High Court Kerala High Court

Velayudhan Pillai @ Babu vs The Superintendent Of Police on 1 September, 2008

Kerala High Court
Velayudhan Pillai @ Babu vs The Superintendent Of Police on 1 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23836 of 2008(K)


1. VELAYUDHAN PILLAI @ BABU, AGED 65 YEARS,
                      ...  Petitioner

                        Vs



1. THE SUPERINTENDENT OF POLICE, ALAPPUZHA.
                       ...       Respondent

2. THE DEPUTY SUPERINTENDENT OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

4. VIJAYA KRISHNAN KUNJU, AGED 69 YEARS,

5. SUBHASH, AGED 60 YEARS,

                For Petitioner  :SRI.S.MOHANAN

                For Respondent  :SRI.K.HARILAL

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :01/09/2008

 O R D E R
              K.BALAKRISHNAN NAIR & M.C.HARI RANI JJ.
              -----------------------------------------------------
                           W.P.(C)No.23836 OF 2008
              -----------------------------------------------------
            DATED THIS THE 1stDAY OF SEPTEMBER, 2008

                               J U D G M E N T

Balakrishnan Nair, J.

The petitioner got 36 cents of land in a family partition. The said

property abuts a public road on the western side. On that side, there is a

building which houses the tea shop run by the petitioner. The back

portion of that building is used by him for his residential purpose. The

respondents 4 and 5 are the brothers of the petitioner. In the family

partition, they have been given a right of way to their respective plots

from the adjacent road. They claim that a portion of the petitioner’s

building stands in that pathway. So, they want the petitioner to demolish

that portion of the building. According to the petitioner, his building

stands in the property allotted to him only. Apprehending that the

respondents 4 and 5 may demolish a portion of the building to enforce

their claim, the petitioner moved the civil court and obtained Exhibit P4 ad

interim order of injunction restraining them from causing any damage to

the building so as to widen the existing pathway. The petitioner submits,

in violation of the injunction order, on 20.7.2008, they demolished a

portion of the roof of the building. The same is clear from Exhibit P6

photograph. Immediately, the petitioner moved the civil court for

prosecuting the aforementioned respondents for violation of the injunction

W.P.(C)No.23836/08 -2-

order. While so, on the night of 1.8.2008, the party respondents and their

men came to his door steps, knocked and threatened to physically harm him

for pursuing the civil suit against them. The employees of the hotel came

running and thereupon, they made their escape. Next day, the petitioner

filed various representations before various authorities including Exhibit P7

before the Sub Inspector of Police. Alleging that no action has been taken on

them, this Writ Petition is filed.

2. The learned Government Pleader upon instructions submitted

that respondents 4 and 5 were called to the Police Station and strictly

warned. The 5th respondent filed a counter affidavit denying all the

allegations of the petitioner.

3. We heard the learned counsel on both sides. It is submitted on

behalf of respondents 4 and 5 that they have no intention whatsoever to

physically threaten or harm the petitioner. This submission is recorded. For

the alleged violation of the injunction order, the petitioner may pursue his

remedies before the civil court.

The Writ Petition is disposed of as above.

K.BALAKRISHNAN NAIR,JUDGE.

M.C.HARI RANI, JUDGE.

dsn