IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 579 of 2009(R)
1. ROYSON JOSEPH, PROPRIETOR,
... Petitioner
Vs
1. REGIONAL TRANSPORT OFFICER, CIVIL
... Respondent
2. JOINT R.T.O., ALUVA.
3. PROVIDENT FUND COMMISSIONER, OFFICE OF
4. DISTRICT EXECUTIVE OFFICER,
For Petitioner :SRI.G.HARIHARAN
For Respondent :SRI.S.GOPAKUMARAN NAIR (SR.)
The Hon'ble MR. Justice K.M.JOSEPH
Dated :09/01/2009
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 579 OF 2009 R
--------------------------------------
Dated this the 9th January, 2009
JUDGMENT
Case of the petitioner, in brief, is as follows:
Petitioner is a contract carriage operator. Petitioner’s
establishment is covered by the Employees’ Provident Fund
Scheme. Ext.P1 Certificate is produced. Complaint revolves
around the refusal on the part of the taxing authority to receive
the tax, citing the liability to pay the amounts due under the
Kerala Motor Transport Workers’ Welfare Fund Scheme.
Petitioner had approached this Court earlier and this Court had
delivered Ext.P2 Judgment. Subsequent to the same, according
to petitioner, petitioner has sold three vehicles and purchased
four vehicles. Petitioner contends that he is entitled to the
immunity from payment under the Kerala Motor Transport
Workers’ Welfare Fund Scheme on account of the establishment
being covered by the Employees’ Provident Fund Act.
WPC.579/09 R 2
2. I heard the learned counsel appearing for the petitioner,
learned standing counsel appearing on behalf of the Provident
Fund Commissioner as also the learned counsel appearing on
behalf of the fourth respondent besides the learned Government
Pleader. After having heard the learned counsel appearing for
the parties, the Writ Petition is disposed of as follows:
If the petitioner produces the Attendance Register, Wage
Register/Salary Acquittance Register and any other document
which the petitioner wishes to produce in support of his claim
that all his employees are covered under the Employees’
Provident Fund Act before the third respondent at 11 AM on
12.01.2009, the third respondent will look into the same and
issue a communication to the petitioner, if the petitioner is so
entitled, certifying that the petitioner’s workers are covered by
the Employees’ Provident Fund Act. If such communication is
produced before respondents 1 and 2, there will be a direction to
respondents 1 and 2 to accept the tax without insisting on
WPC.579/09 R 3
payment of any amount under the Kerala Motor Transport
Workers’ Welfare Fund Act.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge