Citation : 2014 Latest Caselaw 6170 Del
Judgement Date : 26 November, 2014
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: 26th November, 2014.
+ W.P.(C) 6825/2014
AMIT BHAGAT ..... Petitioner
Through: Mr. Bhupender Pratap Singh, Adv.
Versus
GOVT OF NCT OF DELHI, DEPARTMENT OF
TRANSPORT & ANR ..... Respondents
Through: Ms. Zubeda Begum, Standing
Counsel (GNCTD) and Ms. Sana
Ansari, Adv. for Transport
Department.
AND
+ W.P.(C) 6854/2014 & CM No.16179/2014 (for stay)
JAMSHED ANSARI ..... Petitioner
Through:
Versus
THE STATE, GOVT. OF NCT OF DELHI & ANR ..Respondents
Through: Ms. Zubeda Begum, Standing
Counsel (GNCTD) and Ms. Sana
Ansari, Adv. for Transport
Department.
CORAM:
HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
[
RAJIV SAHAI ENDLAW, J.
1. Both these petitions under Article 226 of the Constitution of India,
filed as Public Interest Litigations, impugn the Notification dated 28th
August, 2014 of the Government of National Capital Territory of Delhi
(Transport Department) amending Rule 115(2) of the Delhi Motor Vehicles
Rules, 1993, by, though doing away with the exemption earlier in favour of
all women from, when riding on pillion or driving a motor cycle, wearing
protective headgear (helmet) and thereby making it mandatory for women as
well , to wear helmet, but making it optional for Sikh women. The
petitioners also seek a direction for amending Rule 115(2) so that Sikh
women are not exempted from compulsorily wearing helmet when driving
or riding pillion on a motor cycle.
2. Section 129 of the Motor Vehicles Act, 1998 (MV Act) is as under:-
"129. Wearing of protective headgear. - Every person driving or riding (otherwise than in a side car, on a motor cycle of any class or description) shall, while in a public place, wear protective headgear conforming to the standards of Bureau of Indian Standards: Provided that the provisions of this sections shall not apply to a person who is a Sikh, if he is, while driving or riding on the motor cycle, in a public place, wearing a turban:
Provided further that the State Government may, by such rules, provide for such exceptions as it may think fit. Explanation.-"Protective headgear" means a helmet which,-
(a) by virtue of its shape, material and construction, could reasonably be expected to afford to the person driving or riding on a motor cycle a degree of protection from injury in the event of an accident; and
(b) is securely fastened to the head of the wearer by means of straps or other fastenings provided on the headgear."
3. Section 129 supra is contained in Chapter VIII titled ―Control of
Traffic‖ of the M.V. Act, Section 138, also in the said Chapter, empowers
the State Government to make Rules for the purposes of carrying into effect
the provisions thereof. The Government of NCT of Delhi (GNCTD) in
exercise of powers under the Second proviso aforesaid, had enacted Rule
115 of the Delhi Motor Vehicles Rules, 1993 which, prior to its amendment
vide Notification dated 28th August, 2014 was as under:-
"(1) The protective headgear which a person is required to wear under Section 129 of the Act, shall be of I.S.I. specification and in good condition. It shall be securely fastened to the head by means of strips and other fastenings, provided on the headgear.
(2) It shall be optional for woman whether riding on pillion or driving on a motor cycle to wear a protective headgear."
4. The Notification dated 28th August, 2014 amends Rule 115(2) supra
by substituting the word ‗woman' with the words ‗Sikh women'. The effect
thereof is that though women, who were earlier exempted by the GNCTD
from operation of Section 129 supra i.e. from, when driving or riding a
motor-cycle, wearing a helmet, are now no longer so exempted and are
required to compulsorily wear a helmet; however ‗Sikh women' continue to
be so exempted.
5. The contention of the petitioners is:-
(i) that the exception carved out in Section 129 is for a Sikh man
wearing a turban; it is not a blanket exception for all persons
belonging to the Sikh community; the said exception is a matter
of necessity in as much as it is not possible for a Sikh man
wearing a turban to wear a helmet;
(ii) that the State Government in exercise of powers under the
second proviso to Section 129 cannot overturn the substantive
effect of Section 129 itself;
(iii) that the exemption granted to Sikh women is in disregard for
the safety of women belonging to the Sikh community;
(iv) that the classification made between women professing Sikh
religion and other women is arbitrary and violative of Article
14 of the Constitution of India;
(v) wearing of helmet by Sikh women does not militate against a
practice that is essential to practicing the religion and the
consequences of not wearing a helmet far outweigh the trivial
and insubstantial interference that it is perceived to cause to a
non-existent religious practice;
(vi) wearing of helmet by Sikh women does not go against the
tenets of Sikhism;
(vii) the amended Rule 115(2) supra causes undue hardship to the
enforcement agencies;
(viii) that the classification between women professing Sikh religion
and other women is not founded on any intelligible differentia
having a reasonable nexus with the object sought to be
achieved; and,
(ix) that Rule 115(2) as amended by the Notification supra
discriminates between Sikh and non-Sikh women on the ground
of religion and which is against the mandate of Article 15(1) of
the Constitution of India.
6. The Preamble of the Notification dated 28th August, 2014 amending
Rule 115(2) supra records that, (i) in accordance with Section 212(1) of the
MV Act, the proposed amendment to the Rules was published and
objections and suggestions invited from persons likely to be affected
thereby; and, (ii) objections and suggestions were received from the public
and which had been considered by the GNCTD prior to issuing the
Notification amending the Rule.
7. In view of the above, we, instead of calling upon the respondent
GNCTD to file reply to the petition, asked for production of the records
leading to the impugned Notification.
8. The counsel for the respondent GNCTD has today in Court produced
the said record and which have been perused by us. We find therefrom that
the GNCTD had proposed deletion of Rule 115(2) and which would have
had the effect of making wearing of helmet mandatory for all women. The
said proposal, in accordance with Section 212 of the M.V. Act (which
provides that the Rule making power of State Government is subject to the
Rules being made after previous publication), was published in the Official
Gazette for the intimation of the persons likely to be affected thereby, to be
taken up for consideration after thirty days together with any suggestions or
objections that may be received in respect thereto. Of the 26 objections
received to the said proposed / draft Rules, as many as 25 were from men,
women, organizations professing Sikh religion and inter alia to the effect
that making wearing of helmets compulsory for Sikh women would be a
hindrance in letting them follow their religious axioms in totality and in true
spirit and would thus be clearly in violation of Article 25 of the Constitution
of India. Though few letters supporting wearing of helmets by women
including Sikh women were also received but not from persons professing
Sikh religion. The record further reveals that the decision to amend the Rule
115(2) as done vide Notification dated 28th August, 2014, was taken after
considering the views of Delhi Commission for Women, Traffic Police,
Secretary-cum-Commissioner (Transport) as well as the judgments / orders
of the Courts on the subject from time to time and inter alia for the reason
that all religious sentiments need to be respected.
9. We reiterate that prior to the Notification dated 28th August, 2014,
Rule 115(2) (supra) made it optional for women to wear helmet. After the
amendment vide Notification supra, though it is mandatory for women also
as for men (except Sikhs wearing a turban) to wear helmet while driving or
riding on pillion a motorcycle of any description, exemption by GNCTD is
carved out in favour of Sikh women.
10. Having perused the records, we are satisfied that the decision of the
GNCTD, to while making wearing of helmet by women compulsory,
excluding Sikh women from the applicability of Section 129, is a well
thought out and considered decision and taken after following the procedure
prescribed in the MV Act. The only question which thus remains is,
whether the amended Rule 115(2) is violative of the MV Act or is arbitrary,
violative of Articles 14 and / or 15(1) or causes undue hardship to the
enforcement agencies, and is thus liable to be quashed.
11. We may at the outset state that the ground taken, of the amended Rule
115(2) causing undue hardship to the enforcement agencies owing to it
being difficult to determine whether a woman riding a motorcycle without
helmet is of Sikh religion or not, cannot be a ground for declaring a
provision on the statute book invalid or ultra vires. Difficulty involved in
implementing a law, is no ground to apply the provisions of law in a manner
different from what the law means. Law enforcers cannot nullify the
provisions of the very law sought to be enforced in the guise of effectively
implementing the law. Once a rule has come into force, no one can be
permitted to challenge the same on the ground of inconvenience and
difficulty in its implementation. Reliance, if any required can be placed on
the judgment of a Division Bench of this Court in Parmanand Katara Vs.
Union of India AIR 1998 Delhi 200 and to the recent judgment of the
Supreme Court in Avishek Goenka Vs. Union of India (2012) 5 SCC 321.
12. We next take up the aspect of, whether the amended Rule 115(2) can
be said to be violative of Section 129 of the MV Act. The argument of the
petitioners in this respect though not clearly spelt out appears to be that
Section 129 mandates ‗every person', irrespective of gender to wear a
helmet and having itself carved out an exception only in favour of ―a person
who is a Sikh‖ (i.e. irrespective of gender) only if he is wearing a turban, the
State Govt., in exercise of power under Second proviso thereto cannot
provide for exception in favour of a Sikh who is not even wearing a turban
i.e. a Sikh woman.
13. Though the petitioners / their counsels have not elaborated on this
aspect, we find a Single Judge of the Karnataka High Court in S.R. Bhat Vs.
State of Karnataka AIR 1998 Kant 153 to have held the exemption from
wearing a helmet granted by the State Govt. to a person driving motorcycle
with not more than three metric horse-power to be doing violence to Section
129 and wholly outside the legislative competence of the State Govt. It was
held that the power of the State Govt. under the Second Proviso to Section
129 is a limited one enabling the State Govt. to make an exemption only in
respect of similar categories of persons who for reasons of religion or
custom normally wear a turban and in whose case therefore the wearing of a
helmet would not be feasible. It was held that it would be a misconception
of law, if the said proviso could be said to empower the State Govt. to dilute
the compulsory and mandatory requirement of Section 129.
14. However the amended Rule 115 (2) with which we are concerned
cannot, in our opinion, be said to be diluting to any extent the scope of
Section 129 of the MV Act. Though the amended rule certainly exempts
Sikh women from the application / mandate of Section 129 of the MV Act
but that cannot be said to be in conflict with Section 129 of the MV Act
particularly when the very purpose of the Second proviso thereto is to
empower the State Government to provide for exceptions, further other than
those in the first proviso, from the application / mandate of Section 129 of
the MV Act.
15. The Supreme Court in Union of India Vs. Paliwal Electricals (P)
Ltd. (1996) 3 SCC 407 in the context of the power of the Central Govt.
under Rule 8 of the Central Excise Rules, 1944 to exempt any excisable
goods from the whole or any part of duty leviable on such goods held that
the power of exemption granted by the Parliament to the Govt. is a potent
weapon in the hands of the Govt. inter alia to achieve the various social and
economic objectives and to be exercised in public interest, since the
Parliament cannot constantly monitor the needs and the emerging trends and
to engage itself in day-to-day requirements. It was further held that when
the power conferred is absolute, there is no warrant for reading any
limitation into it. It was yet further held that even in the absence of any
guiding principle, while conferring such power the guiding factor has been
the public interest.
16. Reference in this regard can also be made to Hindustan Paper Corpn.
Ltd. Vs. Government of Kerala (1986) 3 SCC 398 where, while dealing
with Section 6 of Kerala Forest Produce (Fixation of Selling Price) Act,
1978 enabling the Govt. to in public interest exempt the sale of any produce
from the otherwise mandatory provisions of the Act, it was held that the
Legislature which is burdened with the heavy legislative and other type of
work is not able to find time to consider in detail, the hardships and
difficulties that are likely to result by the enforcement of the statute
concerned; it has therefore now become a well recognized and
constitutionally accepted legislative practice to incorporate provisions in the
statutes conferring the power of exemption on the Governments. It was
further held that such exemptions cannot ordinarily be granted secretly--a
Notification would have to be issued and published in the gazette and in the
ordinary course, it would be subject to the scrutiny by the Legislature.
17. We may record that Section 212 of the MV Act, not only requires the
State Govt. to make the Rules after previous publication as aforesaid but
also requires the Rules made by the State Govt. to be laid before each House
of the Parliament.
18. We are therefore of the view that no limitation can be read into the
power of the State Govt. under the Second Proviso to Section 129 to grant
exemptions from the mandate of Section 129, save as are inherent in a
proviso. We do not find the exercise of power under the Second proviso in
the present case, to be doing any violence to the substantive part of Section
129.
19. Grant of exemption by the State Govt., in exercise of powers under
the Second Proviso, to Sikh women from the mandate of Section 129,
cannot be said to be contrary in any way or undermining the substantive part
of Section 129. Significantly, the exception carved out in favour of ‗Sikh
wearing a turban' is not in the substantive part of Section 129 but in the first
proviso thereto. The First Proviso, though uses the words ―a person who is a
Sikh‖ but the said words are followed by words ―if he is‖ and which is
indicative of the reference therein being to a male only. Even otherwise, it
is only Sikh men who are generally known to wear a turban. The
Legislature thus cannot be said to have, by enacting the First Proviso to
Section 129, taken away the power of the State Govt. under the Second
Proviso to exempt Sikh women. Moreover, the power conferred on the State
Govt. under the Second Proviso to Section 129 to grant exemption from the
mandate of Section 129 is absolute, without any restrictions, as is borne out
from the words ―as it may think fit‖ therein. The scope and interpretation of
a Second proviso is not dependent upon the First proviso and the Second
proviso cannot be said to be taking colour from the First proviso - they are
two independent provisos to the main Clause. We find at least a Division
Bench of the High court of Bombay in Wangai Muhiu Maina Vs. Nagpur
University, Nagpur MANU/MH/1583/1999 to have taken the same view. A
Division Bench of this Court, in Star India P. Ltd. Vs. The Telecom
Regulatory Authority of India 146 (2008) DLT 455, also held that where a
section or enactment contains two provisos and the second proviso is
repugnant to the first, the second proviso must prevail for it stands last in the
enactment and speaks the last intention of the makers. The same is the view
of the Full Bench of the Punjab and Haryana High Court, expressed in
Swaran Singh Vs. Guru Nanak University MANU/PH/0527/1989, where it
was observed that the two provisos cover different fields and mere fact that
what can be done under the Second proviso can be done also under the First
proviso is no ground to assume that the second proviso is paramount in the
field so as to stultify what is sought to be done under the first proviso.
20. The State Government, in S.R. Bhat supra was found to have
provided an exception in conflict with the substantive part of Section 129.
The judgment (supra) of the Karnataka High Court, turned the way it did for
the reason that though Section 129 applies to persons driving or riding a
‗motorcycle of any class or description', the State Government sought to
restrict its application / mandate to a certain kind of motorcycles only and
which was held to be not permissible. Such is not the position here.
21. That brings us to the third ground of challenge, i.e. of the amended
Rule, arbitrarily discriminating between women who are of Sikh religion and
other women.
22. We may at the outset notice that Section 129 of the MV Act by the
First proviso thereto and to which there is no challenge, itself exempts Sikhs
wearing a turban from wearing helmet. We have wondered whether not the
legislature itself has thereby classified persons riding a motorcycle, by
religion. Of course, one possible argument and which has been accepted by
the High Court of Madhya Pradesh (See Girish Uskaikar Vs. Chief
Secretary MANU/MH/0954/2001) is that the exception in favour of Sikhs
wearing turban contained in the First proviso is not on religious grounds but
out of necessity i.e. owing to it being impossible / inconvenient to wear a
helmet over a turban or for the reason of the turban itself serving the same
purpose as helmet. However we are unable to accept the said reasoning. The
same does not take into account the reason for wearing the turban and which
is but a religious one. Else, no exemption from the recourse of a law can be
claimed / sought on the ground of it being inconvenient to a particular
person, owing to his religion, to abide therewith. If the same were to be
permissible, all desiring to be exempted from the applicability of any law
would create such circumstances as would make it inconvenient to them to
abide thereby. Moreover, the exemption contained in the First proviso is not
for all persons wearing a turban but only for persons professing Sikh
religion wearing a turban inasmuch as in the case of Sikhs it is their religion
which requires them to wear a turban. Thus, the exception provided for
under the First proviso to Section 129 of the MV Act is clearly on religious
grounds. Once it is so, we are unable to gauge as to how the decision of the
State Government to, in exercise of powers under the Second proviso, grant
exemption to others also on religious grounds, can be challenged.
23. Article 15(1) of the Constitution of India prohibits the State from
discriminating ―against any citizen‖ on the ground only of religion. We
have wondered whether in the facts of the present case, where, though the
State had proposed to treat all women at par by making the provision of
Section 129 of the MV Act applicable to all of them, on the objection of the
Sikh community, the Sikh women were left out of such compulsory
application of Section 129 of the MV Act. In our opinion, the State in the
said circumstances, cannot be said to be ―discriminating against Sikh
women‖ on the ground of religion.
24. Chief Justice Patanjali Sastri as far back as in Kathi Raning Rawat
Vs. The State of Saurashtra AIR 1952 SC 123 held (and with which others
on the bench did not disagree) that all legislative differentiation is not
necessarily discriminatory; in fact the word ―discrimination‖ does not occur
in Article 14 and the expression ―discriminate against‖ used in Article 15(1)
means, to make an adverse distinction with regard to - distinguishes
unfavourably from others. Thus, while religion may furnish a legitimate
basis for classification for the purpose of Article 14, Article 15(1) forbids a
classification in the ground only of religion. Therefore, to show that right
under Article 15(1) has been violated, it must be shown that there is
discrimination and not merely distinction and that the discrimination is
based on the ground of religion. As aforesaid, the expression ‗discriminate
against' means to make an adverse distinction with regard to-distinguish
unfavourably from others. Discrimination thus involves an element of
unfavourable bias and it is in that sense that the expression has to be
understood. We, in Rule 115(2), are unable to see any element of hostility
towards Sikh women.
25. Here, it is not as if Sikh women, by the rule aforesaid are barred from
wearing a helmet. Rule 115(2) expressly provides that it shall be optional
for them. When the statute / rule has not taken away any right or privilege
of or has not imposed any prohibition on, a class of persons while doing so
for others and rather leaves it optional for that class to do or not to do what
the rest have been mandated to do, in our view no question of any
arbitrariness or discrimination arises, specially when the said class has been
so treated differently on its own asking. Undoubtedly the mandate of law
for wearing a helmet is a matter of public policy. The same is not only in
the interest of the person to whom the mandate is issued but also for the
benefit of others on the road who may accidently be causative of injury to
head of a person driving / riding a motorcycle and which may be fatal,
exposing them to claims for compensation. The collective society has thus
deemed it appropriate to, rather than leave it to the discretion of individuals,
mandate it in the larger interest of the society. The challenge to such
mandate, on the grounds of the same being violative of fundamental right
under Articles 19(1)(d) and 21 and beyond the Rule making power of the
State Government (under the then Section 91(2)(i) of the M.V. Act, 1939
and which is equivalent to Section 138(2)(i) of the M.V. Act, 1988) has
already been negatived in Ajay Canu Vs. Union of India (1988) 4 SCC 156.
However, equality is but one of the facet of our constitution which also
recognizes liberty and fraternity as principles of life. Equality without liberty
would denude the individual of its identity and without fraternity, liberty and
equality would not nurture. When liberty sought by the Sikhs to follow their
religion is weighed qua equality, the exemption granted to Sikh women on
religious grounds as has been granted to Sikh men who following their
religion sport a turban, cannot be faulted with.
26. Mention at this stage may be made of the judgment of Division Bench
of High Court Madhya Pradesh Rajneesh Kapoor Vs. Union of India AIR
2007 MP 204 penned by Justice Dipak Misra where one of the contentions
was that Section 129 (supra) was discriminatory for the reason of not
applying to Sikhs. The said contention was negatived inter alia on the
ground that Section 129 is in tune with Articles 25 and 26 of the
Constitution and does not invite the wrath of Article 14 (the judgment also
contains an elaborate exposition on the need for wearing a helmet).
27. We are also of the view that it is not for this Court to adjudicate
whether or not the Sikh religion comes in the way of the women wearing
helmets. The persons professing the said religion asserted so and the
Government which under the statute has been empowered to grant the
exemption found it to be so. It is not for this Court to interfere. As far as we
have otherwise been able to understand, the Sikh religion forbids both men
and women professing the said religion from wearing any head covering,
other than a turban. It was so recognized by the Supreme Court of Canada
also in Central Alberta Dairy Pool Vs. Alberta (Human Rights
Commission) MANU/SCCN/0121/1990. Not only so, it is to be presumed
that legislature and the Government exercising power of delegated
legislation have understood and correctly appreciated the needs of their own
people and the law framed is directed to problems made manifest by
experience, and exceptions have been made on adequate grounds. We find a
Division Bench of the High Court of Madras also, in R. Muthukrishnan Vs.
The Secretary to Home Department, Govt. of Tamil Nadu
MANU/TN/9018/2007 to have held that it is not for the Court to determine
the question whether wearing of helmet should be mandatory or optional, if
it is unconformable for some persons or affects the hairdos of a lady.
28. Article 14 forbids class legislation. It is designed to prevent any
person or class of persons from being singled out as a special subject for
discrimination and hostile legislation. It however does not take from the
power to classify. It does not forbid a reasonable classification - for the
purposes of legislation, provided that classification is founded on intelligible
differentia and that differentia has a rational relation to the object of the
statute. As far back as in Moti Das Vs. S. P. Sahi, The Special Officer In-
charge of Hindu Religion Trusts AIR 1959 SC 942, it was held that
classification may be based on religion. In that case it was held that
exclusion of Sikh Religious Trusts from the application of Bihar Hindu
Religious Trusts Act, 1950 did not offend Article 14 as the organization of
Sikh Religious Trusts was essentially different from the organization of
Hindu Religious Trusts and the legislature was of the opinion that the Sikh
Religious Trusts did not require the protection which the Hindu Religious
Trusts did. Applying the same analogy, we are of the opinion that the
Government in exercise of its power under the second proviso to Section
129 was entitled to determine which religious community cannot be
compelled to wear helmets. The legislature and the government are not
debarred from recognizing the existence of different religious laws
prevailing in the country. Even if the persons belonging to two different
religions have the same practice / taboo, the legislature and the government
are entitled to determine, as to persons belonging to which religion are ripe
for social reform and in choosing them for the reform and thereform it
cannot be said that the Parliament / Government is discriminating. Article
25(2) of the Constitution prescribes that the freedom to profess, practice and
propagate religion guaranteed by Article 25(1) is subject to the making of
laws providing for social welfare and reform. An illuminating discussion on
the subject is to be found in the judgment of Chenappa Reddy J. speaking
for the Full Bench of the Andhra Pradesh High Court in Gogireddy
Sambireddy vs Gogireddy Jayamma AIR 1972 AP 156, while dealing with
the challenge, to Section 494 I.P.C. read with Sections 11 and 17 of the
Hindu Marriage Act making bigamy an offence, on the ground of the same
being violative of Article 15(1) of the Constitution for the reason of
exposing Hindus and not Muslims thereto. It was held that though it is true
that the Republic of India as established by the Constitution is secular in
character but that did not mean that Parliament and legislature are debarred
from recognising the existence of different systems of personal law
prevailing in the country.
29. Though the contention raised by the petitioners, that exemption
granted to Sikh women is in disregard of their safety cannot be ignored /
belittled but the same has to be weighed vis-a-vis other considerations as had
arisen while issuing the Notification aforesaid. The respondent GNCTD is
found to have, in exercise of its rule making power and the power under the
second provisio to Section 129, after weighing the said rival contentions,
reached a conclusion that presently it is not feasible to make it mandatory
for Sikh women also to wear helmets / protective headgear. The said
decision is found to be in the legislative domain of the respondent GNCTD
and to have been made in accordance with law and neither the Courts nor
the petitioners can substitute their own opinion for the same. The Supreme
Court in Pannalal Bansilal Patil Vs. State of Andhra Pradesh (1996) 2
SCC 498 held that a uniform law, though is highly desirable, enactment
thereof in one go perhaps may be counter productive to unity and integrity
of the nation and in a democracy governed by rule of law, gradual
progressive change and order should be brought about. It was further held
that making law or amendment to a law is a slow process and the legislature
attempts to remedy where the need is felt most acute. To the same effect are
paras 17 and 18 of Javed Vs. State of Haryana (2003) 8 SCC 369.
30. Though we find a Division Bench of the Uttaranchal High Court to
have in Uttaranchal Sikh Federation Vs. State of Uttaranchal AIR 2006
Utt 67 broached the same subject but the petition was disposed of in view of
the concession made that Sikh women riding pillion of a motorcycle being
not required to wear a helmet and by not considering the challenge to the
requirement in Uttaranchal of Sikh women driving a motorcycle to wear a
helmet on the ground that there was no challenge in the petition to Section
129 of the MV Act which required so.
31. We therefore do not find any merit in these petitions and dismiss the
same but reiterating our hope that all the concerned agencies will make
efforts to build public opinion or devise other modes and ways to ensure
protection from head injuries also to Sikh women driving or riding pillion on
motorcycle.
RAJIV SAHAI ENDLAW, J.
CHIEF JUSTICE
NOVEMBER 26, 2014 ‗pp/gsr' ..
(Corrected and released on 10th December, 2014).
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!