High Court Kerala High Court

The Travancore Rubber & Tea Co.Ltd vs The Kerala State Human Rights on 2 June, 2009

Kerala High Court
The Travancore Rubber & Tea Co.Ltd vs The Kerala State Human Rights on 2 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13001 of 2009(U)


1. THE TRAVANCORE RUBBER & TEA CO.LTD.
                      ...  Petitioner

                        Vs



1. THE KERALA STATE HUMAN RIGHTS
                       ...       Respondent

2. SOMAN VADAKKEKKARA,

3. GANGADHARAN,

4. BINU VIJAYAN,

5. VINOD,

                For Petitioner  :SRI.JOSEPH KODIANTHARA

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :02/06/2009

 O R D E R
         THOTTATHIL B. RADHAKRISHNAN, J.

  = = = = = = = = = = = = = = = = = = = = = = = =

            W.P.(C).No.13001 of 2009-U

  = = = = = = = = = = = = = = = = = = = = = = = =

       Dated this the 2nd day of June, 2009.

                     JUDGMENT

1.The petitioner challenges the proposal of the

Kerala State Human Rights Commission to make a

local inspection in relation to Ext.P1 complaint.

The complainants therein appear to project a case

that there is violation of human rights in

relation to insistence on payment of fee and also

by placing certain restrictions on the freedom of

movement to a place which, according to the

complainants, is a temple which is a place of

worship. The question whether such a right

asserted by the complainants amounts to a human

right for the purpose of Human Rights Act and the

further question as to whether the complaint has

been made within the time limit prescribed and

also as to whether such a right could be enforced

as against the petitioner’s claim that the entire

WP(C)13001/09 -: 2 :-

property is its holding, are matters on which the

Human Rights Commission has not expressed. It is

premature for this Court, if at all it is called

upon, to conclude that the Human Rights

Commission should desist from proceeding to

consider the case further. The repository of the

powers under the Act is statutorily made on a

high office and persons who have held very high

office hold the jurisdiction under the Human

Rights Act. It is not appropriate for this Court

to step in, at any rate, at this point of time.

2.It is also pointed out that various other

litigations have ended in favour of the

petitioner and that the report of the Collector

is also in favour of the petitioner. I also do

not deem it appropriate to direct the Human

Rights Commission to pass an order on the

aforesaid issue, though such a particular relief

is pressed by the petitioner.

For the aforesaid reasons, without prejudice to

WP(C)13001/09 -: 3 :-

the right of the petitioner to pursue its

objections before the Human Rights Commission,

this writ petition is dismissed, without

expressing anything on merits.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/050609