Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sanwardas Vaishnav vs State Of Rajasthan (2025:Rj-Jd:28278)
2025 Latest Caselaw 1616 Raj

Citation : 2025 Latest Caselaw 1616 Raj
Judgement Date : 1 July, 2025

Rajasthan High Court - Jodhpur

Sanwardas Vaishnav vs State Of Rajasthan (2025:Rj-Jd:28278) on 1 July, 2025

Author: Kuldeep Mathur
Bench: Kuldeep Mathur
[2025:RJ-JD:28269]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Criminal Misc(Pet.) No. 4965/2025

Bhojraj Gadri S/o Shri Pokhar Gadri, Aged About 45 Years, R/o
Danthal, Tehsil And Dist. Bhilwara,raj.
                                                                    ----Petitioner
                                    Versus
1.       State Of Rajasthan, Through Pp
2.       The Mines And Minerals Dept., Through Aag.
                                                                 ----Respondents
                              Connected With
                S.B. Criminal Misc(Pet.) No. 4972/2025
Radheshyam Gurjar S/o Shri Udailal Gurjar, Aged About 35
Years, R/o Gurjar Mohalla, Hasiyas, Tehsil And Dist. Bhilwara,raj.
                                                                    ----Petitioner
                                    Versus
1.       State Of Rajasthan, Through Pp
2.       The Mines And Minerals Dept., Through Aag.
                                                                 ----Respondents
                S.B. Criminal Misc(Pet.) No. 4975/2025
Shiv Singh Ranawat S/o Shri Dev Singh Ranawat, Aged About 35
Years, Resident Of 115, Village, Jityakhedi, Post Danthal, Tehsil
And District Bhilwara (Raj.).
                                                                    ----Petitioner
                                    Versus
1.       State Of Rajasthan, Through Pp
2.       The Mines And Minerals Dept., Through Aag.
                                                                 ----Respondents
                S.B. Criminal Misc(Pet.) No. 4978/2025
Bheru Lal Jat S/o Choga Lal Jat, Aged About 40 Years, Resident
Of Danthal, Tehsil And District Bhilwara (Raj.).
                                                                    ----Petitioner
                                    Versus
1.       State Of Rajasthan, Through Pp
2.       The Mines And Minerals Dept., Through Aag.
                                                                 ----Respondents

                     (Downloaded on 01/07/2025 at 07:00:45 PM)
 [2025:RJ-JD:28269]                     (2 of 3)                     [CRLMP-4965/2025]



                 S.B. Criminal Misc(Pet.) No. 4969/2025

 Sanwardas Vaishnav S/o Shri Radheshaym Vaishnav, Aged
 About 31 Years, R/o Borda, Tehsil And Dist. Bhilwara,raj.
                                                                      ----Petitioner
                                      Versus
 1.         State Of Rajasthan, Through Pp
 2.         The Mines And Minerals Dept., Through Aag.
                                                                   ----Respondents


For Petitioner(s)           :     Mr. Aslam Khan
For Respondent(s)           :     Mr. Sri Ram Choudhary, PP



              HON'BLE MR. JUSTICE KULDEEP MATHUR

Order

01/07/2025

Learned counsel for the parties submits that the controversy

akin/similar to the one involved in these matters has already been

decided by this Court vide order dated 19.05.2025 passed in S.B.

Cr. Misc. Petition No.597/2024 (Chaina Ram vs. State of

Rajasthan) and connected matters. The relevant portion of the

order dated 19.05.2025 passed by this Court in Chaina Ram

(supra) is reproduced below for ready reference:

"8. Consequently, it is held that under the mining laws, the state authorities have the powers for initiating confiscation proceedings in relation to the vehicles seized for violation of the mining laws. It is once, the confiscation proceedings are initiated, the vehicle cannot be released on supurdaginama as prayed by few of the petitioners. However, the said vehicles can only be released on payment of penalty and compounding fees. Whereas, the vehicles qua which no confiscation proceedings have yet

[2025:RJ-JD:28269] (3 of 3) [CRLMP-4965/2025]

been commenced, the competent criminal Court can handover interim custody of the vehicles to its true owner as a criminal Court is not supposed to keep a vehicle detained until the confiscation proceedings are commenced and concluded by the mining department.

9. It is however, made clear that in the cases where criminal Court had handed over interim custody of the vehicles to its true owners on supurdaginama, the mining department shall be free to pass confiscation orders and take back the vehicles in accordance with law.

10. The present batch of criminal misc. petitions is disposed of with liberty to the petitioners to approach the competent Court for filing fresh applications for release of their vehicle. The competent Court shall decided the fresh applications, if filed, in accordance with the observations made by this Court in para 8 of the judgment."

Accordingly, these criminal misc. petitions are disposed of

with a direction to the petitioners to approach the competent

Court by way of filing a fresh application for release of their

vehicle. The competent Court shall decide the fresh application, if

filed, in accordance with the observations made by this Court in

para 8 of the order dated 19.05.2025 rendered in the case of

Chaina Ram (supra).

(KULDEEP MATHUR),J 77, 79-81 and 1S divya/-

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter