High Court Kerala High Court

Toughglass India Pvt.Ltd vs Sub Inspector Of Police on 13 January, 2010

Kerala High Court
Toughglass India Pvt.Ltd vs Sub Inspector Of Police on 13 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 863 of 2010(G)


1. TOUGHGLASS INDIA PVT.LTD,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. KERALA HEAD LOAD AND GENERAL WORKERS

3. KERALA HEAD LOAD AND GENERAL WORKERS

4. KERALA HEAD LOAD AND GENERAL WORKERS

                For Petitioner  :SRI.PEEYUS A.KOTTAM

                For Respondent  :SRI.DINESH MATHEW J.MURICKEN

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :13/01/2010

 O R D E R
              P.R.RAMAN & P.S.GOPINATHAN, JJ.
             =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
                   W.P.(C) No. 863 of 2010
             =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
           Dated this the 13th day of January, 2010

                          JUDGMENT

Raman, J.

Notice served on the party respondents to Special

Messenger.

2. The petitioner is a Private Ltd. Company which is

proposing to start a factory and building. Loading and

unloading work of the goods at the time of construction of

the building is entrusted to respondents 3 and 4 and other

civil matter is entrusted to general workers with the choice

of the petitioner. According to him, respondents 2 to 4 are

insisting for the civil works to be alloted them and causing

obstruction.

3. The 2nd respondent entered appearance through the

counsel and submitted that they will not insist for giving any

civil work to them and since they are already given work

pertaining to loading and unloading of building materials.

W.P.(C) No. 863/2010 2

Accordingly, submission that they will not be insisting for

any civil work to be done in the premises as alleged, is

recorded.

4. In the facts and circumstances, there will be a

direction that in case any obstruction is caused insisting for

any civil work, such obstruction will be removed by the 1st

respondent by giving effective police protection.

The writ petition is accordingly closed.

P.R.RAMAN, JUDGE

P.S.GOPINATHAN, JUDGE.

mn.