High Court Kerala High Court

Radhakrishna Kurup vs The Joint Regional Transport … on 4 November, 2010

Kerala High Court
Radhakrishna Kurup vs The Joint Regional Transport … on 4 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32767 of 2010(U)


1. RADHAKRISHNA KURUP, S/O. NARYANAN NAIR,
                      ...  Petitioner

                        Vs



1. THE JOINT REGIONAL TRANSPORT OFFICER,
                       ...       Respondent

2. THE DISTRICT EXECUTIVE OFFICER,

3. THE EXECUTIVE OFFICER,

4. D.ANILKUMAR, S/O. DEVADASAN,

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :04/11/2010

 O R D E R
                  C.K.ABDUL REHIM, J.

               -------------------------------------------
                 W.P.(C).No.32767 of 2010
               -------------------------------------------

          Dated this the 4th day of November, 2010


                       J U D G M E N T

———————-

Petitioner had purchased a contract carriage

vehicle bearing No:KL-17/9595 from the 4th respondent,

on 4.3.2009, by virtue of Ext.P1 agreement. Ownership

of the vehicle was transferred into the name of the

petitioner as evidenced from Ext.P2 Registration

Certificate, with effect from 1.4.2009. Permit was also

issued in the name of the petitioner as per Ext.P3, with

validity from 1.4.2009 onwards. Ext.P4 is the copy of

the Insurance Certificate in the name of the petitioner.

From Ext.P5 receipt it is evident that the petitioner had

remitted contributions due to the Kerala Motor

Transport Workers Welfare Fund for the period upto

March 2010. It is the case of the petitioner that on the

basis of Ext.P5 the 1st respondent had received Motor

Vehicle Tax due on the vehicle for the period upto the

last quarter. Grievance of the petitioner is that tax due

for the current quarter is not being accepted for want of

W.P.(C).32767/10-U -2-

proof regarding payment of contributions to the Welfare

Fund. It is stated that the 3rd respondent is not accepting

the contributions now, on the allegation that previous owner

had defaulted payment of contributions for previous

periods, before the District Executive Officer of the Welfare

Fund at Kollam. According to the petitioner, the non-

acceptance of contribution by the 3rd respondent as well as

non-acceptance of motor vehicle tax by the 1st respondent is

creating impediment in operation of the vehicle and

petitioner is put to severe prejudice.

2. Inspite of notice served on the Standing Counsel

nobody appeared on today for respondents 2 & 3. It is

evident from the relevant provisions that the arrears of

contributions if any due is a charge on the vehicle, and the

liability on the transferee owner is not exonerated. Under

such circumstances I am of the view that there is no reason

for non-acceptance of contributions from the petitioner for

the current periods, especially in view of the fact that

contributions were already accepted from him, as evidenced

from Ext.P5. The respondents 2 & 3 will be always at

liberty to determine the amount and the liability, and can

W.P.(C).32767/10-U -3-

take steps for recovery as permissible under law. But there

is no justification in depriving the rights of the petitioner to

operate the vehicle for any reason of the arrears.

3. Under the above circumstances the writ petition

is disposed of directing the 3rd respondent to accept

contributions payable with respect to the vehicle for the

period after March 2010, from the petitioner, without

prejudice to rights to recover arrears if any due from those

who are responsible under law. The 1st respondent is

directed to accept the motor vehicle tax, on producing proof

regarding payment of contributions for the period from

March 2010 onwards.

4. It is made clear that, acceptance of contributions

to the Welfare Fund as well as the acceptance of motor

vehicle tax on the basis of the above direction will be

without prejudice to rights of the authorities to recover

arrears if any due, in accordance with law.

C.K.ABDUL REHIM, JUDGE.

okb