High Court Kerala High Court

Binoj.K vs The Circle Inspector Of Police on 22 May, 2009

Kerala High Court
Binoj.K vs The Circle Inspector Of Police on 22 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12482 of 2009(E)


1. BINOJ.K,
                      ...  Petitioner

                        Vs



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

2. RAMESAN,

3. SIVAN,

                For Petitioner  :DR.K.P.SATHEESAN

                For Respondent  :SRI.C.V.MANUVILSAN

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

 Dated :22/05/2009

 O R D E R
                    P.R. RAMAN & P. BHAVADASAN, JJ.
                - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                           W.P.(C) No. 12482 of 2009
                   - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                    Dated this the 22nd day of May, 2009.

                                       JUDGMENT

Raman, J,

Petitioner has started a new establishment by name

Lakshmi Granites and Tiles, which is a proprietorship concern, at

Thuravoor in Alappuzha District. The establishment was started from

1.4.2009. He is having his own permanent headload workers, six in

number. Names of whom were disclosed to the authorities in terms of

Section 26 of the Headload Workers Act. It is also his case that in turn

those employees have also applied for registration with the concerned

authority. As per Section 26 of the Headload Workers Act, any new

establishment could engage its own workmen for loading and

unloading and the only condition being that he should intimate to the

concerned authority about the persons so engaged since he cannot

dispense the service of those employees in accordance with the

provisions contained therein. Alleging obstruction by respondents 2

and 3 and inaction on the part of the police inspite of complaint being

made, petitioner approached this court for appropriate directions to

WPC.12482/2009. 2

respondents 2 and 3. However, respondents 2 and 3 did not contest the

matter. Feeling aggrieved by such circumstances, and apprehending that

any of the legal rights of the additional impleaded respondents may be

affected by any orders that might be passed in this writ petition, respondents

4 to 8 got themselves impleaded. We heard the counsel appearing for the

petitioner as well as counsel for impleaded respondents 4 to 8 and also the

learned Government Pleader.

2. It is the case of respondents 4 to 8 that they are not causing

any obstruction to the work of loading and unloading in the establishment

of the petitioner. But their only fear is that under the guise of a police

protection order their work in the other establishments may not be affected.

There is no room for any such apprehension. The protection is to be

afforded to the petitioner it being a new establishment protected under

Section 26 of the Act.

3. Government Pleader appearing on behalf of the Circle

Inspector of Police submits that if and when orders are issued, they will

abide by the same.

WPC.12482/2009. 3

In the facts and circumstances of the case, there will be a

direction to the first respondent to give adequate protection to the petitioner

and his permanent workers, six in number, for doing the loading and

unloading operations connected with his establishment unobstructed by

anybody.

P.R. Raman,
Judge

P. Bhavadasan,
Judge

sb.