Citation : 2023 Latest Caselaw 2376 Cal
Judgement Date : 10 April, 2023
135
11.04.2023
jb.
jdt.
WPA 7676 of 2023
Dhriti Enterprises & Anr.
Vs.
The State of W.B. & Ors.
Mr. Debabrata Saha Roy
Mr. Subhankar Das ...for the petitioners.
Mr. Pantu Deb Roy
Mr. Pannalal Bandopadhyay ...for the State.
Mr. Gunjan Sinha @ Kanisk Sinha
....for the Respondent
WPA 7676 of 2023
Heard learned counsels for the parties.
The memos issued on 13th January, 2022 and 13th
July, 2022 have been assailed by the writ petitioners in
the present writ petition. The memo dated 13th January,
2022 restricts registration of battery operated eco-friendly
e-rickshaw in terms of the order passed in Title Suit
No.27 of 2018 by learned Additional District Judge, 13th
Court, Alipore on 24th February, 2020. The said order
restrains the authority from registering the battery
operated eco-friendly e-rickshaw till disposal of the suit.
The memo dated 13th July, 2022 allows registration
of e-rickshaws manufactured by M/s. Mahindra &
Mahindra Ltd.
It is submitted on behalf of the petitioners that the
battery manufactured by the petitioners is lead cell
battery which is distinct and different from the battery
manufactured by the plaintiff in the title suit.
A co-ordinate Bench of this Court, in an order passed
on 16th February, 2022 in WPA 2070 of 2022, has dealt
with a similar issue and has directed the Transport
Directorate, Government of West Bengal to instruct the
concerned regional transport offices to grant registration
to the e-vehicles manufactured by the petitioner therein
subject to the said vehicles being different and distinct
from the category forming the subject matter of the title
suit.
The petitioners claim to be similarly circumstanced
with the petitioner in the earlier writ petition since the
battery manufactured by them is distinct and different
from that of the battery which is the subject matter of the
title suit.
The petitioners further submit that Rule 126 of the
Central Motor Vehicles Rules, 1989 has been complied
with by them.
Learned counsel for the 7th respondent seeks an
order in terms of the order passed by the co-ordinate
bench on 18th February, 2022 in modifying the earlier
order passed on 16th February, 2022. The order passed
on 16th February, 2022 was modified to the extent that
the registering authority shall be at liberty to consider all
the relevant materials with regard to the pending
proceedings in Title Suit No.27 of 2018 at the time of
registration of the petitioner's e-vehicles.
Learned counsel for the 7th respondent as well as the
petitioners consent to an order in the present writ petition
in terms of the modified order passed by the co-ordinate
Bench.
Learned counsel for the 7th respondent draws the
attention of this Court to a judgment passed by a Division
Bench of this Court on 2nd May, 2023 in FMA 623 of 2022
wherein the Hon'ble Division Bench has deprecated an
application for special leave to appeal under Section 96 of
the Code of Civil Procedure by the petitioner therein on
the ground that the petitioner filed an application before
the trial court under Order I Rule 10 of the Code for being
added as a party respondent therein. The petitioner chose
not to pursue the said application and approached the
Hon'ble Division Bench under Section 96 of the Code. In
the judgment under reference the Hon'ble Division Bench
held that the appropriate course of action would be to
pursue the application already made in Order I Rule 10 of
the Civil Procedure Code before the trial Court. The ratio
of the said judgment can be distinguished from the facts
and circumstances of the present case wherein the
petitioners hace not applied before the learned trial Court
for being added as a party therein.
In view of the above, the writ petition is disposed of
directing the Director, Transport Directorate, Government
of West Bengal, being the 3rd respondent herein, to issue
necessary direction upon the concerned regional
transport offices to grant registration to the e-vehicles
manufactured by the petitioners subject to the said
vehicles being different and distinct from the category
forming subject matter of the title suit pending before the
learned Additional District Judge, 13th Court, Alipore and
also subject to compliance with Rule 126 of the Central
Motor Vehicles Rules, 1989 and all other formalities
prescribed under the Act/Rules by the petitioners and
also upon consideration of relevant documents to be
placed by the petitioners before the authority. The
registering authority shall be at liberty to consider all
relevant material regarding the pending proceedings in
the title suit No.27 of 2018 at the time of registration of
the petitioner's e-vehicles.
The entire exercise should be completed within two
months from the date of communication of this order.
With the above observations and directions this writ
petition being WPA 7676 of 2023 is disposed of.
However, there shall be no order as to costs.
Since no affidavit is invited, the allegations contained
in the petition are deemed not to be admitted.
Urgent certified website copy of this order, if applied
for, be supplied to the parties upon compliance with all
requisite formalities.
(Suvra Ghosh, J.)
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!