IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20050 of 2009(A)
1. THE K.M.M.L.LAPPA CONSTRUCTIONS &
... Petitioner
Vs
1. NOORUDIN KUNJU, SUNEER MANZIL,
... Respondent
2. THE KERALA MINERALS AND METALTS LTD.,
3. THE SUB INSPECTOR OF POLICE,
4. THE CIRCLE INSPECTOR OF POLICE,
For Petitioner :SRI.P.P.JACOB
For Respondent :SRI.GOPAKUMAR R.THALIYAL
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :06/08/2009
O R D E R
P.R.RAMAN & P.BHAVADASAN, JJ.
——————————————————–
WP(C) NO.20050 OF 2009
——————————————————–
Dated 6th August 2009
Judgment
RAMAN, J.
The petitioner is a registered Society, the members of
which are labourers, whose land was acquired by M/s.KMML Ltd.
The contract works of the company are usually awarded to the
society as a measure of rehabilitation. But, according to the
petitioner, the 1st respondent, who is not a member of the society
is causing physical obstruction to the work being carried out by
the members of the petitioner.
2. The first respondent entered appearance through counsel
and he submits that the said respondent is also affected and he
has submitted an application before the Society for membership,
but that has not been issued. The learned Government Pleader
appearing for the State submits that the question as to whether
WPC 20050/09 2
the first respondent is to be admitted as a member of the
Society or not, is to be decided by the petitioner Society.
3. In the facts and circumstances, there will be a direction
that there cannot be any physical obstruction caused by the 1st
respondent in the matter of work being carried out by the
members of the petitioner Society. If any such obstruction is
caused, the police shall give necessary protection to the
petitioner and its members. However, the first respondent’s
membership shall be decided by the Society within a period of
ten days. If he is admitted as a member, then, necessarily he will
also be given employment by the petitioner Society as in the case
of other members. In case the first respondent is not admitted
as a member, then it is open to the said respondent to take such
WPC 20050/09 3
legal remedies as are available to him in law.
The Writ Petition is disposed of as above.
P.R.RAMAN, JUDGE
P.BHAVADASAN, JUDGE
sta
WPC 20050/09 4