Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Satyabrata Sahani vs State Of Odisha & Ors. ..... Opposite ...
2025 Latest Caselaw 7726 Ori

Citation : 2025 Latest Caselaw 7726 Ori
Judgement Date : 1 September, 2025

Orissa High Court

Satyabrata Sahani vs State Of Odisha & Ors. ..... Opposite ... on 1 September, 2025

Author: Sanjeeb K. Panigrahi
Bench: Sanjeeb K. Panigrahi
                                   IN THE HIGH COURT OF ORISSA AT CUTTACK
                                                W.P.(C) No. 23879 of 2025
                               Satyabrata Sahani            .....                  Petitioner
                                                                    Mr. Sitansu Mohan Singh,
                                                                                    Advocate
                                                         -versus-
                               State of Odisha & Ors.         .....         Opposite Parties
                                                                         Mr. Pravakar Behera,
                                                                         Standing Counsel for
                                                                        Transport Department

                                         CORAM:
                                         DR. JUSTICE SANJEEB K. PANIGRAHI
                       Order                                    ORDER
                       No.                                     01.09.2025

                         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;

i) Issue notice to the Opposite Parties;

ii) Call for the records;

iii) 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. OD -

02-X-6375 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'ble Court in

Digitally Signed Page 1 of 4.

Anjana Babulal Darabad case dated 15.01.2014 within a stipulated time;

And if the Opposite Parties did not show cause or show insufficient the writ may be 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

Digitally Signed Page 2 of 4.

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 vehicle either compound the offence on payment of 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

Digitally Signed Page 3 of 4.

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. OD-02-X-6375 to the court

of learned J.M.F.C. (Transport) Cuttack for disposal as per

law.

8. Accordingly, this Writ Petition is disposed of.

(Dr. Sanjeeb K. Panigrahi) Judge

Murmu

Digitally Signed Page 4 of 4.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter