Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ajit Kumar vs State Of Rajasthan
2022 Latest Caselaw 5040 Raj

Citation : 2022 Latest Caselaw 5040 Raj
Judgement Date : 4 April, 2022

Rajasthan High Court - Jodhpur
Ajit Kumar vs State Of Rajasthan on 4 April, 2022
Bench: Dinesh Mehta

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Misc(Pet.) No. 1437/2022

1. Ajit Kumar S/o Sh. Suresh Kumar, Aged About 43 Years, Manager - Shivalik Agro Chemicals, B-59, Industrial Area, Phase VII, Mohali, District SAS Nagar (Punjab)

2. M/s Shivalik Agro Chemicals, B-59, Industrial Area, Phase VII, Mohali, District SAS Nagar (Punjab) Through Its Manager Ajit Kumar S/o Sh. Suresh Kumar, Aged About 43 Years.

----Petitioners Versus

1. State Of Rajasthan, Through Insecticide Inspector Cum Asst. Director Of Agriculture (Ext.), Jodhpur.

2. Joint Director Of Agriculture (Plant Protection), Jaipur, Rajasthan.

----Respondents

For Petitioner(s) : Mr. Pradeep Singh Mahaveer Bhanwariya For Respondent(s) : Mr. Andaram Choudhary, Public Prosecutor

JUSTICE DINESH MEHTA

Order

04/04/2022

1. Challenging the order dated 08.01.2019, whereby the

prosecution sanction in relation to Criminal Case No.599/2011,

pending adjudication before the learned Additional Chief Judicial

Magistrate, Jodhpur, as required under Section 17 of the

Insecticides Act, 1968 (Central Act, 46 of 1968) has been granted.

2. Mr. Pradeep Singh, learned counsel for the petitioners argues

that the order impugned is bereft of necessary ingredients, as has

been held by this Court in the case of S.N. Chemicals Vs. State of

(2 of 2) [CRLMP-1437/2022]

Rajasthan [RLW 2000(1) Raj. 343] and in the judgment passed by

Punjab & Haryana High Court High Court in the case of M/s.

Kissan Trading Co. Vs. State of Punjab [1996(1) RCR (Criminal)

132].

3. It is further argued that on issuance of the prosecution

sanction on 21.01.2019, the competent officer was required to file

a fresh petition, whereas the trial Court has taken up rather

revived the earlier proceedings.

4. Matter requires consideration.

5. Issue notice. Issue notice of stay application also,

returnable within six weeks.

6. Meanwhile, further proceedings in Criminal Case

No.599/2011 shall remain stayed.

(DINESH MEHTA),J 205-Ramesh/-

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 : MAIMS

 
 
Latestlaws Newsletter