Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dhiraj Bohara vs State Of Odisha & Anr. ..... Opposite ...
2025 Latest Caselaw 7820 Ori

Citation : 2025 Latest Caselaw 7820 Ori
Judgement Date : 3 September, 2025

Orissa High Court

Dhiraj Bohara vs State Of Odisha & Anr. ..... Opposite ... on 3 September, 2025

Author: Sanjeeb K. Panigrahi
Bench: Sanjeeb K. Panigrahi
                             IN THE HIGH COURT OF ORISSA AT CUTTACK
                                          W.P.(C) No.24243 of 2025
                         Dhiraj Bohara              .....                    Petitioner
                                                              Mr. Khirod Chandra Majhi,
                                                                              Advocate
                                                  -versus-
                         State of Odisha & Anr.         .....         Opposite Parties
                                                                   Mr. Pravakar Behera,
                                                                   Standing Counsel for
                                                                  Transport Department

                                                CORAM:
                             THE HON'BLE DR. JUSTICE SANJEEB K. PANIGRAHI
                Order                                  ORDER
                No.                                   03.09.2025

                  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:

"Under the circumstances stated above, it is therefore humbly prayed that this Hon'ble Court may graciously be pleased to issue notice to Opp. parties and call for a show cause and if the Opp. parties failed to show cause or show in-sufficient cause the Hon'ble Court be pleased to direct the Opp. party No.2 STA, Cuttack to transmit E. Challans issued against vehicle No.OD-15-W- 3213 (Annexed as Annexure-2 Series) to the Court of JMFC(T), Cuttack for disposal in

accordance with law. And/or be pleased to pass

Reason: Authentication Page 1 of 4. Location: OHC Date: 04-Sep-2025 16:33:13 such other order/orders, direction/directions as would deem fit and proper in the facts and circumstances of the case.

And for which act of your kindness the petitioner as in duty bound shall ever pray."

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

Reason: Authentication Page 2 of 4.

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

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-15-W-3213 to the court

Reason: Authentication Page 3 of 4.

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

Gitanjali

Reason: Authentication 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter