High Court Kerala High Court

Ayoob vs The Sub Inspector Of Police on 26 May, 2009

Kerala High Court
Ayoob vs The Sub Inspector Of Police on 26 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13514 of 2009(H)


1. AYOOB, S/O. YOUNIS,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

3. AITUC,

                For Petitioner  :SRI.SIBY MATHEW

                For Respondent  :SRI.ANCHAL C.VIJAYAN

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :26/05/2009

 O R D E R
              P.R.RAMAN & P.BHAVADASAN, JJ.

                  -------------------------------

                    W.P.(C) No.13514 of 2009

                  -------------------------------

                 Dated this the 26th May, 2009

                        J U D G M E N T

Raman, J.

The petitioner is engaged in the business of

slaughter tapping of rubber trees, after purchasing the same from

the respective owners, and it was sold to various customers at

Kollam and Perumbavoor. The work connected with loading and

unloading is done through workmen belonging to various unions.

It appears that third respondent has raised a claim against the

petitioner for not engaging their workmen along with the

workmen engaged from other unions.

2. However, pursuant to the notice issued, the

parties have amicably settled the disputed. It is agreed that one

workmen from the third respondent Union will also be engaged

along with the workmen from other unions. The same is

recorded. Hence, there cannot be any further obstruction caused

W.P.(C) No.13514 of 2009

2

by the third respondent subject to the above agreement, and if

there is further obstruction caused, police will interfere and

afford necessary protection.

The writ petition is disposed of as above.

P.R.RAMAN, JUDGE

P.BHAVADASAN , JUDGE.

nj.