High Court Kerala High Court

C.A.Antony (Trichur) & Company vs The District Superintendent on 17 July, 2008

Kerala High Court
C.A.Antony (Trichur) & Company vs The District Superintendent on 17 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19013 of 2008(L)


1. C.A.ANTONY (TRICHUR) & COMPANY
                      ...  Petitioner

                        Vs



1. THE DISTRICT SUPERINTENDENT
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE

3. DISTRICT LABOUR OFFICER

4. CONVENOR, HEADLOAD WORKERS UNION (BMS)

                For Petitioner  :SRI.N.P.SETHU

                For Respondent  :SRI.N.NAGARESH

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :17/07/2008

 O R D E R
     K. BALAKRISHNAN NAIR & M.C.HARI RANI, JJ.
               ----------------------------------------
                 W.P.(C) No.19013 OF 2008
               ----------------------------------------
            Dated this the 17th day of July, 2008

                       J U D G M E N T

~~~~~~~~~~~

Balakrishnan Nair, J.

The petitioner is a dealer in vitrified tiles and other allied

materials. He claims he has his own workmen to do the loading

and unloading work in his establishment. Handling tiles is a

specialised job, which cannot be done by the unattached

headload workers of the area. While so, the members of the 4th

respondent trespassed into the petitioner’s premises demanding

“Nokkucoolie” and manhandled him and his wrokmen. Based on

the information lodged before the police about the said incident,

Ext.P1 crime has been registered against the members of the 4th

respondent, Union, for the offences under Sections 143, 147,

323, 324, 447, 341 and 427 of the Indian Penal Code. He has

also moved the District Labour Officer, Kottayam, by filing

Ex.P3 representation, pointing out the illegal actions of the

members of the 4th respondent. The petitioner further submits

the attached headload workers of the petitioner have moved the

W.P.(C) No.19013/2008 2

Assistant Labour Officer for registering them under Rule 26 A of

the Kerala Headload Workers Rules. Thereafter, this writ

petition is filed seeking necessary protection to do the loading

and unloading of tiles and other allied materials in the

petitioner’s shop using the expert employees mentioned by him

in Paragraph 7 of the writ petition.

2. The 4th respondent has filed a counter affidavit

denying the allegations of the petitioner. The said respondent

submits that the members of the 4th respondent were doing the

loading and unloading work in the petitioner’s establishment all

along. Only, very recently, they have been denied employment

and the petitioner has brought registered workmen from outside

the area. He is also engaging unregistered workmen of him. The

Union has already taken up the matter before the Labour Officer

concerned. It is also submitted that the Union have no intention,

whatsoever, to physically obstruct the petitioner or manhandle

him or his workmen. They propose to take recourse to the

remedies available to them under law.

W.P.(C) No.19013/2008 3

3. The learned Government Pleader, upon instructions,

submitted that after the incident, based on which Ext.P1 crime

has been registered, at present, there is no law and order

problem and the petitioner is doing the loading and unloading

work using workmen of his own choice.

4. We record the submission of the 4th respondent that it

has no intention to physically harm the petitioner or obstruct the

work in his establishment. If the statutory authority upholds the

right of the members of the 4th respondent to do the loading and

unloading work, the said respondent will be relieved of the above

undertaking, recorded by us.

The writ petition is disposed of as above.

(K.BALAKRISHNAN NAIR, JUDGE)

(M.C.HARI RANI, JUDGE)

ps