High Court Kerala High Court

Mansar A. vs The Deputy Superintendent Of … on 30 May, 2008

Kerala High Court
Mansar A. vs The Deputy Superintendent Of … on 30 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13853 of 2008(Y)


1. MANSAR A., PROPRIETOR, KANNAMPALLIL
                      ...  Petitioner

                        Vs



1. THE DEPUTY SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

4. C.I.T.U, REPRESENTED BY ITS SECRETARY,

5. INTUC, REPRESENTED BY ITS SECRETARY,

                For Petitioner  :SRI.B.KRISHNA MANI

                For Respondent  : No Appearance

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

 Dated :30/05/2008

 O R D E R
        K.BALAKRISHNAN NAIR & M.C.HARI RANI JJ.
       -----------------------------------------------------
                       W.P.(C)No.13853 OF 2008
           -----------------------------------------------------
           DATED THIS THE 30th DAY OF MAY, 2008

                         J U D G M E N T

Balakrishnan Nair, J.

The petitioner has approached this Court seeking police

protection for unloading two wheelers brought to his business

establishment using his own workmen. According to him,

respondents 4 and 5 are causing obstruction. Though notice was

served on the party respondents, no one appeared for them. On

6.5.2008 this Court passed an interim order in favour of the

petitioner. Even now, nobody appeared for the party

respondents. In view of the above position, the writ petition is

disposed of maintaining the order for police protection for

unloading two wheelers brought to the establishment of the

petitioner. If respondents 4 and 5 are causing obstruction, the

petitioner may inform the 3rd respondent. In that event, the 3rd

respondent shall remove the obstruction. If respondents 4 and 5

have any right to do the unloading work, they move the forums

provided under the Head Load Workers Act and establish their

W.P.(C)No.13853/08 -2-

rights. In that event, this direction for police protection granted will be

subject to such orders passed by the competent authorities.

K.BALAKRISHNAN NAIR,JUDGE.

M.C.HARI RANI, JUDGE.

dsn