High Court Kerala High Court

Earshad A.M. vs The Sub Inspector Of Police on 6 August, 2008

Kerala High Court
Earshad A.M. vs The Sub Inspector Of Police on 6 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22584 of 2008(L)


1. EARSHAD A.M., PROPRIETOR,
                      ...  Petitioner
2. CHANDRAN, S/O SANKARAN, 14/2,
3. VINOD ,S/O MANI, 410/1, OOTRA P.O.,'
4. MOHANDAS, S/O ARUMUKHAN,151
5. ANEESH, S/O RAMAKRISHNAN, 9/70,

                        Vs



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

2. THE ASSISTANT LABOUR OFFICER, 2ND

3. C.I.T.U. (HEAD LOAD SECTION)

4. RAGHAVAN, S/O KANNAN, CHELLIKKAD,

                For Petitioner  :SRI.P.K.IBRAHIM

                For Respondent  :SRI.K.ANAND

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

 Dated :06/08/2008

 O R D E R
      K. BALAKRISHNAN NAIR & M.C.HARI RANI, JJ.
                 ---------------------------------------
                 W.P.(C). No.22584 OF 2008
                 ---------------------------------------
             Dated this the 6th day of August, 2008

                         J U D G M E N T

~~~~~~~~~~~

Balakrishnan Nair, J.

The 1st petitioner is running a hollow bricks unit in

Kannadi, Palakkad. The petitioners 2 to 5 are the workmen of

the 1st petitioner. The said petitioners are doing the loading and

unloading work in the 1st petitioner’s establishment, it is

submitted. The unit started production only in March 2008. He

engaged three workmen to do the loading and unloading work

in the establishment. They got registration under the Head

Load Workers Rules also. But, in the 3rd week of July, 2008, the

4th respondent came and threatened those workmen. The first

petitioner was instructed not to engage the workmen from

outside to do the loading work in his establishment. In the face

of the threat from the part of the 4th respondent, the petitioner

submits those workmen resigned and in their place the 1st

petitioner has engaged the petitioners 2 to 5, it is submitted.

W.P.(C) No.22584/2008 2

They have already moved the Labour Officer for grant of

registration under Rule 26A of the Kerala Head Load Workers

Rule. The 1st petitioner is doing the loading and unloading work

engaging those workmen. But, respondents 3 and 4 are causing

obstruction. Therefore, the 1st petitioner moved the police for

protection. Since the police did not extend any helping hand,

this writ petition is filed.

3. The respondents 3 and 4 have filed counter affidavit.

According to them, there are nine registered head load workers

in their Union. The 1st petitioner’s workmen have no registration

and therefore, he is bound to engage the local registered head

load workers, it is submitted.

4. The learned Government Pleader, upon instructions,

submitted that the applications submitted by the petitioners 2 to

5 for registration before the 2nd respondent will be finally

heard and disposed before 22.8.2008. The police advised the

parties to go by the decision of the Labour Officer, it is

submitted.

W.P.(C) No.22584/2008 3

5. The petitioner being the employer should be normally

conceded freedom to engage workmen of his choice in his

establishment. But, the learned counsel for the respondents 3

and 4 submitted that Kerala Headload Workers Act has made

inroads into that right and the 1st petitioner is bound to engage

the registered workmen of the local area. But, we are not

making any final pronouncement on this contention, as in this

case, we are concerned only in the failure of the duty of the

police. As the police is not supposed to decide the above dispute

we are also not venturing to do that in this jurisdiction. For the

time being, the police shall extend necessary protection to the

petitioners 2 to 5 as they are the workmen engaged by the 1st

petitioner. If any obstruction is caused to them, the police on

being informed of the same by the 1st petitioner, shall remove the

obstruction. But the contentions of the respondents 3 and 4 are

left open. They may move the statutory forum under the Kerala

Head Load Workers Act and establish their right. If there is any

decision in favour of the local registered head load workers, the

W.P.(C) No.22584/2008 4

petitioner will be bound to respect that and the police protection

will continue only subject to that liability of the petitioner.

6. Needless to say, if there is any overflow chances, that

is, if the petitioner requires any additional workmen, he shall

prefer the local registered head load workers.

The writ petition is disposed of as above.

(K.BALAKRISHNAN NAIR, JUDGE)

(M.C.HARI RANI, JUDGE)

ps