Citation : 2025 Latest Caselaw 15016 Raj
Judgement Date : 7 November, 2025
[2025:RJ-JD:47731-DB]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
D.B. Civil Writ Petition No. 14004/2025
M/s Bharti Construction Company, Kushal Bagh, Banswara
Through Its Partner Suresh Sanghvi S/o Shri Sajjan Lal Sanghvi,
Aged 71 Years.
----Petitioner
Versus
1. Rajasthan State Road Development And Construction
Corporation Ltd, Through Its General Manager, Setu
Bhawan, Opposite Jhalana Doongari, Jaipur Agra Bypass,
Jaipur (Raj.).
2. Project Director, Rajasthan State Road Development And
Construction Corporation Ltd, Unit Vikramaditya Colony,
Near Pratap Nagar Police Station, Udaipur (Raj.).
----Respondents
For Petitioner(s) : Mr. K.K. Shah
For Respondent(s) : Mr. M.S. Rathore
HON'BLE MR. JUSTICE VINIT KUMAR MATHUR
HON'BLE MR. JUSTICE BIPIN GUPTA Order
07/11/2025 Heard learned counsel for the parties.
Learned counsel for the parties are in agreement that the
controversy involved in the present case is squarely covered by a
judgment rendered in a bunch of writ petitions led by D.B. Civil
Writ Petition No.11359/2025 (M/s. Choudhary
Construction Vs. State of Rajasthan & Ors.) decided on
03.11.2025.
In view of the submissions made, the present writ petition is
also dismissed in the terms of order passed in the case of M/s
Choudhary Construction (supra).
(BIPIN GUPTA),J (VINIT KUMAR MATHUR),J 143-Payal/-
(Uploaded on 07/11/2025 at 05:19:30 PM)
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!