Citation : 2022 Latest Caselaw 11758 Raj
Judgement Date : 21 September, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 13026/2020
Sattar Mohammad S/o Shri Arif Khan, Aged About 55 Years, R/o Riico Residential Colony, Tehsil And District Jaisalmer.
----Petitioner Versus
1. State Of Rajasthan, Through Principal Secretary To Government, Mines Department, The Government Of Rajasthan, Secretariat, Jaipur.
2. The Director, Mines And Geology Department, Khanij Bhawan, Udaipur.
3. The Additional Director Mines, Mines And Geology Department, Bikaner Zone, Jodhpur.
4. The Superintending Mining Engineer, Mines And Geology Department, Bikaner Zone, Bikaner .
5. The Mining Engineer, Mines And Geology Department, Jaisalmer.
----Respondents For Petitioner(s) : Mr. DLR Vyas For Respondent(s) : Mr. MS Rathore
HON'BLE MR. JUSTICE VINIT KUMAR MATHUR Order
21/09/2022
The case comes up on an application (Inward No. 1/22)
preferred by the petitioner for early hearing of the matter.
The same is not opposed by learned counsel for the
respondents.
For the reasons mentioned in the application, the same is
allowed and the matter is taken up for hearing.
With the consent of the learned counsel for the parties, the
matter is heard and being decided today itself.
The present writ petition has been filed for the following
reliefs:
(2 of 2) [CW-13026/2020]
"(I) by an appropriate writ, order or direction the order dated 03.10.2019 (Annex.3) may be quashed and set aside and the mining lease in question may be ordered to be restored in favour of the petitioner.
(ii) by an appropriate writ, order or direction till restoration of mining lease as aforesaid is ordered by this Hon'ble court, the respondents may be restrained from putting the mining lease area in question on auction for re-allotment to any other person."
Learned counsel for the petitioner submits that the
controversy involved in the present case is squarely covered by a
judgment of this Court dated 06.11.2017 (Annexure-5) delivered
in S.B. Civil Writ Petition No.14717/2016 (M/s Sojat Lime
Company Vs. State of Rajasthan & Ors.).
Learned counsel for the respondents is not in a position to
refute the submissions made by the learned counsel for the
petitioner.
Thus, the writ petition is allowed. The impugned order dated
03.10.2019 (Annexure-3) is quashed and set aside.
The petitioner shall be allowed to proceed with the mining
subject to his deposition of the balance amount along with the
penalty etc. as calculated by the respondents authority in terms of
the Rules prevailing on the subject. The said amount shall be
determined within one month from today and the petitioner shall
deposit the said amount within one month thereafter.
(VINIT KUMAR MATHUR),J 124-nitin/-
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!