High Court Kerala High Court

P.T.Hyder Ali vs The District Executive Officer on 24 November, 2010

Kerala High Court
P.T.Hyder Ali vs The District Executive Officer on 24 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33887 of 2010(I)


1. P.T.HYDER ALI, S/O.MOHAMMEDKUTTY,
                      ...  Petitioner

                        Vs



1. THE DISTRICT EXECUTIVE OFFICER,
                       ...       Respondent

2. THE REGIONAL TRANSPORT OFFICER/

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  :SRI.K.S.MANU, SC, KMTWWFB

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

 Dated :24/11/2010

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

                    --------------------------------
                   W.P.(C)No. 33887 of 2010
             -----------------------------------------------
            DATED: 24th day of November, 2010

                             JUDGMENT

Petitioner is the registered owner of the stage carriage

vehicle bearing vehicle No.KL-10 T 8853. Tax with respect of the

vehicle was due for the period from 1.4.2009 to 31.3.2010. The

petitioner had approached this Court in W.P(C) No.13290/2010

and this court was pleased to permit the petitioner to make

payment of arrears in three equal monthly instalments, falling

due on or before 30.4.2010, 30.5.2010 and 30.6.2010. According

to the petitioner two instalments, as stipulated in the said

judgment had already been paid. But payment of the 3rd

instalment cannot be effected since the auto consultant with

whom the petitioner was dealing with, is missing and his

whereabouts are not known. It is stated that when the petitioner

had approached the 1st respondent for payment of the balance

instalment as well as for payment of motor vehicle tax due for the

period from 1.4.2010 onwards, the same was not accepted,

insisting production of proof regarding payment of contributions

to the 1st respondent. It is further stated that when the petitioner

had approached the 1st respondent, the contributions were not

W.P.(C)No. 33887 of 2010
2

received stating that there is some arrears pertaining to the

vehicle. According to the petitioner he is ready and willing to

make payment of the arrears of contribution if any due. But the

1st respondent is not issuing No Objection Certificate in this

regard. Hence, the petitioner seeks appropriate direction for

acceptance of the contributions due to the Motor Transport

Workers Welfare Fund as well as for acceptance of motor vehicle

tax due with respect to the vehicle.

2. In a statement filed on behalf of the 1st respondent it is

mentioned that an amount of Rs.56,700/- is due towards arrears

of contributions payable with respect to the vehicle, for the period

from June 2005 to October 2010. Learned counsel for the

petitioner seeks indulgence of this court for permitting payment

of arrears of contribution in a phased manner. On that basis, he

further seeks direction to the 2nd respondent to accept arrears of

motor vehicle tax on production of proof regarding payment of

contributions due from October 2010 onwards.

3. Having considered the facts and circumstances, I am of

the view that indulgence can be shown to permit the petitioner to

pay the arrears of contributions in instalments, within a

reasonable time.

W.P.(C)No. 33887 of 2010
3

4. Accordingly, this writ petition is disposed of directing

the 1st respondent to accept arrears of contributions due to the

Motor Transport Workers Welfare Fund to the tune of Rs.56,700/-

stated to be due with respect to the motor vehicle bearing No.KL-

10 T 8853, if the petitioner makes payment of the amount in four

equal monthly instalments falling due on or before 15.12.2010

and on or before 15th of the succeeding months. The 1st

respondent is further directed to accept payment of contributions

if any due, for the period after 1.4.2010 onwards, subject to

payment of the arrears as directed above.

5. The 2nd respondent is directed to accept arrears of

motor vehicle tax, including the last instalment as stipulated in

the judgment in W.P(C) No.13290/2010 and the amounts due

from 1.4.2010 onwards, without insisting for production of

clearance certificate from the 1st respondent, subject to

production of proof regarding payment of contributions for the

period after 1.4.2010.

C.K.ABDUL REHIM, JUDGE.

dmb