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

Shree Krishna Bricks vs Rajasthan State Pollution Control ...
2025 Latest Caselaw 16133 Raj

Citation : 2025 Latest Caselaw 16133 Raj
Judgement Date : 26 November, 2025

Rajasthan High Court - Jodhpur

Shree Krishna Bricks vs Rajasthan State Pollution Control ... on 26 November, 2025

Author: Nupur Bhati
Bench: Nupur Bhati
[2025:RJ-JD:51255]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Civil Writ Petition No. 19533/2024

M/s. Choudhary Int. Udhyog (Old Name Ganesh Int. Udhyog),
Chakk-2 Jms, Tehsil Gharsana, District Sri Ganganagar Through
Its Proprietor Chander Bhan S/o Mohan Lal, Aged About 33
Years, R/o Chak 3 Nm, Tehsil Anoopgarh, 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.       Regional Office, Rajasthan State Pollution Control Board
         Plot No. Spl-33, Bicthrough Industrial Area Bikaner.
4.       Appellate Authority, Air (Prevention And Control Of
         Pollution), Jaipur.
                                                                   ----Respondents
                                Connected With
                S.B. Civil Writ Petition No. 15931/2022
Shree     Krishna     Bricks,     Chak      6    Bgs,      Banwali    Sadulshahar,
Sriganganagar, Partnership Firm Through Its Partner Shambhu
Verma S/o Shri Kaluram Verma, By Caste Verma, Aged About 34
Years, R/o Ward No. 59, Kumhar Mohalla, Sriganganagar.
                                                                      ----Petitioner
                                      Versus
1.       Rajasthan State Pollution Control Board, Through Its
         Member       Secretary,      Jhalana        Industrial     Area,    Jhalana
         Dungari, Jaipur.
2.       Environment Engineer (Env. Com.), Rajasthan State
         Pollution Control Board, Headquarter 4 Institutional Area,
         Jhalana Dungari, Jaipur.
3.       Regional Officer, Rajasthan State Pollution Control Board,
         Plot   No.    52,      Sector      9/1,      Hanumangarh           Junction,
         Hanumangarh.


                        (Uploaded on 26/11/2025 at 05:45:23 PM)
                       (Downloaded on 26/11/2025 at 09:23:31 PM)
 [2025:RJ-JD:51255]                     (2 of 4)                       [CW-19533/2024]


                                                                   ----Respondents


For Petitioner(s)           :     Mr. H.R. Chawla.
                                  Mr. Hemant Jain.
For Respondent(s)           :     Mr. Rajendra Singh Bhati for
                                  Mr. Sajjan Singh Rathore, AAG.



               HON'BLE DR. JUSTICE NUPUR BHATI

Order

26/11/2025

1. These writ petition have been filed by the petitioners with

the following prayers:

Prayers of SBCWP No. 19533/2024

"A. By an appropriate writ order or direction the impugned order dated 26.07.2024 (Ann. 5) imposing penalty to the tune of Rs.24,85,000/ in the name of environmental compensation and all actions pursuant to this this order may kindly be quashed and set aside.

B. That any other appropriate order or relief which may serve the purpose of the present Petitioner considering the facts and circumstances of this case, may also kindly be passed in favour of the present Petitioner.

C. That cost of litigation may also kindly be awarded in favour of the humble Petitioner."

Prayers of SBCWP No.15931/2022

i. the impugned notice dated 19.01.2022 (Ann.09), order/notice dated 08.03.2022 (Ann.12) and Order dated 07.10.2022 (Ann.

19) issued and passed by the Respondents may kindly be declared illegal, arbitrary, unjust and same may kindly be quashed and set aside.

ii. Without prejudice to the above and in the alternate, the impugned Order dated 07.10.2022 (Ann. 19) may be declared illegal and be set aside and the Respondents may be directed to consider the Reply/Response of the Petitioner objectively and pass a speaking and reasoned Order; and iii. Any other appropriate writ, order or direction which this Hon'ble Court deems just and proper may kindly be passed in favour of the petitioner."

2. Learned counsel for the both parties jointly submits that the

controversy involved in the present writ petitions are squarely

(Uploaded on 26/11/2025 at 05:45:23 PM)

[2025:RJ-JD:51255] (3 of 4) [CW-19533/2024]

covered by order dated 30.10.2025 passed by a Coordinate Bench

of this Court in the case of 'M/s Tata Bricks Company Vs.

Rajasthan State Pollution Control Board & Ors.': S.B. Civil Writ

Petition No.645/2025 along with other connected matters, wherein

the writ petitions were allowed and the impugned orders were

quashed and set aside with certain directions.

3. Relevant paragraphs of the aforesaid judgment, being

relevant are reproduced hereunder:

"13. In view of the above, the preliminary submissions, as raised by the petitioners, is accepted. The writ petitions are allowed. The impugned orders/notices/communications in the present writ petitions are hereby quashed and set aside.

14. It is hereby directed that if any amount has been collected or eposited 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. 15.

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."

4. Thus, in view of the joint submission made by learned

counsel for the parties, the writ petitions are allowed in same

terms as in the case of Tata Bricks Company (supra). The

impugned orders/notices/communications in the present writ

petitions are hereby quashed and set aside.

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

eposited in lieu of demand raised vide impugned orders/notices/

(Uploaded on 26/11/2025 at 05:45:23 PM)

[2025:RJ-JD:51255] (4 of 4) [CW-19533/2024]

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.

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.

(DR. NUPUR BHATI),J 173-174- Sumit/-

(Uploaded on 26/11/2025 at 05:45:23 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