Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Yashoda Hemant Mewada vs State Of Rajasthan
2026 Latest Caselaw 3457 Raj

Citation : 2026 Latest Caselaw 3457 Raj
Judgement Date : 6 March, 2026

[Cites 16, Cited by 0]

Rajasthan High Court - Jodhpur

Yashoda Hemant Mewada vs State Of Rajasthan on 6 March, 2026

Author: Pushpendra Singh Bhati
Bench: Pushpendra Singh Bhati
[2026:RJ-JD:9742-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
              D.B. Civil Writ Petition No. 6017/2025

Jamana W/o Jetha Ram, Aged About 60 Years, R/o Jasotaniyon
Ki Dhani Barmer.
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Barmer.
                                                                    ----Respondents
                                 Connected With
              D.B. Civil Writ Petition No. 5498/2025
Ram Panchmala S/o Shyam Panchmala, Aged About 20 Years, R/
o Sector 2 Baba Ramdev Road Masuriya District Jodhpur.
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Jodhpur.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5501/2025
Jhilmil Mewara D/o Champa Lal Mewara, Aged About 31 Years,
R/o Village Sayra, Tehsil Gogunda, Udaipur.
                                                                       ----Petitioner
                                       Versus
1.       State     Of    Rajasthan,          Through          Secretary,    Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.


                         (Uploaded on 06/03/2026 at 02:54:34 PM)
                        (Downloaded on 06/03/2026 at 09:47:36 PM)
 [2026:RJ-JD:9742-DB]                   (2 of 42)                        [CW-6017/2025]


2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Udaipur.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5502/2025
Nirmala Devi Choudhari W/o Jaswant Kumar Choudhari, Aged
About 54 Years, R/o 33 E Block Adarsh Nagar Univar Sity Road,
Udaipur.
                                                                       ----Petitioner
                                       Versus
1.       State     Of    Rajasthan,          Through          Secretary,    Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Udaipur.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5503/2025
Manoj S/o Tarachand, Aged About 40 Years, R/o Charbhuja
Mandir Ke Pas Guda Chatura, District Pali.
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Jodhpur.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5504/2025
Priya W/o Vasu, Aged About 33 Years, R/o Old Railway Crossing
Nut Basti Masuriya, District Jodhpur.
                                                                       ----Petitioner


                         (Uploaded on 06/03/2026 at 02:54:34 PM)
                        (Downloaded on 06/03/2026 at 09:47:36 PM)
 [2026:RJ-JD:9742-DB]                   (3 of 42)                        [CW-6017/2025]


                                       Versus
1.       State     Of    Rajasthan,          Through          Secretary,    Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Jodhpur.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5507/2025
Akhilesh Suwalka S/o Banshilal Suwalka, Aged About 57 Years,
72 Aklingji Nagar Goverdhan Vilas District Udaipur.
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Udaipur.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5508/2025
Kamla Devi Sisodia W/o Pukhraj, Aged About 79 Years, Rajiv
Gandhi Colony Pal Link Road, Jodhpur.
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Jodhpur.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5509/2025


                         (Uploaded on 06/03/2026 at 02:54:34 PM)
                        (Downloaded on 06/03/2026 at 09:47:36 PM)
 [2026:RJ-JD:9742-DB]                   (4 of 42)                        [CW-6017/2025]


Namit Chouhan, 63 Umaid Heritage Defence Lab Road Jodhpur
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan, 2, Gumaniwala, Panchwati, Udaipur, Rajasthan
3.       District Excise Officer, Jodhpur
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5510/2025
Pista W/o Jiyaram, Aged About 41 Years, Vijay Nagar, Kudi
Bhagtasani, District Jodhpur.
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Jodhpur.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5513/2025
Mahaveer S/o Ratanlal Mewada, Aged About 31 Years, R/o
Gokuldam Appartment Surat Gujarat
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan, 2, Gumaniwala, Panchwati, Udaipur, Rajasthan
3.       District Excise Officer, Udaipur
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5514/2025

                         (Uploaded on 06/03/2026 at 02:54:34 PM)
                        (Downloaded on 06/03/2026 at 09:47:36 PM)
 [2026:RJ-JD:9742-DB]                   (5 of 42)                        [CW-6017/2025]


Joshi Siddhi D/o Bansilal, Aged About 30 Years, R/o Surat,
Gujarat.
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Udaipur.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5516/2025
Harsh Kumar Suwalka S/o Uankarlal, Aged About 55 Years, R/o
60 Gariyavas District Udaipur.
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Udaipur.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5517/2025
Subham Kalal S/o Govindram, Aged About 28 Years, R/o Pratap
Colony, Shastri Circle Vilas District Udaipur.
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.


                         (Uploaded on 06/03/2026 at 02:54:34 PM)
                        (Downloaded on 06/03/2026 at 09:47:36 PM)
 [2026:RJ-JD:9742-DB]                   (6 of 42)                        [CW-6017/2025]


3.       District Excise Officer, Udaipur.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5518/2025
Yashoda Hemant Mewada W/o Hemant Mewada, Aged About 36
Years, R/o Gokuldham Appartment, Surat, Gujarat.
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Udaipur.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5593/2025
Poonam Chand S/o Mohanram, Aged About 31 Years, R/o
Khariya Patawan District Bikaner.
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Bikaner.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5594/2025
Rajesh Mewara S/o Prakash, Aged About 24 Years, R/o Jhandol
Gorana Road Dudhkiya District Udaipur.
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.


                         (Uploaded on 06/03/2026 at 02:54:34 PM)
                        (Downloaded on 06/03/2026 at 09:47:36 PM)
 [2026:RJ-JD:9742-DB]                   (7 of 42)                        [CW-6017/2025]


2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Udaipur.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5595/2025
Prem Singh S/o Khet Singh, Aged About 34 Years, R/o Ward No.
2, Bannasar, District Hanumangarh.
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Bikaner.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5598/2025
Divya Kumar Gangwani S/o Murlidhar Gangwani, Aged About 39
Years, R/o 203 Parti Bhawan Subhash Chouk Ratanada District
Jodhpur.
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Udaipur.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5599/2025
Poonam Singh S/o Ridmal Singh, Aged About 30 Years, R/o
Pilibanga, District Hanumangarh.
                                                                       ----Petitioner


                         (Uploaded on 06/03/2026 at 02:54:34 PM)
                        (Downloaded on 06/03/2026 at 09:47:36 PM)
 [2026:RJ-JD:9742-DB]                   (8 of 42)                        [CW-6017/2025]


                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Bikaner.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5601/2025
Jitu Singh S/o Kalyan Singh, Aged About 30 Years, R/o Bagadsar
Tehsil Kolayat, District Bikaner.
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Bikaner.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5604/2025
Bulaki Sharma S/o Marvanlal Sharma, Aged About 52 Years,
Sevgo Ki Bagichi, District Bikaner.
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Bikaner.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5610/2025


                         (Uploaded on 06/03/2026 at 02:54:34 PM)
                        (Downloaded on 06/03/2026 at 09:47:36 PM)
 [2026:RJ-JD:9742-DB]                   (9 of 42)                        [CW-6017/2025]


Babita Kanwar W/o Mahendra Singh, Aged About 37 Years, B 82
Mataji Ke Mandir Ke Pas Sardulganj District Bikaner.
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Bikaner.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5613/2025
Mms Construction Company, Through Proprietor Ramsingh S/o
Bheru Singh, Aged About 50 Years, R/o Vijay Petrol Pump Ke
Samne Tilk Nagar, District Bikaner.
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Bikaner.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5655/2025
Santosh Mewara W/o Dolatraj, Aged About 45 Years, R/o Sonana
Bheruji Mandir Ke Pas Shekhawas District Pali.
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.

                         (Uploaded on 06/03/2026 at 02:54:34 PM)
                        (Downloaded on 06/03/2026 at 09:47:36 PM)
 [2026:RJ-JD:9742-DB]                  (10 of 42)                        [CW-6017/2025]


3.       District Excise Officer, Jodhpur.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5656/2025
Omaram S/o Bhairaram, Aged About 43 Years, R/o Ward No. 9
Purani Abadi Near Ravi Chowk Sri Ganganagar.
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Churu.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5658/2025
Rajan Singh Rathore S/o Laxman Singh, Aged About 41 Years,
R/o Kailashpuri Lalgarh District Bikaner.
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Bikaner.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5659/2025
Kramod Kanwar W/o Mahendra Singh, Aged About 43 Years, R/o
Ward No. 16 Nya Bas Jhanjheu District Bikaner.
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.


                         (Uploaded on 06/03/2026 at 02:54:34 PM)
                        (Downloaded on 06/03/2026 at 09:47:36 PM)
 [2026:RJ-JD:9742-DB]                  (11 of 42)                        [CW-6017/2025]


2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Bikaner.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5660/2025
Mukesh Kumar S/o Mohanlal, Aged About 43 Years, R/o Ward
No. 3, Maya Near Jhulelal Mandir, Surat, District Ganganagar.
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan, 2, Gumaniwala, Panchwati, Udaipur, Rajasthan
3.       District Excise Officer, Bikaner.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5661/2025
Shaitan Bheel S/o Kalu Bheel, Aged About 24 Years, R/o
Shobhaji Ka Kheda, District Bhilwara.
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Bhilwara.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5662/2025
Hem Singh S/o Jog Singh, Aged About 38 Years, R/o Purana
Bass Gada Gara District Jodhpur.
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,

                         (Uploaded on 06/03/2026 at 02:54:34 PM)
                        (Downloaded on 06/03/2026 at 09:47:36 PM)
 [2026:RJ-JD:9742-DB]                  (12 of 42)                        [CW-6017/2025]


         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Jaisalmer.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5664/2025
Sugna Devi W/o Omaram, Aged About 30 Years, R/o Bandhe Ki
Dhaniya Palli Partham, District Jodhpur.
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government Of Rajasthan Government Secretariat, Jaipur.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Jodhpur.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5665/2025
Radheshyam Mewara S/o Bhanwarlal Mewara, Aged About 51
Years, R/o Mahaveer Bhawan Ke Samne, Jodhpur.
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Jodhpur.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5666/2025
Sarita W/o Raja Mohammed, Aged About 50 Years, R/o C-42,
Sadul Gan,j District Bikaner.
                                                                       ----Petitioner


                         (Uploaded on 06/03/2026 at 02:54:34 PM)
                        (Downloaded on 06/03/2026 at 09:47:36 PM)
 [2026:RJ-JD:9742-DB]                  (13 of 42)                        [CW-6017/2025]


                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Bikaner.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5668/2025
Kamla Devi W/o Rameshwarlal, Aged About 45 Years, R/o
Shantipura, Hathiram Ka Oda, Jodhpur.
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Jodhpur.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5669/2025
Kalal Payal D/o Rajendra Prasad, Aged About 31 Years, R/o Bapu
Nagar, Ahmedabad.
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Udaipur.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5670/2025


                         (Uploaded on 06/03/2026 at 02:54:34 PM)
                        (Downloaded on 06/03/2026 at 09:47:36 PM)
 [2026:RJ-JD:9742-DB]                    (14 of 42)                          [CW-6017/2025]


Rajesh Kumar S/o Ramswroop, Aged About 43 Years, R/o Ward
No. 9 Purani Abadi Near Ravi Chowk Sri Ganganagar.
                                                                          ----Petitioner
                                         Versus
1.       State     Of     Rajasthan,           Through        Secretary        Finance,
         Government           Of     Rajasthan,       Government            Secretariat,
         Jaipur.
2.       Commissioner,             Excise      Department,           Government       Of
         Rajasthan,           2,      Gumaniwala,           Panchwati,         Udaipur,
         Rajasthan.
3.       District Excise Officer, Sri Ganganagar.
                                                                     ----Respondents
              D.B. Civil Writ Petition No. 5671/2025
Jaswant     Singh       S/o    Malam        Singh,     Aged         About    34   Years,
Jagdamba Colony, Mata Ka Than, District Jodhpur.
                                                                          ----Petitioner
                                         Versus
1.       State     Of     Rajasthan,           Through        Secretary        Finance,
         Government           Of     Rajasthan,       Government            Secretariat,
         Jaipur.
2.       Commissioner,             Excise      Department,           Government       Of
         Rajasthan,           2,      Gumaniwala,           Panchwati,         Udaipur,
         Rajasthan.
3.       District Excise Officer, Jodhpur.
                                                                     ----Respondents
              D.B. Civil Writ Petition No. 5672/2025
Kamal     Mewara        S/o        Mangilal,    Aged     About       37     Years,   R/o
Vishnoeyo Ka Bas, Madera Colony, District Jodhpur (Raj.).
                                                                          ----Petitioner
                                         Versus
1.       State     Of     Rajasthan,           Through        Secretary        Finance,
         Government           Of     Rajasthan,       Government            Secretariat,
         Jaipur.
2.       Commissioner,             Excise      Department,           Government       Of
         Rajasthan,           2,      Gumaniwala,           Panchwati,         Udaipur,
         Rajasthan.


                         (Uploaded on 06/03/2026 at 02:54:34 PM)
                        (Downloaded on 06/03/2026 at 09:47:36 PM)
 [2026:RJ-JD:9742-DB]                  (15 of 42)                        [CW-6017/2025]


3.       District Excise Officer, Jodhpur.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5673/2025
Poonam Singh S/o Dal Singh, Aged About 31 Years, Pugal Dere
Ke Pass Purani Ginani District Bikaner.
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Bikaner.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5674/2025
Padma Ram S/o Nenna Ram, Aged About 36 Years, R/o
Betwasiya District Jodhpur.
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Jodhpur.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5675/2025
Prashant Parashar S/o V D Parashar, Aged About 52 Years, R/o
Bhabhanagar District Chittorgarh.
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.


                         (Uploaded on 06/03/2026 at 02:54:34 PM)
                        (Downloaded on 06/03/2026 at 09:47:36 PM)
 [2026:RJ-JD:9742-DB]                  (16 of 42)                        [CW-6017/2025]


2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Sirohi.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5676/2025
Vikram Singh S/o Samundra Singh, Aged About 30 Years, Jaleli
Faujdaran, District Jodhpur.
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Jodhpur.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5677/2025
Mahaveer Prasad S/o Jagdish Suwalka, Aged About 43 Years, R/o
Balaji Choraya Shakar Garh, District Bhilwara.
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Bhilwara.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5748/2025
Diksha Chawla D/o Kunjbihari Chawla, Aged About 31 Years, R/o
Gali No. 04, Kalal Colony, Nagori Gate Ke Andar, Jodhpur District
Jodhpur, Rajasthan.
                                                                       ----Petitioner


                         (Uploaded on 06/03/2026 at 02:54:34 PM)
                        (Downloaded on 06/03/2026 at 09:47:36 PM)
 [2026:RJ-JD:9742-DB]                  (17 of 42)                        [CW-6017/2025]


                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur, Rajasthan.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Jodhpur, Rajasthan.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5799/2025
Chanchal Tak W/o Shiv Kumar Tak, Aged About 40 Years, R/o
Near Bob Bank, Raja Ji Ka Kareda, Tehsil Kareda, Distt. Bhilwara
(Raj.)
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan, 2, Gumaniwala, Parichwati, Udaipur, Rajasthan
3.       District Excise Officer, Bhilwara
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5801/2025
Rajendra Singh Mewara S/o Inder Singh, Aged About 57 Years,
R/o Sarswati Nagar Basni, District Jodhpur.
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Jodhpur.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5802/2025


                         (Uploaded on 06/03/2026 at 02:54:34 PM)
                        (Downloaded on 06/03/2026 at 09:47:36 PM)
 [2026:RJ-JD:9742-DB]                   (18 of 42)                            [CW-6017/2025]


Poonam Rathore D/o Raghuveer Singh, Aged About 29 Years, R/
o Old Karni Mata Mandir Ke Pass Tilak Nagar Ward No. 40
Bikaner
                                                                         ----Petitioner
                                        Versus
1.       State     Of      Rajasthan,          Through         Secretary        Finance,
         Government          Of     Rajasthan,         Government            Secretariat,
         Jaipur
2.       Commissioner,            Excise      Department,            Government        Of
         Rajasthan, 2, Gumaniwala, Panchwati, Udaipur, Rajasthan
3.       District Excise Officer, Bikaner
                                                                      ----Respondents
               D.B. Civil Writ Petition No. 5808/2025
Harvinder Singh S/o Hardayal Singh, Aged About 30 Years, R/o
Dhalewala 2 Ll, Sriganganagar.
                                                                         ----Petitioner
                                        Versus
1.       State     Of      Rajasthan,          Through         Secretary        Finance,
         Government          Of     Rajasthan,         Government            Secretariat,
         Jaipur
2.       Commissioner,            Excise      Department,            Government        Of
         Rajasthan, 2, Gumaniwala, Panchwati, Udaipur, Rajasthan
3.       District Excise Officer, Sri Ganganagar.
                                                                      ----Respondents
               D.B. Civil Writ Petition No. 5810/2025
Davrika Bai D/o Durgalal, Aged About 30 Years, Ward 19, C.a.d.
Colony     Keshoraipatan,           Bundi,       Rajasthan-323601             Rajasthan
Aadhar No. 6399 63844 4501.
                                                                         ----Petitioner
                                        Versus
1.       The     State     Of     Rajasthan,         Through         Chief    Secretary,
         Government Of Rajasthan, Jaipur.
2.       Principal      Secretary, Finance             Department,           Secretariat,
         Jaipur.
3.       Joint Secretary, Finance (Excise) Department, Secretariat,
         Jaipur.


                          (Uploaded on 06/03/2026 at 02:54:34 PM)
                         (Downloaded on 06/03/2026 at 09:47:37 PM)
 [2026:RJ-JD:9742-DB]                  (19 of 42)                            [CW-6017/2025]


4.       The Excise Commissioner, Government Of Rajasthan,
         Udaipur.
5.       District Excise Officer, Excise Department, Chittorgarh.
                                                                     ----Respondents
               D.B. Civil Writ Petition No. 5811/2025
Prashant Parashar S/o V.d. Parashar, Aged About 51 Years, R/o
Pg 40 Rps Colony, Vtc, Rawatbhata, Po Bhabhanagar, Sub
District Rawatbhata, District Chittorgarh, Rajasthan Aadhar No.
2340 9794 3970
                                                                        ----Petitioner
                                       Versus
1.       The    State     Of     Rajasthan,         Through         Chief    Secretary,
         Government Of Rajasthan, Jaipur
2.       Principal     Secretary, Finance             Department,           Secretariat,
         Jaipur.
3.       Joint Secretary, Finance (Excise) Department, Secretariat,
         Jaipur
4.       The Excise Commissioner, Government Of Rajasthan,
         Udaipur
5.       District Excise Officer, Excise Department, Sirohi.
                                                                     ----Respondents
               D.B. Civil Writ Petition No. 5812/2025
Arvind Kumar S/o Ram Sagar, Aged About 30 Years, R/o Ward
No 41 Bijli Colony Ke Pass Hanumangarh Junction District
Hanumangarh, Rajasthan 335512 Aadhar No. 8647 6792 8975
                                                                        ----Petitioner
                                       Versus
1.       The    State     Of     Rajasthan,         Through         Chief    Secretary,
         Government Of Rajasthan, Jaipur
2.       Principal     Secretary, Finance             Department,           Secretariat,
         Jaipur
3.       Joint Secretary, Finance (Excise) Department, Secretariat,
         Jaipur
4.       The Excise Commissioner, Government Of Rajasthan,
         Udaipur
5.       District Excise Officer, Excise Department, Hanumangarh.


                         (Uploaded on 06/03/2026 at 02:54:34 PM)
                        (Downloaded on 06/03/2026 at 09:47:37 PM)
 [2026:RJ-JD:9742-DB]                   (20 of 42)                            [CW-6017/2025]


                                                                      ----Respondents
               D.B. Civil Writ Petition No. 5831/2025
Sumitra Devi W/o Uday Pal, Aged About 46 Years, R/o Ward 36,
J.p   Colony,      Hanumangarh             Town,       Hanumangarh            Rajasthan
335512 Aadhar No. 5200 0395 9568.
                                                                         ----Petitioner
                                        Versus
1.       The     State     Of     Rajasthan,         Through         Chief    Secretary,
         Government Of Rajasthan, Jaipur
2.       Principal      Secretary, Finance             Department,           Secretariat,
         Jaipur
3.       Joint Secretary, Finance (Excise) Department, Secretariat,
         Jaipur
4.       The Excise Commissioner, Government Of Rajasthan,
         Udaipur
5.       District Excise Officer, Excise Department, Hanumangarh.
                                                                      ----Respondents
               D.B. Civil Writ Petition No. 5870/2025
Lal Chand S/o Rameshwar, Aged About 42 Years, Resident Of
Chamaro Ka Bas, Motipura, Dobhi, Tehsil Bhadra, District
Hanumangarh. (Liquor Shop Code No. 3101026, Village Dobhi,
Tehsil Bhadra, District - Hanumangarh).
                                                                         ----Petitioner
                                        Versus
1.       State     Of      Rajasthan,          Through         Secretary        Finance,
         Government          Of     Rajasthan,         Government            Secretariat,
         Jaipur.
2.       Commissioner,            Excise      Department,            Government        Of
         Rajasthan,         2,      Gumaniwala,              Panchwati,         Udaipur,
         Rajasthan.
3.       The District Excise Officer, Hanumangarh.
                                                                      ----Respondents
               D.B. Civil Writ Petition No. 5875/2025
Mahipal S/o Kanwra Ram, Aged About 24 Years, R/o Kudo Ka
Bas, Jajiwala Gehlota District Jodhpur.
                                                                         ----Petitioner


                          (Uploaded on 06/03/2026 at 02:54:34 PM)
                         (Downloaded on 06/03/2026 at 09:47:37 PM)
 [2026:RJ-JD:9742-DB]                  (21 of 42)                        [CW-6017/2025]


                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.
2.       Commissioner, Government Of Rajasthan, 2, Gumaniwala,
         Panchwati, Udaipur, Rajasthan.
3.       District Excise Officer, Jodhpur.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5887/2025
Dolat Ram S/o Hari Singh Hudda, Aged About 48 Years, Ward
No. 8 Gogamedi District Hanumangarh.
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Sri Ganganagar.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5888/2025
Vishal Bishnoi S/o Kailash Bishnoi, Aged About 32 Years, R/o
House No. 108, Agarsen Nagar Ke Pas, Laxmi Nagar, District
Sriganganagar.
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Sri Ganganagar.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5926/2025


                         (Uploaded on 06/03/2026 at 02:54:34 PM)
                        (Downloaded on 06/03/2026 at 09:47:37 PM)
 [2026:RJ-JD:9742-DB]                  (22 of 42)                        [CW-6017/2025]


Babu Lal Vishnoi S/o Prabhu Ram Vishnoi, Aged About 45 Years,
Dhorimanna, District Barmer
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan, 2, Gumaniwala, Panchwati, Udaipur, Rajasthan
3.       District Excise Officer, Barmer
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5929/2025
Bhajan Lal S/o Kishna Ram, Aged About 37 Years, Khileriyo Ki
Dhani, Cheetradi, District Barmer
                                                                       ----Petitioner
                                       Versus
1.       State Of Rajasthan, Secretary Finance, Government Of
         Rajasthan, Government Secretariat, Jaipur
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan, 2, Gumaniwala, Panchwati, Udaipur, Rajasthan
3.       District Excise Officer, Barmer
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5943/2025
Birbal Ram S/o Kishna Ram, Aged About 23 Years, R/o Kakdo Ki
Dhani Chenpura, District Barmer.
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan,        2,      Gumaniwala,              Panchwati,      Udaipur,
         Rajasthan.
3.       District Excise Officer, Barmer.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 5946/2025

                         (Uploaded on 06/03/2026 at 02:54:34 PM)
                        (Downloaded on 06/03/2026 at 09:47:37 PM)
 [2026:RJ-JD:9742-DB]                  (23 of 42)                        [CW-6017/2025]


Purana Ram S/o Lichman Ram, Aged About 50 Years, R/o
Meghwalo Ka Mohalla, Chindaliya, District Nagaur.
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan, 2, Gunaniwala, Panchwati, Udaipur, Rajasthan.
3.       District Excise Officer, Nagour.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 6032/2025
Pappu Singh Rajvi S/o Hanuman Singh, Aged About 51 Years, R/
o Khasra No. 84 Shri Ram Nagar Bhadvasiya District Jodhpur.
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur.
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan, 2, Gumaniwala, Panchwati, Udaipur, Rajasthan
3.       District Excise Officer, Jodhpur.
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 6241/2025
Vaishno Devi Madira Sang, R/o Patel Circle Kishan Pole Hiran
Magari District Udaipur
                                                                       ----Petitioner
                                       Versus
1.       State     Of     Rajasthan,          Through         Secretary     Finance,
         Government         Of     Rajasthan,         Government        Secretariat,
         Jaipur
2.       Commissioner,           Excise      Department,            Government    Of
         Rajasthan, 2, Gumaniwala, Panchwati, Udaipur, Rajasthan
3.       District Excise Officer, Udaipur
                                                                    ----Respondents
              D.B. Civil Writ Petition No. 6981/2025

                         (Uploaded on 06/03/2026 at 02:54:34 PM)
                        (Downloaded on 06/03/2026 at 09:47:37 PM)
 [2026:RJ-JD:9742-DB]                  (24 of 42)                         [CW-6017/2025]


Dholu Singh S/o Shri Sher Singh, Aged About 37 Years, Resident
Of Ward No. 12, 1 C.h.d. Kakadwala, Bikaner. (Raj.).
                                                                        ----Petitioner
                                       Versus
1.       The State Of Rajasthan, Through The Chief Secretary,
         Government         Of     Rajasthan,         Government         Secretariat,
         Jaipur (Raj.).
2.       Commissioner,           Excise      Department,            Government     Of
         Rajasthan, 2, Gumaniwala, Panchwati, Udaipur (Raj.).
3.       District Excise Officer, Bikaner, (Raj.).
                                                                     ----Respondents
              D.B. Civil Writ Petition No. 7398/2025
Om Singh S/o Raghu Nath Singh, Aged About 49 Years, Resident
Of Ward No. 12, 1.c.h.d. Kakadwala, Bikaner.
                                                                        ----Petitioner
                                       Versus
1.       The State Of Rajasthan, Through The Chief Secretary,
         Government         Of     Rajasthan,         Government         Secretariat,
         Jaipur (Raj.).
2.       Commissioner,           Excise      Department,            Government     Of
         Rajasthan, 2, Gumaniwala, Panchwati, Udaipur (Raj.).
3.       District Excise Officer, Bikaner, (Raj.)
                                                                     ----Respondents
              D.B. Civil Writ Petition No. 7268/2025

 Suman Kanwar W/o Mukan Singh, Aged About 37 Years, R/o
 Khuri District Nagour.
                                                                       ----Petitioner
                                       Versus
 1.      State     Of     Rajasthan,         Through          Secretary     Finance,
         Government Of Rajasthan, Government Secretariat,
         Jaipur.
 2.      Commissioner,           Excise      Department,            Government    Of
         Rajasthan,         2,     Gumaniwala,             Panchwati,       Udaipur,
         Rajasthan.
 3.      District Excise Officer, Nagour.
                                                                    ----Respondents

                         (Uploaded on 06/03/2026 at 02:54:34 PM)
                        (Downloaded on 06/03/2026 at 09:47:37 PM)
 [2026:RJ-JD:9742-DB]                 (25 of 42)                         [CW-6017/2025]



              D.B. Civil Writ Petition No. 7399/2025

     Mangan Kanwar W/o Sher Singh, Aged About 64 Years,
     Resident Of Ward No. 12, Kankarwala, Lunkaransar, Dist.
     Bikaner.
                                                     ----Petitioner
                                  Versus
     1.    The State Of Rajasthan, Through The Chief Secretary,
           Government Of Rajasthan, Government Secretariat,
           Jaipur (Raj.).
     2.    Commissioner, Excise Department, Government Of
           Rajasthan, 2, Gumaniwala, Panchwati, Udaipur (Raj.).
     3.    District Excise Officer, Bikaner, (Raj.).
                                                                   ----Respondents


For Petitioner(s)           :     Mr. Girish Joshi
                                  Mr. Kshitiz Vyas
                                  Mr. Sachin Dave
                                  Mr. Manoj Chotia
                                  Mr. Rishabh Handa
                                  MR. P.C. Bishnoi
                                  Mr. Manjeet Godara
                                  Mr. Pritam Joshi
                                  Mr. Shrijeet Singh Solanki
For Respondent(s)           :     Mr. Mahaveer Bishnoi, Additional
                                  Advocate General
                                  assisted by Mr. Harshwardhan Singh



       HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

HON'BLE MR. JUSTICE SANDEEP SHAH

Judgment

1. Date of conclusion of arguments 13.01.2026 & 05.02.2026

2. Date on which judgment was reserved 13.01.2026 & 05.02.2026

3. Whether the full judgment or only the operative part is pronounced: Full Judgment

4. Date of pronouncement 06.03.2026

Reportable Per Dr. Pushpendra Singh Bhati, J:

1. The instant batch of Civil Writ Petitions arises out of a

common factual background, involves common questions of law

and fact, and challenges identical action of the Excise Department,

(Uploaded on 06/03/2026 at 02:54:34 PM)

[2026:RJ-JD:9742-DB] (26 of 42) [CW-6017/2025]

Government of Rajasthan. Since the controversy involved in all the

matters is substantially similar, the same are being decided

together by this common judgment for the purpose of analogous

adjudication.

1.1. For the sake of convenience, D.B. Civil Writ Petition No.

6017/2025 (Jamana Vs. State of Rajasthan & Ors.) is being

treated as the lead case, and the facts are being taken therefrom.

1.2. It is further clarified that though arguments in the batch were

heard together, the matters were reserved on different dates.

While most of the writ petitions were reserved on a common date,

D.B. Civil Writ Petition No. 7399/2025 was reserved for judgment

separately on 05.02.2026. However, as the issues involved are

common, all the matters are being disposed of by this common

judgment.

2. The petitioner has preferred the present writ petition praying

for the following reliefs:

"In view of above it is humbly prayed that the Hon'ble Court may by appropriate writ order or direction:

a) Quash and set-aside clause 2.2.6, 2.2.7 and 2.2.8 of the Excise and Temperance Policy 2025-2029 (Annx-1) as being contrary to the Excise Policy as well as the Rajasthan Excise Act, Rajasthan Excise Rules as well as the Constitution of India;

b) Direct the respondents to renew the license of the petitioner's shop and not to create any hindrance in the operation of the licensed vend of the petitioner. If need be the notice dated 25.02.2025 (Annx-4) qua petitioners shop may kindly be quashed and set aside;

(Uploaded on 06/03/2026 at 02:54:34 PM)

[2026:RJ-JD:9742-DB] (27 of 42) [CW-6017/2025]

c) Any other relief, order or direction that this Hon'ble Court deems fit in the interest of equity, justice and good conscience."

3. The present writ petition arises out of the Rajasthan Excise &

Temperance Policy, 2025-2029 issued by the Finance (Excise)

Department, Government of Rajasthan vide notification dated

29.01.2025, whereby the State Government introduced a revised

framework for settlement of retail liquor shops for the financial

years 2025-2029.

3.1. Under the said policy, while retaining the total number of

retail liquor shops in the State at 7665, a system of district-wise

"clusters" was introduced for the first time. As per Clause 2.2.1 of

the policy, shops were to be grouped into clusters on a contiguous

basis, comprising minimum one and maximum five shops.

3.2. The policy further provided an option of renewal to existing

licensees for the financial year 2025-26, subject to fulfillment of

prescribed eligibility conditions, including enhancement of the

Annual Guarantee Amount by 10% over the previous year.

3.3. The controversy in the present petition centers around

Clauses 2.2.6, 2.2.7 and 2.2.8 of the policy. As per Clause 2.2.6,

renewal of licenses in a district was made conditional upon receipt

of renewal applications from at least 70% of the eligible licensees

in the district, and further subject to all shops within a particular

cluster applying for renewal. Clause 2.2.7 stipulates that if

renewal applications are received from less than 70% of eligible

licensees in a district, then all shops in that district are liable to be

settled through cluster-wise e-auction/e-tender. Clause 2.2.8

(Uploaded on 06/03/2026 at 02:54:34 PM)

[2026:RJ-JD:9742-DB] (28 of 42) [CW-6017/2025]

provides that where one or more shops within a cluster are not

renewed, opportunity shall be given to existing licensees within

the cluster to take such unrenewed shops; failing which the entire

cluster shall be put to auction.

3.4. The petitioner, who was an existing licensee of a Country

Liquor and IMFL/Beer Composite Retail Off Vend in District Barmer,

submitted an application for renewal within the prescribed time

along with the requisite renewal fee.

3.5. It is the case of the petitioner that in the cluster in which her

shop was included, one shop remained unrenewed. In view

thereof, and after issuance of notice dated 25.02.2025, the

petitioner's renewal application came to be cancelled, and the

concerned cluster was proposed to be settled through auction

process.

3.6. Aggrieved by the operation of the impugned clauses and

consequential cancellation/non-consideration of her renewal

application, the petitioner has preferred the present writ petition

challenging the constitutional validity of Clauses 2.2.6, 2.2.7 and

2.2.8 of the Excise & Temperance Policy 2025-2029, and seeking

renewal of her licence.

4. Learned counsel appearing for the petitioners, at the outset,

submitted that the present writ petitions are maintainable under

Articles 226 and 227 of the Constitution of India notwithstanding

the fact that the dispute arises out of liquor trade.

4.1. It was contended that although there exists no fundamental

right to carry on trade in liquor, it is now well settled that State

(Uploaded on 06/03/2026 at 02:54:34 PM)

[2026:RJ-JD:9742-DB] (29 of 42) [CW-6017/2025]

action in matters relating to grant, renewal or regulation of excise

licences remains subject to constitutional scrutiny on the

touchstone of Article 14 of the Constitution of India. The absence

of a fundamental right to trade in liquor does not exclude judicial

review where arbitrariness, discrimination or violation of declared

policy is alleged.

4.1.1. Learned counsel submitted that the State, while exercising

its exclusive privilege in respect of intoxicants, is nevertheless

bound to act strictly in accordance with the governing statute, the

rules framed thereunder and its own declared policy, and any

deviation therefrom is amenable to judicial review.

4.1.2. In support of the aforesaid submission, reliance was placed

upon the judgments of the Hon'ble Supreme Court in Secretary

to Government, Tamil Nadu & Anr. vs. K. Vinayagamurthy,

(AIR 2002 SC 2968); State of Kerala & Ors. vs. Unni & Anr.,

(AIR 2007 SC 819); and Kerala Samsthana Chethu

Thozhilali Union vs. State of Kerala & Ors., (AIR 2006 SC

3480), wherein it has been held that though liquor trade is a

regulated privilege, the State is duty-bound to act fairly, non-

arbitrarily and in conformity with Article 14 of the Constitution.

4.1.3. It was thus argued that the challenge raised by the

petitioners is not to any vested right in liquor trade, but to the

alleged arbitrary exercise of policy power and discriminatory

application of the Excise Policy, which squarely falls within the

scope of judicial review under Article 226 of the Constitution of

India.

(Uploaded on 06/03/2026 at 02:54:34 PM)

[2026:RJ-JD:9742-DB] (30 of 42) [CW-6017/2025]

4.2. Learned counsel for the petitioners submitted that although

the State enjoys exclusive privilege and regulatory control over

liquor trade, such monopoly does not confer uncanalised or

absolute power. The exercise of such privilege, it was argued,

remains circumscribed by constitutional limitations, particularly

the mandate of Article 14 of the Constitution of India. It was

contended that State monopoly in excise matters does not eclipse

the requirement of fairness, transparency and non-arbitrariness in

decision-making. Even in a restricted trade such as liquor,

executive action must satisfy the test of reasonableness and

cannot be capricious, opaque or discriminatory.

4.2.1. Learned counsel placed reliance upon the judgment of the

Hon'ble Supreme Court in Khoday Distilleries Ltd. vs. State of

Karnataka [(1995) 1 SCC 574], to submit that while the State

has exclusive privilege in respect of intoxicating liquors, the

method adopted for grant or regulation of licences must not be

arbitrary or discriminatory. It was emphasized that even where the

State acts in its domain of privilege, it cannot transgress

constitutional guarantees.

4.2.2. It was therefore argued that the impugned clauses, though

forming part of an excise policy, are amenable to constitutional

scrutiny and must withstand the test of equality and fairness

under Article 14.

4.3. Learned counsel further submitted that the impugned Clauses

2.2.6, 2.2.7 and 2.2.8 of the Excise & Temperance Policy, 2025-

2029 are ex facie arbitrary inasmuch as they make the renewal

(Uploaded on 06/03/2026 at 02:54:34 PM)

[2026:RJ-JD:9742-DB] (31 of 42) [CW-6017/2025]

rights of an individual licensee dependent upon the conduct and

choices of other licensees within the cluster and even upon the

overall renewal percentage at the district level.

4.3.1. It was contended that under Clause 2.2.6, even where a

licensee fulfills all eligibility conditions and submits the renewal

application along with the prescribed fee, renewal can be denied if

all licensees within the cluster do not apply or if the district-wide

renewal percentage does not reach the prescribed 70% threshold.

According to learned counsel, such a stipulation introduces an

artificial and unreasonable classification amongst similarly situated

licensees.

4.3.2. Learned counsel argued that Clause 2.2.7, which mandates

that if renewal applications in a district fall below 70% of eligible

licensees, all shops in that district shall be settled through e-

auction, is manifestly arbitrary. The fate of a compliant licensee, it

was submitted, is made contingent upon factors beyond his

control, thereby violating the doctrine of intelligible differentia and

rational nexus under Article 14.

4.3.3. With respect to Clause 2.2.8, it was urged that an existing

licensee is effectively compelled to opt for renewal of other

unrenewed shops within the cluster in order to protect his own

renewal. Such a condition, according to learned counsel, amounts

to economic coercion and compels participation in additional

commercial obligations unrelated to the licensee's original shop.

4.3.4. Learned counsel further submitted that the 70% renewal

criterion has not been supported by any disclosed empirical study

(Uploaded on 06/03/2026 at 02:54:34 PM)

[2026:RJ-JD:9742-DB] (32 of 42) [CW-6017/2025]

or rational basis. The application of a district-level threshold, it

was argued, results in unequal treatment between districts

depending upon renewal participation, thereby creating variability

in rights of renewal based on external factors.

4.4. It was also contended that the respondents themselves have

taken a stand that clustering of unrenewed shops for auction is

permissible only where the 70% threshold is not achieved.

However, in the present case, even after more than 70% shops

stood renewed, clusters of already renewed shops were allegedly

clubbed with unlifted or non-viable shops and subjected to

auction, thereby acting contrary to the policy itself. Such action, it

was argued, renders the impugned decision ultra vires the

declared policy framework.

4.5. Learned counsel further argued that the formation of clusters

lacks transparency and uniform criteria. It was submitted that the

policy provides that clusters may consist of one to five contiguous

shops; however, no objective parameters have been disclosed for

determining contiguity, revenue potential or grouping. The alleged

non-publication of the finalized cluster list prior to issuance of

auction notice dated 25.02.2025 was cited as indicative of opacity

and post-decisional manipulation.

4.5.1. It was argued that similarly situated shops were treated

differently in different districts, and the inclusion of an unlifted

shop in the petitioner's cluster became the sole basis for rejection

of renewal, whereas in other districts single shops were

(Uploaded on 06/03/2026 at 02:54:34 PM)

[2026:RJ-JD:9742-DB] (33 of 42) [CW-6017/2025]

independently auctioned. Such selective treatment, according to

learned counsel, demonstrates arbitrariness.

4.6. Learned counsel also contended that the respondents'

justification that vendors deliberately avoid lifting high-potential

shops is speculative and unsupported by material. It was

submitted that several shops remain unlifted due to geographical

inaccessibility, low commercial viability or structural

disadvantages, and the State cannot presume mala fides on the

part of licensees.

4.6.1. In this context, reliance was placed upon Sections 101 and

102 of the Indian Evidence Act, 1872 to submit that the burden to

justify such assumptions lies upon the State, particularly where

policy restrictions are sought to be defended on factual grounds.

4.7. It was further argued that the cluster mechanism, as

implemented, operates as a tool of economic compulsion by

clubbing profitable shops with non-viable shops and threatening

auction of the entire cluster if any shop remains unrenewed.

According to learned counsel, such a mechanism amounts to

unjust enrichment under the guise of revenue maximization.

4.8. Learned counsel submitted that revenue enhancement cannot

be achieved by coercive or discriminatory means, and the State

cannot indirectly compel cross-subsidization of non-viable shops

by leveraging renewal rights of compliant licensees.

4.9. It was also contended that no issue of prospective or

retrospective application arises in the present case. Even if

clusters have been provisionally allotted through auction, each

(Uploaded on 06/03/2026 at 02:54:34 PM)

[2026:RJ-JD:9742-DB] (34 of 42) [CW-6017/2025]

shop retains its independent identity and guarantee amount. Any

third party who participated in auction did so subject to the

outcome of the present writ petitions, and therefore no vested

right or equity arises in favour of such allottee.

4.10. On the aforesaid premises, learned counsel prayed that

Clauses 2.2.6, 2.2.7 and 2.2.8 of the Excise & Temperance Policy,

2025-2029 be declared unconstitutional and the consequential

cancellation of the petitioners' renewal applications and auction

proceedings be quashed.

5. Learned Additional Advocate General appearing for the

respondents opposed the writ petitions and submitted that the

challenge laid by the petitioners is wholly misconceived, both on

facts and in law.

5.1. Learned counsel submitted that the petitioners have an

efficacious alternative remedy of appeal under Section 9A of the

Rajasthan Excise Act, 1950 before the Excise Commissioner,

Rajasthan, Udaipur against the order of cancellation/non-renewal.

The extraordinary writ jurisdiction under Article 226 ought not to

be invoked in the presence of such statutory remedy.

5.2. Learned counsel further submitted that liquor trade is not a

fundamental right and is merely a privilege regulated by the State

in exercise of its powers under Entry 8 and Entry 51 of List II of

the Seventh Schedule to the Constitution of India. In view of

Section 37 of the Rajasthan Excise Act, 1950, no licensee has any

vested right to renewal of licence nor any claim for compensation

(Uploaded on 06/03/2026 at 02:54:34 PM)

[2026:RJ-JD:9742-DB] (35 of 42) [CW-6017/2025]

upon non-renewal. Thus, the petitioners cannot assert renewal as

a matter of right.

5.3. It was submitted that the Excise & Temperance Policy, 2025-

2029 has been framed after due consideration of revenue

interests, administrative efficiency, transparency and long-term

stability in excise administration. The cluster system was

introduced to ensure rationalization of settlement, prevention of

revenue leakage and avoidance of fallow or unregulated areas.

5.4. Learned counsel submitted that the 70% renewal threshold is

a policy decision taken after study and deliberation, intended to

ensure substantial participation of existing licensees before

granting the benefit of renewal. The said condition operates

uniformly across the State and applies equally to all districts and

all licensees. There is neither discrimination nor arbitrariness in

prescribing such a uniform benchmark.

5.5. It was further submitted that after implementation of the

policy, out of 7665 liquor shops in the State, approximately 6420

licensees opted for renewal under the cluster mechanism, thereby

demonstrating overwhelming acceptance of the policy framework.

The fact that a large majority of licensees complied with and

benefited from the policy, it was argued, negates the allegation of

arbitrariness.

5.6. Learned counsel contended that Clause 2.2.8 merely provides

that if a shop within a cluster remains unrenewed, existing

licensees of that cluster are given an opportunity through limited

bidding to settle such shop. Only if the cluster remains unsettled

(Uploaded on 06/03/2026 at 02:54:34 PM)

[2026:RJ-JD:9742-DB] (36 of 42) [CW-6017/2025]

thereafter is it put to open e-auction. This mechanism, it was

argued, ensures full settlement of all shops within a cluster,

thereby protecting revenue and preventing illegal liquor trade in

unserved areas.

5.7. It was further submitted that the petitioners themselves,

while submitting their renewal applications, expressly accepted

the terms and conditions of the Excise Policy, including the

condition that renewal may be cancelled if 70% threshold is not

met or if cluster conditions are not satisfied. The renewal

application form signed by the petitioners contains an undertaking

to this effect. Having participated in the process with full

knowledge of the policy, the petitioners are estopped from

challenging the same after failing to secure renewal.

5.8. Learned counsel denied the allegation of non-transparency in

cluster formation and submitted that individual notices were

issued to concerned licensees and opportunity of limited tender

was provided before cancellation of renewal applications. The plea

regarding non-publication of cluster lists, it was argued, is

factually incorrect.

5.9. It was contended that the policy does not compel any licensee

to adopt additional commercial obligations. Renewal is voluntary

and subject to prescribed eligibility conditions. The State cannot

permit selective renewal of profitable shops while leaving non-

viable shops unsettled, as that would lead to revenue loss and

proliferation of illegal liquor trade in unregulated areas.

(Uploaded on 06/03/2026 at 02:54:34 PM)

[2026:RJ-JD:9742-DB] (37 of 42) [CW-6017/2025]

5.10. Learned counsel emphasized that formulation of excise

policy falls squarely within the executive domain. Judicial review in

such matters is limited to examining manifest arbitrariness or

constitutional violation. Courts do not sit in appeal over policy

wisdom or substitute their own views regarding revenue

mechanisms.

5.11. It was thus prayed that the impugned clauses are neither

arbitrary nor discriminatory; they are rational, uniformly

applicable and framed in furtherance of legitimate State

objectives. The writ petitions, therefore, deserve to be dismissed.

6. Heard learned counsel for the parties at length. The record of

the case as well as the judgments cited at the Bar have been

carefully perused.

6.1. This Court observes that the subject of intoxicating liquors

falls within Entry 8 of List II of the Seventh Schedule to the

Constitution of India, which empowers the State Legislature to

legislate on "intoxicating liquors, that is to say, the production,

manufacture, possession, transport, purchase and sale of

intoxicating liquors." Further, Entry 51 of List II confers power

upon the State to levy duties of excise on alcoholic liquors for

human consumption.

6.2. This Court further observes that Article 47 of the Constitution

of India, forming part of the Directive Principles of State Policy,

casts a duty upon the State to endeavour to bring about

prohibition of intoxicating drinks except for medicinal purposes.

Thus, the constitutional scheme unmistakably places regulation of

(Uploaded on 06/03/2026 at 02:54:34 PM)

[2026:RJ-JD:9742-DB] (38 of 42) [CW-6017/2025]

liquor trade within the domain of State control and policy

determination.

6.3. It is therefore clear that the field of excise, particularly with

respect to liquor, is an area where the State enjoys regulatory

privilege and wide discretion in determining the manner of grant,

renewal and settlement of licences.

6.3.1. This Court finds that it is well settled that there exists no

fundamental right to trade in liquor. The business of liquor is not

protected under Article 19(1)(g) as an unrestricted commercial

activity, but is treated as a privilege subject to complete control of

the State.

6.3.2. At this juncture, reference may be made to the

authoritative pronouncements of the Hon'ble Supreme Court in

Khoday Distilleries Ltd. (Supra) held as follows:

"62. We, therefore, hold that a citizen has no fundamental right to trade or business in liquor as beverage. The State can prohibit completely the trade or business in potable liquor since liquor as beverage is res extra commercium. The State may also create a monopoly in itself for trade or business in such liquor. The State can further place restrictions and limitations on such trade or business which may be in nature different from those on trade or business in articles res commercium. The view taken by this Court in K.K. Narula case17 as well as in the second Synthetics and Chemicals Ltd. case30 is not contrary to the aforesaid view which has been consistently taken by this Court so far.

63. One of the incidental contentions, viz., whether the State can create monopoly in trade or business in potable

(Uploaded on 06/03/2026 at 02:54:34 PM)

[2026:RJ-JD:9742-DB] (39 of 42) [CW-6017/2025]

liquor is already answered above. This is apart from the fact that Article 19(6) provides for such monopoly in favour of the State even in trades and businesses which are legitimate. It is not, therefore, necessary to dilate upon this aspect any further."

The Hon'ble Apex Court has categorically held that the State has

exclusive privilege in respect of intoxicating liquors and no citizen

has an inherent right to carry on such trade.

6.3.3. However, this Court also notes that though no fundamental

right exists in liquor trade, State action in this domain is not

immune from judicial review. The exercise of privilege must

conform to constitutional standards of non-arbitrariness under

Article 14. Thus, the limited question before this Court is whether

the impugned clauses suffer from manifest arbitrariness or

unconstitutional discrimination.

6.3.4. This Court observes that formulation of excise policy is a

matter of executive wisdom involving fiscal considerations,

administrative convenience, revenue optimization and regulatory

strategy. Courts ordinarily refrain from interfering with policy

decisions unless they are patently arbitrary, discriminatory or ultra

vires statutory provisions.

6.3.5. This Court further observes that judicial review does not

extend to examining the economic merits of policy choices or

substituting judicial views for executive wisdom. The Court's role

is confined to testing whether the policy transgresses

constitutional boundaries.

(Uploaded on 06/03/2026 at 02:54:34 PM)

[2026:RJ-JD:9742-DB] (40 of 42) [CW-6017/2025]

6.4. This Court finds that Clause 2.2.6 and Clause 2.2.7 prescribe

a condition that renewal of licences would be subject to at least

70% of eligible licensees in a district opting for renewal and

fulfillment of cluster conditions.

6.4.1. The prescription of a threshold percentage is a policy

mechanism intended to ensure substantial participation and

stability in settlement before granting renewal benefits. Such a

benchmark operates uniformly across all districts and applies

equally to all licensees.

6.4.2. The mere fact that renewal rights of an individual licensee

are linked to cluster-level or district-level participation does not

ipso facto render the provision arbitrary. In fiscal and regulatory

matters, the State is entitled to adopt collective mechanisms to

secure revenue and administrative uniformity.

6.4.3. This Court finds no material on record to demonstrate that

the 70% criterion is manifestly arbitrary or without rational nexus

to the object of ensuring revenue stability and preventing

fragmented settlement.

6.5. The introduction of cluster formation is a structural feature of

the new Excise Policy aimed at rationalizing settlement of retail

shops and avoiding fallow areas.

6.5.1. The policy expressly provides for grouping of contiguous

shops between one and five units. The determination of such

grouping is an administrative exercise falling within the

competence of the Excise Commissioner.

(Uploaded on 06/03/2026 at 02:54:34 PM)

[2026:RJ-JD:9742-DB] (41 of 42) [CW-6017/2025]

6.5.2. The argument that cluster formation promotes

monopolization or compels economic coercion cannot be accepted

in absence of concrete material demonstrating discriminatory

application. The mechanism applies uniformly and provides

opportunity of renewal, limited tender and thereafter open e-

auction.

6.5.3. This Court further finds that renewal is not an absolute right

but subject to compliance with declared policy conditions. Section

37 of the Rajasthan Excise Act, 1950 clearly stipulates that no

person has a claim to renewal of licence.

6.6. The petitioners have contended that even after achieving

70% renewal, clusters of renewed shops were allegedly clubbed

with unrenewed shops and put to auction. However, from the

material placed on record, it appears that the renewal applications

were processed in accordance with Clause 2.2.8, and limited

opportunity was granted for settlement of remaining shops within

the cluster before proceeding to auction.

6.6.1. In absence of demonstrable mala fides or deviation from

declared procedure, this Court does not find sufficient ground to

hold the impugned action ultra vires the policy.

6.6.2. This Court notes that the petitioners participated in the

renewal process after accepting the terms and conditions of the

Excise Policy, including the stipulation regarding 70% district

threshold and cluster settlement.

(Uploaded on 06/03/2026 at 02:54:34 PM)

[2026:RJ-JD:9742-DB] (42 of 42) [CW-6017/2025]

6.6.3. It is well settled that a party who participates in a process

with knowledge of conditions cannot subsequently challenge those

very conditions merely because the outcome is unfavourable.

6.7. Upon overall consideration, this Court finds that:

• The subject of liquor trade falls squarely within State

legislative and executive competence;

• There exists no fundamental right to renewal of liquor

licence;

• The impugned clauses operate uniformly and are part of a

comprehensive excise policy;

• No manifest arbitrariness, hostile discrimination or

constitutional infirmity has been demonstrated.

6.7.1. The petitioners have essentially sought judicial substitution

of policy wisdom, which is impermissible within the limited scope

of judicial review.

7. Consequently, for the reasons recorded hereinabove, this Court

finds no merit in the present batch of writ petitions, and therefore,

the instant writ petitions are accordingly dismissed. All pending

applications, if any, also stand disposed of.

(SANDEEP SHAH),J (DR.PUSHPENDRA SINGH BHATI),J

SKant/-

(Uploaded on 06/03/2026 at 02:54:34 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