High Court Kerala High Court

V. Krishnan vs The Kerala Motor Transport … on 20 May, 2010

Kerala High Court
V. Krishnan vs The Kerala Motor Transport … on 20 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15235 of 2010(D)


1. V. KRISHNAN, S/O. VELU,
                      ...  Petitioner

                        Vs



1. THE KERALA MOTOR TRANSPORT WORKERS
                       ...       Respondent

2. THE EXECUTIVE OFFICER,

3. THE DISTRICT EXECUTIVE OFFICER,

                For Petitioner  :SRI.BINOY VASUDEVAN

                For Respondent  :SRI.P.RAMAKRISHNAN

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :20/05/2010

 O R D E R
                 K.SURENDRA MOHAN, J.
                 ---------------------------------------
                 W.P.(C) No.15235 of 2010
                 ---------------------------------------
             Dated this the 20th day of May, 2010

                       J U D G M E N T

The petitioner is the Managing partner of M/s.

Keerthy Travels, Palakkad. He is the registered owner of

a number of goods carriages as well as contract carriages.

He has been remitting contributions under the Kerala

Motor Transport Workers Welfare Fund Act, 1961

towards the welfare fund that has been established for

the benefit of the workmen. According to the petitioner,

he is remitting the contributions of the employer regularly

whereas the workmen have not been remitting their

contributions. Therefore, it is submitted that the

workmen are not eligible to the benefits of the scheme. In

view of the above, he has requested for the return of the

amounts remitted by him as welfare fund contributions.

He has submitted Exhibit P6 before the first respondent

detailing his grievance and requesting for refund of the

W.P.(C) No.15235 of 2010
2

amounts remitted by him. The petitioner complains that

no orders have been passed on Exhibit P6 till date.

2. Adv. Sri. P.Ramakrishanan who appears for the

first respondent points out that as per para.38(4) of the

scheme, in cases where the employees default in payment

of their contribution, the employer’s contribution is

required to be credited to the “other welfare measures

fund account” at the end of the financial year. In view of

the above provision, it is contended that the petitioner is

not entitled to refund of the amount paid by him as

employer’s contribution. Therefore, his request under

Exhibit P6 is not liable to be granted.

3. In view of the fact that Exhibit P6 is pending

consideration before the first respondent, I do not want to

say anything about the respective contentions advanced

before me. It is sufficient that, this writ petition is

disposed of directing the first respondent to consider and

pass orders on Exhibit P6 without delay.

W.P.(C) No.15235 of 2010
3

4. In the above circumstances, this writ petition is

disposed of directing the first respondent to consider

Exhibit P6 in accordance with law and to pass appropriate

orders there on as expeditiously as possible and at any

rate within a period of two months from the date of

receipt of a copy of this judgment.

K.SURENDRA MOHAN,
JUDGE.

rkc