High Court Kerala High Court

T.K.Manzoor vs The Regional Transport Officer on 17 March, 2009

Kerala High Court
T.K.Manzoor vs The Regional Transport Officer on 17 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8003 of 2009(U)


1. T.K.MANZOOR, THIRUTTIKKATTIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT OFFICER,
                       ...       Respondent

2. DISTRICT EXECUTIVE OFFICER,

3. PUSHPANGADHAN,

                For Petitioner  :SRI.M.A.FAYAZ

                For Respondent  :SMT.I.SHEELADEVI, SC,KMTWF BOARD

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :17/03/2009

 O R D E R
                             S.SIRI JAGAN, J.

                      ==================

                        W.P(C).No.8003 of 2009

                      ==================

                 Dated this the 17th day of March, 2009

                             J U D G M E N T

The petitioner is a stage carriage operator. The petitioner got

transfer of the vehicle from the previous owner. He wanted to replace

the vehicle and get endorsement of the transfer and replacement

endorsed in the permit. This is not acceded to the by the respondents

on the ground that welfare fund dues are outstanding in respect of the

vehicle. The petitioner submits that the respondents cannot recover

the welfare fund dues in respect of the previous owner from the

petitioner as a condition for endorsement. I am of opinion that in so far

as the welfare fund is a charge on the vehicle, the respondents are

certainly entitled to refuse endorsement, if any welfare fund dues are

outstanding, especially in view of the fact that the welfare fund

amounts are to be credited to the account of the employees. In the

above circumstances, I am not inclined to exercise my discretionary

jurisdiction in favour of the petitioner. Accordingly, this writ petition is

dismissed.

Sd/-

sdk+                                              S.SIRI JAGAN, JUDGE
          ///True copy///


                              P.A. to Judge

2