IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19329 of 2008(S)
1. KERALA STATE SECURITY STAFF ASSOCIATION
... Petitioner
Vs
1. INLAND WATERWAYS AUTHORITY OF INDIA
... Respondent
2. THE DIRECTOR,
3. REGIONAL LABOUR COMMISSIONER (CENTRAL)
4. THE GOVT.OF INDIA, REPRESENTED BY THE
5. GROUP 7 GUARDS (INDIA) PVT. LTD
6. THE KERALA INDUSTRIAL SECUTIRY FORCE
7. RELIANCE SECURITY AGENCY
For Petitioner :SRI.VINOD VALLIKAPPAN
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :26/06/2008
O R D E R
H.L.Dattu, C.J. & A.K.Basheer, J.
---------------------------------------------
W.P.(C).No.19329 of 2008-S
--------------------------------------------
Dated, this the 26th day of June, 2008
JUDGMENT
H.L.Dattu,C.J.
In this petition filed under Article 226 of the Constitution,
the petitioner seeks the following reliefs:-
“a) Issue a writ of certiorari or any other
appropriate writ, order or direction calling for the records
leading to Ext.P3 and P4 tender and quash the same.
(b) Issue a declaration that the petitioner
association are entitled for the minimum wages and such
other mandatory statutory contributions.
(c) Issue a writ of Mandamus or any other
appropriate writ order or direction against the respondents 1
and 2 to make re-tender fixing the minimum rates of wages
payable to the workers with the statutory contributions and
tax and not to accept any tender below the rates so fixed”.
2. The awarder has awarded the contract to 5th respondent
for a particular purpose. The grievance of the petitioner-organization is
that the 5th respondent may not be in a position to pay up their wages and,
therefore, the contract should not be awarded to the 5th respondent.
W.P.(C).No.19329 of 2008-S – 2 –
3. In our opinion, in a petition, filed in the style of “public
interest litigation”, all these things cannot be looked into by this Court. If,
for any reason, the contractor does not pay the minimum wages to the
workmen of the petitioner-organization, if for any reason he engages them
for executing the work awarded by the awarder, they can go before the
appropriate forum and seek appropriate reliefs. In that view of the matter,
we decline to entertain this writ petition. Accordingly, the writ petition
requires to be rejected and it is rejected.
Ordered accordingly.
H.L.Dattu
Chief Justice
A.K.Basheer
vku/- Judge