High Court Kerala High Court

Navajeevan Trust vs State Of Kerala on 3 December, 2009

Kerala High Court
Navajeevan Trust vs State Of Kerala on 3 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34780 of 2009(N)


1. NAVAJEEVAN TRUST,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE CHIEF EXECUTIVE OFFICER,

3. DISTRICT EXECUTIVE OFFICER,

4. ADDITIONAL REGISTERING AUTHORITY,

                For Petitioner  :SRI.J.JULIAN XAVIER

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :03/12/2009

 O R D E R
                     C.K.ABDUL REHIM, J.

                     ------------------------------
                   W.P.(C).No.34780 OF 2009
                     ------------------------------

          Dated this the 3rd day of December, 2009


                         J U D G M E N T

———————-

1. Grievance of the petitioner is that Motor Vehicles Tax

with respect to vehicles owned by them is not received by the 4th

respondent, insisting production of No-objection Certificates

evidencing payment of contributions due to the Motor Transport

Workers Welfare Fund. According to the petitioner it is a trust

engaged in activity for rehabilitation and treatment of people

who are suffering from mental and physical illness, and with

respect to whom there is none to look after. It is also stated that

the petitioner is undertaking food supply to the poor persons

undergoing treatment in Medical College Hospital, and is also

helping people who are physically and mentally ill and

handicapped. For the purpose of carrying out the above said

charitable activities the petitioner is using 3 vehicles owned by

them bearing Regn: No:KL-5/J-8772, KL-5/M-6484 and KL-5/Y-

6257. According to the petitioner the vehicles owned by them

cannot be termed as motor transport undertakings coming

within the provisions of Kerala Motor Transport Workers Welfare

Fund Act and as such they are not liable to pay contributions

W.P.(C).34780/09-N 2

with respect to the drivers engaged in those vehicles. It is

further contended that the drivers who are in charge of the

vehicles are not ‘paid employees’ but they are voluntary workers

who are engaged in the activities of the petitioner trust. The

petitioner relies on a decision of this court in Rajesh Vs. Joint

R.T.O. (2009 (2) KLT 615) in support of their contentions.

2. However, I am of the opinion that the liability for

payment of contributions to the Motor Transport Workers

Welfare Fund is not an issue arising for consideration in this writ

petition. Since there exist a dispute in relation to that liability I

am of the opinion that a provisional direction can be issued to

the 4th respondent to accept the Motor Vehicle Tax due with

respect to the above vehicles, without prejudice to the rights of

the respondents 2 and 3 to claim and recover contributions if any

due under law. It is pointed out by the petitioner that disputing

such liability the petitioner had filed Ext.P4 before the 2nd

respondent. It is for the respondents 2 and 3 to take a decision

regarding such liability.

3. Under the above circumstances, without prejudice to

the rights of respondents 2 and 3 to demand and collect

contributions due to the Motor Transport Workers Welfare Fund,

if found liable on adjudication of Ext.P4, the 4th respondent is

W.P.(C).34780/09-N 3

directed to receive Motor Vehicle Tax due with respect to the

above said three vehicles on a provisional basis.

The writ petition is disposed of with the above

observations.

C.K.ABDUL REHIM, JUDGE.

okb