Citation : 2023 Latest Caselaw 1357 Raj/2
Judgement Date : 2 February, 2023
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Civil Writ Petition No. 17319/2022
Smt. Barma Devi W/o Shri Khemraj Meena
----Petitioner
Versus
The State Of Rajasthan
----Respondent
For Petitioner(s) : Mr. R.B. Mathur, Sr. counsel assisted by Mr. Nikhil Simlote, Adv.
Mr. Salim Khan Gori, Adv.
For Respondent(s) :
HON'BLE MR. JUSTICE INDERJEET SINGH
Order
02/02/2023
Counsel for the petitioner submitted that the issue involved
in this writ petition has been considered by this Court in the
matter of Pushpa Devi Vs. The State of Rajasthan (S.B. Civil Writ
Petition No.1385/2023) wherein on 23.01.2023, the following
order was passed:-
"Mr. R.B. Mathur, Sr. Adv., assisted by Ms. Falak Mathur appearing on behalf of the petitioner submits that the excise inspector has no jurisdiction to issue the order of recovery against the petitioner based on the audit objection. Counsel relied upon the judgment passed by the Hon'ble Supreme Court in the matter of State of Bihar & Ors. Vs. Industrial Corporation Pvit. Ltd. & Ors. reported in (2003)11 SCC 465.
In that view of the matter, issue notice to the respondents, returnable by six weeks.
Meanwhile, no coercive action shall be taken against the petitioner."
In that view of the matter, issue notice to the respondents
returnable by six weeks.
(2 of 2) [CW-17319/2022]
List this matter alongwith S.B. Civil Writ Petition
No.1385/2023 after six weeks.
Meanwhile, no coercive action shall be taken against the
petitioner.
(INDERJEET SINGH),J
JYOTI /81
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!