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