High Court Kerala High Court

A.S.Sethulakshmi vs State Bank Of Travancore on 9 November, 2010

Kerala High Court
A.S.Sethulakshmi vs State Bank Of Travancore on 9 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32492 of 2010(J)


1. A.S.SETHULAKSHMI,
                      ...  Petitioner

                        Vs



1. STATE BANK OF TRAVANCORE,
                       ...       Respondent

                For Petitioner  :SRI.JAYKAR.K.S.

                For Respondent  :SRI.T.SETHUMADHAVAN

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :09/11/2010

 O R D E R
          R.BASANT & K.SURENDRA MOHAN, JJ.
                     ***********************
                  W.P(C) No.32492 of 2009 &
                    W.P(C) No.5640 of 2010
                  *****************************
            Dated this the 13th day of January, 2011

                           JUDGMENT

BASANT, J.

The common petitioner in these Writ Petitions has come

before this Court to challenge Exts.P3 and P6 orders produced in

W.P(C) No.5640 of 2010 and for issue of directions under Article

226 of the Constitution to respondents 2 and 3 to afford police

protection to the petitioner.

2. The common petitioner claims to be joint trustee of

the Emmanuel Church in Mulanthuruthi Village. There is a

dispute as to whether the said establishment is a Church or a

prayer centre. We need not go into that controversy. It is not

disputed that the said entity has been functioning for a period

exceeding a decade. According to the petitioner, it is a Church

and followers worship in that Church. Prayers take place on

Fridays, Saturdays and Sundays. Counselling takes place on

other days. According to the petitioner, the petitioner is

conducting the Church in accordance with law observing all the

legal requirements and without in any way offending the

provisions of any law.

W.P(C) No.32492 of 2009 &
W.P(C) No.5640 of 2010 2

3. The petitioner was served with Ext.P3 order dated

24.12.2009. That order was later confirmed by Ext.P6 order.

Under Ext.P3 provisionally, and under Ext.P6 finally, all

activities relating to the conduct of worship, meeting etc. in the

Emmanuel Worship Centre, Mulanthuruthi stands prohibited

until further orders. That order is issued by the District

Collector, Ernakulam.

4. W.P(C) No.5640 of 2010 is filed by the petitioner to

challenge Exts.P3 and P6 orders. According to the petitioner, the

District Collector has no jurisdictional competence to issue an

order like Ext.P3. It is prayed that the said orders Exts.P3 and

P6 may be set aside. W.P(c) No.5640 of 2010 was pending

before a learned Single Judge of this Court and it was called to

this Court in view of its connection with W.P(c) No.32492 of

2009.

5. In W.P(c) No.32492 of 2009, the petitioner contends

that he is entitled to carry on the activities of the Emmanuel

Church. The 1st respondent District Collector or respondents 2

and 3, police officials have no right to prohibit or interfere with

the activities of the Church/Prayer Centre. Respondents 4 to 7 –

W.P(C) No.32492 of 2009 &
W.P(C) No.5640 of 2010 3

local persons and activists, are objecting to and obstructing the

activities of the Church. It is, in these circumstances, that

directions are sought under Article 226 to respondents 2 and 3

to permit the petitioner to carry on the activities of the Church

without any illegal obstruction.

6. The 8th respondent, a local inhabitant, has got herself

impleaded as additional 8th respondent. She supports the case of

the petitioner.

7. The 1st respondent District Collector submits that in

view of Exts.P3 and P6 orders marked in W.P(c) No.5640 of

2010, the petitioner is not entitled for police protection.

Respondents 2 and 3 also assert that in the light of Exts.P3 and

P6 prohibitory orders, and considering the nature of activities

that is carried on in the Church, the petitioner is not entitled for

police protection. Respondents 4 to 7 – local public men and

activists, raise serious objections to the conduct of the activities

by the petitioner. According to respondents 4 to 7, objectionable

barbarous activities in the name of worship is being carried on

by the petitioner in the prayer centre. The activities amount to

public nuisance. The petitioner may not be permitted to carry on

W.P(C) No.32492 of 2009 &
W.P(C) No.5640 of 2010 4

such activities. The petitioner is exploiting the innocence of the

gullible members of the public. The activities shock the

conscience of the people of the locality. Treatment by whacking

and infliction of physical pain is resorted to. Cries and wails of

persons undergoing the alleged treatment vitiates the local

atmosphere. The peaceful living in the neighbourhood has

become impossible. Loud speakers and mikes are used, which

affect the life of the local inhabitants and interferes with the

academic pursuits of students in the locality. In short,

respondents 4 to 7 contend that the activities of the petitioner in

the prayer centre are such that they amount to gross public

nuisance. The same deserves to be interfered with. Police

protection may not be given to such activities.

8. Though such a contention is not specifically raised in

W.P(C) No.5640 of 2010, the 1st respondent in W.P(c) No.32492

of 2009 has sought to justify Exts.P3 and P6 orders under the

powers available to the District Magistrate and Sub Divisional

Magistrate under Section 143 of the Code of Criminal Procedure.

9. We have heard all the counsel. The first question that

we have to decide is whether the impugned order can be held to

W.P(C) No.32492 of 2009 &
W.P(C) No.5640 of 2010 5

be one passed under Section 143 Cr.P.C. If we are satisfied that

the order is passed under Section 143 Cr.P.C, we can and we

should certainly direct the petitioner to seek remedies available

to him under the Code of Criminal Procedure to challenge an

order passed under Section 143 Cr.P.C.

10. The learned counsel for the petitioner submits that it

is impossible to reckon the order as one passed under Section

143 Cr.P.C. Exts.P3 and P6 do not say so. In the counter

statement filed in W.P(c) No.5640 of 2010, where the said orders

were specifically challenged, the District Collector – the 1st

respondent, does not choose to justify the order as one passed

under Section 143 Cr.P.C. In W.P(c) No.32492 of 2009, counter

statement has been filed on behalf of the District Collector by the

Additional District Magistrate in charge of the District Collector.

It is contended therein that the impugned orders can be justified

under Section 143 Cr.P.C. The fact remains that a plea that

Exts.P3 and P6 orders are passed under Section 143 Cr.P.C is

not taken specifically.

11. We have looked into the impugned orders to ascertain

intrinsically whether they can be traced to the power under

W.P(C) No.32492 of 2009 &
W.P(C) No.5640 of 2010 6

Section 143 Cr.P.C. We extract Section 143 Cr.P.C below:

           "143.    Magistrate     may      prohibit
     repetition    or   continuance      of   public

nuisance:– A District Magistrate or Sub-
divisional Magistrate, or any other Executive
Magistrate empowered by the State
Government or the District Magistrate in this
behalf, may order any person not to repeat or
continue a public nuisance, as defined in the
Indian Penal Code (45 of 1860), or any special
or local law.”

The crucial power under Section 143 Cr.P.C is to order any

person not to repeat or continue a public nuisance as defined in

the Indian Penal Code or any special or local law. Significantly

the expression public nuisance does not find any place in Exts.P3

or P6. Neither in Ext.P3 nor in Ext.P6 is there a specific

statement that the conduct of the petitioner amounts to public

nuisance. In these circumstances, we find merit in the

submission of the learned counsel for the petitioner that the

attempt to justify the order under Section 143 Cr.P.C is not

proper. The impugned order cannot be traced to the power

under Section 143 Cr.P.C. We accept the contention that the

impugned order cannot be reckoned as one passed under

Section 143 Cr.P.C. The impugned order in W.P(c) No.5640 of

2010 hence warrants interference.

W.P(C) No.32492 of 2009 &
W.P(C) No.5640 of 2010 7

12. The next question is whether police protection needs

to be afforded to the petitioner as claimed in W.P(c) No.32492 of

2009. The learned Government Pleader on behalf of respondents

1 to 3 submits that if the Court does not reckon Exts.P3 and P6

orders as ones passed under Section 143 Cr.P.C, respondents 1

to 3 would immediately went to initiate further action under

Section 143 Cr.P.C. As such action is contemplated and shall

immediately follow, no direction for police protection may now

be given, submits the learned Government Pleader. The learned

Government Pleader points out that no permission for using a

loud speaker/mike system has been obtained by the petitioner.

No permission has been obtained for conduct of any treatment

centre as such by the petitioner. If the petitioner only uses the

premises for prayer without causing any difficulties or nuisance

to the members of the locality, the authorities may not raise any

objection against that. But under the guise of holding prayers,

treatments cannot be done. Mike system cannot be used.

Physical violence cannot be inflicted on the allegedly ill persons.

Such infliction of pain on the allegedly ill persons can cause

public nuisance or disturbance to the members of the locality. At

W.P(C) No.32492 of 2009 &
W.P(C) No.5640 of 2010 8

any rate, a blanket protection to the petitioner may not be

granted. The petitioner may be relegated to seek appropriate

reliefs. The learned Government Pleader however undertakes

that if only the prayers go on without causing any objection to

the local members of the public, there shall be no interference

and the necessary protection shall be afforded.

13. The learned counsel for respondents 4 to 7 submits

that it will be improper and unjustified to permit the petitioner to

continue the activities which the petitioner was indulging in

prior to Exts.P3 and P6 orders. Respondents 4 to 6 have serious

objections and they shall be raising objections in accordance

with law against conduct of such activities.

14. We have considered all the relevant circumstances.

We accept the undertaking of the learned Government Pleader

that if the petitioner makes use of the premises only for carrying

on prayers without causing any obstruction to the members of

the local public, adequate protection shall be afforded to the

petitioner. But the petitioner under the guise of the order of

protection, cannot be permitted to use mike without permission,

to carry on treatment with permission, to indulge in activities of

W.P(C) No.32492 of 2009 &
W.P(C) No.5640 of 2010 9

infliction of pain on the victims in the name of treatment, causing

disturbance to the local members of the public by their

objectionable activities or to indulge in any act of public

nuisance contrary to the provisions of law. In the light of the

said undertaking, we are satisfied that no specific directions for

issue of police protection need be granted.

15. In the result:

A) i) W.P(c) No.5640 of 2010 is allowed;

ii) The impugned orders Exts.P3 and P6 are

set aside;

iii) We make it absolutely clear that this

judgment shall not in any way fetter the rights of the

authorities to take appropriate action in accordance

with law under Section 143 Cr.P.C;

B) i) W.P(c) No.32492 of 2010 is dismissed;

ii) We accept and record the undertaking of

the learned Government Pleader that if the petitioner

would carry on only prayers and not indulge in any

W.P(C) No.32492 of 2009 &
W.P(C) No.5640 of 2010 10

objectionable activities, necessary protection shall

be given to the petitioner.

(R.BASANT, JUDGE)

(K.SURENDRA MOHAN, JUDGE)

rtr/