Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mukesh Kumar Kumawat vs Union Of India
2022 Latest Caselaw 8179 Raj

Citation : 2022 Latest Caselaw 8179 Raj
Judgement Date : 15 June, 2022

Rajasthan High Court - Jodhpur
Mukesh Kumar Kumawat vs Union Of India on 15 June, 2022
Bench: Sandeep Mehta, Rameshwar Vyas Judge)

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR D. B. Civil Writ Petition No. 8641/2022

Mukesh Kumar Kumawat S/o Shri Harish Kumawat, Aged About 42 Years, R/o New Colony, Tehsil Nawa, District Nagaur.

----Petitioner Versus

1. Union Of India, Through Secretary Finance Department, Secretariat, New Delhi.

2. The Secretary, Finance Department (Tax Division), Secretariat, Jaipur.

3. The Secretary, Rajasthan, Mining And Geology Department, Secretariat, Jaipur.

4. The Deputy Commissioner, State Tax Department, Circle-

Nagaur, Kar Bhawan, Manasar, Nagaur (Rajasthan) -

341001

----Respondents

For Petitioner(s) : Mr. Abhishek Bohra For Respondent(s) :

HON'BLE MR. JUSTICE SANDEEP MEHTA HON'BLE MR. JUSTICE RAMESHWAR VYAS

Order

15/06/2022

Counsel for the petitioner submits that the controversy

involved in this writ petition is identical to that being considered in

DBCW No.5678/2022 wherein following order has been passed :-

"Learned counsel for the petitioner has submitted that as per the decision of the Hon'ble Supreme Court rendered in the case of India Cement Ltd. Etc. Vs. State of Tamil Nadu Etc., reported in AIR 1990 SC 85, the royalty is separate and distinct from the land revenue and it is not related to the land as a unit, as such, no tax is to be paid

(2 of 2) [CW-8641/2022]

upon the royalty. Learned counsel for the petitioner has further submitted that the Hon'ble Supreme Court in Special Leave to Appeal (C) No.37326/2017, arising out of judgment of this Court rendered in the case of Udaipur Chamber of Commerce and Industry Vs. Union of India has already stayed payment of service tax for grant of mining lease/royalty."

In view of the submission noted above, let notices of the writ

petition as well as stay petition be issued to the respondents. Rule

is made returnable on 5.7.2022.

In the meantime, no coercive step shall be taken against the

petitioner and no recovery shall be effected from the petitioner in

pursuance of the notice (Annexure-3) dated 31.05.2022.

Connect with DBCW No.5678/2022.

(RAMESHWAR VYAS),J (SANDEEP MEHTA),J

26-Inder/-

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