Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Surya Int Udhyog vs Rajasthan State Pollution Control ...
2025 Latest Caselaw 15316 Raj

Citation : 2025 Latest Caselaw 15316 Raj
Judgement Date : 12 November, 2025

Rajasthan High Court - Jodhpur

M/S Surya Int Udhyog vs Rajasthan State Pollution Control ... on 12 November, 2025

Author: Nupur Bhati
Bench: Nupur Bhati
[2025:RJ-JD:48661]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Civil Writ Petition No. 11973/2023

M/s Laxmi Int Udhyog, Chak 2 Mld (B), Tehsil Gharsana, District
Sri Ganganagar Through Its Proprietor Ruma Kanta W/o Shri Brij
Lal Jakhar, Aged About 42 Years, By Caste Jat, R/o Shop No.
126(A), Dhan Mandi, New Mandi, Gharsana, Tehsil Gharsana,
District Sri Ganganagar (Raj.).
                                                                    ----Petitioner
                                    Versus
1.       Rajasthan State Pollution Control Board, Through Its
         Member Secretary, Jhalana Industrial Area, Jhalana
         Dungari, Jaipur.
2.       Enviroment Engineer (Env. Comp.), Rajasthan State
         Pollution Control Board, Headquarter 4, Industrial Area,
         Jhalana Dungari, Jaipur.
3.       Regional Officer, Rajasthan State Pollution Control Board,
         Hanumangarh.
4.       The District Colletor, Sri Ganganagar.
5.       The Sub Division             Officer,      Gharsana,       District   Sri
         Ganganagar.
                                                                 ----Respondents
                              Connected With
                S.B. Civil Writ Petition No. 13218/2023
1.       Barar Int Udyog, (Old Name Karni Maa Int Udhyog), Chak
         2 Mldb, Gharsana, District Sri Ganganagar Through Its
         Proprietor Jaskaran Singh S/o Shri Mastan Singh, Aged
         About 57 Years, Chak 2 Mld A Gharsana, District Sri
         Ganganagar.
2.       M/s Barar Int Udyog, Aged About 57 Years, Chak 2 Mld A
         Harsana,district Sri Ganganagar
3.       M/s Barar Int Udyog, Aged About 57 Years, R/o Chak 2
         Mld A Gharsana,district Sri Ganganagar
                                                                   ----Petitioners
                                    Versus
1.       Rajasthan State Pollution Control Board, Through Its
         Member Secretary, Jhalana Industrial Area, Jhalana
         Dungari, Jaipur.
2.       Environment Engineer (Env. Comp.), Rajasthan State
         Pollution Control Board, Headquarter, 4 Institutional Ara,
         Jhalana Dungari, Jaipur.
3.       Regional Officer, Rajasthan State Pollution Control Board,
         Sri Ganganagar.
4.       The District Collector, Sri Ganganagar.
5.       The Sub Division             Officer,      Gharsana,       District   Sri
         Ganganagar.


                      (Uploaded on 12/11/2025 at 05:51:14 PM)
                     (Downloaded on 12/11/2025 at 09:06:13 PM)
 [2025:RJ-JD:48661]                       (2 of 5)                       [CW-11973/2023]


                                                                     ----Respondents
                S.B. Civil Writ Petition No. 14575/2023
M/s K.g.n. Int Udhyog, Chak 12 Mld-B, Gharsana, Sri
Ganganagar Through Its Proprietor Mumtaj Ali S/o Shri Manjoor
Ali, Aged About 32 Years, R/o Ward No. 2, Nehru Basti, Deshnok,
Bikaner.
                                                                        ----Petitioner
                                        Versus
1.       Rajasthan State Pollution Control Board, Through Its
         Member Secretary, Jhalana Industrial Area, Jhalana
         Dungari, Jaipur.
2.       Environment Engineer (Env. Comp.), Rajasthan State
         Pollution Control Board, Headquarter, 4 Institutional Area,
         Jhalana Dungari, Jaipur.
3.       Regional Officer, Rajasthan State Pollution Control Board,
         Hanumangarh.
4.       The District Collector, Sri Ganganagar.
5.       The Sub Divisional                Officer,      Gharsana,      District   Sri
         Ganganagar.
                                                                     ----Respondents
                S.B. Civil Writ Petition No. 15235/2023
M/s Panwar Int Udhyog, Chak 3 Pm Ii, Rawla, District Sri
Ganganagar Through Its Proprietor Smt. Rajkumari Panwar W/o
Shri Champa Lal, Aged About 55 Years, Resident Of Dharam
Nagar, District Bikaner.
                                                                        ----Petitioner
                                        Versus
1.       Rajasthan State Pollution Control Board, Through Its
         Member Secretary, Jhalana Industrial Area, Jhalana
         Dungari, Jaipur.
2.       Environment Engineer, (Env. Comp.), Rajasthan State
         Pollution Control Board, Headquarter, 4 Institutional Area,
         Jhalana Dungari, Jaipur.
3.       Regional Officer, Rajasthan State Pollution Control Board,
         Hanumangarh.
4.       The District Collector, Sri Ganganagar.
5.       The Sub Division                 Officer,      Gharsana,       District   Sri
         Ganganagar.
                                                                     ----Respondents
                     S.B. Civil Writ Petition No. 540/2024
M/s Surya Int Udhyog, Chak-9, Knd - A/7 Knd, P.no. 31/56,
Muraba No. 10 Ka, Kila No. 1/2, 2,2,9,10/4, Tehsil Rawala,
District Anoopgarh Through Its Proprietor Smt. Ruchika W/o Shri
Brij Mohan, Aged About 38 Years, Resident Of Ward No. 6, Chak
17, Knd, A, Gram Panchayat 17 Knd, District Anoopgarh (Raj.).


                          (Uploaded on 12/11/2025 at 05:51:14 PM)
                         (Downloaded on 12/11/2025 at 09:06:13 PM)
 [2025:RJ-JD:48661]                    (3 of 5)                      [CW-11973/2023]


                                                                    ----Petitioner
                                      Versus
1.       Rajasthan State Pollution Control Board, Through Its
         Member Secretary, Jhalana Industrial Area, Jhalana
         Dungari, Jaipur.
2.       Environment Engineer (Env. Comp.), Rajasthan State
         Pollution Control Board, Headquarter, 4 Institutional Area,
         Jhalana Dungari, Jaipur.
3.       The Regional Officer, Rajasthan State Pollution Control
         Board, Regional Office Plot No. 33 (Special), Beechwal
         Industrial Area, Bikaner.
                                                                 ----Respondents


For Petitioner(s)          :     Ms. Sonika Poonia
                                 Mr. Amit Kumar
For Respondent(s)          :     Mr. Sajjan Singh Rathore, AAG


               HON'BLE DR. JUSTICE NUPUR BHATI

Order 12/11/2025

1. Defects in SBCWPs Nos.11973/2023 and 13218/2023 are

overruled.

2. Brief facts giving rise to this batch of petitions are that the

petitioner firms are engaged in the business of operating Int

Bhattas (brick kilns) established on lands duly converted from

agricultural to industrial use by the competent authorities. The

petitioners have obtained necessary mining permits from the

Mining Department from time to time and are duly registered with

the Goods and Services Tax (GST) authorities. For the purpose of

establishing and operating their industrial units, the petitioners

submitted requisite online applications before the Rajasthan State

Pollution Control Board (RSPCB) and were granted Consent to

Establish and subsequently Consent to Operate, which remain

valid for an extended period. Subsequently, the respondent

authorities issued notices to the petitioners proposing to impose

penalties under the head of environmental compensation.

(Uploaded on 12/11/2025 at 05:51:14 PM)

[2025:RJ-JD:48661] (4 of 5) [CW-11973/2023]

Thereafter, orders were passed imposing substantial penalties on

the basis of the polluter pays principle and directing payment of

the assessed amounts, without furnishing any emission reports or

other material forming the basis of such assessment. The

petitioners submitted detailed replies denying any breach of

prescribed emission norms and requested the respondents to

supply the documents relied upon for computing the alleged

environmental compensation. Aggrieved by the said orders, the

petitioners preferred statutory appeals before the appellate

authority, which remain pending consideration. It has been

brought to the notice of this Court that several similarly situated

industrial units were subjected to identical proceedings, and their

appeals also remain undecided. Consequently, multiple writ

petitions came to be filed before this Court, which were disposed

of by treating the impugned penalty orders as show-cause notices

and directing the RSPCB to pass fresh orders after affording due

opportunity of hearing, while restraining any coercive action in the

meantime. Despite such directions, further notices were issued by

the respondent authorities proposing revocation of the Consent to

Operate in case of failure to deposit the assessed amount. The

petitioners, while submitting their replies, reiterated that their

operations are within the prescribed emission norms and no

violation has been committed. In these circumstances, the

petitioners have once again approached this Court challenging the

subsequent communications/orders issued by the respondent-

RSPCB demanding payment of environmental compensation and

threatening coercive measures, seeking appropriate reliefs in

accordance with law.

3. Counsel for the petitioners submits that the issue involved in

the present writ petitions is squarely covered by the judgment

(Uploaded on 12/11/2025 at 05:51:14 PM)

[2025:RJ-JD:48661] (5 of 5) [CW-11973/2023]

dated 30.10.2025 passed in the case of M/s. Tata Bricks

Company Vs. Rajasthan State Pollution Control Board &

Ors.: S.B. Civil Writ Petition No.645/2025, decided on

30.10.2025.

4. Learned AAG is in agreement with the submissions advanced

by counsel for the petitioners and submits that the issue involved

is squarely covered by the case of M/s. Tata Bricks Company

(supra).

5. Thus, in view of the submissions made, the writ petitions are

allowed and the impugned orders/notices/communications in the

present writ petitions are hereby quashed and set aside.

6. It is hereby directed that if any amount has been collected or

deposited in lieu of demand raised vide impugned

orders/notices/communications, the same shall be refunded to the

respective petitioners within a period of six weeks from the date of

receipt of certified copy of this order and if amounts are not

deposited or collected, the respondent - RSPCB shall not take any

further action.

7. However, the respondent - RSPCB can impose and collect

restitutionary and compensatory damages so also damages qua

potential environmental damage while exercising powers under

Sections 33A of the Act of 1974 and 31A of the Act of 1981

provided the subordinate legislation is enacted detailing the

principles and procedure incorporating basic principles of natural

justice.

8. All pending applications, if any, shall also stand disposed of

accordingly.

(DR. NUPUR BHATI),J

215, 216, 218, 219 and 220-/Devesh/-

(Uploaded on 12/11/2025 at 05:51:14 PM)

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 : MAIMS

 
 
Latestlaws Newsletter