High Court Punjab-Haryana High Court

M/S Ashok Kumar And Co vs State Of Punjab And Others on 6 February, 2009

Punjab-Haryana High Court
M/S Ashok Kumar And Co vs State Of Punjab And Others on 6 February, 2009
    IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                  CHANDIGARH


                                 C.W.P NO. 1934 OF 2009
                                 DECIDED ON : 06.02.2009


M/S Ashok Kumar and Co.
                                            ...Petitioner
           versus

State of Punjab and others
                                            ...Respondents



CORAM : HON'BLE MR. JUSTICE SURYA KANT



Present : Mr. Dheeraj Bali, Advocate,
          for the petitioner.


SURYA KANT, J. (ORAL)

Notice of motion.

Mr. G. S. Attariwala, Additional AG, Punjab, accepts

notice on behalf of respondents No. 1 and 2.

Keeping in view the nature of the order which I

propose to pass, there appears to be no necessity to issue any

notice of motion to respondents No.3 and 4 at this stage or to

seek any counter affidavit from t he official respondents.

The petitioner is an authorized contractor of the Food

Corporation of India, who has been given a contract w.e.f

01.01.2009 to 31.12.2011 for transportation of the food grains

from Sahnewal Depot to Rail Head, Sahnewal. He has already

deposited the security amount of Rs.1,71,000/- with the Area

Manager, Food Corporation of India, Ludhiana.
C.W.P NO. 1934 OF 2009 -2-

The petitioner’s allegations are that respondents No.3

and 4, who are Presidents of two different Truck Unions operating

at Sahnewal, in a totally illegal and unlawful manner, compelling

him to hire the Trucks of their Unions and then only they will

permit it to transport the food grains in terms of the contract

awarded in the petitioner’s favour.

The petitioner’s further grievance is that even when he

has already reported the matter to the police authorities,

including the Senior Superintendent of Police, Ludhiana and

respondent No.2, no action whatsoever is being taken to protect

the petitioner’s life, liberty or property, may be due to the alleged

connivance with the Truck Unions.

Having heard learned counsel for the parties at some

length, I am of the considered view that if there is a grain of

truth in these allegations, in that event, it is imperative upon the

police authorities to take immediate remedial measures to ensure

that the petitioner’s right to carry on its business and trade in a

lawful manner, as guaranteed under Article 19 (1) (g) of the

Constitution, is not violated at the hands of anyone including

respondents NO.3 and 4.

In some what similar circumstances, a Division Bench

of this Court vide judgment dated 04.10.2008 passed in C.W.P

No.18143 of 2006 (Manjinder Singh vs. State of Punjab

and others) held as follows :

C.W.P NO. 1934 OF 2009 -3-

“In our considered view, respondent No.3 as well as

the subordinate police officials of the ‘area concerned’

ought to have been remindful of the fact that the

petitioner enjoys a constitutional right to carry on his

business and trade in a lawful manner, as guaranteed

under Article 19 (1) (g) of the Constitution of India.

Equally important is the protection of his life and

liberty as also those of his employees, the drivers of

the trucks hired by him or the labour engaged to work.

The police authorities could not have neglected their

duty to protect the constitutional or legal rights of the

petitioner or of his employees of the drivers engaged

by him to carry on his/their day-to-day business

activities”.

For the reasons afore-stated, however, without

expressing any views on the merits of the petitioner’s allegations

at this stage, the writ petition is disposed of with a direction to

the Senior Superintendent of Police, Ludhiana and Station House

Officer, Sahnewal, District Ludhiana, to take immediate and

prompt action in terms of the directions issued by this Court vide

judgment dated 04.10.2008 in Manjinder Singh’s case

(supra), a copy of which shall also be supplied to the petitioner

along with certified copy of this order.

C.W.P NO. 1934 OF 2009 -4-

Copy of the order be given dasti on payment of usual

charges.

FEBRUARY 06, 2009                        (SURYA KANT)
shalini                                      JUDGE