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

Ashu Singh Bhati vs State Of Rajasthan (2024:Rj-Jd:40937)
2024 Latest Caselaw 8715 Raj

Citation : 2024 Latest Caselaw 8715 Raj
Judgement Date : 7 October, 2024

Rajasthan High Court - Jodhpur

Ashu Singh Bhati vs State Of Rajasthan (2024:Rj-Jd:40937) on 7 October, 2024

Author: Dinesh Mehta

Bench: Dinesh Mehta

[2024:RJ-JD:40937]

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 11770/2024

Ashu Singh Bhati S/o Magan Singh Bhati, Aged About 56 Years, 45, Paschim Vihar, Vaishali Nagar, Jaipur (Rajasthan).

----Petitioner Versus

1. State Of Rajasthan, Through Its Secretary, Department Of Mines And Petroleum, Government Of Rajasthan, Secretariat, Jaipur.

2. Directorate Of Mines And Geology- Rajasthan, Through The Director, Mines And Geology Department, Khanij Bhawan, Shastri Circle, Udaipur.

3. Office Of The Additional Director (Mines), Udaipur Range Through The Additional Director (Mines), Khanij Bhawan, Goverdhan Vilas, Udaipur.

4. Superintending Mining Engineer, Bhilwara Circle, Department Of Mines And Geology, Bhilwara At Khanij Bhawan, Azad Nagar, Bhilwara.

5. Mining Engineer, Dept. Of Mines And Geology, Bhilwara At Khanij Bhawan, Azad Nagar, Bhilwara.

----Respondents

For Petitioner(s) : Mr. Sandeep Singh Shekhawat, through VC with Mr. Yuvraj Singh Mertiya For Respondent(s) : Mr. Mahaveer Bishnoi, AAG assisted by Mr. Gaurav Bishnoi

JUSTICE DINESH MEHTA

Order

07/10/2024

1. Learned counsel for the petitioner submitted that while

passing the order impugned dated 07.06.2024 against the

petitioner neither any opportunity of hearing was afforded to the

petitioner nor copy of the survey report on the basis of which the

[2024:RJ-JD:40937] (2 of 3) [CW-11770/2024]

order impugned has been passed by the respondents was

supplied.

2. Learned counsel submitted that this Court has allowed a

similar writ petition vide order dated 12.07.2024 passed in S.B.

Civil Writ Petition No.9670/2024 (Meghraj Singh Shekhawat Vs.

State of Rajasthan & Ors.).

3. Mr. Mahaveer Bishnoi, learned Additional Advocate General

submitted that the petitioner is required to prefer an appeal

against the order aforesaid, if he is in any manner aggrieved with

the decision of the respondent No.5 - Mining Engineer, who has

raised demand against the petitioner.

4. Having heard learned counsel for the parties and considering

the judgment dated 12.07.2024 passed by this Court in Meghraj

Singh's case (supra), this Court is inclined to dispose of the

present writ petition in the same terms.

5. In the case of Meghraj Singh Shekhawat (supra) this Court

has observed thus:-

"6. Heard learned counsel for the parties.

7. The facts of the case do not require much attention of the Court, particularly when the factum of notice being issued on the basis of drone survey report dated 14.06.2023 not in dispute so also the fact that copy of the said report was not provided to the petitioner.

8. In the opinion of this Court, the order dated 13.05.2024 is in teeth of principles of natural justice, which enjoins upon State authorities to provide copy of the material being used against the citizens.

9. Since, the order impugned is against the basic tenets of law and facets of Article 14 of the Constitution of India, this Court is not much convinced by the preliminary objection raised by

[2024:RJ-JD:40937] (3 of 3) [CW-11770/2024]

Mr. Mahaveer Bishnoi, learned AAG that a remedy of appeal/revision is available to the petitioner.

10. Exercise of writ jurisdiction is a matter of discretion. When the facts are admitted and the violation of principles of natural justice is writ large, this Court would be loath in asking the petitioner to go to appellate authority. That apart, the observation made by this Court about requirement of providing copy of drone report or survey report would requires the authorities to follow the principles of natural justice.

11. The writ petition is, therefore, allowed and the order impugned dated 13.05.2024 is hereby quashed and set aside.

12. Respondent No.5 is directed to issue a fresh show cause notice to the petitioner while enclosing a copy of the drone survey report. While issuing notice, the respondent No.5 shall allow 15 days' time to the petitioner to file reply/response, whereafter, the respondent No.5 shall pass a fresh order in accordance with law.

13. Stay petition also stands disposed of."

6. The present writ petition is also allowed and the impugned

demand notice dated 07.06.2024 is hereby quashed.

7. The respondent No.5 - Mining Engineer is directed to issue a

show cause notice to the petitioner while enclosing a copy of the

drone survey report. While issuing notice, the respondent No.5

shall allow 15 days' time to the petitioner to file reply/response,

whereafter, the respondent No.5 shall pass a fresh order in

accordance with law.

8. The stay application also stands disposed of, accordingly.

(DINESH MEHTA),J 75-akansha/-

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