Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Rajasthan vs Tarachand Soni (2026:Rj-Jd:9815-Db)
2026 Latest Caselaw 3076 Raj

Citation : 2026 Latest Caselaw 3076 Raj
Judgement Date : 24 February, 2026

[Cites 0, Cited by 0]

Rajasthan High Court - Jodhpur

State Of Rajasthan vs Tarachand Soni (2026:Rj-Jd:9815-Db) on 24 February, 2026

[2026:RJ-JD:9815-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                (1) D.B. Spl. Appl. Writ No. 354/2025
1.       State Of Rajasthan, Through The Principal Secretary,
         Finance (Taxation) Department, Jaipur.
2.       The   Commissioner,             Headquarter,              Commercial    Tax
         Department, Jaipur.
3.       The Additional Commissioner (Admn.),                           Headquarter,
         Commercial Tax Department, Jaipur.
4.       The Dy. Commissioner                   (Admn.),            Commercial   Tax
         Department, Jodhpur.
5.       The   Assistant   Commissioner,                           Commercial    Tax
         Department, Barmer.
6.       The Joint Director, Pension                 And      Pensioners     Welfare
         Department, Jodhpur.
                                                                       ----Appellants
                                      Versus
Trilokchand S/o Late Sh. Mangi Lal, R/o U.i.t. - 31 F, Pratap
Nagar, Jodhpur.
                                                                      ----Respondent
                                Connected With
                (2) D.B. Spl. Appl. Writ No. 353/2025
1.       State Of Rajasthan, Through The Principal Secretary,
         Finance (Taxation) Department, Jaipur.
2.       The   Commissioner,             Headquarter,              Commercial    Tax
         Department, Jaipur.
3.       The Additional Commissioner, (Admn.),                          Headquarter,
         Commercial Tax Department, Jaipur.
4.       The Dy. Commissioner,                  (Admn.),            Commercial   Tax
         Department, Jodhpur.
5.       The Assistant    Commissioner,   (Pratikarapavanchan)
         Commercial Tax Department, Jodhpur.
6.       The Joint Director, Pension                 And      Pensioners     Welfare
         Department, Jodhpur.
                                                                       ----Appellants
                                      Versus
Tarachand Soni S/o Sh. Maya Ram Ji, R/o Outside Chandpole,
Opposite Bank Of Baroda, Jodhpur.
                                                                      ----Respondent
                (3) D.B. Spl. Appl. Writ No. 355/2025
1.       State Of Rajasthan, Through The Principal Secretary,
         Finance (Taxation) Department, Jaipur.
2.       The   Commissioner,             Headquarter,              Commercial    Tax
         Department, Jaipur.
3.       The Dy. Commissioner                   (Admn.),            Commercial   Tax
         Department, Pali.

                        (Uploaded on 24/02/2026 at 05:24:40 PM)
                       (Downloaded on 24/02/2026 at 08:53:51 PM)
                                    [2026:RJ-JD:9815-DB]                   (2 of 2)                          [SAW-354/2025]


                                   4.       The   Assistant     Commissioner,                         Commercial     Tax
                                            Department, Circle Jalore, Jalore.
                                   5.       The Joint Director, Pension                 And      Pensioners     Welfare
                                            Department, Jodhpur.
                                                                                                          ----Appellants
                                                                         Versus
                                   Prakash Mal Gehlot S/o Shri Jagdish Singh Gehlot, R/o Outside
                                   Chanpole Darwaja, Jai Narayan Vyas Samadhi Marg, Jodhpur.
                                                                                                         ----Respondent


                                   For Appellant(s)            :     Mr. Mahaveer Bishnoi, AAG with
                                                                     Mr. Harshvardha Singh
                                   For Respondent(s)           :     Mr. Sushil Solanki



                                   HON'BLE THE ACTING CHIEF JUSTICE MR. SANJEEV PRAKASH SHARMA
                                              HON'BLE MR. JUSTICE BALJINDER SINGH SANDHU

Order

24/02/2026

1. Learned counsel for the appellants submits that while setting

aside the order of recovery, the order, whereby the appellants had

withdrawn the third ACP, has also been quashed.

2. It would be appropriate that the matter should be examined

by the learned Single Judge himself and for that purpose, learned

counsel for the appellants/State seeks liberty to file review.

3. While granting liberty, we allow these appeals to be

withdrawn at this stage.

4. These appeals stand dismissed as withdrawn. It is made

clear that pendency of these appeals would be taken into

consideration for the purpose of counting limitation.

(BALJINDER SINGH SANDHU),J (SANJEEV PRAKASH SHARMA),ACJ

16-18-poojadubey/-

(Uploaded on 24/02/2026 at 05:24:40 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter