Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kishore Rungta Vs State of Rajasthan & Ors.
2011 Latest Caselaw 66 SC

Citation : 2011 Latest Caselaw 66 SC
Judgement Date : Jan/2011

    

Kishore Rungta Vs State of Rajasthan & Ors.

O R D E R

This appeal arises from the judgment of the Rajasthan High Court dated 20.12.2004 passed in Writ Petition No.6090 of 2004. This appeal raises important questions of law. We have carefully examined the impugned judgment of the Division Bench of the Rajasthan High Court. The Division Bench of the High Court has noticed the contentions raised by the parties and the judgments cited at the Bar. The Court, after noticing those questions of law and judgments, have not given its findings. We do not have the benefit of the findings of the High Court. In this view of the matter, we are constrained to set aside the impugned judgment passed by the Division Bench of the High Court and remand the matter to the High Court for giving specific findings on the issues raised or may be canvassed by the learned counsel for the parties before the High Court. During the pendency of this appeal, number of Interlocutory Applications have been filed.

For ensuring the expeditious disposal of the matter, we deem it appropriate to dispose of all those applications as not pressed, except applications for impleadment of Kamal Morarka and Tonk District Cricket Association with liberty to the parties to file any application for any interim relief, if it is so advised. This appeal has been pending for over five years. Apart from that, the issues raised in this appeal have far reaching implications. Therefore, we request the Hon'ble Chief Justice of the High Court to ensure that this appeal is disposed of at an early date, in any event, within six months from the date of communication of this order. Applications for impalement of Kamal Morarka and Tonk District Cricket Association are allowed and these applicants are impleaded as respondent nos.6 and 7 respectively. We request the High Court to hear the appellant-Kishore Rungta and respondent nos.1to 7 herein and pass appropriate orders, in accordance with law. All questions of law raised are kept open.

The Civil Appeal is disposed of accordingly, leaving the parties to bear their respective costs.

...................J. (DALVEER BHANDARI)

...................J. (DEEPAK VERMA)

NEW DELHI;

20TH JANUARY, 2011

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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter