High Court Kerala High Court

Jalaja vs State Of Kerala on 6 May, 2010

Kerala High Court
Jalaja vs State Of Kerala on 6 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13820 of 2010(B)


1. JALAJA, D/O.LASTE SUKUMARAN,
                      ...  Petitioner
2. SAJITH, S/O.SALIM,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. THE SUPERINTENDENT OF POLICE,

4. SUSHEELA, AGED 56 YEARS,

5. RAMESHAN, AGED 54 YEARS,

6. THULASI, AGED 52 YEARS,

7. SUSHEELAN, AGED 45 YEARS,

8. SHEEBA, AGED 39 YEARS,

                For Petitioner  :SRI.R.SATISH KUMAR

                For Respondent  :SRI.B.MOHANLAL

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

 Dated :06/05/2010

 O R D E R
            ANTONY DOMINIC & C.K.ABDUL REHIM, JJ
                      -------------------
                       W.P.(C).13820/2010
               Dated-------------------- 2010
                     this the 6th day of May,

                            JUDGMENT

Antony Dominic, J.

The allegation in the writ petition is that at the instance of

respondents 4 to 8, the 2nd respondent is interfering in the civil

dispute between the petitioner and the party respondents. Both

respondents 2 and 3 as also party respondents denied this

allegation. Even otherwise, it is not open to the 2nd respondent

or the 3rd respondent to interfere in any civil dispute between the

private persons and we clarify that position.

2. The other grievance of the petitioner is that at the instance

of respondents 4 to 8, the 2nd respondent forcefully took away

the original of Ext.P2 settlement deed and that the same should

be directed to be returned. The allegation that the document

was taken away by the 2nd respondent is specifically denied by

the learned Government Pleader and therefore no direction as

W.P.(C).13820/10
2

sought for can be granted. Be that as it may, we find that this

allegation has been raised in Ext.P6 complaint is filed before the

3rd respondent and therefore, we direct the 3rd respondent to

enquire into the allegation in Ext.P6 and take appropriate

action.

Petitioners may produce a copy of this judgment before the

3rd respondent for compliance.

Writ petition is disposed of as above.

ANTONY DOMINIC,
Judge

C.K.ABDUL REHIM
Judge

mrcs