Monday, 08, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Arawali Resources Llp vs State Of Rajasthan ...
2024 Latest Caselaw 6329 Raj/2

Citation : 2024 Latest Caselaw 6329 Raj/2
Judgement Date : 19 October, 2024

Rajasthan High Court

Arawali Resources Llp vs State Of Rajasthan ... on 19 October, 2024

Bench: Manindra Mohan Shrivastava, Ashutosh Kumar

[2024:RJ-JP:43823-DB]

        HIGH COURT OF JUDICATURE FOR RAJASTHAN
                    BENCH AT JAIPUR

            1. D.B. Special Appeal Writ No. 510/2024
Arawali Resources Llp, Through Its Designated Partner Mr. Dilip
Datt Sharma S/o Late Shri Vishnu Datt Sharma, Age About 54
Yrs., Having Its Registered Office At Flat No. A-34, Shahid
Chandra Shekhar Aazad Affordable Awasiya Yojna, Dcm Road,
Kota, Rajasthan
                                                                        ----Appellant
                                       Versus
1.       State Of Rajasthan, Through The Secretary, Department
         Of Mines And Geology, Government Secretariat, Jaipur.
2.       The    Director,      Mines       And      Geology,         Government      Of
         Rajasthan At Khanij Bhawan, Shastri Circle, Udaipur
3.       The   Assistant       Mining       Engineer,        Mines     And      Geology
         Department, Khanij Bhawan, Civil Lines, Tonk (Rajasthan)
4.       The Mstc Limited, A Government Of India Enterprise And
         E-Auction Agency Having Its Regional Office At Room No.
         114, 1St Floor, Bsnl Building, Lal Kothi, Behind Nagar
         Nigam, Jaipur-302015
                                                                     ----Respondents

2. D.B. Special Appeal Writ No. 511/2024 Arawali Resources Llp, Through Its Designated Partner Mr. Dilip Datt Sharma S/o Late Shri Vishnu Datt Sharma, Age About 54 Yrs., Having Its Registered Office At Flat No. A-34, Shahid Chandra Shekhar Aazad Affordable Awasiya Yojna, Dcm Road, Kota, Rajasthan

----Appellant Versus

1. State Of Rajasthan, Through The Secretary, Department Of Mines And Geology, Government Secretariat, Jaipur.

2. The Director, Mines And Geology, Government Of Rajasthan At Khanij Bhawan, Shastri Circle, Udaipur.

3. The Assistant Mining Engineer, Mines And Geology Department, Khanij Bhawan, Civil Lines, Tonk (Rajasthan)

4. The Mstc Limited, A Government Of India Enterprise And E-Auction Agency Having Its Regional Office At Room No. 114, 1St Floor, Bsnl Building, Lal Kothi, Behind

[2024:RJ-JP:43823-DB] (2 of 4) [SAW-510/2024]

Nagar Nigam, Jaipur- 302015

----Respondents

3. D.B. Special Appeal Writ No. 512/2024 Arawali Resources Llp, Through Its Designated Partner Mr. Dilip Datt Sharma S/o Late Shri Vishnu Datt Sharma, Age About 54 Yrs., Having Its Registered Office At Flat No. A-34, Shahid Chandra Shekhar Aazad Affordable Awasiya Yojna, Dcm Road, Kota, Rajasthan

----Appellant Versus

1. State Of Rajasthan, Through The Secretary, Department Of Mines And Geology, Government Secretariat, Jaipur.

2. The Director, Mines And Geology, Government Of Rajasthan At Khanij Bhawan, Shastri Circle, Udaipur

3. The Assistant Mining Engineer, Mines And Geology Department, Khanij Bhawan, Civil Lines, Tonk (Rajasthan)

4. The Mstc Limited, A Government Of India Enterprise And E-Auction Agency Having Its Regional Office At Room No. 114, 1St Floor, Bsnl Building, Lal Kothi, Behind Nagar Nigam, Jaipur-302015

----Respondents

4. D.B. Special Appeal Writ No. 513/2024 M/s Guru Kripa Logistic, A Partnership Firm Through Its Partner Mr. Priyank Mehta S/o Shri Hansraj Mehta, Age About 36 Yrs., Having Its Principal Place Of Business At 466, Transport Nagar, Kota (Rajasthan)-324005

----Appellant Versus

1. State Of Rajasthan, Through The Secretary, Department Of Mines And Geology, Government Secretariat, Jaipur.

2. The Director, Mines And Geology, Government Of Rajasthan At Khanij Bhawan, Shastri Circle, Udaipur.

3. The Assistant Mining Engineer, Mines And Geology Department, Khanij Bhawan, Civil Lines, Tonk

[2024:RJ-JP:43823-DB] (3 of 4) [SAW-510/2024]

(Rajasthan)

4. The Mstc Limited, A Government Of India Enterprise And E-Auction Agency Having Its Regional Office At Room No. 114, 1St Floor, Bsnl Building, Lal Kothi, Behind Nagar Nigam, Jaipur-302015

----Respondents

5. D.B. Special Appeal Writ No. 514/2024 M/s Guru Kripa Logistic, A Partnership Firm Through Its Partner Mr. Priyank Mehta S/o Shri Hansraj Mehta, Age About 36 Yrs., Having Its Principal Place Of Business At 466, Transport Nagar, Kota (Rajasthan)-324005

----Appellant Versus

1. State Of Rajasthan, Through The Secretary, Department Of Mines And Geology, Government Secretariat, Jaipur.

2. The Director Mines And Geology, Government Of Rajasthan At Khanij Bhawan, Shastri Circle, Udaipur.

3. The Assistant Mining Engineer, Mines And Geology Department, Khanij Bhawan, Civil Lines, Tonk (Rajasthan)

4. The Mstc Limited, A Government Of India Enterprise And E-Auction Agency Having Its Regional Office At Room No. 114, 1St Floor, Bsnl Building, Lal Kothi, Behind Nagar Nigam, Jaipur-302015

----Respondents

For Appellant(s) : Mr. R.K. Agarwal, Sr. Adv. Assisted by Mr. Adhi Raj Modi For Respondent(s) : Mr. Bharat Vyas, AAG with Ms. Aditi Vats

HON'BLE THE CHIEF JUSTICE MR. MANINDRA MOHAN SHRIVASTAVA HON'BLE MR. JUSTICE ASHUTOSH KUMAR Order 19/10/2024

1. On advance copy Mr. Bharat Vyas, learned AAG appears on

behalf of the respondents.

[2024:RJ-JP:43823-DB] (4 of 4) [SAW-510/2024]

2. Heard.

3. These appeals have been filed against the order passed by

the learned Single Judge on 13.05.2024 relying upon another

order passed in the case of Arawali Resources LLP Vs. State of

Rajasthan & Ors.- S.B. Civil Writ Petition No.6884/2024

passed by this Court at the Principal seat, Jodhpur.

4. Learned counsel for the parties jointly submit that the order

passed by the learned Single Judge was taken in appeal and

appeal has also been dismissed.

5. Learned counsel for the appellants would submit that against

the order passed in appeal, a review petition is pending, therefore,

these appeals may be kept pending until the decision of the review

petition.

6. We are of the view that once the appeals have been

dismissed, these appeals cannot be kept pending but they are also

dismissed, however, with liberty to revive depending upon the

order that may be passed in the review petition.

7. A copy of this judgment be placed on record of each appeal.

(ASHUTOSH KUMAR),J (MANINDRA MOHAN SHRIVASTAVA),CJ

N.Gandhi/Tanisha/8-12

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 : MAIMS

 
 
Latestlaws Newsletter