Kerala High Court
The Principal vs The State Of Kerala on 8 August, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24023 of 2008(I)
1. THE PRINCIPAL,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE TRANSPORT COMMISSIONER,
3. THE SUB REGIONAL TRANSPORT OFFICER,
4. THE DISTRICT EXECUTIVE OFFICER,
For Petitioner :SRI.JIJI THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :08/08/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.24023 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 8th day of August, 2008
JUDGMENT
Heard learned counsel for the petitioner and the learned
Government Pleader.
2. The question raised is covered by the Division Bench
decision of this court in W.A. 752 of 2008 and connected cases.
The writ petition is allowed. There will be a direction to the
third respondent to accept the tax in respect of petitioner’s school bus
without insisting on payment of contribution under the Motor Transport
Workers Welfare Fund Act.
(K.M. JOSEPH, JUDGE)
sb