High Court Kerala High Court

Arafa Public School vs The State Of Kerala on 25 April, 2008

Kerala High Court
Arafa Public School vs The State Of Kerala on 25 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13587 of 2008(P)


1. ARAFA PUBLIC SCHOOL, PAZHAKKAPPILLY P.O
                      ...  Petitioner

                        Vs



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

2. THE SUB REGIONAL TRANSPORT OFFICER

3. THE DISTRICT EXECUTIVE OFFICER

                For Petitioner  :SRI.C.A.MAJEED

                For Respondent  : No Appearance

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

 Dated :25/04/2008

 O R D E R
                  C.N. RAMACHANDRAN NAIR, J.
                  --------------------------------------------
                  W.P.C. NO. 13587 & 13593 & 13597
                           13548 & 13549/2008
                  --------------------------------------------
                  Dated this the 25th day of April, 2008

                                JUDGMENT

The issue raised in the connected cases, that is the liability of the

School Authorities to pay motor workers welfare fund contribution for

the employees engaged in the School bus, is decided in favour of

petitioners by a learned single Judge of this Court in WPC 5853 of

2008 and connected cases. Following the said judgment, these WPs are

disposed of directing the concerned Joint Regional Transport Officer

or Regional Transport Officer to receive tax for the School bus without

production of any certificate or clearance from the Motor Workers

Welfare Fund Board. However, since Writ Appeals are filed in the

other cases, there will be direction to the concerned Joint Regional

Transport Officer or Regional Transport Officer to apply the judgment

of this Court in the Writ Appeals in the case of petitioners also, as and

when it is pronounced. In other words, there is no necessity for the

Board to file Writ Appeals in these cases as this judgment will be

subject to the result of the pending Writ Appeals in the same matter.

(C.N. RAMACHANDRAN NAIR)
Judge

2