Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Laxmi Bricks Udhyog vs Rajasthan State Pollution Control ...
2025 Latest Caselaw 15423 Raj

Citation : 2025 Latest Caselaw 15423 Raj
Judgement Date : 13 November, 2025

Rajasthan High Court - Jodhpur

M/S Laxmi Bricks Udhyog vs Rajasthan State Pollution Control ... on 13 November, 2025

Author: Nupur Bhati
Bench: Nupur Bhati
[2025:RJ-JD:48929]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Civil Writ Petition No. 18278/2022

M/s Laxmi Bricks Udhyog, Chak 5 Jm, Tehsil Anoopgarh, District
Sri Ganganagar Through Its Proprietor Smt. Urmila Godara W/o
Surender Godara, Aged About 45 Years, By Caste Jat, Resident
Of House No. 537, Ward No. 20, 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.       Environment Engineer (Env. Comp.), Rajasthan State
         Pollution Control Board, Headquarter, 4 Institutional Area,
         Jhalana Dungari, Jaipur.
3.       Appellate Authority, Air (Prevention And Control                          Of
         Pollution), Jaipur.
                                                                   ----Respondents


For Petitioner(s)            :    Mr. DS Thind
For Respondent(s)            :    Mr. Sajjan Singh Rathore, AAG with
                                  Mr. Pravin Kumar Choudhary



               HON'BLE DR. JUSTICE NUPUR BHATI

Order

13/11/2025

1. Brief facts of the case are that the petitioner firm is 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 petitioner has 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 petitioner submitted requisite online

(Uploaded on 13/11/2025 at 05:10:43 PM)

[2025:RJ-JD:48929] (2 of 4) [CW-18278/2022]

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. 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

(Uploaded on 13/11/2025 at 05:10:43 PM)

[2025:RJ-JD:48929] (3 of 4) [CW-18278/2022]

committed. In these circumstances, the petitioner has 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.

2. Learned counsel for the petitioner submits that the issue

involved in the present writ petitions is squarely covered by the

judgment 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.

3. Learned counsel for the respondent is in agreement with the

counsel for the petitioner and submits that the issue involved is

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

(supra).

4. Thus, in view of the submissions made, the writ petition is

allowed and the impugned orders/notices/communications in the

present writ petition is hereby quashed and set aside.

5. 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 petitioner 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.

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

restitutionary and compensatory damages so also damages qua

(Uploaded on 13/11/2025 at 05:10:43 PM)

[2025:RJ-JD:48929] (4 of 4) [CW-18278/2022]

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.

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

accordingly.

(DR.NUPUR BHATI),J surabhii/238-

(Uploaded on 13/11/2025 at 05:10:43 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