High Court Kerala High Court

Mridhul Timbers Pvt.Ltd vs Sub Inspector Of Police on 3 December, 2010

Kerala High Court
Mridhul Timbers Pvt.Ltd vs Sub Inspector Of Police on 3 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25478 of 2010(H)


1. MRIDHUL TIMBERS PVT.LTD,
                      ...  Petitioner

                        Vs



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

2. C.I.T.U., CHIRAKKADAVU, PONKUNNAM,

3. I.N.T.U.C., REPRESETNED BY ITS SECRETARY

4. AITUC, REPRESETNED BY

                For Petitioner  :SMT.S.JASMINE

                For Respondent  :SRI.LIJI.J.VADAKEDOM

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

 Dated :03/12/2010

 O R D E R
                            K.M. JOSEPH &
                          M. C. HARI RANI, JJ.
                   -----------------------------------------
                   W.P.(C).NO. 25478 OF 2010 H
                   ------------------------------------------
                 Dated this the 3rd December, 2010.

                                  JUDGMENT

K.M. Joseph, J.

Petitioner has approached this Court seeking the following

relief:

“Issue a writ of mandamus or any other

appropriate writ or direction directing the 1st

respondent to provide necessary police protection to

the petitioner Company for loading and unloading the

timber at the stockyard belonging to the Company at

Chirakkadavu, Ponkunnam using crane and a crane

operator and two helpers employed by the Company”.

2. Briefly put, the case of the petitioner is as follows:

W.P.(C).NO.25478/2010 H 2

Petitioner is carrying on business of purchasing and selling

all types of timbers in Venginissery, Thrissur. Petitioner wanted to

start a unit at Chirakadavu, Ponkunnam. The Company purchased

a property there which is being used as a stockyard of timber.

Petitioner is using a crane and one crane operator and two helpers

employed by the petitioner. No more workmen is needed by the

petitioner. There is reference to obstruction by respondents 2 to 4

and the petitioner is before this Court.

3. A Counter Affidavit is filed on behalf of respondents 2 to

4, to which a Reply Affidavit also is filed by the petitioner.

4. We heard the learned counsel for the petitioner, learned

counsel for the party respondents and also the learned Government

Pleader. We had passed an interim order dated 17.8.2010 which

reads as follows:

“There will be an interim order directing first

respondent to provide protection to the petitioner for

loading and unloading the timber at the stockyard

W.P.(C).NO.25478/2010 H 3

covered by Ext.P1 licence, using crane and crane

operator employed by the Company as against any

obstruction from the members of respondents 2 to 4 for

a period of three weeks.”

Subsequently, we have clarified it in I.A.No.12344/2010 as

follows:

“We clarify that police protection to load and

unload timber will also be applicable to the stockyard

of the petitioner in Sy.No.66/12-2, 66/13-1 of

Chirakkadavu Village where the timber is stocked and

that two persons can be employed for operating the

crane. We record the submission of the learned

counsel for the petitioner that if there is any loading

and unloading work to be done manually, petitioner

will engage members of respondents 2 to 4. The

interim order will continue for ten days.”

5. Today, when the matter came up, learned counsel for the

petitioner would submit that this Court has permitted only two

workers for operating the crane. She would submit that apart from

W.P.(C).NO.25478/2010 H 4

the driver, two helpers are required for operating the crane.

According to the learned counsel for the party respondents and also

the learned Government Pleader, two workers alone are sufficient.

6. Learned counsel for the petitioner points out Ext.P4 order

wherein, without specifying any number as such, the persons to

operate the crane were given protection. We feel that as long as

the petitioner has a right to do the work mechanically and if the

petitioner is not doing the work of loading and unloading

manually, it may be open to the petitioner to have three workers in

all for carrying out the work of operating the crane for the purpose

of doing loading and unloading work mechanically. In such

circumstances, we dispose of the Writ Petition in terms of the

interim order as clarified by the order dated 9.9.2010 in

I.A.No.12344/2010, subject to the modification that instead of two

persons, three persons can be employed for operating the crane.

Needless to say, the direction will include the recording of the

submission of the counsel for petitioner that if any loading and

W.P.(C).NO.25478/2010 H 5

unloading work has to be done manually, petitioner will engage

members of respondents 2 to 4. We make it abundantly clear that

the three persons who are allowed by us will not be employed for

loading and unloading work manually and they are allowed only

for the purpose of operating the crane.

Sd/=
K.M. JOSEPH,
JUDGE

Sd/=
M.C. HARI RANI,
JUDGE

kbk.

//True Copy//
PS to Judge