgment has been reserved on 27.10.2021. It is, thus, prayed

that these matters may be adjourned.

(3 of 3) [SAW-601/2018]

In view of the fact that similar controversy is pending before

the Hon'ble Supreme Court, list these matters after four weeks.

(ANOOP KUMAR DHAND),J (VIJAY BISHNOI),J 59-mohit/-

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