High Court Kerala High Court

The General Secretary vs State Of Kerala Represented By The on 8 April, 2008

Kerala High Court
The General Secretary vs State Of Kerala Represented By The on 8 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11930 of 2008(T)


1. THE GENERAL SECRETARY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. THE TRANSPORT COMMISSIONER

3. THE JOINT REGIONAL TRANSPORT OFFICER

4. THE REGIONAL TRANSPORT OFFICER

5. KERALA MOTOR TRANSPORT WORKERS

                For Petitioner  :SRI.P.R.VENKETESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :08/04/2008

 O R D E R
                 C.N.RAMACHANDRAN NAIR, J.
                      -------------------------
                  W.P.(C) No. 11930 of 2008
                 ---------------------------------
             Dated, this the 8th day of April, 2008

                         J U D G M E N T

Since this Court has held that school authorities are not bound

to remit motor workers welfare fund contribution for the employees

engaged in the school bus vide judgment in WP(C) No.1746/08 &

connected cases, this writ petition is allowed directing the RTO /

Joint RTO to receive motor vehicle tax without requirement of

production of payment certificate / clearance certificate from the

Welfare Fund Board.

(C.N.RAMACHANDRAN NAIR, JUDGE)

jg