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

Sdb Builder vs State Of Rajasthan (2026:Rj-Jd:20245)
2026 Latest Caselaw 6991 Raj

Citation : 2026 Latest Caselaw 6991 Raj
Judgement Date : 29 April, 2026

[Cites 2, Cited by 0]

Rajasthan High Court - Jodhpur

Sdb Builder vs State Of Rajasthan (2026:Rj-Jd:20245) on 29 April, 2026

Author: Kuldeep Mathur
Bench: Kuldeep Mathur
[2026:RJ-JD:20245]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                 S.B. Civil Writ Petition No. 7976/2026

SDB Builder, Through Its Authorized Representative Babu Lal
Prajapat S/o Durgaram Prajapat, Aged About 53 Years, R/o B.r.
Birla Ke Samne, B-36 Vaishnav Nagar, 2Nd Pal, Jodhpur,
Rajasthan.
                                                                    ----Petitioner
                                    Versus
1.       State Of Rajasthan, Through The Secretary, Department
         Of Transport, Secretariat, Jaipur Rajasthan.
2.       The Regional Transport Officer, Jodhpur.
3.       The District Transport Officer, Jodhpur.
                                                                 ----Respondents


For Petitioner(s)         :     Mr. Hemank Vaishnav
For Respondent(s)         :     Mr. Sandeep Soni for
                                Mr. B.L. Bhati, AAG



            HON'BLE MR. JUSTICE KULDEEP MATHUR

Order

29/04/2026

By way of filing the present writ petition, the petitioner has

prayed for the following reliefs:-

"It is therefore, respectfully prayed that this writ petition may kindly be allowed and by an appropriate writ, order or direction:-

1. Issue an appropriate writ, order or direction, more particularly a writ in the nature of Mandamus, directing the Respondent No. 2 to forthwith process and complete the registration of the Petitioner's Construction Equipment Vehicle, namely Indo Power 16 TON Crane, purchased on 20.06.2025, in accordance with law and the Notification dated 10.02.2025.

2. That the inaction, refusal, and failure of the Respondent Authorities to register the Petitioner's vehicle, despite full compliance and timely submission of the application within the statutory deadline, as arbitrary, illegal, unconstitutional, and violative of Articles 14 and 19(1)(g) of the Constitution of India.

(Uploaded on 29/04/2026 at 02:00:29 PM)

[2026:RJ-JD:20245] (2 of 3) [CW-7976/2026]

3. That the direction may kindly be issued to the Respondent Authorities to issue the Registration Certificate (RC) of the aforesaid vehicle within a time-bound period as may be deemed fit in the interest of justice."

2. 2. Learned counsel for the petitioner submitted that the

petitioner had submitted the requisite fee and documents, namely Form

21 (Rule 47)(a) and (d) (Sales Certificate) and Form 22, in the office of

the District Transport Officer, Jodhpur, on 24.06.2025, seeking

registration of its new construction equipment vehicle bearing Chassis

No. HPCHYD16NRM002209 and Engine No.IF45005070PS. However, the

said vehicle has not been registered without any valid reason.

3. Learned counsel, Mr. B.L. Bhati, learned AAG, submitted that

although the department has received the registration fee deposited

online by the petitioner, the vehicle could not be registered before

20.06.2025 due to non-submission of requisite original documents. He

further submitted that the Ministry of Road Transport and Highways,

vide Notification GSR 163(E) dated 07.03.2024, amended Rule 115-A in

compliance with the directions issued by the National Green Tribunal,

providing that Stage-IV construction equipment vehicles manufactured

on or before 31.12.2024 cannot be registered after 30.06.2025. It was

thus contended that since the petitioner failed to submit the original

documents on or before the cut-off date, the competent authority

rightly denied registration of the vehicle in question.

4. Heard.

5. Having heard learned counsel for the parties and upon perusal of

the material available on record, this Court finds that it is not in dispute

that the 'CEV' Stage-V emission norms came into effect qua

construction equipment vehicles with effect from 30.06.2025, and thus,

no vehicle of the aforesaid category could ordinarily be registered after

the said date. However, in the present case, it is also not in dispute that

(Uploaded on 29/04/2026 at 02:00:29 PM)

[2026:RJ-JD:20245] (3 of 3) [CW-7976/2026]

the petitioner had purchased the vehicle in question on 26.06.2025 and

the requisite documents were issued by the manufacturer/dealer on the

same date. The registration fee was also deposited by the petitioner

prior to 30.06.2025. Further, the vehicle was inspected at the DTO/RTO

office by Ajay Sagar, Transport Inspector, Jodhpur, prior to the said cut-

off date.

6. Thus, all essential formalities relating to the purchase and

registration of the vehicle had been completed well before 30.06.2025.

In such circumstances, it would be highly unjust and improper to deny

registration of the petitioner's vehicle merely on the ground of delayed

submission of certain documents.

7. In the considered opinion of this Court, once the purchase of the

vehicle prior to the cut-off date i.e. 30.06.2025 is not in dispute, there

remains no valid justification for the respondents to deny its

registration.

8. In view of the aforesaid discussion, the present writ petition is

allowed. The respondents are directed to register the petitioner's

construction equipment vehicle bearing Chassis No.

HPCHYD16NRM002209 and Engine No.IF45005070PS and issue a

registration number forthwith.

9. All pending applications, if any, stand disposed of.

(KULDEEP MATHUR),J 1-divya/-

(Uploaded on 29/04/2026 at 02:00:29 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