High Court Kerala High Court

T.P.Mohandas vs Kerala Motor Transport Workers … on 13 February, 2009

Kerala High Court
T.P.Mohandas vs Kerala Motor Transport Workers … on 13 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 512 of 2007()


1. T.P.MOHANDAS,
                      ...  Petitioner

                        Vs



1. KERALA MOTOR TRANSPORT WORKERS WELFARE
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

3. DISTRICT EXECUTIVE OFFICER,

                For Petitioner  :SMT.SUMATHY DANDAPANI (SR.)

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

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :13/02/2009

 O R D E R
                J.B. KOSHY, Ag. CJ. & P. BHAVADASAN, J.
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        WRIT APPEAL No. 512 of 2007
                    - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                  Dated this the 13th day of February, 2009.

                                        JUDGMENT

KOSHY, Ag.CJ,

Government of Kerala, in an appeal from an order of the

District Eexecutive Officer, Kerala Motor Transport Workers Welfare

Fund Board, passed Ext.P14 order. Final determination order was for

the period from 1990-91 till 1994-95. Five orders were questioned by

the third respondent before the Government. Sri.T.P. Mohandas, third

respondent, appellant herein, was absolved of his liabilities for payment

to the Motor Transport Workers Welfare Fund in respect of stage

carriages KRO-162, KLI-7147 and KCE-7730 fixed by the District

Executive Officer, Kottayam in the final determination orders. That

order was challenged in the writ petition by the Welfare Fund Board.

The learned Single Judge was of the opinion that the appeal, which

resulted in Ext.P14 order may be time barred. But the learned Judge

found that the appeal was entertained by the Government and the

person in ultimate charge of the affairs of the bus can be charged with

the liability. The third respondent, who did not challenge Ext.P14 order

WA.512/2007. 2

contended that he had sold the vehicle before the assessment period. The

learned Judge disposed of the writ petition and held as follows:

“The person in ultimate control of the vehicle is

responsible to pay the contribution. It cannot be said that the

permit holder does not have control over the vehicle in the facts

and circumstances of the case. Yet another contention of the

third respondent is that there were two others involved in the

operation. Apparently, the petitioner might have proceeded

against those persons and realised the contribution also. If that

be so, the third respondent need not be disturbed.

Therefore, this original petition is disposed of making it

clear that Ext.P14 order passed by the Government shall not

stand in the way of the petitioner realising any contribution in

respect of the vehicles referred to above, from the permit holder

of the vehicle during the relevant period, in the peculiar facts

and circumstances of the case.”

2. Third respondent filed the writ appeal. There was no

finding by the learned Single Judge that proceedings should be taken

against the third respondent. The learned Judge did not set aside Ext.P14

order, but made it clear that Ext.P14 shall not stand in the way of the Board

realising any contribution in respect of the vehicles from the permit holder

of the vehicles during the relevant period. If the third respondent was not

WA.512/2007. 3

the permit holder of the vehicles or in control of the vehicles during the

relevant period, no proceedings can be taken against him for recovery of

the arrears. We make it clear that while implementing the judgment and

realising the arrears from the person in charge of the vehicle or the permit

holder, whoever it may be, they will be entitled to get notice of show cause

from the authority concerned followed by an opportunity for hearing.

The writ appeal is disposed of as above.

J.B. KOSHY,
ACTING CHIEF JUSTICE

P. BHAVADASAN,
JUDGE

sb.