High Court Kerala High Court

Ponmudi Rubbers Limited vs The Thiruvananthapuram District … on 16 August, 2007

Kerala High Court
Ponmudi Rubbers Limited vs The Thiruvananthapuram District … on 16 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8451 of 2007(F)


1. PONMUDI RUBBERS LIMITED,
                      ...  Petitioner

                        Vs



1. THE THIRUVANANTHAPURAM DISTRICT CRUMB
                       ...       Respondent

2. THE THIRUVANANTHAPURAM DISTRICT CRUMB

3. THE THIRUVANANTHAPURAM DISTRICT CRUMB

4. THE COMMISSIONER OF POLICE,

5. THE CIRCLE INSPECTOR OF POLICE,

6. THE CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SRI.P.RAMAKRISHNAN

                For Respondent  :SRI.THOMAS ABRAHAM

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :16/08/2007

 O R D E R
              K. BALAKRISHNAN NAIR & HARUN-UL-RASHID, JJ.
            ---------------------------------------------------------------------------
                             W.P.(C) No.8451 of 2007
            ----------------------------------------------------------------------------
                       Dated, this the 16th day of August, 2007

                                         JUDGMENT

Balakrishnan Nair, J.

The petitioner is a company. It was running a crumb rubber factory.

Owing to financial difficulties it is not functioning now. The petitioner proposes to

close it down permanently. Some of the workmen have already accepted

voluntary retirement benefits and left the unit. The others are trying to destroy

the property of the factory under the guise of agitations. Therefore, this writ

petition was filed seeking the following reliefs:

a) Issue a writ of mandamus or other appropriate writ or order

directing respondents 4 to 6 to provide adequate and effective

protection to the property of the company, viz. the factory at

Meenmutty, Palode and Head Office at Door No.TC 44/2490

Thycaud, Thiruvananthapuram as well as to the management,

staff from any untoward act or interference on the part of

respondents 1 to 3, their supporters and sympathizers, and

b) such other writ, order or direction as are deemed just and

proper on the facts and circumstances of the case.

2. The party respondents submitted that they were only peacefully

assembling and registering their protest against the closure of the unit. They

would not cause any obstruction or destroy any property. On the strength of the

interim order passed by this court, the workmen have been removed from the

gate of the factory and they are prevented from holding demonstrations. It is also

submitted that there is a scheme for reviving the unit at the instance of the

Government.

WPC No.8451/2007 Page numbers

3. The learned Government Pleader upon instructions submitted that

there was no untoward incident reported and no occasion arose for registering

any case against the workmen or others.

4. The problem of closure of the unit has to be negotiated and settled by

the parties concerned before other forums. The police has no role in it. But, if

there is any breach of peace, the police shall interfere and maintain law and

order. But this direction shall not be taken as a direction against the workmen. In

other words, the peaceful demonstration or other sathyagrahas or meetings held

by the workmen shall not be interfered with by the police.

The writ petition is disposed of as above.

K. BALAKRISHNAN NAIR
JUDGE

HARUN-UL-RASHID,
JUDGE.

mt/