IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 38251 of 2010(F)
1. THE KERALA HEAD LOAD WORKERS WELFARE
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE SUPERINTENDENT OF POLICE
3. THE CIRCLE INSPECTOR OF POLICE
4. THE SUB INSPECTOR OF POLICE
For Petitioner :SRI.KOSHY GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :03/01/2011
O R D E R
THOTTATHIL B.RADHAKRISHNAN &
P.S.GOPINATHAN, JJ.
-------------------------------------------
W.P(C).No.38251 OF 2010
-------------------------------------------
Dated this the 3rd day of January, 2011
JUDGMENT
Thottathil B.Radhakrishnan, J.
1.This writ petition is filed by the Palakkad District Committee of
the Kerala Headload Workers Welfare Fund Board,
represented by the Chairman of the District Committee. Going
by the provisions of the Kerala Headload Workers Act and
Rules, and the schemes framed there under, the Kerala
Headload workers Welfare Fund Board is a statutory board. It
carries out statutory duties under the Act. It is also bestowed
with certain power to give effect to carry out the scheme.
2.The complaint of the petitioner in its gist is that while the area
in question is covered by Ext.P1 scheme, there are certain
persons with criminal backgrounds who forcefully deprive the
registered headload workers of their legitimate work. The
case as projected before us during arguments is that when
loads of different materials, including agricultural inputs come
WPC.38251/10
2
to the market, the persons who are not registered headload
workers forcefully take over the unloading operations. The
Board stand to espouse the cause of the registered headload
workers and says that those workers, in terms of the
provisions of the Act and scheme, have the exclusive right to
be involved in headload work in relation to establishments
covered by the scheme since the area in question is covered by
the statutory scheme. We are clear in our mind that the
liability under the Act and the scheme gets fastened, at the
first instance on establishments which permit or require
unregistered workers to do the work. At the same time, the
situation pointed out may lead to different law and order
situation between the registered workers and those persons
who have not registered under the Kerala Headload Workers
Act and Rules and scheme. In such event, there could be a
confrontation which would be against public interest. Having
regard to the powers of the Board in terms of the Act and
scheme, the Board has necessarily to be only a spectator to
such a situation and should proceed through appeals or
WPC.38251/10
3
proceedings before the competent court only in relation to
establishments governed by the provisions of the scheme.
3.The grievance voiced by the writ petitioner Board needs to be
attended to by the police only to ensure that there is no law
and order problem. The Board or the registered workers will
be entitled to work out any remedies as may be required in
terms of the Act and scheme against any establishment which
permits or requires any unregistered workers to carry out the
loading and unloading works. Learned Government Pleader
submits that one picket of police has been posted in the entire
pool area and law and order will be strictly maintained. We
record this submission and order the writ petition accordingly.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
Sd/-
P.S.GOPINATHAN,
Judge.
kkb.5/1.