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

Shri Kan Nath vs State Of Rajasthan
2026 Latest Caselaw 5338 Raj

Citation : 2026 Latest Caselaw 5338 Raj
Judgement Date : 8 April, 2026

[Cites 1, Cited by 0]

Rajasthan High Court - Jodhpur

Shri Kan Nath vs State Of Rajasthan on 8 April, 2026

Author: Kuldeep Mathur
Bench: Kuldeep Mathur
[2026:RJ-JD:16158]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                 S.B. Civil Writ Petition No. 2258/2026
Pandit Laxmi Narayan Gour S/o Shri Ghasi Ram Ji Gour, Aged
About 87 Years, 13, Central Area , Tehsil Girva, District Udaipur
Rajasthan.
                                                                      ----Petitioner
                                    Versus
1.       The State Of Rajasthan, The Secretary, Department Of
         Transport And Road Safety , Parivahan Bhawan, Sahkar
         Marg,. Jaipur-302 005 Rajasthan.
2.       District Transport And Registration                     Officer,   Regional
         Transport Officer Rto Udaipur.
                                                                  ----Respondents


                 S.B. Civil Writ Petition No. 7231/2026
 Chatu Singh Rathod S/o Raju Singh, Aged About 60 Years, R/o
 Parjapti Mohalla, Lodsar, Churu, Rajasthan - 331507.
                                                                     ----Petitioner
                                    Versus
 1.       State Of Rajasthan, Through Commissioner Transport
          And Road Safety, Jaipur (Raj.).
 2.       District Transport Officer, Transport And Road Safety,
          Sujangarh, Churu (Raj.).
 3.       Regional Transport Authority, Department Of Transport
          And Road, Sujangarh, Churu (Raj.).
                                                                 ----Respondents

                 S.B. Civil Writ Petition No. 7327/2026
 Shri Kan Nath S/o Mot Nath, Aged About 45 Years, R/o Ward
 No. 04, Siddh Mohalla, Jogaliya, Churu, Rajasthan, 331802.
                                                                     ----Petitioner
                                    Versus
 1.       State Of Rajasthan, Through Commissioner Transport
          And Road Safety, Jaipur (Raj.)
 2.       District Transport Officer, Transport And Road Safety,
          Sujangarh (Raj.)
 3.       Regional Transport Authority, Sujangarh (Raj.).
                                                                 ----Respondents

                 S.B. Civil Writ Petition No. 6461/2026
 Pukhraj S/o Ram Lal, Aged About 47 Years, R/o Khileriyo Ki
 Dhani Shri Rampura Malam Singh Ki Sidh Bap, Jodhpur,
 Rajasthan.

                      (Uploaded on 08/04/2026 at 04:47:17 PM)
                     (Downloaded on 08/04/2026 at 08:53:30 PM)
 [2026:RJ-JD:16158]                     (2 of 5)                         [CW-2258/2026]


                                                                      ----Petitioner
                                      Versus
    1.      State Of Rajasthan, Through The Secretary, Department
            Of Transport, Secretariat, Jaipur, Rajasthan.
    2.      Transport Commissioner, Rajasthan, Jaipur.
    3.      The Regional Transport Officer, Phalodi, Rajasthan.
    4.      The District Transport Officer, Phalodi, Rajasthan.
                                                                   ----Respondents

                  S.B. Civil Writ Petition No. 4622/2026
    Vaga Ram Rebari S/o Neti Ram, Aged About 42 Years, R/o
    Rebari Was Taroongi Tehsil - Pindwada District - Sirohi
    Rajasthan
                                                                      ----Petitioner
                                      Versus
    1.      State Of Rajasthan, Through Commissioner Transport
            And Road Safety Jaipur Rajasthan
    2.      Office Of State Transport Authority, Jaipur (Rajasthan)
    3.      Additional Secretory, Regional                  Transport     Authority
            Headquarter Jaipur Rajasthan
    4.      District Transport And Registration Officer, Officer Of
            Regional Transport Authority Udaipur (Rajasthan)
                                                                   ----Respondents


For Petitioner(s)           :     Mr. Ravindra Paliwal
                                  Mr. Piyush Sharma
                                  Ms. Adwaita Sharma
                                  Mr. Laxmikant Vaishnav
                                  Mr. Rajendra Singh Rathore
                                  Mr. Basant Kumar Meena
For Respondent(s)           :     Mr. Sandeep Soni and
                                  Ms. Sulochna Bishnoi for
                                  Mr. B.L. Bhati, AAG


        HON'BLE MR. JUSTICE KULDEEP MATHUR

Order 08/04/2026

1. All these petitions involve a common question/dispute and

therefore, all are being decided by this common order.

2 All the petitioners are the bonafide purchasers of the vehicles

from their original registered owners or subsequent purchasers

(Uploaded on 08/04/2026 at 04:47:17 PM)

[2026:RJ-JD:16158] (3 of 5) [CW-2258/2026]

and now, the registration of vehicles is in their name by the

registering authority.

3. The respondent-transport department has issued separate

notices to the petitioners that the vehicles in question now

registered in the name of the petitioners alleged to have been not

manufactured by the registered manufacturing company and the

engine no. and chasis no. of their vehicle are not be genuine one.

In the notice, the respondents have also stated that the

petitioners have to give explanation and if the explanation is not

found to be satisfactory, the respondent-registration of the vehicle

can be cancelled invoking the powers given under Section 55 (5)of

the Motor Vehicles Act, 1988.

4 After a length of arguments, counsel appearing for the

respondents, so as to resolve the issue, on instructions from the

department, fairly states that the petitioners may submit a

detailed representation giving out their credentials as regards the

purchase and registration of their vehicles by the registering

authority and after receiving their representation, the department

taking into consideration the facts stated in the representation

submitted by the petitioners and the record available with them

and after making a due verification from the earlier registering

authorities, shall conduct an inquiry and on the basis of the

conclusion of that inquiry, if something substantial is found to take

action against the petitioners, they will issue an appropriate show

cause notice and thereafter, proceed in accordance with the law.

5. Counsels for the petitioners also with fairness and to put an

end to the issue accepted the proposal of the counsel for the

respondent and state that all the petitioners will submit their

(Uploaded on 08/04/2026 at 04:47:17 PM)

[2026:RJ-JD:16158] (4 of 5) [CW-2258/2026]

representations to the respondent-transport department within a

period of four weeks from today.

6 In view of the proposal made by the respondent- department

and so also the submissions made by the counsel for the

petitioners, the Court deems just and proper to dispose the writ

petitions as under.

i. The petitioners shall submit their representation within a

period of four weeks from today to the respective registration

authority giving out the complete details as regards their purchase

and registration of their vehicle. If no such representation is filed

within given time, this order will render ineffective qua such

petitioners and the impugned notice will got revived automatically.

ii. On receiving the representation from the petitioners, the

respondent authorities shall after taking into consideration the

averments made in the representation, the record available with

them in respect of the vehicles in question and after due

verification from the earlier registering authorities of the vehicle,

shall make an inquiry as regards the allegations against the

petitioners.

iii. On making an inquiry, if the respondent authorities found

some substance in the allegations against the petitioners, they

shall issue a show cause notice to the petitioners giving out the

details and the basis of allegations.

iv. After issuing the notices, the respondents shall proceed in

the matter strictly in accordance with the law and pass

appropriate orders.

v. Till issuance of the final orders by the respondent authorities

after completion of the process as observed above, no coercive

(Uploaded on 08/04/2026 at 04:47:17 PM)

[2026:RJ-JD:16158] (5 of 5) [CW-2258/2026]

shall be taken against the petitioners and all notices/orders as

regards the cancellation or suspension of the registration

certificates issued by now, shall stand quashed qua the

petitioners.

vi. It is also made clear that the petitioners shall not

transfer/sell the vehicles in question to any other third party till

final orders are passed by the respondent authority and in the

meantime, all regular fitness, renewal, insurance, permit, etc.,

shall continue as like a normal case.

vii. It is also made clear that this order will not come in any way

in investigation of any criminal case registered in this regard.

Viii. It is also made clear that if the registering authority after

inspection of the said vehicle find the engine no. and chasis no. of

the vehicle to be genuine and in confirmity with the numbers

provided by the manufacturing company, then the petitioners shall

be at liberty to apply for fitness certificate(s) which shall be issued

to them, in accordance with law.

7. Stay petition(s) and all pending applications, if any, stand

disposed of.

(KULDEEP MATHUR),J 4, 13, 14, 101 & 111 divya/-

(Uploaded on 08/04/2026 at 04:47:17 PM)

Powered by TCPDF (www.tcpdf.org)

 
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