Citation : 2026 Latest Caselaw 1621 Raj
Judgement Date : 4 February, 2026
[2026:RJ-JD:6287]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 7324/2025
Ganpat Ram S/o Jora Ram, Aged About 48 Years, Resident Of
Kawa Ki Dhani, Village Bheekamkor, District Jodhpur.
----Petitioner
Versus
1. State Of Rajasthan, Through Commissioner, Transport
And Road Safety, Jaipur.
2. Regional Transport Authority, Bhinmal.
3. District Transport Officer, Transport Road Safety, Bhinmal.
----Respondents
For Petitioner(s) : Dr. Ashok Choudhary
For Respondent(s) : Mr. Sandeep Soni for
Mr. B.L. Bhati, AAG
HON'BLE MR. JUSTICE KULDEEP MATHUR
Order
04/02/2026
1. Learned counsel for the petitioner submits that the
controversy involved in the petition is squarely covered by the
order dated 08.12.2025 passed by the Coordinate Bench of this
Court in the case of Rahul Gehlot Vs. State of Rajasthan &
Ors.: SBCWP No.13577/2025 along with bunch of writ petitions
in which the Court has disposed of the writ petitions with certain
directions while also granting limited protection to the petitioners.
The relevant part of the order is reproduced hereunder:-
"i. The petitioner 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 petitioner and the impugned notice will got revived automatically.
ii. On receiving the representation from the petitioner, the respondent authorities shall after taking into consideration the averments made in the representation, the record available with
(Uploaded on 04/02/2026 at 04:25:35 PM)
[2026:RJ-JD:6287] (2 of 3) [CW-7324/2025]
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 petitioner 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 shall be taken against the petitioner and all notices/orders as regards the cancellation or suspension of the registration certificates issued by now, shall stand quashed qua the petitioner.
vi.It is also made clear that the petitioner 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."
2. Learned counsel for the respondent is not in a position to
refute that the issue involved is squarely covered by the order
dated 08.12.2025 passed in the case of Rahul Gehlot (supra).
3. In view of the above submissions made, the instant writ
petition is disposed of with certain directions:-
i. The petitioner shall submit his representation within a period
of four weeks from today to the respective registration authority
giving out the complete details as regards his purchase and
registration of his vehicle. If no such representation is filed within
given time, this order will render ineffective qua such petitioner
and the impugned notice will got revived automatically.
ii. On receiving the representation from the petitioner, 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,
(Uploaded on 04/02/2026 at 04:25:35 PM)
[2026:RJ-JD:6287] (3 of 3) [CW-7324/2025]
shall make an inquiry as regards the allegations against the
petitioner.
iii. On making an inquiry, if the respondent authorities found
some substance in the allegations against the petitioner, they shall
issue a show cause notice to the petitioner 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
shall be taken against the petitioner and all notices/orders as
regards the cancellation or suspension of the registration
certificates issued by now, shall stand quashed qua the petitioner.
vi. It is also made clear that the petitioner 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.
4. All pending applications, if any, shall disposed of.
(KULDEEP MATHUR),J 36-divya/-
(Uploaded on 04/02/2026 at 04:25:35 PM)
Powered by TCPDF (www.tcpdf.org)
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!