High Court Kerala High Court

Moosa vs The Sub Inspecotr Of Police on 3 February, 2010

Kerala High Court
Moosa vs The Sub Inspecotr Of Police on 3 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36769 of 2009(M)


1. MOOSA, AGED 49 YEARS,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECOTR OF POLICE
                       ...       Respondent

2. KUTTAPPAN, AGED 59 YEARS,

3. M/S. INDIA TELECOM INFRA LTD.,

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :SRI.P.FAZIL

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

 Dated :03/02/2010

 O R D E R
          K.M.JOSEPH & M.L.JOSEPH FRANCIS, JJ.
        ------------------------------------------------------
                 W.P.(C) No.36769 of 2009-M
            ----------------------------------------------
          Dated, this the 3rd day of February, 2010

                         J U D G M E N T

K.M.Joseph, J.

Petitioner has approached this Court seeking the

following relief:–

“to issue a writ of mandamus or such other writ,

order or direction commanding the Ist respondent

not to grant any protection to the respondents 2

and 3 to make any construction in the property

covered by the interim order passed by the

Munsiff Court, Muvattupuzha in

O.S.No.473/2009”.

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

follows:–Petitioner is a poor cooli. The 2nd respondent is the

adjoining owner residing on the northern side. It is stated that

there is civil dispute and the boundary has to be fixed. It is

stated that when the disputes were going on, the 2nd

respondent permitted the 3rd respondent to erect a mobile

phone tower in the disputed property. It is the further case of

the petitioner that the 3rd respondent filed W.P.(C)

No.27618/2009 before this Court seeking police protection for

construction of the tower. The petitioner was the 2nd

WPC 36769/2009 -2-

respondent in the said writ petition. Ext.P1 is the judgment

pronounced by this Court in the said writ petition along with

other writ petitions. It is the further case of the petitioner

that protection was given only if there is no interdiction for

the construction from any competent forum. Petitioner filed a

civil suit against the 2nd respondent seeking declaration of his

right over plaint B-schedule property, that is, the property

now possessed by the 2nd respondent and permitted the 3rd

respondent for construction of tower. Recovery of possession

is prayed. The learned Munsiff has granted interim order

(Ext.P2). Ext.P3 is the sketch prepared by the Advocate

Commissioner.

3. A counter affidavit has been filed on behalf of

the 2nd respondent. Therein, inter alia it is stated that the

suit is filed only after Ext.P1 judgment. It is also contended

that there is no merit in the case of the petitioner. In this

context, the respondent has produced the report of the

Advocate Commissioner as Ext.R2(b) and the report of the

Village Officer, Muvattupuzha as Ext. R2(c). The Village

Officer, according to the 2nd respondent has categorically

stated that the construction of the mobile tower is in 15 cents

of property belonging to the 2nd respondent.

WPC 36769/2009 -3-

4. We heard the learned counsel for the

petitioner, learned counsel for respondents 2 and 3 besides

learned Government Pleader. The learned counsel for the

petitioner essentially relies on Ext.P2 order. The learned

counsel for the 3rd respondent would point out that the 3rd

respondent is not even made a party in that proceedings.

The 2nd respondent would point out the fact that Ext.P1

judgment is not even mentioned in the plaint (Ext.R2(a).

5. A perusal of Ext.P1 judgment would show that,

this Court, while granting protection had made it clear that

parties can approach civil Court and other forum. In this

context, the learned counsel for the 2nd respondent submits

that having regard to the prayers in the suit, construction of

the tower by the 3rd respondent cannot be interdicted even in

terms of Ext.P1 judgment. The fact remains that the Civil

Court has passed an order inter alia directing the parties to

maintain status quo regarding B-schedule property as noted

by the Advocate Commissioner. Ext.P2 is an order passed

exparte. In the nature of the order passed we would think

that while Ext.P2 order is pending it may not be appropriate at

the same time to permit construction to go on in violation of

the order. As to whether the order will be violated by

WPC 36769/2009 -4-

permitting construction on the basis of police protection

ordered as per Ext.P1 it is a matter which should be decided

by the Civil Court. No doubt, apparently Ext.P1 judgment was

not brought to the notice of the Civil Court by the petitioner in

the plaint.

6. The writ petition is disposed of directing the Ist

respondent not to grant protection to respondents 2 and 3 to

make any construction without getting Ext.P2 order clarified or

modified. This order will be conditional upon fulfilling the

following conditions. The petitioner will implead the 3rd

respondent in the civil suit O.S.473/2009 &

I.A.No.2836/2009) within one week from today. If steps are

not taken to implead the 3rd respondent by the petitioner

within one week from today, the direction given by us will

automatically stand recalled.

(K.M.JOSEPH)
JUDGE.

(M.L.JOSEPH FRANCIS)
JUDGE.

MS