High Court Kerala High Court

M/S. Eastern Condiments Pvt. Ltd vs The Sub Inspector Of Police on 10 July, 2009

Kerala High Court
M/S. Eastern Condiments Pvt. Ltd vs The Sub Inspector Of Police on 10 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13237 of 2009(Y)


1. M/S. EASTERN CONDIMENTS PVT. LTD.,
                      ...  Petitioner

                        Vs



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

2. THE CIRCLE INSPECTOR OF POLICE,

3. SUPERINTENDENT OF POLICE,

4. THE SECRETARY,

5. THE SECRETARY,

                For Petitioner  :SRI.BIJU ABRAHAM

                For Respondent  :SRI.KOSHY GEORGE

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :10/07/2009

 O R D E R
                  P.R. RAMAN & P. BHAVADASAN, JJ.
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
              W.P.(C) Nos. 13160, 13237 & 13238 of 2009
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                    Dated this the 10th day of July, 2009.

                                       JUDGMENT

Bhavadasan, J,

Since common issues arise for consideration, these

writ petitions are being disposed of by a common judgment.

2. M/s. Eastern Condiments Pvt. Ltd., petitioner in

all these cases, runs business in curry powder. The curry

powders are packed in cartons and the cartons are distributed at

various places. The articles are taken in the van belonging to

the company and they have permanent workers to go along

with the goods. The delivery van goes from place to place

carrying the goods and accompanied by employees and articles

are unloaded wherever it is necessary. According to the

petitioner in all these cases, when the business was running

smoothly, certain headload workers began to interfere. That

causes considerable difficulties to the petitioner and they were

WPC. 13160/2009 & con.cases. 2

not able to deliver the goods in time. Complaints preferred before

the police authorities had no impact. The concern is marketing the

goods to various places and these three petitions are in respect of

three areas, where the concern does its business. In the light of the

hindrance caused by the various unions, it has become necessary

for them to seek police protection for the smooth running of their

business.

3. In all these three cases, the party respondents were

served by special messenger. None of them appeared. The Kerala

Headload Workers Welfare Fund Board later impleaded as

additional 9th respondent has objected to the claim made by the

petitioner.

4. This court had granted interim order in W.P.(C)

13233 of 2009 and W.P.(C) 13238 of 2009 on 21.5.2009 and in

W.P.(C) 13160 of 2009 on 26.5.2009. The police officers

concerned in each case were directed to see that no obstructions are

caused for the loading and unloading of the goods by engaging the

WPC. 13160/2009 & con.cases. 3

registered workers concerned and any obstruction, if caused, shall

be removed.

5. As already stated, none of the contesting respondents

have actually filed any objection. The objection raised by the 9th

respondent is that if the prayers made in the petitions are allowed,

that would be defeating the provisions of the Headload Workers

Act, 1978. The contention taken is that the registered workers of

the company can carry on loading and unloading work within the

precinct of the establishment and not beyond that.

6. It is unnecessary to go deep into the matter because

an identical issue has already been decided by this court and the

same is reported in Cresent Trading Company v. Sub Inspector

of Police (2009 (3) K.L.T. 16). In the said decision the various

provisions urged before court were looked into and interpreting the

words “in the establishment or for the establishment”, this court

held that in such cases as the one prayed for by the petitioner, they

are entitled to protection. Paragraph 8 of the decision reads as

WPC. 13160/2009 & con.cases. 4

follows:

“Even though “establishment” as defined my be a

definite place where the business activities is being

carried on, the definition of the term ‘headload worker’

shows that the work is not confined within the

establishment. As per S.2(m) of the Act, ‘headload

worker’ is a person either employed or engaged directly

or through a contractor, and such engagement could be

“in the establishment or for the establishment”. When

the legislature has used the expression “in the

establishment or for the establishment” it takes in

loading and unloading work both within the

establishment and outside, but in the later case, the

work must be connected with the establishment. When

it is said that headload worker is a person directly

employed or through the contractor in the establishment

or for the establishment, there cannot be any doubt that

in order to become a headload worker, he need not

necessarily be a person whose activities connected with

loading and unloading is confined to any particular

premises, rather he can also be a person who my work

for an establishment which necessarily means outside

WPC. 13160/2009 & con.cases. 5

the establishment as well. If the contention of the

respondents is accepted, in so far as persons who are not

attached with an establishment will fall outside the

definition to the term headload worker. As a matter of

fact, the word”employer” as defined under S.2(i) of the

Act, would show that in case of a headload worker who

engaged by or through a contractor, the employer is the

principal employer, ad in the case of a headload worker

who is not employed or engaged by any employer or

contractor, the employer is th Committee appointed

under S.18 and as per the explanation, a headload

worker is a person registered as headload worker under

the Scheme, and whose wages are paid by the employer

or contractor through the Committee concerned. As per

cl.2(i)(iii), in relation to any other headload worker, the

person who has ultimate control over the affairs of the

establishment in or for which the headload worker is

employed and includes any other person to whom the

affairs of such establishment are entrusted, whether

such person is called an agent, manager or by any other

name prevailing in such establishment. Thus, the

legislature, all through uses the expression ‘in’ the

establishment as also ‘for’ the establishment, thereby

WPC. 13160/2009 & con.cases. 6

leaving no room to doubt that the loading and unloading

work involved may be even outside any definite

premises and that the work may either be within the

precincts of the establishment. So however in the latter

case, work should be connected with the establishment.

If it is to be understood in the manner as contended by

the third respondent, then a person who has no definite

premises to work will fall outside the definition of the

term ‘worker’. The third respondent who has no

permanent establishment under whom he works will not

come within the definition of the term ‘headload

worker’. Therefore, we are unable to accept the

contention as raised by the third respondent.”

7. The principle laid down in the above decision

applies to the present cases. There is no difference either on facts

or regarding the law applicable.

In the circumstances, the interim orders passed by this

court on various dates are made absolute. In case any obstruction

is caused by the party respondents in each of the cases, the police

officials concerned shall see that necessary protection is given to

WPC. 13160/2009 & con.cases. 7

them to carry on their business. Needless to say that the contesting

respondents cannot cause any obstruction not only within the

establishment, but also outside the establishment.

The writ petitions are allowed as above.

P.R. Raman,
Judge

P. Bhavadasan,
Judge

sb.