High Court Kerala High Court

Anoop K.A. vs The Asst. Labour Officer on 23 December, 2009

Kerala High Court
Anoop K.A. vs The Asst. Labour Officer on 23 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10021 of 2009(W)


1. ANOOP K.A., AGED 30 (THIRTY) YEARS,
                      ...  Petitioner
2. ANEESH K.A., AGED 29 (TWENTY NINE)YEARS,
3. JISSAR M.M., AGED 21 (TWENTY ONE)YEARS,
4. RATHEESH KUMAR, AGED 26 (TWENTY SIX)

                        Vs



1. THE ASST. LABOUR OFFICER,
                       ...       Respondent

2. DISTRICT LABOUR OFFICER,

3. KERALA HEADLOAD WORKERS WELFARE BOARD,

4. HEADLOAD & GENERAL WORKERS UNION

5. HEADLOAD & GENERAL WORKERS UNION

                For Petitioner  :SRI.K.SREESAKUMAR

                For Respondent  :SRI.SIRAJ KAROLY

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :23/12/2009

 O R D E R
                             S.SIRI JAGAN, J.

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

                       W.P.(C).No. 10021 of 2009

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

              Dated this the 23rd day of December, 2009

                             J U D G M E N T

The 1st petitioner is a trader in cements. He started his business

in Door Nos.VII/8J and 8K of Vengola Grama Panchayat. The premises

of the business was taken on rent by the 1st petitioner from one Moosa

as per rent deed dated 25.4.2008. He obtained Ext.P2 licence for the

business from the Panchayat on 27.5.2008. He started the business by

the end of May, 2008. The 1st petitioner wanted to engage permanent

headload workers for doing the loading and unloading work in the

newly started establishment. He chose petitioners 2 to 4. Petitioners 2

to 4 filed applications dated 16.6.2008 before the 1st respondent for

registration under Rule 26A of the Kerala Headload Workers Rules. The

said applications are Exts.P4(a) to P4(c). When there was delay in

consideration of those applications, the petitioners approached this

Court by filing W.P.(C).No.25707/2008, in which, by Ext.P5 judgment

dated 26.8.2008, this Court directed the 1st respondent to consider

and pass orders on the applications within one month from the date of

receipt of a copy of that judgment. Immediately thereafter, on

27.8.2008, the 1st respondent passed Ext.P6 order rejecting the

applications on the ground that the 1st petitioner could not prove that

petitioners 2 to 4 were employed by him, by producing appropriate

w.p.c.10021/09 2

documents and also that the headload works of the 1st petitioner’s

establishment were being conducted by pool workers of pool No.91

and 92. Against that order, the petitioners filed appeal before the 2nd

respondent, who rejected the same, by Ext.P7 order, on the ground

that the chairperson of the local committee of the Kerala Headload

Workers Welfare Fund Board has given evidence to the effect that the

area in question is a scheme covered area and that in the 1st

petitioner’s establishment, workers of pool Nos.91 and 92 were doing

loading and unloading work. The petitioners are challenging Exts.P6

and P7 orders in this writ petition.

2. According to the petitioners, petitioners 2 to 4 are actually

working in the establishment of the 1st petitioner, which is evident from

Exts.P8 register maintained by the 1st petitioner, Ext.P9 muster rolls

and Ext.P10 wage slips for payment of wages to petitioners 2 to 4.

The petitioners would, therefore, contend that the finding of

respondents 1 and 2 that the 1st petitioner could not prove that

petitioners 2 to 4 were employed by the 1st petitioner is not true to

facts and therefore, the finding in that regard is clearly perverse.

3. The learned Government Pleader appearing for

respondents 1 and 2 supports Exts.P6 and P7 orders on the same

reasons as contained therein. The counsel for the 3rd respondent also

supports the orders on the ground that the work of the 1st petitioner’s

w.p.c.10021/09 3

establishment were being carried out by pool workers of pool Nos.91

and 92 of the local committee and, therefore, they are entitled to

continue to be employed by the 1st petitioner.

4. I have considered the rival contentions in detail.

5. Rule 26A prescribes only the procedure for registration of

headload workers. Rule 26A is contained in Chapter IV of the Kerala

Headload Workers Rules, which is prescribed under Chapter IX of the

Kerala Headload Workers Act. Chapter IX contains the provisions

regarding registration of headload workers, employers and

maintenance of records. Section 26 contains the provisions for

employment of persons in a new establishment. The said section

provides thus:

“26. Employment of persons in new establishment.- (1)
Notwithstanding anything contained in this Act, when a new
establishment or firm has started otherwise than by the change of
ownership or name or by shifting of an establishment or firm from one
place to another, the employer may employ on a regular basis any person
of his choice for carrying out the loading and unloading work in his
establishment or firm:

Provided that any head load worker employed or engaged for
loading or unloading work in or for an establishment or firm shall not be
denied his employment in that establishment or firm.

(2) Every employer of new establishment or firm as mentioned
in sub-section (1) shall furnish the details of head load workers employed
by him within 30 days from the date of such employment to the authority
or officer referred to in Section 25.

(3) No head load worker employed in any establishment who
has been in continuous service for not less than one year under an
employer or contractor shall be denied employment by that employer
until the head load worker has been –

w.p.c.10021/09 4

(a) given one month’s notice in writing indicating the reasons
for denial of employment and the period of notice has expired or the head
load worker has been paid in lieu of such notice wages for the period of
the notice.

(b) paid at the time of denial of employment compensation
which shall be equivalent to fifteen days average pay for every completed
year of continuous service or any part thereof in excess of six months.”

It is not disputed before me that the 1st petitioner started the

new establishment by the end of May, 2008. It is also not disputed

before me that Exts.P4(a) to P4(c) applications for registration under

Rule 26A were submitted by petitioners 2 to 4 on 16.6.2008 for

registration as attached headload workers of the petitioner’s new

establishment. Therefore, clearly Section 26A is attracted to the

present case in so far as the 1st petitioner has started a new

establishment and he has chosen petitioners 2 to 4 as headload

workers to be employed by him on a regular basis. That being so,

petitioners 2 to 4, whom the 1st petitioner has chosen as his headload

workers on regular basis, are entitled to get registration under Rule

26A. Under Section 25 of the Act, every headload worker shall register

his name with such authority or officer in such manner as may be

prescribed and shall also register his name as provided in the Scheme,

on the commencement of the functional operation of that Scheme.

Therefore, only registered workers can work as headload workers in a

new establishment. Certainly a new worker would not have registration

unless he applied for registration under Rule 26A. In this case,

w.p.c.10021/09 5

petitioners 2 to 4 have filed applications as soon as the 1st petitioner

started business and selected petitioners 2 to 4 as his regular headload

workers. Even assuming that pool workers of pool Nos.91 and 92 have

been engaged by the 1st petitioner, that can only be pending

registration of his regular workers under Rule 26A. Simply because for

some time the 1st petitioner had engaged pool workers of pool Nos.91

and 92 (assuming that to be so), that cannot ipso facto prevent

petitioners 2 to 4 from getting registration under Rule 26A as regular

workers of the 1st petitioner. Therefore, I am satisfied that Exts.P6 and

P7 orders denying registration to petitioners 2 to 4 under Rule 26A is

clearly perverse and unsustainable. Accordingly, Exts.P6 and P7 orders

are quashed. The 1st respondent is directed to give registration to

petitioners 2 to 4 as regular workers of the 1st petitioner as

expeditiously as possible, at any rate, within one month from the date

of receipt of a certified copy of this judgment.

The writ petition is allowed as above.

Sd/-

sdk+                                             S.SIRI JAGAN, JUDGE

          ///True copy///




                               P.A. to Judge

w.p.c.10021/09    6