IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13853 of 2008(Y)
1. MANSAR A., PROPRIETOR, KANNAMPALLIL
... Petitioner
Vs
1. THE DEPUTY SUPERINTENDENT OF POLICE,
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. THE SUB INSPECTOR OF POLICE,
4. C.I.T.U, REPRESENTED BY ITS SECRETARY,
5. INTUC, REPRESENTED BY ITS SECRETARY,
For Petitioner :SRI.B.KRISHNA MANI
For Respondent : No Appearance
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :30/05/2008
O R D E R
K.BALAKRISHNAN NAIR & M.C.HARI RANI JJ.
-----------------------------------------------------
W.P.(C)No.13853 OF 2008
-----------------------------------------------------
DATED THIS THE 30th DAY OF MAY, 2008
J U D G M E N T
Balakrishnan Nair, J.
The petitioner has approached this Court seeking police
protection for unloading two wheelers brought to his business
establishment using his own workmen. According to him,
respondents 4 and 5 are causing obstruction. Though notice was
served on the party respondents, no one appeared for them. On
6.5.2008 this Court passed an interim order in favour of the
petitioner. Even now, nobody appeared for the party
respondents. In view of the above position, the writ petition is
disposed of maintaining the order for police protection for
unloading two wheelers brought to the establishment of the
petitioner. If respondents 4 and 5 are causing obstruction, the
petitioner may inform the 3rd respondent. In that event, the 3rd
respondent shall remove the obstruction. If respondents 4 and 5
have any right to do the unloading work, they move the forums
provided under the Head Load Workers Act and establish their
W.P.(C)No.13853/08 -2-
rights. In that event, this direction for police protection granted will be
subject to such orders passed by the competent authorities.
K.BALAKRISHNAN NAIR,JUDGE.
M.C.HARI RANI, JUDGE.
dsn