Citation : 2025 Latest Caselaw 4773 Del
Judgement Date : 15 September, 2025
$~20
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of Decision: 15.09.2025
+ W.P.(C) 13593/2025 & CM APPL. 55774/2025
M/S MAGNA YUMA PRIVATE LIMITED .....Petitioner
Through: Mr. Manish Kumar, Mr. B.D. Patel
and Mr. Babul Biswas, Advocates
Mob: 8130382131
Email: [email protected]
versus
GOVERNMENT OF NCT OF DELHI & ORS. .....Respondents
Through: Mr. Puneet Yadav, Advocate for
Delhi Police
Mob: 9999388384
Email:
[email protected]
Ms. Avni Singh, Panel Counsel
GNCTD with Mr. Abhimanyu
Kapoor, Advocate
CORAM:
HON'BLE MS. JUSTICE MINI PUSHKARNA
MINI PUSHKARNA, J (ORAL)
1. The present writ petition has been filed for directions to respondents to allow the petitioner to inspect the batteries, which are lying in the impounding pits, and to cease its destruction and return the Lithium-ion batteries owned by the petitioner.
2. It is the case of the petitioner that they own 20 Lithium-ion batteries, which were given to certain E-rickshaw owners, which E-rickshaws were seized by the respondents, for being unregistered. Further, on account of the seizure, the respondents were to undertake destruction of the said E-
rickshaws, along with the batteries owned by the petitioner.
3. It is also the case of the petitioner that the ownership of the batteries lies with the petitioner, which are duly certified and registered. Therefore, the respondents cannot destroy or seize the same. Furthermore, the petitioner had never received an opportunity to be heard or inspect the batteries of the petitioner, despite repeated requests to the respondents.
4. Learned counsel appearing for the petitioner draws the attention of this Court to the judgments dated 12th December, 2024, passed in W.P.(C) 12992/2024 and 30th April, 2025 passed in W.P.(C) 2354/2025, to submit that in similar circumstances, this Court had directed the respondents to release the batteries to the petitioners, therein. Thus, he submits that in the present case also, the respondents should release the batteries in question, in terms of the aforesaid judgments.
5. Learned counsel appearing for the respondent, i.e., Govt. of NCT of Delhi ("GNCTD"), submits that the petitioner has supplied batteries to the unregistered E-rickshaws. Therefore, the petitioner has committed a wrong, as the said action could lead to further illegal operation of unregistered vehicles, undermining public safety. Therefore, the petitioner cannot be allowed to have the batteries, released to them, and cannot benefit from their own wrongdoing.
6. Having heard learned counsels appearing for the parties, this Court notes that vide judgment dated 12th December, 2024, passed in W.P.(C) 12992/2024, titled as M/s Upgrid Solutions Private Limited and Anr. Versus Govt. of NCT of Delhi and Ors., this Court has held as follows:
"xxx xxx xxx
15. It is pertinent to note that the Respondents now intend to dispose of the batteries recovered from the impounded e-rickshaws through a public
auction. They have further argued that there is no legal provision mandating the return of any component of the impounded vehicles. In the opinion of the Court, these arguments are untenable for several reasons. First, it has already been established that the batteries have been segregated and preserved, while the e-rickshaws themselves have been destroyed. The fact that the Respondents are preparing to auction these batteries demonstrates that the batteries are not being treated as „end-of-life batteries‟ under the Battery Waste Management Rules, 2022.
16. Second, the Court cannot ignore the environmental implications of improper battery disposal. Batteries used in e-rickshaws often contain hazardous materials such as lithium, cobalt, and nickel, which can be detrimental to the environment if not handled properly. Allowing the batteries to be returned to their rightful owner or leasing company would not only mitigate e-waste but also facilitate their proper recycling, contribute to resource conservation and compliance with government policies on waste management and recycling.
17. Third, batteries are a significant and valuable component of e-rickshaws, and the financial investment made by the leasing company must be protected. The leasing model presented by the Petitioners highlights that the batteries remain the property of the leasing company under the terms of the agreement. Returning the batteries would enable the Petitioners to either reuse them in other vehicles, thereby recovering a portion of their investment.
18. Respondents have argued that the August 2020 MoRTH communication, which contemplates EVs without batteries, hinges upon a type approval certificate. They point out that in absence of type approval certificate, leasing batteries to unregistered and unfit vehicles compromises public welfare. In this regard, it is noted that while the State‟s concerns highlight valid regulatory and enforcement considerations, they must be balanced against the Petitioners‟ ownership rights and the evolving landscape of EV battery leasing models. The absence of a type approval certificate, while pertinent to the vehicles‟ registration, does not extinguish the Petitioners‟ proprietary stake in the batteries. Further, through suitable directions we can ensuring that future leases comply fully with all fitness and approval norms which would address the safety concerns pointed out by the Respondents. The remedy of buying back batteries through an auction, as suggested by the Respondents, would be manifestly unfair and economically irrational. It would amount to forcing the Petitioners to bid for what they lawfully own.
19. Further, the Petitioner‟s business model of leasing batteries to erickshaw owners is neither prohibited nor contrary to existing regulations; rather, it aligns with the central government‟s vision for advancing electric vehicle (EV) adoption in India. The Battery Swapping Policy, though currently at the draft stage, is being actively deliberated as a strategic initiative to address challenges in EV adoption. Ordinarily, EVs are sold with fixed batteries, requiring direct charging through a power supply while housed within the vehicle. This setup has been identified as a significant bottleneck for large-
scale EV adoption, primarily due to the lack of reliable and widespread charging infrastructure. The draft policy identifies battery swapping as a viable alternative to fixed battery systems. Battery swapping allows for the exchange of discharged batteries with pre-charged ones, enabling users to charge batteries separately and ensuring minimal downtime for EVs. The Petitioner‟s business model based on this approach, promotes operational flexibility and efficiency.
20. In sum, the Court finds that the Petitioner is entitled to reclaim the Lithium-ion batteries leased out by them to the e-rickshaw owners. These batteries, clearly identified as leased property under specific agreements, were never owned by the e-rickshaw operators whose unregistered vehicles have been impounded. The Respondents' decision to segregate these batteries from the impounded vehicles reflects a recognition of this distinct ownership. Consequently, upon the Petitioner furnishing the requisite documents to substantiate their ownership, the batteries must be returned to them.
xxx xxx xxx"
(Emphasis Supplied)
7. In a similar matter, this Court vide judgement dated 30th April, 2025 passed in W.P.(C) 2354/2025, titled as M/s Sun Mobility Private Limited and Anr. Versus Govt. of NCT of Delhi and Others, has granted reliefs and issued directions in relation to similarly situated petitioners, in the following manner:
"xxx xxx xxx
8. Considering the finding in the aforesaid judgment, this Court is of the view that since the petitioners are similarly situated, as the petitioner in the aforesaid writ petition, therefore, in parity, the same benefit needs to be extended to the petitioners herein, as well.
9. Accordingly, it is directed as follows:
I. The petitioners shall file an undertaking before this Court unequivocally stating that they will lease or supply their Lithium-ion batteries only to E-rickshaw owners, who can furnish proof of valid registration, and fitness certification. II. The petitioners‟ representatives shall appear before the concerned Sub Division Magistrate ("SDM"), along with the requisite documentation, for proving their ownership of the batteries. After due verification of the documents of the petitioners, they shall be allowed to inspect the batteries
recovered by the respondents in order to identify those batteries, which have been given by the petitioners for use under their respective Service Agreements/ Contracts. III. The identification of the recovered batteries shall be done by the petitioners‟ representative in the presence of the respondents.
IV. After inspection and identification of the batteries, the same shall be released to the petitioners within a period of two weeks from the date of the said inspection. V. The aforesaid exercise, be carried out by the parties, within a period of four weeks from today.
xxx xxx xxx"
(Emphasis Supplied)
10. In consideration to the findings in the aforesaid judgments, this Court is of the view that since that the petitioner herein is similarly situated, as the petitioners in the aforesaid writ petitions, thus, in parity, the same benefit is necessitated to be extended to the petitioner herein, as well.
11. Accordingly, the following directions are issued:
I. The petitioner shall file an undertaking before this Court, unequivocally stating that they will lease or supply their Lithium-ion batteries only to certified E-rickshaw owners, who can furnish proof of valid registration, and fitness certification.
II. The representative of the petitioner shall appear before the concerned Sub-divisional Magistrate ("SDM"), along with the requisite documentation, for proving their ownership of the batteries. After due verification of the documents of the petitioner, the petitioner shall be allowed to inspect the batteries recovered by the respondents, in order to identify those batteries, which have been given by the petitioner, for use under their respective Service Agreements/ Contracts. III. The identification of the recovered batteries shall be done by the representative of the petitioner, in the presence of the respondents.
IV. After inspection and identification of the batteries, the same shall be released to the petitioner, within a period of two weeks, from the date of the said inspection.
V. The aforesaid exercise, be carried out by the parties, within a period of four weeks, from today.
12. This Court notes that it is an admitted fact that the petitioner has tendered their batteries for use in E-rickshaws which were not registered. Therefore, in fitness of things, this Court deems it appropriate that the petitioner pays a cost of Rs. 50,000/-, which shall be deposited with the Delhi High Court Bar Advocates Welfare Trust. The said cost shall be deposited within a period of one week, from today, to the account with following details:
"D.H.C.B.A. COSTS ACCOUNT S.B. A/c. No. 15530110179338 Bank Name: UCO Bank Branch Address: Delhi High Court IFSC:
UCBA0001553"
13. The receipt, pertaining to deposit of the said cost, shall be submitted before this Court. For this purpose, list before the Joint Registrar on 25th September, 2025.
14. In view of the aforesaid, the present writ petition, along with the pending application, accordingly, stands disposed of.
MINI PUSHKARNA, J SEPTEMBER 15, 2025
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!