Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kunj Bihari Green Power vs The State Of Rajasthan ...
2025 Latest Caselaw 7809 Raj

Citation : 2025 Latest Caselaw 7809 Raj
Judgement Date : 24 February, 2025

Rajasthan High Court - Jodhpur

Kunj Bihari Green Power vs The State Of Rajasthan ... on 24 February, 2025

Author: Vinit Kumar Mathur
Bench: Vinit Kumar Mathur
[2025:RJ-JD:10899]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
             S.B. Civil Writ Petition No. 17960/2024

Kunj Bihari Green Power, Through A Proprietorship Firm Having
Its Office At 4, Ahimsa Complex, NH-62, Union Bank Of India,
Suraj Pole, Pali, Raj. - 306401 Through Its Proprietor Sweta
Bansal W/o Shri Amit Bansal, Aged About 31 Years, Resident Of
Tulsi Niwas, Agrasen Bhawan Road, Pali, Rajasthan- 306401.
                                                                      ----Petitioner
                                    Versus
1.       The State Of Rajasthan, Through Principal Secretary,
         Mines And Geology Department, Secretarait, Jaipur.
2.       Director, Mines And Geology Department, Rajasthan,
         Udaipur.
3.       MSTC Limited, Jaipur Through Its Branch Manager, Room
         No. 114, 1St Floor, BSNL Building, Lal Kothi, Behind
         Nagar Nigam, Jaipur, Rajasthan.
4.       Mining Engineer, Sojat, Pali, Rajasthan.
                                                                 ----Respondents
                              Connected With
             S.B. Civil Writ Petition No. 12826/2024
M/s Niku Singh Kalra, A Proprietorship Firm Having Its Office At
Plot No. 10, Opposite Deelip Dairy, Near Gurudwara Road,
Sindhu Nagar, Bhilwara (Raj.) - Through Its Proprietor-Niku
Singh Kalra S/o Shri Inderjeet Singh Kalra, Aged About 55 Years,
R/o 20 Sindhu Nagar, Ward No. 22, District Bhilwara (Raj.)
311001
                                                                      ----Petitioner
                                    Versus
1.       State Of Rajasthan, Through The Secretary, Mines And
         Geology     Department,           Government            Of     Rajasthan,
         Secretariat, Jaipur (Raj.).
2.       Director, Mines And Geology Department, Rajasthan,
         Udaipur (Raj.).
3.       Mining Engineer, Rajsamand-II.
4.       MSTC Limited, Jaipur, Through Its Branch Manager, Room
         No. 114, 1St Floor, BSNL Building, Lal Kothi, Behind
         Nagar Nigam, Jaipur (Raj.).


                     (Downloaded on 24/02/2025 at 09:45:14 PM)
 [2025:RJ-JD:10899]                      (2 of 3)                         [CW-17960/2024]


                                                                     ----Respondents
             S.B. Civil Writ Petition No. 18726/2024
Jakhar Construction, Through Its Proprietor Bhanwara Ram
Jakhar S/o Shri Kishna Ram, Aged About 46 Years, Address
Jakharon      Ki     Dhani,       Narwa,     Tehsil     Luni,       District   Jodhpur,
Rajasthan.
                                                                         ----Petitioner
                                       Versus
1.       The State Of Rajasthan, Through The Principal Secretary,
         Department         Of      Mines       And       Geology,       Government
         Secretariat, Jaipur, Rajasthan.
2.       Director, Mines And Geology Department, Rajasthan,
         Udaipur, Rajasthan.
3.       Additional     Director        (Mines),       Head         Quarter,   Udhyog
         Bhawan, Tilak Marg, Jaipur, Rajasthan.
4.       The Mining Engineer, Sojat City, Pali, Rajasthan.
5.       MSTC Limited, Jaipur, Through Its Branch Manager, Room
         No. 114, 1St Floor, BSNL Building, Lal Kothi, Behind
         Nagar Nigam, Jaipur, Rajasthan.
                                                                     ----Respondents


For Petitioner(s)             :     Mr. Pawan Singh Meena
                                    Mr. Manish Patel
                                    Mr. Bhavit Sharma
For Respondent(s)             :     Mr. Mahaveer Bishnoi, AAG assisted
                                    by Mr. Gaurav Bishnoi



         HON'BLE MR. JUSTICE VINIT KUMAR MATHUR

Order

24/02/2025

1. Learned counsel for the parties are in agreement that the

controversy involved in the present case is squarely covered by a

judgment dated 05.07.2023 passed by Co-ordinate Bench of this

Court at Jaipur in S.B. Civil Writ Petition No.1509/2023

(Creative Industries Vs. State of Rajasthan & Ors.).

[2025:RJ-JD:10899] (3 of 3) [CW-17960/2024]

2. For the self same reasons, the present writ petitions are also

disposed of in terms of the judgment rendered by Co-ordinate

Bench of this Court at Jaipur in the case of Creative Industries

(supra).

3. Stay petitions and other pending application(s), if any, shall

stand disposed of accordingly.

(VINIT KUMAR MATHUR),J 468-470-/Arun Pandey/-

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