High Court Kerala High Court

Kelankandy Ammad vs Kelankandy Kunhayisha on 10 March, 2010

Kerala High Court
Kelankandy Ammad vs Kelankandy Kunhayisha on 10 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 194 of 2008()


1. KELANKANDY AMMAD, S/O.MOIDEEN,
                      ...  Petitioner

                        Vs



1. KELANKANDY KUNHAYISHA, D/O.MOIDEEN,
                       ...       Respondent

2. KELANKANDY AMINA, D/O.MOIDEEN,

3. THE ASSISTANT EDUCATIONAL OFFICER,

4. KELANKANDY PATHUMMU, W/O.LATE MOIDEEN,

                For Petitioner  :SRI.T.SETHUMADHAVAN

                For Respondent  :SRI.N.L.KRISHNAMOORTHY

The Hon'ble MR. Justice P.KRISHNAMOORTHY (RETD. JUDGE)
SHRI K.N.SATHEESAN (RETD. DIST. JUDGE)

 Dated :10/03/2010

 O R D E R

? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+WP(C).No. 6828 of 2010(C)


#1. MARIAMMA JOHN,SHANTHI NIVAS,T.C.34/1573
                      ...  Petitioner
2. MARY THOMAS,JACKSON HOUSE,T.C.34/1573(3)
3. JULIAT AUGUSTIN,AILINE VIEW,

                        Vs



$1. THE DIRECTOR GENERAL OF POLICE,
                       ...       Respondent

2. THE COMMISSIONER OF POLICE,

3. THE CIRCLE INSPECTOR OF POLICE,

4. MR.RUPESH,THE SUB INSPECTOR OF POLICE,

5. JUSTIN JOHN,S/O.SAMUEL,JOHN FELIX,

!                For Petitioner  :SMT.M.HEMALATHA

^                For Respondent  :SRI.G.SUDHEER

*Coram
 The Hon'ble MR. Justice K.M.JOSEPH
 The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

% Dated :11/03/2010

: O R D E R

K. M. JOSEPH &
M.L. JOSEPH FRANCIS, JJ.

————————————————–

W.P(C). NO. 6828 OF 2010 C

—————————————————

Dated this the 11th March, 2010

JUDGMENT

K.M. Joseph, J.

Petitioners have approached this Court against harassment

by police. Briefly put, the case of the petitioners is as follows:

Petitioners are in absolute possession and enjoyment of

10.174 cents of property in Survey No.1790 of of Palkulangara

Village. All the petitioners have constructed buildings and they

are residing in the respective houses. While so, the fifth

respondent purchased 38.750 cents of property on the western

side with an intention to annex a portion of the property of the

petitioners. Alleging that there is a pathway through the

property of the petitioners, the fifth respondent instituted a Suit

as OS.No.1955 of 2009 before the Munsiff Court,

Thiruvananthapuram for permanent prohibitory injunction

restraining the first petitioner and her husband from demolishing

the southern boundary wall of plaint B schedule property, from

WPC.NO.6828 OF 2010 C 2

annexing any portion of the plaint schedule properties and from

disturbing his peaceful possession and enjoyment of the plaint

schedule properties. He obtained an ex parte order of

injunction. It is stated that the first petitioner and her husband

filed objection and it is pending consideration. On the basis of

the ex parte order of injunction, the fifth respondent is

influencing the Police Authorities, namely respondents 3 and 4

and they are unnecessarily harassing the petitioners. It is stated

that during December 2009, police came to the property and it

became a duly routine. The fifth respondent filed W.P.(C).

No.34955 of 2009 which was disposed of by Ext.P2 Judgment.

Therein, without prejudice to the right of the petitioner (fifth

respondent) to seek appropriate orders for enforcement of the

order of injunction in accordance with law, the Writ Petition was

closed. It is stated that on 26.02.2010, Ext.P3 notice was issued

by the fourth respondent directing the first petitioner to be

present before the police station with their vehicles and to

produce documents to show that they have the right to obstruct

WPC.NO.6828 OF 2010 C 3

the pathway. Petitioners filed Ext.P4 complaint.

2. We heard the learned counsel for the petitioners, the

fifth respondent and the learned Government Pleader. Learned

counsel for the fifth respondent would submit that the matter is

pending consideration before the civil court and the Injunction

Application has been heard and the matter is posted for orders.

At present, admittedly, there is only an ex parte order. At any

rate, the Police Officers, namely respondents 3 and 4 cannot

interfere in the civil dispute between the petitioners and the fifth

respondent. Learned Government Pleader would submit that

there was an ex parte order of injunction and since there is an

allegation of violation of the ex parte order of injunction, Crime

No.135 of 2010 of Valiyathura Police Station is registered. In

such circumstances, the Writ Petition is disposed of as follows:

We are not pronouncing on the merits of the contentions

on the part of the petitioners on the one hand and the fifth

respondent on the other hand, which is pending consideration

before the civil court and the civil court will necessarily pass

orders on the basis of the materials produced and the law on the

WPC.NO.6828 OF 2010 C 4

point. Respondents 3 and 4 shall not interfere in the dispute

between the petitioner and the fifth respondent, as things stand.

There is no order for police protection by the civil court as of

now. At the same time, we make it clear that this Judgment will

not stand in the way of the investigation of Crime No.135 of

2010 of Valiyathura Police Station.

Sd/=
K.M. JOSEPH,
JUDGE

Sd/=
M.L. JOSEPH FRANCIS,
JUDGE
kbk.

// True Copy //
PS to Judge