Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhanwar Lal vs State Of Rajasthan
2021 Latest Caselaw 16953 Raj

Citation : 2021 Latest Caselaw 16953 Raj
Judgement Date : 15 November, 2021

Rajasthan High Court - Jodhpur
Bhanwar Lal vs State Of Rajasthan on 15 November, 2021
Bench: Dinesh Mehta

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR

(1) S.B. Civil Writ Petition No. 2972/2021

Ms Rakhi Aahuja D/o Shri Asharam Aahuja, Aged About 40 Years, R/o B-6, Shastri Nagar, Bhilwara.

----Petitioner Versus

1. The State Of Rajasthan, Through Secretary, Mines Department, Government Of Rajasthan, Secretariat, Jaipur.

2. The Additional Director (Environment And Development), Mines And Geology Department, Directorate, Udaipur.

3. The Superintending Mining Engineer, Mines And Geology Department, Bhilwara.

4. The Mining Engineer, Mines And Geology Department, Bhilwara.

----Respondents Connected with (2) S.B. Civil Writ Petition No. 5509/2021 M/s. Bachchan Singh Jhandu Singh Gurjar, Through Its Partner Bachchan Singh S/o Jhandu Singh Gurjar Aged 59 Years, R/o Manakpur, House No. 3/54-55, Kala Kuan, Housing Board, Alwar (Rajasthan)

----Petitioner Versus

1. State Of Rajasthan, Through Secretary, Mines Department, Government Of Rajasthan, Secretariat, Jaipur.

2. The Additional Director (Environment And Development), Mines And Geology Department, Directorate, Udaipur.

3. The Superintending Mining Engineer, Mines And Geology Department, Ajmer.

4. The Mininig Engineer, Mines And Geology Department, Nagour.

----Respondents (3) S.B. Civil Writ Petition No. 5529/2021 Smt. Bhanwari Bai W/o Mangilal, Aged About 58 Years, R/o

(2 of 5) [CW-2972/2021]

Sootra Tehsil Talera District Bundi Through Its Power Of Attorney Holder Shri Dinesh Sharma S/o Shri Gheesalal Sharma Aged 45 R/o Chomu District Jaipur (Rajasthan).

----Petitioner Versus

1. The State Of Rajasthan, Through Secretary, Mines Department, Government Of Rajasthan, Secretariat, Jaipur.

2. The Additional Director (Environment And Development), Mines And Geology Department, Directorate, Udaipur.

3. The Superintending Mining Engineer, Mines And Geology Department, Kota.

4. The Mining Engineer, Mines And Geology Department, Khand Second Bundi.

----Respondents (4) S.B. Civil Writ Petition No. 6381/2021 Dhalidevi W/o Late Shri Premaram, Aged About 54 Years, R/o Balesar Satta, Balesar, Tehsil And District Jodhpur.

----Petitioner Versus

1. State Of Rajasthan, Through Principal Secretary, Mines Department, Government Of Rajasthan, Secretariat, Jaipur.

2. The Additional Director (Enviornment And Development), Directorate Of Mines And Geology Department, Udaipur.

3. The Director, Mines And Geology Department, Udaipur.

4. The Assis. Mining Engineer, Department Of Mines And Geology, Balesar, Dist. Jodhpur.

----Respondents (5) S.B. Civil Writ Petition No. 9006/2021 M/s Vicctory Marmo Pvt. Ltd., 22 Anju Shopping Centre, Tilak Road, Santacruz (W), Mumbai Through Its Authorized Representative (Director) Shri Parmeshwar Joshi S/o Shri Ramlal Joshi Aged 27 Address 22 Anju Shopping Centre, Tilak Road, Santacruz (W), Mumbai (Maharashtra).

                                                                         ----Petitioner
                                     Versus
1.      The   State    Of     Rajasthan,         Through          Secretary,    Mines


                                          (3 of 5)                     [CW-2972/2021]


       Department,      Government            Of    Rajasthan,        Secretariat,
       Jaipur.

2. The Additional Director (Environment And Development), Mines And Geology Department, Directorate, Udaipur.

3. The Mining Engineer, Mines And Geology Department, Amet District Rajsamand (Raj.).

----Respondents (6) S.B. Civil Writ Petition No. 12158/2021 Sunil Kumar Gurjar S/o Shri Govind Ram Gurjar, Aged About 37 Years, R/o Opposite Temple Nagpura Tehsil Laadpura District Kota (Rajasthan).

----Petitioner Versus

1. The State Of Rajasthan, Through The Secretary, Mines Department, Government Of Rajasthan, Secretariat, Jaipur.

2. The Additional Director (Environment And Development), Mines And Geology Department, Directorate, Udaipur.

3. The Mining Engineer, Mines And Geology Department, Kota (Rajasthan).

----Respondents (7) S.B. Civil Writ Petition No. 12428/2021 Bora Ram S/o Doongar Ram Meghwal, Aged About 67 Years, Narwan, Tehsil And District Jodhpur.

----Petitioner Versus

1. State Of Rajasthan, Through The Principal Secretary, Mines Department, Government Of Rajasthan, Secretariat, Jaipur.

2. The Additional Director (Environment And Development), Mines And Geology Department, Directorate, Udaipur.

3. The Mining Engineer, Mines And Geology Department, Jodhpur

----Respondents (8) S.B. Civil Writ Petition No. 12429/2021 Bhanwar Lal S/o Devaram, Aged About 42 Years, Gewra Meghwalon Ki Dhaniya, Tehsil Osian, District Jodhpur.

                                            (4 of 5)                     [CW-2972/2021]


                                                                       ----Petitioner
                                       Versus

1. State Of Rajasthan, Through The Principal Secretary, Mines Department, Government Of Rajasthan, Secretariat, Jaipur.

2. The Additional Director (Environment And Development), Mines And Geology Department, Directorate, Udaipur.

3. The Mining Engineer, Mines And Geology Department, Jodhpur

----Respondents (9) S.B. Civil Writ Petition No. 12442/2021 Kusumbi Devi W/o Shri Bagaram Ji Jaat, Aged About 58 Years, Jakhdon Ki Dhani, Narwa, Jodhpur.

----Petitioner Versus

1. State Of Rajasthan, Through The Principle Secretary, Mines Department, Government Of Rajasthan, Secretariat, Jaipur.

2. The Additional Director (Environment And Development), Mines And Geology Department, Directorate, Udaipur.

3. The Mining Engineer, Mines And Geology Department, Jodhpur.

----Respondents

For Petitioner(s) : Mr. Kuldeep Vaishnav Mr. DLR Vyas Mr. Abhishek Bohra Mr. J.S. Naruka For Respondent(s) : Mr. DS Jasol Mr. Mrigraj Singh

JUSTICE DINESH MEHTA

Order

15/11/2021

1. Learned counsel for the petitioners argued that the issue

involved in the present writ petitions is squarely covered by the

judgment passed by this Court in case of Mohan Ram vs. State of

(5 of 5) [CW-2972/2021]

Rajasthan & Ors. (SBCWP No.9092/2021), which has been decided

by this Court vide its order dated 15.11.2021.

2. Learned counsel(s) for the respondents is/are not in a

position to dispute the aforesaid factual position.

3. In view of the aforesaid and following the reasons given in

the case of Mohan Ram (supra), the present writ petitions are

allowed.

4. The appeals filed by the petitioners are restored to the

dockets of Appellate Authority. Petitioners will place a copy of this

order before the Appellate Authority, who in turn will intimate the

date of hearing to the petitioners, whereafter the application for

condonation of delay shall be decided in light of the judgment of

this Court in case the of Madan Lal Vs. State of Rajasthan & Ors.

(SBCWP No.14920/2017) decided on 11.05.2018 so also the

judgment of this Court rendered in case of Mohan Ram (supra).

5. Stay applications also stand disposed of accordingly.

(DINESH MEHTA),J

133,140-147-pooja/-

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