IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 775 of 2006()
1. M.A. SHAFI, S/O. MUHAMMED KUNJU,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. KERALA MOTOR TRANSPORT WORKERS WELFARE
3. THE DISTRICT EXECUTIVE OFFICER,
4. THE DISTRICT EXECUTIVE OFFICER,
5. THE DISTRICT EXECUTIVE OFFICER,
6. REGIOINAL TRANSPORT OFFICER,
7. REGIONAL TRANSPORT OFFICER,
8. REGIONAL TRANSPORT OFFICER,
For Petitioner :SRI.V.SANTHARAM
For Respondent :SRI.ELVIN PETER P.J.
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :15/01/2009
O R D E R
J.B.KOSHY, Ag.CJ & V.GIRI, J.
===========================
W.A.Nos.775 & 797 of 2006
===============================
Dated this the 15th day of January, 2009.
J U D G M E N T
Koshy, Ag.CJ.
Appellants are the owners of vehicles. The question
involved in this case is whether their vehicle will come under
Table III of Ext.P42 or under Table I. According to the
appellants, their vehicles’ seating capacity is below 20 and it will
come under Table III and not under Table I and they are liable to
pay contribution of Rs.100/- per month instead of Rs.700/- per
month to the Motor Transport Workers Welfare Fund. The
learned Single Judge directed them to approach the assessing
authority and contest their case. At the time of admission, a
Division Bench of this Court passed an interim order permitting
the appellants to contribute to the Motor Transport Workers
Welfare Fund as provided under Table III with a condition that
appellants shall not alienate their vehicle. The above order is
continuing. We are of the view that since statutory appeal is
provided under Section 8, no interference is required in the
W.A.Nos.775 & 797 of 2006
2
impugned judgment. In the above circumstances, appellants
may make a detailed representation before the assessing
authority for passing a proper assessment and after the
assessment, appellants will get an opportunity to file an appeal
also. If the appellants make a representation within one month
from today, interim orders passed and status quo will continue.
These appeals are disposed of as above.
J.B.KOSHY,
ACTING CHIEF JUSTICE.
V.GIRI, JUDGE.
bkn/-