High Court Kerala High Court

Vanrose vs State Of Kerala Represented By The on 8 April, 2010

Kerala High Court
Vanrose vs State Of Kerala Represented By The on 8 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12558 of 2010(T)


1. VANROSE,S/O.CHAMI NADAR
                      ...  Petitioner

                        Vs



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

2. THE REGIONAL TRANSPORT OFFICER

3. THE SUB REGIONAL TRANSPORT OFFICER

                For Petitioner  :SRI.G.SUDHEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :08/04/2010

 O R D E R
                    P.R.RAMACHANDRA MENON, J
                   ---------------------------
                       W.P(C) No.12558 of 2010-T
                  ----------------------------
               Dated this the 8th day of April, 2010.

                           J U D G M E N T

The issue involved is whether the vehicles bearing Nos.KL-

10/3002 and KRV 4565 owned and operated by the petitioner for

imparting training in the driving schools and the persons engaged

in such vehicles as Instructors will come within the purview of Kerala

Motor Transport Workers Welfare Fund Act and and whether any

clearance certificate has to be obtained from the concerned

authority, so as to remit the tax in respect of the said vehicles.

2. Heard the learned Government pleader as well.

3. The issue had come up for consideration before this

Court earlier and the position stands answered in favour of the

persons like the petitioner, as per the decision referred by the

Division Bench in Rajesh V. Joint RTO (2009(2) KLT 615).

4. In the above circumstances, the third respondent is

directed to accept the Motor Vehicles Tax in respect of the vehicles

bearing No.KL-10/3002 and KRV 4565 belonging to the petitioner

for the period from 1.4.2010 to 31.3.2011, without insisting for

W.P(C) No.12558 of 2010-T 2

clearance under the Kerala Motor Transport Workers Welfare Fund

Act/Scheme, so long as the said vehicles continue to be in the name

of the petitioner and are being operated on the basis of the permits

issued, for the purpose as shown in Exts.P4 and P5.

The Writ Petition is disposed of.

P.R.RAMACHANDRA MENON
JUDGE

ab