High Court Kerala High Court

A.K.Ravi @ Kumbalam Ravi vs State Of Kerala Represented By The on 18 February, 2008

Kerala High Court
A.K.Ravi @ Kumbalam Ravi vs State Of Kerala Represented By The on 18 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1208 of 2008(R)


1. A.K.RAVI @ KUMBALAM RAVI, PRESIDENT,
                      ...  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  :SRI.P.RAMAKRISHNAN, SC,KMTWF BOARD

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :18/02/2008

 O R D E R
                             ANTONY DOMINIC, J.

               ------------------------------------

            W.P.(C) 1208/08,  32085, 32352, 32398, 32457,

             32584,  32590, 32778, 32904, 33602, 33672,

                      33975, 34117 & 34608 of 2007

                                       and

             861,921, 925, 926, 927, 928, 929, 1061, 1071,

             1157, 1174,   1350, 1746, 1999,  2542, 2662,

            2992, 3059, 3060, 3285, 3801 & 3899  of  2008

               -------------------------------------

                          Dated: February 18, 2008



                                   JUDGMENT

In all these cases, petitioners are educational institutions

owning buses used for transporting students. The trouble arose

when motor vehicle tax in respect of buses owned by them was

refused to be accepted by the Taxation Officer for the reason that

the respective petitioners did not produce certificate issued under

sec.8A of the Motor Transport Workers Welfare Fund Act of having

paid the dues under the Motor Transport Workers Welfare Fund

Scheme.

2. The fact that the schools are not motor transport

undertakings as defined under sec.2(h) of the Motor Transport

Workers Welfare Fund Act has been clarified by the State

Government and adopting the said clarification it has been held by

WP(C) 1208/08 etc.

Page numbers

this court in the case of Toc’ H Public School v. District Executive

Officer – 1992 (1) KLT SN 37 Case No. 49 that schools have no

obligation to pay welfare fund dues. In view of this judgment, the

insistence of the Taxation Officer requiring production of clearance

certificate as above is clearly illegal.

3. In some of these cases the establishments are also covered

by the Employees Provident Fund and Miscellaneous Provisions Act,

1952. Such establishments are excluded from the purview of the

Motor Transport Workers Welfare Fund Act by virtue of the second

proviso to sec.4 of the Act. Therefore, for that reason, such of

those establishments are also liable to be exempted from the

provisions of the Motor Transport Workers Welfare Fund Act.

4. In all these cases, interim orders have been passed

requiring the Taxation Officer to accept tax without insisting on

production of a clearance certificate as contemplated in sec.8A of

the Welfare Fund Act and it is submitted that on that basis tax has

been paid and has been accepted.

5. In view of the above, I make it clear that the petitioners do

not have the liability to pay contribution under the Motor Transport

WP(C) 1208/08 etc.

Page numbers

Workers Welfare Fund Scheme. Consequently they are not liable to

produce the certificate as contemplated in sec.8A of the Welfare

Fund Act and tax is liable to be imposed.

6. Referring to the statement filed, though the counsel for the

respondent Board attempted to argue that schools also will come

within the expression “motor transport undertaking”, I am not

inclined to agree with that primarily for the reason that so far the

Board has not initiated any action on that basis, but has accepted

the judgment referred to above.

These writ petitions are disposed of as above.

ANTONY DOMINIC, JUDGE

mt/-