High Court Kerala High Court

Kunjumol Devasia vs Inspector Of Factories on 27 May, 2009

Kerala High Court
Kunjumol Devasia vs Inspector Of Factories on 27 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 214 of 1998(A)



1. KUNJUMOL DEVASIA
                      ...  Petitioner

                        Vs

1. INSPECTOR OF FACTORIES
                       ...       Respondent

                For Petitioner  :SRI.M.V.MATHEW

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :27/05/2009

 O R D E R
                    V.K.MOHANAN, J.
        ----------------------------------------------
                   O.P. No.214 OF 1998
        ----------------------------------------------
                 Dated 27th May,      2009.

                        JUDGMENT

Petitioner, the proprietrix of St.Thomas Modern

Rice Mill, a Small Scale Unit, preferred this writ petition

challenging Ext.P3 order issued by the Director of

Factories and Boilers, Thiruvananthapuram and P4 order

issued by the Inspector of Factories and Boilers,

Alappuzha. As per Ext.P3 order, the Director of

Factories and Boilers, while dismissing the petition

dated 30.6.1997 filed by the petitioner, the petitioner

was directed to replace the present boiler immediately

with proper boiler designed and constructed as per

provisions of Indian Boiler regulations.

2. The main contention raised by the petitioner is

that the vessel installed in her factory premises is not

using pressure and the same is being worked by using

steam and therefore the direction issued by the Director

of Factories and Boilers, Thiruvananthapuram is not

O.P.No.214/98
-:2:-

sustainable and illegal.

3. A detailed counter affidavit is seen filed by the

2nd respondent in which it is stated that the Ist

respondent, during his inspection on 25.11.95 in the

factory of the petitioner, found that a boiler was installed

in the factory having an approximate volumetric

capacity of 4170 litres generating steam above the

atmospheric pressure. During his inspection it is also

noted that that particular boiler was not designed and

constructed as per the provisions of the Indian Boiler

Regulation 1950. So, necessary instruction was given

to the petitioner to replace the boiler. It is also stated

that on examination of the system of piping, which is

very small compared to the size of boiler, whenever the

boiler is under fire, the pressure is bound to develop and

that there is a steam stop valve in the line. It is also

disclosed that whenever the stop valve is closed fully or

partially, the pressure is bound to rise again. The above

factual assertion is not disputed.

O.P.No.214/98
-:3:-

In the light of the above fact, I find no merit in

the writ petition and, accordingly, the petitioner is not

entitled to get any relief. As there is no merit in the

writ petition, the same is dismissed.

V.K.MOHANAN, JUDGE

kvm/-

O.P.No.214/98
-:4:-

V.K.MOHANAN, J.

O.P.No.214 OF 1998

JUDGMENT

Dated: 27.5.2009