High Court Kerala High Court

P.J.Aboobacker vs The Sub Inspector Of Police on 7 June, 2010

Kerala High Court
P.J.Aboobacker vs The Sub Inspector Of Police on 7 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15619 of 2010(B)


1. P.J.ABOOBACKER, MANAGING DIRECTOR,
                      ...  Petitioner
2. M.P.BIJU,S/O.PAPPANCHAN, MARUTHOLIL
3. P.A.MUHAMMED, S/O. ABDUL RAHIMAN,
4. V.N.SURESH, S/O. NARAYANAN,
5. P.RATHEESH, S/O. THAMPAN, DEVSIVAM

                        Vs



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

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE DISTRICT SUPERINTENDENT OF POLICE,

4. ASSISTAT LABOUR OFFICER, PERUMBAVOOR,

5. CITU KEENPURAM UNIT, REPRESENTED BY

6. SYED MOHAMMED, S/O. ABDUL RAHIMAN,

7. PUSHPAN S/O. KARUPPAN, KAITHAPPARA HOUSE

                For Petitioner  :SRI.SIRAJ KAROLY

                For Respondent  :SRI.C.A.CHACKO

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :07/06/2010

 O R D E R
           K.M.JOSEPH & M.L.JOSEPH FRANCIS, JJ.
         ------------------------------------------------------
                 W.P.(C) No.15619 of 2010-B
            ----------------------------------------------
             Dated, this the 7th day of June, 2010

                          J U D G M E N T

K.M.Joseph, J.

Petitioners have approached this Court seeking

police protection.

2. Briefly put, the case of the petitioners is as

follows. The Ist petitioner is running an industrial unit.

According to the petitioners, petitioners 2 to 5 are permanent

workers for loading and unloading in the unit of the Ist

petitioner. They are having Ext.P4 identity cards and

registration under the Kerala Headload Workers Act.

3. The allegation is that petitioners are obstructed

by the party respondents who are trade union workers of the

locality. It is stated that proceedings under Sec.107 Cr.P.C is

pending. A counter affidavit has been filed by respondents 5

to 7.

4. We heard the learned counsel for the parties.

As far as petitioners 2 to 5 are concerned they are issued

WPC 15619/2010 -2-

Ext.P4 identity cards. The employer is shown as the Ist

petitioner. If that be so, petitioners 2 to 5 can carry on the

work of loading and unloading in the petitioner’s unit without

any obstruction by members of the 5th respondent and

respondents 6 and 7. In such circumstances, the writ petition

is disposed of making the interim order absolute. We,

however, make it clear that under the guise of this judgment

protection shall not be given to the Ist petitioner for the

purpose of doing loading and unloading work by employing

persons who do not have registration under the Kerala

Headload Workers Act.

(K.M.JOSEPH)
JUDGE.

(M.L.JOSEPH FRANCIS)
JUDGE.

MS