IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8306 of 2008(L)
1. V.S. ANDREWS, VELIPURACKAL HOUSE,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. DISTRICT EXECUTIVE OFFICER,
For Petitioner :SRI.M.A.MANHU
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :19/03/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 8306 OF 2008 L
====================
Dated this the 19th day of March, 2008
J U D G M E N T
The dispute in this writ petition is against the liability of the
petitioner to pay contribution under the Motor Transport Workers Welfare
Fund Act for two employees. Petitioner submits that his vehicle, of which
Ext.P1 is the Registration Certificate, is not covered by Table 1 of Ext.P7,
the scheme framed under the Kerala Motor Transport Workers Welfare
Fund Act under which the contribution is collected.
2. I am not in a position to accept the contention raised by the
counsel for the petitioner. Going by Ext.P7, for contract carriages, the
minimum number of employees fixed for each unit is 2. Since the vehicle
of the petitioner is admittedly a contract carriage, the petitioner is bound
to pay contribution in terms of Table 1 for two employees.
3. Learned counsel for the petitioner refers to Exts.P8 and P9
and contends that in respect of similar vehicles, the Board has collected
contribution only for one employee each. This contention of the learned
counsel for the petitioner is answered by the standing counsel for the
respondents by contending that in the matter of assessment in respect of
the vehicles mentioned in Exts. P8 and P9, it was on account of a mistake
WPC 8306/08
:2 :
that the contribution has been collected only for one employee and this
mistake is in the process of correction. Even if what the petitioner submits
is factually true, a mistaken assessment cannot be the basis for claiming
parity and so long as under the scheme, contribution is payable for 2
employees, petitioner cannot avoid such payment.
4. Therefore, I do not find any merit in the contentions raised.
Writ petition fails and is dismissed.
ANTONY DOMINIC,JUDGE.
Rp