Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Banas Construction vs State Of Rajasthan (2025:Rj-Jd:12741)
2025 Latest Caselaw 8363 Raj

Citation : 2025 Latest Caselaw 8363 Raj
Judgement Date : 6 March, 2025

Rajasthan High Court - Jodhpur

M/S Banas Construction vs State Of Rajasthan (2025:Rj-Jd:12741) on 6 March, 2025

[2025:RJ-JD:12741]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                   S.B. Civil Writ Petition No. 5709/2024

M/s Banas Construction, Bigod, Teshil Mandalgarh, District
Bhilwara (Raj.) through its Proprietor - Mustafa Lohar S/o Shri
Mohammed Harun Lohar, aged about 37 Years, R/o Chaman
Choraya, Near Shiv Mandir, Village Bigod, Tehsil Mandalgarh,
District Bhilwara (Raj.).
                                                                      ----Petitioner
                                      Versus
1.       State of Rajasthan, through The Secretary, Mines and
         Geology Department, Government of Rajasthan, Jaipur
         (Raj.).
2.       The Director, Mines and Geology Department, Rajasthan,
         Udaipur.
3.       Mining Engineer, Dept of Mines and Geology, Bhilwara.
4.       MSTC Limited, Jaipur, through its Branch Manager, Room
         No. 114, 1st Floor, BSNL Building, Lal Kothi, Behind Nagar
         Nigam, Jaipur (Raj.).
                                                                   ----Respondents


For Petitioner(s)           :     Mr. Bhavit Sharma
For Respondent(s)           :     Mr. Gaurav Bishnoi for
                                  Mr. Mahaveer Bishnoi, AAG



            HON'BLE MR. JUSTICE MUNNURI LAXMAN

Order

06/03/2025

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.).

2. For the self same reasons, the present writ petition is also

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

[2025:RJ-JD:12741] (2 of 2) [CW-5709/2024]

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

(Supra).

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

stand disposed of accordingly.

(MUNNURI LAXMAN),J

121-BhumikaP/-

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