High Court Kerala High Court

The Principal vs State Of Kerala on 8 July, 2008

Kerala High Court
The Principal vs State Of Kerala on 8 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20447 of 2008(H)


1. THE PRINCIPAL, TRKHS SCHOOL
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE TRANSPORT COMMISSIONER,

3. THE JOINT REGIONAL TRANSPORT OFFICER,

4. KERALA MOTOR TRANSPORT WORKERS WELFARE

                For Petitioner  :SRI.G.BALAMURALEEDHARAN (PARAVUR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :08/07/2008

 O R D E R
                                   K.M.JOSEPH, J.
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                            WP.(C) No.20447 of 2008
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                        Dated this the 8th day of July, 2008

                                      JUDGMENT

The issue raised in this writ petition is whether in respect of an

educational institution bus, demand can be made for contribution under the

Motor Transport Workers’ Welfare Fund Act.

2. I heard learned Government Pleader and learned counsel for

the fourth respondent also. Learned counsel for the fourth respondent

submits that a Division Bench of this court has dismissed the appeal filed by

the Board and taken the view that an educational institution is not a motor

transport undertaking. He also points out that the petitioner has not

produced the registration certificates to show that the vehicles are

educational institution buses.

The writ petition is allowed as follows:

It is declared that the educational institution buses are not

coming under the Motor Transport Workers Welfare Fund Act. There will

be a direction to the third respondent to receive the motor vehicle tax in

respect of the school vehicles of the petitioner without insisting for evidence

regarding payment of contribution to the Welfare Fund on condition that the

petitioner produces the registration certificates to show that the buses are

educational institution buses.

(K.M. JOSEPH, JUDGE)

sb