Citation : 2024 Latest Caselaw 16073 Ker
Judgement Date : 7 June, 2024
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE DEVAN RAMACHANDRAN
FRIDAY, THE 7TH DAY OF JUNE 2024 / 17TH JYAISHTA, 1946
WP(C) NO. 20471 OF 2024
PETITIONER:
ANOOP K.M, AGED 38 YEARS, S/O MANICKAN, KMN HOUSE,
KOZHINJAMPARA, PALAKKAD, PIN - 678554.
BY ADVS.RAJESH SIVARAMANKUTTY
K.V.ANTONY
A.P.BEELAMMA
VIJINA K.
ARUL MURALIDHARAN
RESPONDENTS:
1 THE ASSISTANT LABOUR OFFICER, 1ST CIRCLE,
CIVIL STATION BUILDING, PALAKKAD, PIN - 678001.
2 THE CHAIRPERSON, KERALA HEADLOAD WORKERS WELFARE BOARD,
PALAKKAD DISTRICT COMMITTEE OFFICE, 1 ST FLOOR,
M.A. COMPLEX, T.B ROAD, PALAKKAD, PIN - 678001.
3 SREEJITH S, AGED 27 YEARS, S/O SIVAN,
KAMARAJ NAGAR, R.V P PUDUR, ERUTHEMPATHY, CHITTUR,
PALAKKAD, PIN-678555.
4 MADAN R, AGED 29 YEARS, S/O RAMAKRISHNAN, AMMINI NIVAS,
EDAYAR STREET, THATHAMANGALAM, PALAKKAD, PIN - 678102.
5 AJAY VIJAYAN, AGED 32 YEARS
S/O VIJAYAN, AJEESH NIVAS, CHALLAPATHA,
VALIYAVALLAMPATHY, KOZHINJAMPARA,
CHITTUR, PALAKKAD, PIN - 678555.
6 ARUL JOSEPH, AGED 30 YEARS, C/O SELVARAJ 10/611,
GANDHINAGAR, SATHRAM, PARISAKKAL P.O., VADAKARAPATHY,
CHITTUR, PALAKKAD, PIN - 678556.
BY ADV THOMAS ABRAHAM
SMT.MABLE C.KURIAN, SR.GP
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
07.06.2024, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
WP(C) NO. 20471 OF 2024
-2-
JUDGMENT
The petitioner is the employer of the party
respondents and says that the latter has filed
applications for registration under the
provisions of Section 26A of the Kerala Headload
Workers Act. He, therefore, prays that the said
applications be directed to be taken up and
disposed of by the competent Authorities without
any avoidable delay.
2. Sri.Thomas Abraham - learned Standing
Counsel for the Kerala Headload Workers Welfare
Board ('Board', for short) - of which the 2nd
respondent is the Chairperson - submitted that,
if the applications are pending, then there is
no legal impediment for the competent Authority
considering the same; however, praying that this
Court may not make affirmative declarations with
respect to any of the claims of the petitioner.
3. Smt.Mable C.Kurian - learned Senior WP(C) NO. 20471 OF 2024
Government Pleader, submitted that, prima facie,
if the applications are in order and they have
been made by the employees, then the competent
Authority will certainly consider them as per
law, after hearing both sides. She also prayed
that this Court not speak affirmatively on the
request of the petitioner, since it is for the
party respondents to move the applications and
seek registration as per law.
4. I have no doubt that, normally, in cases
like this, it is the applicants who should have
come here. However, I notice from the pleadings
on record that the petitioner has employed the
party respondents and that he intends to
continue with his business on the strength of
all requisite licences and permits.
5. I am, therefore, of the firm view that,
instead of standing on technicalities, it will
be justified for this Court to direct the WP(C) NO. 20471 OF 2024
competent Authority to take up the applications
and dispose them of as per law, following due
procedure.
In the afore circumstances, I allow this
Writ Petition to the limited extent of directing
the competent Authority - be that the 1st
respondent, or any other - to take up the
applications of the party respondents and
dispose of the same, after affording them and
the Board, necessary opportunity of being heard;
thus culminating in an appropriate order and
necessary action thereon, as expeditiously as is
possible, but not later than three months from
the date of receipt of a copy of this judgment.
Sd/-
DEVAN RAMACHANDRAN JUDGE akv WP(C) NO. 20471 OF 2024
APPENDIX OF WP(C) 20471/2024
PETITIONER EXHIBITS
EXHIBIT P1 A TRUE COPY OF THE CERTIFICATE OF IFTE & OS LICENSE UNDER SECTION 447 OF THE KERALA MUNICIPALITY ACT FOR THE PERIOD 30-3-2024- TO 29-3-2025 ISSUED TO PETITIONER BY PALAKKAD MUNICIPALITY
EXHIBIT P2 A TRUE COPY OF THE FORM OF REGISTRATION CERTIFICATE ISSUED TO PETITIONER IN FORM GST REG-06 BY THE GOVERNMENT OF INDIA WITH REGISTRATION NO. 32COOPMI603P3ZN DATED 29-3-2024
EXHIBIT P3 A TRUE COPY OF THE APPLICATION FOR REGISTRATION OF HEADLOAD WORKERS SUBMITTED ON 14-5-2024 UNDER FORM IX BEFORE THE 1ST RESPONDENT BY 3RD RESPONDENT
EXHIBIT P4 A TRUE COPY OF THE APPLICATION FOR REGISTRATION OF HEADLOAD WORKERS SUBMITTED ON 14-5-2024 UNDER FORM IX BEFORE THE 1ST RESPONDENT BY 4TH RESPONDENT
EXHIBIT P5 A TRUE COPY OF THE APPLICATION FOR REGISTRATION OF HEADLOAD WORKERS SUBMITTED ON 15-5-2024 UNDER FORM IX BEFORE THE 1ST RESPONDENT BY 5TH RESPONDENT
EXHIBIT P6 A TRUE COPY OF THE APPLICATION FOR REGISTRATION OF HEADLOAD WORKERS SUBMITTED ON 15-5-2024 UNDER FORM IX BEFORE THE 1ST RESPONDENT BY 6TH RESPONDENT
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!