IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 20786 of 2002(Y)
1. M.DINESHAN, W/O. KUNHIRAMAN
... Petitioner
Vs
1. THE DISTRICT EXECUTIVE OFFICER,
... Respondent
2. THE TAHSILDAR, REVENUE RECOVERY
For Petitioner :SRI.A.K.ABDUL AZEEZ
For Respondent :SRI.PAULSON C.VARGHESE,SC,KMTWF BOARD
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :04/01/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
....................................................................
O.P. No.20786 of 2002
....................................................................
Dated this the 4th day of January, 2008.
JUDGMENT
Heard counsel for the petitioner and read counter affidavit filed in the
case. The petitioner is challenging Ext.P1 whereunder petitioner is directed
to pay contribution of Rs.5,301/- towards Motor Transport Workers Welfare
Fund. Petitioner’s claim is that he is only an employee in a stage carriage.
The counter affidavit filed does not contain any relevant detail about the
enquiry conducted and the findings of the Executive Engineer.
Adjudication of liability has to be based on facts after conducting enquiry.
It is stated in the counter affidavit that demand was raised for 1999-2000
and 2000-2001 and the same pertains to a stage carriage. However, nothing
is stated as to whether any amount is paid or recovered from the petitioner.
The counter affidavit also does not state the number of employees for whom
demand is raised. The amount demanded is so low that it does not appear to
be pertaining to a stage carriage where minimum 4 to 5 employees are
engaged for operation. In view of the irresponsible counter affidavit filed
by first respondent, I am constrained to interfere with the demand. The
O.P. is accordingly allowed quashing Ext.P1 demand against the petitioner,
2
but with direction to the first respondent to identify the operating owner of
the vehicle, issue notice to him giving details of enquiry if any conducted by
him or conduct enquiry and determine liability for the workers after giving
names, addresses and registration numbers of the workers and issue
assessment order.
C.N.RAMACHANDRAN NAIR
Judge
pms