High Court Punjab-Haryana High Court

M/S Real Mazon India Ltd vs Unknown on 2 August, 2011

Punjab-Haryana High Court
M/S Real Mazon India Ltd vs Unknown on 2 August, 2011
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                           CHANDIGARH.


                                             C.W.P. No.13780 of 2011
                                             Date of decision: 2.8.2011

M/s Real Mazon India Ltd.
                                                          -----Petitioner
                                    v.
Union of India & others.
                                                       -----Respondents

CORAM:- HON'BLE MR. JUSTICE ADARSH KUMAR GOEL
        ACTING CHIEF JUSTICE
        HON'BLE MR. JUSTICE AJAY KUMAR MITTAL

Present:-     Mr. Rajiv Atma Ram, Sr. Advocate with
              Mr. Sumeet Goel, Advocate
              for the petitioner.
                    ---

ADARSH KUMAR GOEL, ACJ

This petition seeks quashing of notification, Annexure

P-1, notifying a scheme for high security registration plates in the

Union Territory, Chandigarh in accordance with Rule 50 of the

Central Motor Vehicle Rules, 1989.

According to the petitioner, there is no regulatory

mechanism to regulate the vendors having type approval

certificate issued by testing agencies authorized by the

Government of India, which is neither consistent with the rules

nor with the legal requirements laid down by the Hon’ble Supreme

Court in Association of Registration Plates v. Union of India &

Ors. 2005 (1) SCC 679.

C.W.P. No.13780 of 2011 2

We are of the view that since this is an aspect which

has to be pointed out to the concerned authorities in the first

instance, this petition cannot be entertained at this stage unless

the petitioner first approaches the concerned authority. It is made

clear that if the petitioner approached the Secretary Transport,

Chandigarh, respondent No.3, the said authority may take a

decision on the said points in accordance with law, as far as

possible within one month.

The petition is disposed of.


                                          (ADARSH KUMAR GOEL)
                                           ACTING CHIEF JUSTICE


August 02, 2011                                  ( AJAY KUMAR
MITTAL )
ashwani                                           JUDGE