Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Suraj Mal vs State Of Rajasthan ...
2025 Latest Caselaw 4161 Raj

Citation : 2025 Latest Caselaw 4161 Raj
Judgement Date : 4 August, 2025

Rajasthan High Court - Jodhpur

Suraj Mal vs State Of Rajasthan ... on 4 August, 2025

Author: Vinit Kumar Mathur
Bench: Vinit Kumar Mathur
[2025:RJ-JD:34346-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                D.B. Civil Writ Petition No. 15540/2021

1.       Suraj Mal S/o Uda Ji Gurjar, Aged About 48 Years, R/o
         Gurjaro Ka Mohalla, Bhachardiya, District Rajsamand,
         Rajasthan.
2.       Suwa Lal Gurjar S/o Goverdhan Gurjar, Aged About 50
         Years, R/o Bhachardiya, Kundawa, District Rajsamand,
         Rajasthan.
3.       Vanna Lal Gurjar S/o Jodha Gurjar, Aged About 43 Years,
         R/o Bhachardiya, Tehsil Deogarh, District Rajsamand,
         Rajasthan.
4.       Dau Ram Gurjar S/o Bagtawar, Aged About 46 Years, R/o
         Bhachardiya, District Rajsamand, Rajasthan.
5.       Ram Lal Gurjar S/o Remta Gurjar, Aged About 46 Years,
         R/o Gurjaro Ka Mohalla, Bhachardiya, Kundawa, District
         Rajsamand, Rajasthan.
6.       Ishwar Lal Gurjar S/o Deva Ji Gurjar, Aged About 35
         Years, R/o Bhachardiya, District Rajsamand, Rajasthan.
7.       Suva Lal S/o Bhura Gurjar, Aged About 49 Years, R/o
         Ward No. 03 Deogarh, Bhachardiya, Kundwa District
         Rajsamand, Rajasthan.
8.       Narayan S/o Deva, Aged About 58 Years, R/o
         Bhachardiya, Kundwa District Rajsamand, Rajasthan.
                                                                    ----Petitioners
                                       Versus
1.       State Of Rajasthan, Through The Principal Secretary,
         Department Of Revenue, Government Of Rajasthan,
         Secretariat, Jaipur.
2.       The Principal Secretary, Department Of Mines And
         Geology Government Of Rajasthan, Secretariat, Jaipur.
3.       The Director, Department Of Mines                          And   Geology,
         Government Of Rajasthan Udaipur.
4.       The Mining Engineer, Department Of Mines And Geology,
         Aamet Near Iti Agriya Road Aamet District Rajsamand.
5.       District Collector, Rajsamand
6.       Tehsildar - Deogarh, Tehsil Deogarh, District Rajsamand
7.       Gram Panchayat Bhachardiya, Tehsil Deogarh District
         Rajsamand Through Its Sarpanch
8.       The Rajasthan Pollution Control Board, Jaipur.

9.       Tanmay Singhvi S/o Shri Nimish Singhvi, Aged 25 years,
         R/o 15, New Glass Factory Colony Sundar Vaas, District
         Udaipur, through its power of attorney holder Sh. Ujjwal
         Jain S/o Sh. Sohan Lal Jain R/o Oswal Vada Banswara,
         District Banswara Raj.
10.      Mahalaxmi Granite through its partner Sh. Vijay Kumar
         Sharma Age about 40 years, Pathik Nagar, Bundi Road,

                        (Downloaded on 05/08/2025 at 09:43:10 PM)
 [2025:RJ-JD:34346-DB]                   (2 of 4)                       [CW-15540/2021]


         Bijoliyan, Bhilwara-311602.
11.      M/s Aurum Granite, a registered Partnership firm through
         its partner Aditya Gaur S/o Sh. Girdhari Lal Aged 28
         years, R/o 77 Vasundhara Nagar, Makrana District Nagaur
         (Raj.).
                                                                    ----Respondents


For Petitioner(s)            :     Mr. Rajesh Choudhary
                                   Mr. Rajendra Katariya
                                   Mr. Bhawani Singh Ransi.
For Respondent(s)            :     Mr. G.R. Punia, Sr. Advocate assisted
                                   by Mr. Rajesh Punia
                                   Dr. Vikas Balia, Sr. Advocate assisted
                                   by Mr. Sheetal Kumbhat and
                                   Mr. Ankur Mathur
                                   Mr. Mahaveer Bishnoi, AAG assisted
                                   by Mr. Harshvardhan Singh
                                   Mr. Sajjan Singh Rathore, AAG
                                   assisted Mr. Pravin Kumar Choudhary
                                   Mr. D.D. Thanvi, for R-11 & 13
                                   Mr. Sanjay Rewar for R-14.



        HON'BLE MR. JUSTICE VINIT KUMAR MATHUR

HON'BLE MR. JUSTICE ANUROOP SINGHI

Judgment / Order

04/08/2025

1. Heard learned counsel for the parties.

2. The present Public Interest Litigation has been filed with the

following prayers:-

"I. That the respondents may kindly be directed to stop all mining activities going on the land in question with immediate effect.

II. That the respondents may kindly be directed to restrain from issuance/grant of any mining lease over the land in question.

III. That in case if any mining lease has been granted by the respondents over the land in question or is proposed to be granted/issued at any stage over the land in question, then the same be declared as illegal and nullity.

[2025:RJ-JD:34346-DB] (3 of 4) [CW-15540/2021]

IV. That the respondents may kindly be directed not to take any action/proceedings which would lead to causing disturbance/destruction to the water channels, Nallahs, Nadis and Ponds situated in village Bhacherdiya, Tehsil Devgarh, District Rajsamand.

V. That the respondents may kindly be directed to ensure that the natural resources as existing over the land in question consisting of water channels, Nallahs, Nadis, Ponds, Catchment areas, Gochar land, natural vegetation etc. may kindly be protected and preserved forever.

VI. That the obstacles so caused by the ongoing mining activities over the land in question may kindly be directed to be removed immediately so that the water flow be restored and be maintained forever.

VII. That the Hon'ble Court may kindly pass appropriate orders for constituting a permanent Monitoring Committee so as to monitor the activities conducted over the land in question leading to severe damage and destruction to the ecological system and the natur al resources existing over it."

3. Learned counsel for the petitioners submits that the

petitioners are public spirited persons and their endeavour is to

save the ecology from destruction and disturbance caused by the

mining operations undertaken in the area. He further submits that

the petitioners are having no objections if the mine owners are

allowed to operate their mines in accordance with law subject to

making no obstruction/ damage to the catchment areas of Nadis,

ponds and other water bodies.

4. Learned Additional Advocate General appearing on behalf of

the respondent-State submits that the mining leases in the area

have been granted in accordance with law after duly certifying all

the per-requisites holding the field. He further submits that even if

somebody is found violating the conditions of the mining lease or

obstructing the water channels of the water bodies in the area and

[2025:RJ-JD:34346-DB] (4 of 4) [CW-15540/2021]

if somebody is found causing damage to the environment, then

appropriate actions will be taken against those erring mine

owners.

5. At this juncture, learned counsel for the petitioners submits

that the respondent-State may be directed to take all necessary

steps for protection of the ecological system and preservation of

the natural resources in the area.

6. We have considered the submissions made before this Court

and in view of the submissions made by learned counsel for the

State, the present writ petition (PIL) is disposed of with a direction

to the State Government functionaries to take all possible steps to

prevent damage to the ecological system in the area where the

mines have been allotted to the mine owners.

7. It is further ordered that if any lease holder is found violating

the conditions of the lease and causing any damage to the

ecological system or obstructing the flow of water to the natural

water bodies in the area, then appropriate action shall be taken by

them in accordance with law.

8. Stay petition as well as other pending misc. applications, if

any, stand disposed of accordingly.

(ANUROOP SINGHI),J (VINIT KUMAR MATHUR),J

108-Shahenshah/SunilS/-

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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter