IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14186 of 2006(L)
1. M.P.ABDUL NAZER, AGED 37 YRS,
... Petitioner
Vs
1. DEPUTY TAHASILDAR (RR),
... Respondent
2. THE DISTRICT EXECUTIVE OFFICER,
3. STATE OF KERALA,
For Petitioner :SRI.PROMY KAPRAKKATT
For Respondent :SRI.P.RAMAKRISHNAN, SC,KMTWF BOARD
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :19/09/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No. 14186 of 2006
-----------------------------------------
Dated this the 19th day of September, 2008
JUDGMENT
Petitioner is aggrieved since contribution to the Motor
Transport Workers Welfare Fund is levied even in respect of the
period the vehicle KL 10B 7475 was not in operation and covered
by G form. According to the petitioner the endorsement in Ext.P1
RC book would clearly show the period covered by G form.
Apparently the matter has not been considered in the light of the
endorsements in the RC book which is conclusive regarding the
operation of the vehicle. Therefore, I quash the impugned orders
with a direction to the second respondent to consider the matter
afresh, exclude the period covered by G form from the
assessment and pass fresh orders. The petitioner will present
himself along with a copy of the judgment before the second
respondent on 28-10-2008 and the second respondent will pass
fresh orders as above within another one month.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No. 14186 of 2006
———————————–
JUDGMENT
19th September, 2008