Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shri Mukesh Purohit vs State Of Rajasthan ...
2025 Latest Caselaw 5916 Raj

Citation : 2025 Latest Caselaw 5916 Raj
Judgement Date : 7 August, 2025

Rajasthan High Court - Jodhpur

Shri Mukesh Purohit vs State Of Rajasthan ... on 7 August, 2025

Author: Vinit Kumar Mathur
Bench: Vinit Kumar Mathur
[2025:RJ-JD:35056-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                    D.B. Spl. Appl. Writ No. 124/2023

Shri Rajendra Singh Charan S/o Shri Durga Ram Charan, Aged
About 45 Years, R/o 3Aa -30-31, Madhuban Housing Board,
Jodhpur (Raj.).
                                                                         ----Appellant
                                        Versus
1.       State    Of     Rajasthan,          Through         The      Secretary   Cum
         Commissioner, Transport Department, Raj., Jaipur.
2.       The Secretary, Regional Transport Authority, Jodhpur
         Region, Jodhpur.
3.       The     Regional       Transport         Authority,         Jodhpur   Region,
         Jodhpur.
4.       The     State     Transport         Appellate        Tribunal,    Raj.   Mini
         Secretariat, Bani Park, Jaipur.
5.       Shri Chiman Singh S/o Shri Sohan Singh, R/o Char
         Thamba, Magra Poonjla, Jodhpur (Raj.).
                                                                      ----Respondents
                                  Connected With
                    D.B. Spl. Appl. Writ No. 125/2023
Shri Mukesh Purohit S/o Shri Jaswant Singh, Aged About 46
Years, R/o 345, Second D Road, Sardarpura, Jodhpur (Raj.).
                                                                         ----Appellant
                                        Versus
1.       State    Of     Rajasthan,          Through         The      Secretary   Cum
         Commissioner, Transport Department, Raj., Jaipur.
2.       The Secretary, Regional Transport Authority, Jodhpur
         Region, Jodhpur.
3.       The     Regional       Transport         Authority,         Jodhpur   Region,
         Jodhpur.
4.       The     State     Transport         Appellate        Tribunal,    Raj.   Mini
         Secretariat, Bani Park, Jaipur.
5.       Shri Chiman Singh S/o Shri Sohan Singh, R/o Char
         Thamba, Magra Poonjla, Jodhpur (Raj.).
                                                                      ----Respondents




                         (Downloaded on 08/08/2025 at 11:00:08 PM)
 [2025:RJ-JD:35056-DB]                    (2 of 4)                           [SAW-124/2023]


                   D.B. Spl. Appl. Writ No. 1087/2023
Mehardin S/o Ushman Khan, Aged About 51 Years, By Caste
Musalman R/o Muktja Ki Gali, Siwanchi Gate, Jodhpur (Raj.)
                                                                           ----Appellant
                                        Versus
1.        State    Of    Rajasthan,          Through         The     Secretary      Cum
          Commissioner, Transport Department, Raj., Jaipur.
2.        The Secretary, Regional Transport Authority, Jodhpur
          Region, Jodhpur.
3.        Regional Transport Authority, Jodhpur Region, Jodhpur.
4.        The     Sate    Transport         Appellate        Tribunal,      Raj.,   Mini
          Secretariat, Bani Park, Jaipur.
5.        Shri Chiman Singh S/o Shri Sohan Singh, R/o Char
          Thamba, Mangra Poonjla, Jodhpur (Raj.).
                                                                     ----Respondents


For Appellant(s)              :     Mr. Roop Kishore Rathi
For Respondent(s)             :     Mr. Sajjan Singh Rathore, AAG with
                                    Mr. Yuvraj Singh Rathore
                                    Mr. N.S. Rathore, AAG with
                                    Mr. Ramavtar, AGC



          HON'BLE MR. JUSTICE VINIT KUMAR MATHUR

HON'BLE MR. JUSTICE ANUROOP SINGHI

Judgment / Order

07/08/2025

Heard learned counsel for the parties.

Since, the present special appeals have been filed against

the common judgment dated 18.10.2022 passed by the learned

Single Bench in a bunch of writ petitions, therefore, the same are

being disposed of by this common order.

Learned counsel for the appellants submits that the issue

involved in the present cases is relating to the denial of route

permits by the competent authorities of the respondent-

[2025:RJ-JD:35056-DB] (3 of 4) [SAW-124/2023]

Department and the rejection of their applications for the same.

Learned counsel for the appellants, instead of joining the issues on

merit, submits that the appellants will be satisfied if the present

appeals are disposed of with a direction to the respondents to

consider their applications afresh after taking into consideration

the relevant factors for grant of permits on the route mentioned in

their applications. He further submits that the appellants will

satisfy the authority concerned that the factors, which are

mentioned in the judgment impugned, will be taken care of i.e.

they will use the transport which is not polluting the atmosphere

and the timings of plying of the vehicles will also be furnished

beside other grounds. He, therefore, prays that the respondents

may be directed to consider such applications, if filed and grant

them route permits. Further, if the authorities are of the view that

the applications filed by the appellants do not merit acceptance

then the authorities should pass a reasoned and speaking order.

Learned Additional Advocate General appearing for the

respondent-State submits that in case such applications for fresh

permit are filed, the same shall be considered keeping in mind the

judgment passed by Division Bench of this Court in D.B. C.W.P.

No.6073/1993 (Mahendra Lodha Vs. State of Rajasthan)

decided on 27.02.2007 and other factors prevailing in the city of

Jodhpur, in accordance with law.

In view of the submissions made before this Court, the

present appeals are disposed of with liberty to the appellants to

file fresh applications for grant of route permits. In case, such

applications are filed, the respondent-authority shall consider the

same keeping in mind all the relevant factors in these matters and

[2025:RJ-JD:35056-DB] (4 of 4) [SAW-124/2023]

pass appropriate orders for grant of permit or if they are not

inclined to grant route permits to the appellants then the

applications shall be disposed of by passing a reasoned and

speaking order, in accordance with law.

Needless to say that all the relevant factors (pollution,

congestion etc.) shall be kept in mind while deciding the

applications to be preferred by the appellants.

The stay applications and other pending applications, if any,

also stand disposed of.

A copy of this order be placed in each connected file.

                                   (ANUROOP SINGHI),J                                 (VINIT KUMAR MATHUR),J
                                    C1-3-Payal/-









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