High Court Kerala High Court

E.S.Suresh vs The Plantation Corporation Of … on 19 October, 2009

Kerala High Court
E.S.Suresh vs The Plantation Corporation Of … on 19 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28985 of 2009(P)


1. E.S.SURESH,
                      ...  Petitioner
2. V.G.VIJI,
3. K.J.JOHN,

                        Vs



1. THE PLANTATION CORPORATION OF KERALA
                       ...       Respondent

2. MR.N.MOHAN KUMAR,

                For Petitioner  :SRI.RAJEEV V.KURUP

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :19/10/2009

 O R D E R
                     C.K.ABDUL REHIM, J.

                     ------------------------------
                  W.P.(C).No.28985 OF 2009
                     ------------------------------

           Dated this the 19th day of October, 2009


                         J U D G M E N T

———————-

1. Petitioners are workers in one of the estates owned by

the 1st respondent Corporation. The matter involved in this writ

petition pertains to the conduct of referendum to recognise trade

unions among the labourers of the 1st respondent. The 1st

respondent had taken decision to conduct referendum as per

Ext.P4 order, grouping various estates under the 1st respondent

into 9 units. Petitioners are working within Unit No:3 which

consist of 2 distinct estates. According to the petitioner, the

proposal for counting of votes in Unit No:3 is on divisional

basis, is not correct and proper. It is submitted that each

division is having strength of only 12 to 40 employees and if

votes are counted separately on divisional basis, it would be easy

for the authorities of the 1st respondent to find out as to which

union a particular employee had casted his vote. It is

apprehended that such a situation will compel the workers to

cast their votes against their own conscience, due to

apprehension of victimization at the hands of trade union leaders

who are already in the Director Board of the 1st respondent

W.P.(C).28985/09-P 2

Corporation, as nominees of the Government.

2. It is submitted that in all other units, except in Unit

No.3, procedure has been prescribed by the 2nd respondent

Returning Officer, on the basis of discussions conducted with

representatives of the trade unions, that counting of votes by

shuffling the ballets pertaining to all the divisions in a unit will

be done. But with respect to Unit No.3, it is alleged that, the

votes will be counted separately. This according to the

petitioner is on the basis of mandate of some of the Board

Members who are prevailing upon the decision of the 2nd

respondent.

3. The petitioners have already submitted Ext.P5

representation before the 2nd respondent expressing the above

apprehensions and requesting for counting after shuffling of

ballet papers from different divisions, within a unit. Since the 2nd

respondent is the competent authority vested with the function

of conduct of referendum, the procedures has to be evolved by

himself on a uniform basis. Needless to say that with respect to

the conduct of referendum the prime concern should be that the

workers should get a free opportunity to express their

conscience in a fearless manner. It is the duty of the 2nd

respondent to ensure that facility for secret voting is provided to

the workers as far as possible. I do not find any reason as to why

W.P.(C).28985/09-P 3

a request in the nature of Ext.P5 could not be considered.

However, the 2nd respondent is in seizin of Ext.P5 and he is the

competent authority to formulate procedures regarding conduct

of elections.

4. Therefore the writ petition is disposed of with a

direction to the 2nd respondent to take a decision on Ext.P5, after

considering the grievance of the petitioners and after taking note

of the observations made above. A decision taken in this regard

may be intimated to the petitioners within three days of receipt

of a copy of this judgment.

C.K.ABDUL REHIM, JUDGE.

okb