High Court Kerala High Court

Sree Vidyadhiraja Memorial Model vs State Of Kerala on 11 August, 2008

Kerala High Court
Sree Vidyadhiraja Memorial Model vs State Of Kerala on 11 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24132 of 2008(W)


1. SREE VIDYADHIRAJA MEMORIAL MODEL
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. THE TRANSPORT COMMISSIONER

3. THE JOINT REGIONAL TRANSPORT OFFICER

4. THE DISTRICT EXECUTIVE OFFICER

                For Petitioner  :SMT.S.KARTHIKA

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :11/08/2008

 O R D E R
                           K.M. JOSEPH, J.

             ````````````````````````````````````````````````````
                  W.P.(C) No. 24132 OF 2008 W
             ````````````````````````````````````````````````````
             Dated this the 11th day of August, 2008

                           J U D G M E N T

Petitioner is allegedly the Manager of an educational

institution which has certain vehicles. According to the petitioner,

the school is not a motor transport undertaking.

2. I heard learned counsel for the petitioner, learned

counsel for the 4th respondent and learned Government Pleader.

3. The issue is covered in favour of the petitioner by the

judgment of this Court in Writ Appeal No.752 of 2008.

Accordingly, this writ petition is allowed directing the 3rd

respondent to accept the tax payable in respect of the petitioner’s

school buses upon the petitioner producing registration certificates

relating to the buses showing that they are educational institution

buses, without insisting for payment of contribution to the Kerala

Motor Transport Workers Welfare Fund.

Sd/-

(K.M.JOSEPH, JUDGE)
aks
/TRUE COPY/

P.A.TO JUDGE