High Court Kerala High Court

Satheesan vs The Sub Inspector Of Police on 6 August, 2010

Kerala High Court
Satheesan vs The Sub Inspector Of Police on 6 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22069 of 2010(G)


1. SATHEESAN, S/O. PUSHKARA PANIKKAR,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. DY. SUPERINTENDENT OF POLICE,

3. SUPERINTENDENT OF POLICE,

4. RAFI, S/O. DEVAKANNU,

5. V.JAYAKUMAR, THONI KONAM,

6. REGIONAL TRANSPORT OFFICER,

                For Petitioner  :SRI.M.TRIPTEN

                For Respondent  : No Appearance

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

 Dated :06/08/2010

 O R D E R
                           K. M. JOSEPH &
                    M.L. JOSEPH FRANCIS, JJ.
              --------------------------------------------------
                 W.P(C). NO. 22069 OF 2010 G
              ---------------------------------------------------
                  Dated this the 6th August, 2010

                              JUDGMENT

K.M. Joseph, J.

Petitioner has approached this Court seeking the

following reliefs:

“i) Issue a writ of mandamus or any other

appropriate writ or order or direction, directing the

respondent No.2 not to harass the petitioner and not

to interfere with disputes between the petitioner and

respondent No.4.

ii) Issue a writ of mandamus or any other

appropriate writ or order or direction, directing the

respondent No.3 to see that the petitioner will not be

harassed by the respondent No.2.”

2. Briefly put, the case of the petitioner is as follows:

Petitioner purchased a Bus from the fourth respondent,

who was the financier. Fifth respondent is the RC owner. There

were arrears due from the fifth respondent and the vehicle was

WPC.22069/2010 G 2

re-possessed and sold to the petitioner. Petitioner has to pay

Rs.1,10,000/= of which he paid Rs.60,000/=. Rs.50,000/=

remained to be paid within ten days from the date of the

agreement and at that time, the fourth respondent was to issue

the original RC Book and Clearance Certificate to the petitioner.

But, this was violated and the fourth respondent had not issued

the documents. Since the petitioner has not paid the balance

amount, the fourth respondent re-possessed the vehicle. There is

reference to proceedings of the Regional Transport Officer

demanding arrears of tax. Thereafter, respondents 4 and 5

joined together and the fourth respondent filed a complaint

against the petitioner before respondents 1 and 2. Thereafter,

respondents 4 and 5 approached the second respondent Police

Officer who called the petitioner to the police station on several

occasions, compelling him to agree to the illegal demands. It is

stated that he has physically manhandled by the second

respondent and threatened that he will be charged with criminal

cases.

WPC.22069/2010 G 3

3. According to the learned Government Pleader, apart

from the fact that the petitioner is in possession of the vehicle,

what the petitioner has stated is otherwise correct. He would

submit that the second respondent will not interfere in the

matter, unless there is a lawful order from the Motor Vehicles

Authority for realisation of tax in which case the second

respondent may have to give assistance as per law. Apart from

that, there will be no harassment. We record the said

submissions and close the Writ Petition.

Sd/=
K.M. JOSEPH,
JUDGE

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

// True Copy //
PS to Judge