Citation : 2025 Latest Caselaw 5541 Ori
Judgement Date : 18 August, 2025
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C) No.22742 of 2025
Akash Chandra Mallick .... Petitioner
Mr. Sitansu Mohan Singh, Advocate
-versus-
State of Odisha & Anr. .... Opposite Parties
Mr. Pravakar Behera,
Standing Counsel
CORAM:
DR. JUSTICE SANJEEB K. PANIGRAHI
Order ORDER
No. 18.08.2025
01. 1. This matter is taken up through hybrid arrangement.
2. Heard learned counsel for the parties.
3. The present Writ Petition has been filed by the
Petitioner with the following prayer:
"It is prayed therefore that this Hon'ble Court may be graciously pleased to;
vii) Issue notice to the Opposite Parties;
viii) Call for the records;
ix) Issue Rule Nisi, calling upon the opposite parties to show cause as to why the Opposite Party No-2 shall not be directed to transmit the VCRs against the Vehicle No-OR-14-
R-9456 under Annexure-2 Series to the Court of learned J.M.F.C.(Transport), Cuttack to disposed off the same as per law, keeping in view the judgment of the Hon'bie Court in Anjana Babulal Darabad case dated 15.01.2014 within a stipulated time;
And if the Opposite Parties did not show
Signed by: GITANJALI NAYAK made absolute and a writ of mandamus may be
issued to the Opposite Parties, particularly to the Opposite Party No.2 to transmit the VCRs to the court of learned J.M.F.C. (Transport), Cuttack within a stipulated time or its disposal as per law;
And further be pleased to pass any appropriate writ(s), order(s), direction(s) as this Hon'ble Court may deem fit and proper for the ends of justice in favour of the petitioner;"
4. Learned counsel for the Petitioner submits that this Court
has earlier decided the similar issue in the judgment dated
15.01.2014 passed in W.P.(C) No.1500 of 2004 (Anjana
Babulal Darabad vrs. Commissioner, S.T.A. & Ors.) and
batch of Writ Petitions. Hence, he submits that this Writ
Petition may be disposed of in the light of the judgment
passed in the case of Anjana Babulal (supra).
5. Learned counsel for the Opposite Parties submits that they
have no objection, if this matter is disposed of in the light of
the judgment passed in the case of Anjana Babulal (supra).
6. On perusal of the records and the judgment passed in the
case of Anjana Babulal (supra), it appears that similar issue
has already been decided by this Court in the said judgment
which was disposed of on 15.01.2014. The ordering portion
of the said judgment is as follows:
" xxx xxx xxx
v) Pending such approval, direction is hereby given to the OMVD Officers issuing the VCR to direct the
driver/owner/person in possession and control of motor Signed by: GITANJALI NAYAK vehicle either compound the offence on payment of Reason: Authentication Location: OHC Date: 19-Aug-2025 16:42:53
prescribed fine offline/online or to appear before the STA/RTA and produce the demanded documents for disposal of VCR within fifteen days, failing which the VCR issuing officer will submit prosecution report before the court having jurisdiction, namely, Transport Magistrate/J.M.F.C./ S.D.J.M. for adjudication of the VCR within fifteen days from the date on which compounded fine was to be paid. The Transport Magistrate/ JMFC/SDJM may allow compounding of the offences, strictly in conformity with the Gazattee Notification No. No.1151 dated 29.09.1995. As prescribed under Rule 139 of C.M.V. Rules, 1989, the owners/driver/conductor may also send Xerox coy of R.C./I.C./Permit/D.L. and any other relevant documents duly attested by Police Officer or any other officer to the officer who demanded the documents by registered post within fifteen days from the date of issue of VCR.
xx x xx x x "
7. Considering the submissions made by the learned
counsel for the parties and taking into account the judgment
passed in the case of Anjana Babulal (supra), this Writ
Petition is disposed of directing the Opposite Party No.2 to
transmit the V.C.Rs under Annexure-2 series in respect of
vehicle No. OR-14-R-9456 to the court of learned J.M.F.C.
(Transport) Cuttack for disposal as per law.
8. Accordingly, this Writ Petition is disposed of.
Digitally Signed Judge
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!