High Court Kerala High Court

R.Sivakumar vs The Joint Regional Transport … on 13 May, 2010

Kerala High Court
R.Sivakumar vs The Joint Regional Transport … on 13 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4311 of 2010(L)


1. R.SIVAKUMAR, S/O.CHAMI MANNADIYAR,
                      ...  Petitioner

                        Vs



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

2. THE KERALA MOTOR TRANSPORT WORKERS'

3. THE KERALA MOTOR TRANSPORT WORKERS'

4. GOVINDHA RAJ, THRIVENI BHAVAN,

                For Petitioner  :SRI.BINOY VASUDEVAN

                For Respondent  :SMT.I.SHEELADEVI, SC,KMTWF BOARD

The Hon'ble MR. Justice A.K.BASHEER

 Dated :13/05/2010

 O R D E R
                           A.K.BASHEER J.
                           ----------------------
                    W.P.(C) No.4311 OF 2010
                         ---------------------------
             Dated this the 13th day of May, 2010

                           J U D G M E N T

~~~~~~~~~~~

The two prayers in the Writ Petition read thus:

“i) Issue a writ of mandamus or other appropriate
writs, orders or directions commanding the first
respondent to accept the tax in respect of stage
carriage KL008-R/6625 for the present quarter
without insisting for a Clearance Certificate issued by
the third respondent.

ii) Issue a writ in the nature of declaration to
declare that the first respondent have no authority to
refuse acceptance of tax for want of Clearance
Certificate in respect of Kerala Motor Transport
Workers Welfare Fund in the light of Ext.P3
Clearance Certificate.”

2. When this Writ Petition came up for consideration on

10.2.2010, this Court directed the respondents to accept the tax

in respect of petitioner’s vehicle without insisting for Clearance

Certificate from the Kerala Motor Transport Workers Welfare

Fund. It appears that pursuant to the above order, the

respondents had accepted quarterly tax from the petitioner.

3. Today, the Writ Petition is again brought up with an

identical prayer to direct the respondents to accept the tax for

W.P.(C) No.4311/2010 2

the current quarter also. I am unable to agree with the

contention raised by the petitioner that the respondents are not

justified in insisting for the Clearance Certificate from the Board

as a condition precedent to receive the quarterly tax especially

after the amendments brought in to the Kerala Motor Vehicle

Taxation Act and the Motor Transport Workers Welfare Fund

Act.

4. The second prayer in the Writ Petition in my view is

totally misconceived, in the absence of any data or material to

substantiate the contention that the respondents have no

authority to refuse to accept tax for want of Clearance

Certificate. In my view, the authority concerned is perfectly

justified in refusing to accept the tax in the absence of a

Clearance Certificate from the Board.

5. Anyhow, in the peculiar facts and circumstances of

the case, petitioner is granted one more opportunity to remit the

tax without production of the Clearance Certificate. The

respondents shall accept the tax from the petitioner for the

W.P.(C) No.4311/2010 3

current quarter. It is made clear that this indulgence is being

shown in the peculiar facts and circumstances of this case. This

shall not be treated as a precedent.

The Writ Petition is disposed of in the above terms.

(A.K.BASHEER, JUDGE)

ps