IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24132 of 2008(W)
1. SREE VIDYADHIRAJA MEMORIAL MODEL
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
2. THE TRANSPORT COMMISSIONER
3. THE JOINT REGIONAL TRANSPORT OFFICER
4. THE DISTRICT EXECUTIVE OFFICER
For Petitioner :SMT.S.KARTHIKA
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :11/08/2008
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 24132 OF 2008 W
````````````````````````````````````````````````````
Dated this the 11th day of August, 2008
J U D G M E N T
Petitioner is allegedly the Manager of an educational
institution which has certain vehicles. According to the petitioner,
the school is not a motor transport undertaking.
2. I heard learned counsel for the petitioner, learned
counsel for the 4th respondent and learned Government Pleader.
3. The issue is covered in favour of the petitioner by the
judgment of this Court in Writ Appeal No.752 of 2008.
Accordingly, this writ petition is allowed directing the 3rd
respondent to accept the tax payable in respect of the petitioner’s
school buses upon the petitioner producing registration certificates
relating to the buses showing that they are educational institution
buses, without insisting for payment of contribution to the Kerala
Motor Transport Workers Welfare Fund.
Sd/-
(K.M.JOSEPH, JUDGE)
aks
/TRUE COPY/
P.A.TO JUDGE