High Court Kerala High Court

E.M.Mani Constructions Pvt. Ltd vs Superintendent Of Police on 14 September, 2010

Kerala High Court
E.M.Mani Constructions Pvt. Ltd vs Superintendent Of Police on 14 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24494 of 2010(J)


1. E.M.MANI CONSTRUCTIONS PVT. LTD.
                      ...  Petitioner

                        Vs



1.  SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. CIRCLE INSPECTOR OF POLICE,

3. MR.SREEKUMAR, KIZHEKKEMATTACKAL,

4. MR.SANTHOSH, VAKKIKADAVIL,

5. MR.JAYAN, SATHAVILASOM,

                For Petitioner  :SRI.S.CHANDRASENAN

                For Respondent  :SRI.S.SUBHASH CHAND

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :14/09/2010

 O R D E R
             THOTTATHIL B.RADHAKRISHNAN &
                       P. BHAVADASAN, JJ.
                   -------------------------------------------
                     W.P(C).No.24494 OF 2010
                   -------------------------------------------
            Dated this the 14th day of September, 2010


                               JUDGMENT

Thottathil B.Radhakrishnan, J.

Read interim orders dated 11.8.2010 and 19.8.2010. In

terms of those interim orders, wages are being paid as fixed by

the District Labour Officer. The area is covered by a scheme

under the Headload Workers Act. The present modus operandi

is acceptable to all. Under such circumstances, it is ordered

that the parties will abide by the decision of the DLO and the

loading and unloading work will be done in terms of his decision

and by paying wages as decided by him. The DLO will be at

liberty to revise the wages as and when called for, in accordance

with law. It is also to be ensured that there is proper payment of

the wages in terms of the aforesaid orders and this judgment. It

is further clarified that the DLO will be entitled to modify the

ratio as to the distribution of the works among the different

WPC.24494/10

2

trade unions. This shall be done only under orders of the DLO

and the police officials shall provide protection strictly in

conformity with the DLO’s orders. The writ petition is ordered

accordingly.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

Sd/-

P.BHAVADASAN,
Judge.

kkb.15/09.