IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18109 of 2008(E)
1. ANANDAN, S/O. NARAYANAN, AGED 67,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
2. SUPERINTENDENT OF POLICE (RURAL),
3. CIRCLE INSPECTOR OF POLICE, ATTINGAL.
4. SUB INSPECTOR OF POLICE,
5. VILASON, S/O. SURENDRAN,
6. SUSIL, RESIDING AT THULASI BHAVAN,
For Petitioner :SRI.R.S.KALKURA
For Respondent :SRI.P.K.MUHAMMED
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :13/10/2008
O R D E R
K. BALAKRISHNAN NAIR & M.C.HARI RANI, JJ.
----------------------------------------
W.P.(C) No.18109 OF 2008
----------------------------------------
Dated this the 13th day of October, 2008
J U D G M E N T
~~~~~~~~~~~
Balakrishnan Nair, J.
The petitioner submits the respondents 5 and 6 are his
neighbours. They claimed a pathway through his property.
Their claim was found against them by the competent civil court
as evident from Ext.P5 judgment. Thereafter, they moved the
police and the 4th respondent, Sub Inspector of police,
summoned the petitioner to the police station and tried to
compel him to give a pathway through his property to the
respondents 5 and 6. The above highhanded action of the
4th respondent was brought to the notice of superior police
officers by filing Exts.P6 and P7 complaints. Thereafter, this
writ petition is filed seeking appropriate reliefs.
2. The learned Government Pleader, upon instructions,
submitted that the police have never interfered with the civil
W.P.(C) No.18109/2008 2
dispute and they have no intention to do that also. The parties
were only advised to go by the order of the civil court.
The above submission is recorded and the writ petition is
closed.
(K.BALAKRISHNAN NAIR, JUDGE)
(M.C.HARI RANI, JUDGE)
ps