IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22292 of 2008(D)
1. THE MANAGER, SACRED HEART C.M.I PUBLIC
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. TRANSPORT COMMISSIONER, TRANSPORT
3. THE REGIONAL TRANSPORT OFFICER,
4. THE DISTRICT EXECUTIVE OFFICER,
For Petitioner :SRI.DILIP MOHAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :24/07/2008
O R D E R
V.GIRI, J.
-------------------------
W.P.(C).No.22292 of 2008 D
-------------------------
Dated this the 24th day of July, 2008.
JUDGMENT
Counsel on both sides agree that the
issue raised in this writ petition is covered by
Ext.P3 judgment of this court. The view taken in
the said judgment has been affirmed by the
Division Bench in the judgment in W.A.No.752/08.
Accordingly, the writ petition is
disposed of holding that the declaration made in
Ext.P3 judgment is applicable to the petitioner
in this case also. Consequently, the 3rd
respondent shall accept the tax due in relation
to the school bus, bearing Registration No.KL-
7/BD 3157, without insisting for the payment of
contribution under the Motor Transport Workers’
Welfare Fund Act.
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//
P.S. To Judge