High Court Kerala High Court

The Principal vs State Of Kerala on 29 February, 2008

Kerala High Court
The Principal vs State Of Kerala on 29 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 7127 of 2008(W)


1. THE PRINCIPAL, MARKAZ ENGLISH MEDIUM
                      ...  Petitioner
2. THE HEADMASTER, MARKAZ GIRLS HIGH
3. THE HEADMASTER, MARKAZ HIGHER SECONDARY

                        Vs



1. STATE OF KERALA, REP. BY SECRETARY TO
                       ...       Respondent

2. THE COMMISSIONER OF TRANSPORT,

3. THE REGIONAL TRANSPORT OFFICER,

4. THE SUB REGIONAL TRANSPORT OFFICER,

5. THE DISTRICT EXECUTIVE OFFICER,

                For Petitioner  :SRI.JACOB SEBASTIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :29/02/2008

 O R D E R
                          ANTONY  DOMINIC, J.

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

                            W.P.(C) No. 7127   of 2008(W)

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


                   Dated this the   29th  day of February, 2008




                                  JUDGMENT

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

petitioner has 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 W.P.(C) No.1208/08. Adopting the same

reasoning as adopted in the aforesaid cases, I dispose of this

W.P.(C) No. 7127/2008/W -2-

writ petition 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 petition is disposed of as above.

Sd/-

ANTONY DOMINIC,

JUDGE

jp

/TRUE COPY/

P.A. TO JUDGE