High Court Kerala High Court

A.K. Chemicals vs The Sub Inspector Of Police on 10 March, 2008

Kerala High Court
A.K. Chemicals vs The Sub Inspector Of Police on 10 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 37990 of 2007(V)


1. A.K. CHEMICALS,
                      ...  Petitioner

                        Vs



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

2. CIRCLE INSPECTOR OF POLICE, ALUVA.

3. STATE OF KERALA,

4. UNIT SECRETARY,

5. UNIT SECRETARY/CONVENOR,

6. UNIT SECRETARY/CONVENOR,

7. ASSISTANT LABOUR OFFICER, PARAVOOR.

                For Petitioner  :SRI.K.A.HASSAN

                For Respondent  :SRI.DINESH MATHEW J.MURICKEN

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :10/03/2008

 O R D E R
                  K. BALAKRISHNAN NAIR &
                     P.N. RAVINDRAN, JJ.
             =======================

                W.P.(C)NO. 37990 of 2007
            ========================


         DATED THIS THE 10th DAY OF MARCH 2008


                          JUDGMENT

Balakrishnan Nair,J.

The petitioner is running a small scale industrial unit

processing sulphur into various other products. It started

production in February 2007. Sulphur is brought to the factory

premises, which is unloaded by the petitioner’s own workers, it is

submitted. The finished products are loaded into vehicles by

them only. While so on 3-12-2007, the local head load workers

under the leadership of respondents 4 to 6 entered the factory

premises and caused obstruction. So seeking police assistance,

Ext.P7 representation was filed before the police. Ext.P8 is the

receipt issued for the same. There is a discrepancy in the date

mentioned in Ext.P8. So far the police have not rendered

protection and therefore the petitioner could not do the

loading/unloading work in his establishment.

WPC.37990/2007 -2-

2. Respondents 4 to 6 have filed a counter affidavit stating

that the unit stopped functioning in 1999 after a fire broke out

and all the machineries were destroyed. The petitioner has

started to do the necessary maintenance and other erection

work of the unit in November 2007. The workmen denied that

there is any obstruction from their part and they submit that

loading/unloading work has not started so far. Since there was

some dispute between the parties as to whether the unit is

functioning or not, an Advocate Commissioner was appointed by

this Court. The learned Commissioner has filed a report stating

that on the date of visit the unit was not functioning. But the

petitioner has got all the necessary statutory clearances, licences

etc. for running the unit.

3. The learned Government Pleader upon instruction

submitted that upon receipt of the complaint, enquiry was

conducted and the contents of the complaint were not correct.

There is no law and order problem in the area warranting

protection.

WPC.37990/2007 -3-

4. It is common case that it is a scheme covered area. If

the petitioner wants to engage his permanent workers to do the

loading/unloading work in his establishment, they should have

registration under Rules 26 A of the Kerala Headload Workers

Rules. In the absence of registered headload workers, the

petitioner has to engage the local workers of the pool to do the

loading/unloading work in his establishment. In view of the above

position as things stand now, the petitioner cannot be granted

protection for doing the loading/unloading work in his

establishment.

In the result, the petition fails and it is dismissed.

Sd/-

K. BALAKRISHNAN NAIR, JUDGE

Sd/-

P.N. RAVINDRAN , JUDGE

ks.

K.R.UDAYABHANU,J.

===================

CRL.A.NO. OF 200

JUDGMENT

DATE: ……2006

=====================