High Court Kerala High Court

K.P.Mahesh Kumar vs The Commissioner Of Police on 1 July, 2009

Kerala High Court
K.P.Mahesh Kumar vs The Commissioner Of Police on 1 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17629 of 2009(W)


1. K.P.MAHESH KUMAR,
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER OF POLICE,
                       ...       Respondent

2. THE ASSISTANT COMMISSIONER OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

4. THE ASSISTANT LABOUR OFFICER,

5. THE KERALA CHUMATTUTHOZHILALI CONGRESS,

6. HEADLOAD AND GENERAL WORKERS UNION,

7. THIRUVANANTHAPURAM DISTRICT CHUMATTU

8. HEADLOAD AND GENERAL MAZDOOR SANGH,

                For Petitioner  :SRI.P.RAMAKRISHNAN

                For Respondent  :SMT.S.MUMTAZ

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :01/07/2009

 O R D E R
              P.R.RAMAN & P.BHAVADASAN, JJ.

                   -------------------------------

                   W.P.(C) No. 17629 OF 2009

                   -------------------------------

                   Dated this the 1st July, 2009

                         J U D G M E N T

Raman, J.

Petitioner has filed this writ petition seeking a

direction to respondents 1 to 3 to provide adequate and

necessary protection to the petitioner and his employees to

carry out the loading and unloading work in the depot of

Parenteral Drugs (I) Limited at Thiruvallam,

Thiruvananthapuram, without any obstruction from respondents

5 to 8 and their supporters.

2. According to the petitioner, he is running a

depot of pharmaceutical company. He has three registered

employees for carrying out the loading and unloading work. On

an earlier occasion, the Manager has filed a writ petition before

this Court seeking protection, when there was obstruction caused

by respondents 3 to 6 therein, and this Court by Ext.P1 judgment

W.P.(C) No.17629 of 2009

2

made it clear that if the petitioner is engaging persons holding

identity cards, unless and until the same are cancelled by any

statutory authority, the petitioner therein is entitled to employ

such registered workers. It is also directed that so long as the

work of loading and unloading is carried on by the registered

workers, there cannot be any obstruction, at the instance of

respondents 3 to 6. In case of any obstruction, there was a

direction to the police to give necessary protection.

3. It is the case of the petitioner that two of the

registered workmen engaged by him had already left the service

and now two persons have joined in their place. It is also stated

that applications for registration has also been made as

contemplated under Rule 26A of the Rules for loading and

unloading work.

4. In the facts and circumstances of the case, we

find that this is not a scheme covered area. Petitioner is running

a pharmaceutical company and necessarily materials brought

has to be unloaded which is incidental to the work of the

W.P.(C) No.17629 of 2009

3

establishment. So long as the petitioner is engaging the

registered workmen including the two newly joined workmen, in

respect of them applications had been submitted for registration,

there will not be any obstruction caused by respondents 5 to 8

and their supporters. However, it is open to the party

respondents, if they are otherwise aggrieved, to approach the

authority before whom the applications for registration are

pending, and the authority will take a decision in the matter

within two weeks. In case, registration in respect of two

workmen is not granted, then the petitioner will not be entitled to

continue such workmen, until that decision is reversed by any

competent court. In the meantime, if there is any obstruction

from party respondents, police shall give necessary protection.

The writ petition is disposed of as above.

P.R.RAMAN, JUDGE

P.BHAVADASAN , JUDGE.

nj.