Citation : 2022 Latest Caselaw 2350 Raj/2
Judgement Date : 15 March, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
D.B. Civil Writ Petition No. 13924/2021
Pappu Lal Meena S/o Shri Ghamandi Lal Meena, Aged About 45 Years,
Resident Of Ward No. 14, Nau Biswa, Todabhim, Karauli, Rajasthan.
----Petitioner
Versus
1. Union Of India, Through Secretary, Ministry Of Environment,
Forest And Climate Change, Government Of India, Indira
Paryavaran Bhawan, Jorbagh Road, New Delhi (110003).
2. State Of Rajasthan, Through Principal Secretary, Department
Of Mines And Geology, Government Secretariat, Jaipur.
3. The Principal Chief Conservator Of Forest, Forest Department,
Van Bhawan, Tilak Marg, C-Scheme, Jaipur.
4. The Director, Department Mines And Geology, Government Of
Rajasthan, Shastri Circle, Udaipur.
5. The Superintending Mining Engineer, Department Mines And
Geology, Government Of Rajasthan, Udaipur Circle, Udaipur.
6. The Mining Engineer, Department Mines And Geology,
Government Of Rajasthan, Alwar.
----Respondents
For Petitioner(s) : Mr. Lokesh Kumar Sharma, Advocate
HON'BLE THE ACTING CHIEF JUSTICE MR. MANINDRA MOHAN SHRIVASTAVA HON'BLE MR. JUSTICE SAMEER JAIN
Judgment / Order
15/03/2022
Learned counsel for the petitioner seeks to withdraw the petition
with liberty to revive, in case, eventuality so arises.
Accordingly, this petition is dismissed as withdrawn with liberty, as
prayed for.
(SAMEER JAIN),J (MANINDRA MOHAN SHRIVASTAVA),ACTING CJ
Mohita/69
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!