Citation : 2026 Latest Caselaw 1026 Raj
Judgement Date : 22 January, 2026
[2026:RJ-JD:3980-DB]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
D.B. Spl. Appl. Writ No. 1848/2025
Mahendra Kumar Sen S/o Shri Roopchand Sain, Aged About 47
Years, R/o Opposite Tichyatol Colony Street, Pathik Nagar - 2,
Village And Post Bijoliya Kalan, Bhilwara.
----Appellant
Versus
1. State Of Rajasthan, Through Principal Secretary,
Department Of Mines, Government Of Rajasthan,
Secretariat, Jaipur.
2. The Director, Mines And Geology, Directorate Of Mines
And Geology, Government Of Rajasthan, Jaipur.
3. Addl. Director (Mines), Udaipur Zone, Hiran Magri,
Udaipur.
4. Superintending Mining Engineer (Vigilance), Department
Of Geology, Bhilwara.
5. The Mining Engineer, Department Of Mines And Geology,
Bijoliya, District Bhilwara, Rajasthan.
----Respondents
For Appellant(s) : Mr. Suniel Purohit.
For Respondent(s) : Mr. Mahaveer Bishnoi, AAG.
HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI
HON'BLE MR. JUSTICE SANDEEP SHAH
Order
22/01/2026
1. Mr. Purohit, learned counsel appearing on behalf of the
appellant has drawn the attention of this Court towards the
judgment rendered by a Coordinate Division Bench of this Hon'ble
Court at Jaipur Bench in the matter of Jahangir Ali Khan v.
State & Anr. : D.B. Special Appeal (Writ) No.662/2022,
decided on 25.05.2022.
(Uploaded on 23/01/2026 at 02:14:29 PM)
[2026:RJ-JD:3980-DB] (2 of 2) [SAW-1848/2025]
2. Learned counsel for the appellant submits that until the
charge-sheet is served and a period of three months has elapsed
without any decision being taken to institute an inquiry, the order
of suspension would not be sustained.
3. At the very threshold, learned Additional Advocate General
submits that the charge-sheet stands duly prepared and ready for
service. A copy of the said charge-sheet has been produced before
this Court and the same has been taken on record with due
consideration.
4. In view of the fact that the charge-sheet has already been
prepared and ready for issuance, this Court is of the considered
opinion that the present appeal does not warrant any interference
at this stage.
5. The instant appeal stands dismissed accordingly. All pending
applications, if any, stand disposed of.
(SANDEEP SHAH),J (DR.PUSHPENDRA SINGH BHATI),J
25-Zeeshan
(Uploaded on 23/01/2026 at 02:14:29 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!