Court No. - 1 Case :- MISC. BENCH No. - 7183 of 2010 Petitioner :- Sujeet Kumar Singh Respondent :- Assistant Regional Transport Officer, Ambedkar Nagar Petitioner Counsel :- Chandresh Yadav Respondent Counsel :- C.S.C. Hon'ble Pradeep Kant,J.
Hon’ble Ritu Raj Awasthi,J.
Heard the learned counsel for the petitioner and the learned counsel for the
respondents.
The petitioner claims to be the owner of the vehicle bearing registration No.
UP-45 D/1385 (Jeep), which according to the allegations made in the writ
petition, has been seized by the Assistant Regional Transport Officer,
Ambedkar Nagar.
It appears that the petitioner has moved an application under Section 207 of
the Motor Vehicles Act, 1988 before the Assistant Regional Transport
Officer, Ambedkar Nagar, but no order seems to have been passed by the
Assistant Regional Transport Officer nor any complaint or Challani report
has been sent to the Chief Judicial Magistrate concerned in respect of the said
vehicle.
The relief claimed in the writ petition is that the respondents be either directed
to release the said vehicle or to send Challani report to the Chief Judicial
Magistrate concerned in respect of the vehicle in question.
Having heard the parties, we dispose of the writ petition with a direction to
the Assistant Regional Transport Officer, Ambedkar Nagar to consider and
dispose of the petitioner’s application under Section 207 of the Motor
Vehicles Act, 1988 within a period of one week, from the date a certified
copy of this order is produced before him. It is made clear that either the
vehicle may be released on such terms and conditions as are found proper, or,
if necessary, complaint/Challani report may be sent to the Chief Judicial
Magistrate, concerned, within the same period.
With the above directions, the writ petition is finally disposed of.
Order Date :- 30.7.2010
Sachin