High Court Kerala High Court

P.K.Damodharan vs The Executive Officer on 19 January, 2011

Kerala High Court
P.K.Damodharan vs The Executive Officer on 19 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1291 of 2011(J)


1. P.K.DAMODHARAN,
                      ...  Petitioner
2. SUBRAMANIAN K.C., AGED 62 YEARS,
3. DEVASSY XAVIER P., AGED 61 YEARS,

                        Vs



1. THE EXECUTIVE OFFICER,
                       ...       Respondent

2. THE REGISTERING AUTHORITY (TAXATION

                For Petitioner  :SRI.ASOK M.CHERIAN

                For Respondent  :SRI.P.RAMAKRISHNAN, SC,KMTWF BOARD

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

 Dated :19/01/2011

 O R D E R
                       C.K.ABDUL REHIM, J
                  ---------------------------------------
                    W.P(C) No.1291 of 2011-J
                 ----------------------------------------
           Dated this the 19th day of January, 2011.

                          J U D G M E N T

The petitioners claim to be registered owners of

autorickshaw which are being plied by themselves as self

employment venture. According to the petitioners all of them

have crossed the age of 60 years. Under such circumstances

contention is that they will not come within the definition of

worker under the Kerala Motor Transport Workers Welfare Fund

Act. Since the vehicles are plied by themselves they will not

come within the definition of ’employer’ or ’employee’ under

Section 2(d) and (e) respectively, is the contention. In view of

the situation, the petitioners claim exemption from payment of

contributions to the Kerala Motor Transport Workers Welfare

Fund.

2. Grievance of the petitioners is that the motor vehicles

tax due with respect to the vehicles owned by them is not being

accepted by the 2nd respondent insisting upon production of

proof regarding payment of contributions, which according to

them is illegal in the above mentioned circumstances.

W.P(C) No.1291 of 2011-J 2

3. The issue now stands covered in favour of the

petitioners by a decision of this Court in Ta-Aleemul Islam

Trust & Others V State of Kerala & others (2009(4) KHC

259). Therefore I am of the opinion that the insistence for

payment of contributions to the welfare fund could not be

sustained.

4. Under the above circumstances, the writ petition is

disposed of directing the 2nd respondent to accept motor vehicles

tax with respect to Autorickshaws owned by the petitioners

without insisting for production of proof regarding payment of

contributions to the welfare fund, subject to condition of the

petitioners producing Registration Certificates of their vehicles

in proof of the ownership, valid licence and badge, as well as

proof regarding age in order to prove that they are owners of the

vehicles plied by themselves and that they have crossed the age

of 60 years.

Sd/-

                                 C.K.ABDUL REHIM
                                      JUDGE

                          //True Copy//




ab                                    P.A to Judge