Citation : 2021 Latest Caselaw 1259 Ori
Judgement Date : 3 February, 2021
W.P.(C) No.1362 of 2021
02. 03.02.2021 1. This matter is taken up by video conferencing mode.
2. Heard Mr. A. K. Saa, learned counsel for the Petitioner, Mr. P.K. Parhi, learned Asst. Solicitor General of India for the Union of India-Opposite Party No.1 and Mr. P. Behera, learned Standing Counsel for the Transport Department- Opposite Party Nos.2 and 3.
3. Since Mr. Parhi as well as Mr. Behera accepts notice on behalf of the respective opposite parties, learned counsel for the petitioner shall serve extra copies of the writ petition along with annexure on them in course of the day.
4. By way of this writ petition, the petitioner has prayed to quash the Notification No. G.S.R. 1183 (E) dated 29th December, 2016 issued by the Ministry of Road Transport and Highways, New Delhi, Government of India amending Rule 81 of the Central Motor Vehicle Rules, 1989 for levy of additional fees for renewal of certificate of registration for each month of delay after expiry of registration certificate, which was incorporated under entry at Sl. No.4 of the table and to direct the opposite party-authority to renew the R.C. Book without payment of additional fees per month.
5. A batch of similar writ petitions were disposed of by this Court vide common judgment passed in the case of Dinabandhu Sahoo vs. Union of India and others, reported in 2019 (I) ILR-CUT-474 and common judgment dated 13th December, 2019 passed in W.P.(C) No.18124 of
2019 (Anirudha Kumar Dash vs. Union of India and others).
6. Since the issue involved in the present writ petition is squarely covered to that of Dinabandhu Sahoo (supra) and Anirudha Kumar Dash (supra), this Writ Petition is disposed of at the stage of admission in terms of the common judgments passed in the case of Dinabandhu Sahoo (supra) as well as Anirudha Kumar Dash (supra).
7. As the restrictions due to the COVID-19 situation are continuing, learned counsel for the parties may utilize a soft copy of this order available in the High Court's website or print out thereof at par with certified copy in the manner prescribed, vide Court's Notice No.4587, dated 25th March, 2020.
( Dr. S. Muralidhar) Chief Justice
( Biswanath Rath ) Judge
M. Panda
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!