High Court Kerala High Court

M.R.Vimala vs Circle Inspector Of Police on 1 March, 2010

Kerala High Court
M.R.Vimala vs Circle Inspector Of Police on 1 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34654 of 2009(B)


1. M.R.VIMALA, D/O.RAJAMMAL,
                      ...  Petitioner

                        Vs



1. CIRCLE INSPECTOR OF POLICE,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

3. PARAKUZHI SURENDRAN, S/O.SADASIVAN,

4. RENJITH, S/O.SAHADEVA PANICKER,

5. JESUDAS, S/O.GABRIEL,

6. NALINI, D/O.PONNAMMA,

7. CHANDRIKA, D/O.SANTHA,

                For Petitioner  :SRI. G. SUDHEER (KARAKONAM)

                For Respondent  :SRI.C.J.JOY

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

 Dated :01/03/2010

 O R D E R
                             K. M. JOSEPH &
                     M.L. JOSEPH FRANCIS, JJ.
               --------------------------------------------------
                   W.P(C). NO. 34654 OF 2009 B
               ---------------------------------------------------
                    Dated this the 1st March, 2010

                               JUDGMENT

K.M. Joseph, J.

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

Petitioner is the absolute owner of 64 = cents of property.

It is stated that the petitioner was away from the property. The

Balaramapuram Grama Panchayat trespassed into 3 cents of the

petitioner’s property and constructed a building as if it is

puramboke land. Petitioner filed a suit as OS.No.897/2005 for

declaration of title and recovery of the trespassed property. It is

stated that the defendant Panchayat contended that the

Panchayat is in possession of 90 cents and the Panchayat has

constructed Anganwadi building within the puramboke land and

that the defendant has not trespassed into plaint A schedule

property. The Advocate Commissioner measured out the

properties and found that the Anganwadi building constructed

by the Panchayat is within the property of the petitioner, and not

WPC.34654/2009 B 2

in the puramboke land. By Ext.P1 Judgment, the Suit was

decreed. The Panchayat filed Appeal with inordinate delay. In

the meantime, the petitioner filed E.P.No.75/2008. The ICDS

Officer who is in charge of the Anganwadi filed a claim petition

which was dismissed vide Ext.P2. The Execution Court ordered

delivery of plaint B schedule property, including the Anganwadi

building. Ext.P3 is the warrant. The defendant Panchayat

prevented the Amin physically and the learned Munsiff ordered

police protection (Ext.P4). Ext.P5 is the copy of the Kaichit and

Report of the Amin and Ext.P6 is the Kaichit prepared by the

Amin and signed by the petitioner while giving possession to the

petitioner. The Panchayat filed a Writ Petition challenging

Ext.P3. Thereafter, by Ext.P7 Judgment, the matter was closed.

The third respondent is the President of the Panchayat. He is a

member of the ruling CPM Party. Respondents 4 to 7 are stated

to be followers of the CPM Party. It is stated that respondents 3

to 7 are taking law into their own hands. Exts.P8 and P9 are the

petitions filed by the petitioner. It is also stated that earlier, the

WPC.34654/2009 B 3

petitioner’s mother had approached this Court, when

Notification was issued calling for quotation for taking usufructs

from the trees standing the property of the petitioner’s mother.

The Panchayat submitted that it has no claim over the said

property.

2. We heard Shri G. Sudheer, learned counsel for the

petitioner, Shri C.J. Joy, learned counsel representing

respondents 3 to 7 and also the learned Government Pleader.

Parties reiterate their contentions. A Counter Affidavit is filed.

3. Learned counsel for respondents 3 to 7 points out that

the Panchayat is not made a party, but he would submit that

respondents 3 to 7 are not obstructing the petitioner in the matter

of enjoyment of the property covered by Ext.P1 Judgment. He

would also submit that there is an Anganwadi functioning.

4. Learned Government Pleader also submits that there is

an Anganwadi functioning. We notice that in Ext.P5 the amin

has stated that the building in which the Anganwadi was

functioning, was handed over to the petitioner. Whatever that

be, learned counsel for respondents 3 to 7 does not claim any

WPC.34654/2009 B 4

right to obstruct the petitioner in the matter of enjoyment of the

property covered by Ext.P1. We record the submission and

dispose of the Writ Petition directing that in case respondents 3

to 7 obstruct the petitioner in the matter of enjoyment of the

property covered by Ext.P1, respondents 1 and 2 will provide

adequate protection to the petitioner against respondents 3 to 7.

Sd/=
K.M. JOSEPH,
JUDGE

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

PS to Judge