High Court Kerala High Court

K.E. Musthafa vs Sub Inspector Of Police on 14 January, 2009

Kerala High Court
K.E. Musthafa vs Sub Inspector Of Police on 14 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36118 of 2008(Y)


1. K.E. MUSTHAFA, E/O.ENU,
                      ...  Petitioner

                        Vs



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

2. T.K. SIVASANKARAN, PRESIDENT,

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :SRI.P.VIJAYA BHANU

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI

 Dated :14/01/2009

 O R D E R
                J.B.KOSHY,Ag.C.J. & V.GIRI, J
                      --------------------------------
                       W.P.(C).36118/2008
                       -----------------------------
              Dated this 14th day of January, 2009

                            JUDGMENT

Koshy (Ag.C.J.)

This is a petition for police protection. Petitioner is

conducting the business of stocking and selling of dry fish for

the last 30 years. He has permanent workers for loading and

unloading the dry fish from his premises and it is not a scheme

covered area. It is complained that the workers of the second

respondent are obstructing the work of the petitioner. In the

above circumstances, without prejudice to the right of any of the

parties to approach the authorities under the Kerala Headload

Workers Welfare Act, we dispose the writ petition directing that

if the petitioner is carrying on the business in a non scheme

area, petitioner should be granted sufficient police protection to

carry out the work of loading and unloading the dry fish with his

own permanent workers.

J.B.KOSHY,
Acting Chief Justice

V.GIRI,
Judge

mrcs