High Court Kerala High Court

The Pappinisseri Hidayathul … vs State Of Kerala Represented By Its on 19 February, 2008

Kerala High Court
The Pappinisseri Hidayathul … vs State Of Kerala Represented By Its on 19 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5829 of 2008(R)


1. THE PAPPINISSERI HIDAYATHUL ISLAM
                      ...  Petitioner
2. THE MANAGER, HIDAYATH ENGLISH MEDIUM

                        Vs



1. STATE OF KERALA REPRESENTED BY ITS
                       ...       Respondent

2. THE TRANSPORT COMMISSIONER, TRANSPORT

3. THE REGIONAL TRANSPORT OFFICER,

4. THE DISTRICT EXECUTIVE OFFICER,

                For Petitioner  :SRI.S.MAMMU

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/02/2008

 O R D E R
                          ANTONY DOMINIC, J.

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

           W.P.(C) NOS. 5829, 5853 & 5863 OF 2008

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


           Dated this the 19th day of February, 2008


                               J U D G M E N T

In all these cases, the complaint of the writ petitioners is

that the Motor Vehicles Tax in respect of the vehicles owned by

them is not accepted by the Taxation Officer for the reason that

the petitioners have not produced certificate as required under

Section 8(A) of the Motor Transport Workers Welfare Fund Act of

having discharged their dues under the Motor Transport Workers

Welfare Fund Scheme. Based on the Government clarification

that Educational institutions are not Motor Transport

Undertakings, this court has already rendered judgment in the

case of Toc’H Public School v. District Executive Officer

(1992(1) KLT S.N.Case NO.49) that it is not the requirement

of educational institutions to make payment of the welfare fund

dues. Following the aforesaid judgment, this court also has

disposed of a batch of writ petitions including WP(C) No.1208/08.

WPC 5829, 5853,5863/08

:2 :

Adopting the same reasoning as adopted in the aforesaid cases, I

dispose of these writ petitions also directing that the Motor

Vehicles Tax tendered by the petitioners herein will be accepted

by the Taxation Officer without insisting on certificate as specified

under Section 8(A) of the Motor Transport Workers Welfare Fund

Act.

Writ petitions are disposed of as above.

ANTONY DOMINIC,JUDGE.

Rp