Kerala High Court
The General Secretary vs State Of Kerala Represented By The on 8 April, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11930 of 2008(T)
1. THE GENERAL SECRETARY,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE TRANSPORT COMMISSIONER
3. THE JOINT REGIONAL TRANSPORT OFFICER
4. THE REGIONAL TRANSPORT OFFICER
5. KERALA MOTOR TRANSPORT WORKERS
For Petitioner :SRI.P.R.VENKETESH
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :08/04/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
-------------------------
W.P.(C) No. 11930 of 2008
---------------------------------
Dated, this the 8th day of April, 2008
J U D G M E N T
Since this Court has held that school authorities are not bound
to remit motor workers welfare fund contribution for the employees
engaged in the school bus vide judgment in WP(C) No.1746/08 &
connected cases, this writ petition is allowed directing the RTO /
Joint RTO to receive motor vehicle tax without requirement of
production of payment certificate / clearance certificate from the
Welfare Fund Board.
(C.N.RAMACHANDRAN NAIR, JUDGE)
jg