IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21866 of 2008(C)
1. RAJAN A.V., CHAPARATH THAZHA KUNIYIL
... Petitioner
Vs
1. THE JOINT REGIONAL TRANSPORT OFFICER
... Respondent
2. THE DISTRICT EXECUTIVE OFFICER
For Petitioner :SRI.I.DINESH MENON
For Respondent :SRI.NAVEEN. T, SC, KMTWWFB
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :10/12/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.21866/2008-C
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 10th day of December, 2010
J U D G M E N T
The petitioner is the purchaser of a contract
carriage vehicle No.KL-7-AJ-6242 from one Tibo
Kuruvila. When he approached the first respondent for
endorsing the transfer, he was directed to pay Motor
Transport Workers Welfare Fund from 01/01/2008 to
31/03/2008 which, according to the petitioner, is not
liable to be paid by him. Aggrieved by the demand
raised for payment of tax for the period from
01/04/2008 to 30/06/2008 as well as Welfare Fund dues,
this writ petition has been filed. This Court had
passed an interim order as sought for on 24/07/2008.
2. Heard the learned Government Pleader appearing
for the first respondent and the learned counsel for
the second respondent. The learned counsel for the
second respondent submitted that the vehicle has not
been registered with the RTO in Kannur District.
Therefore, it is not clear whether the vehicle is
plying in Thiruvalla as of now. In the light of the
above facts, the competent authority of the concerned
W.P.(C). No.21866/2008
-:2:-
district will be free to take action for recovery of
any arrears of tax. If the petitioner disputes any
liability, that objection will be adjudicated in
accordance with law. The writ petition is accordingly
disposed of. No costs.
(T.R. Ramachandran Nair, Judge.)
ms