High Court Kerala High Court

Sajeev.P.R vs The Sub Inspector Of Police on 20 November, 2008

Kerala High Court
Sajeev.P.R vs The Sub Inspector Of Police on 20 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32994 of 2008(C)


1. SAJEEV.P.R,
                      ...  Petitioner

                        Vs



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

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE SUPERINTENDENT OF POLICE,

4. SREELATHA.C.M,

                For Petitioner  :SRI.P.R.SREEJITH

                For Respondent  :SRI.BIMAL K.NATH

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

 Dated :20/11/2008

 O R D E R
        K. BALAKRISHNAN NAIR & M.C. HARI RANI,JJ

         ==============================

                 W.P.(C)NO. 32994 OF 2008

           ============================

      DATED THIS THE 20TH DAY OF NOVEMBER 2008

                          JUDGMENT

Balakrishnan Nair,J.

The petitioner submits, he is running a Gent’s Beauty

Parlour by name “Spa Beauty Parlour” at Vaikom. Ext.P1 is the

lease deed, on the strength of which he took the premises on

rent for housing the said parlour. The 4th respondent is his wife.

They are living separately for the last four years. They were

jointly running a beauty parlour earlier. Since the petitioner was

driven out from his matrimonial home and they were living

separately, he was constrained to start the present business, it

is submitted. But the 4th respondent came along with her

supporters and caused obstruction to the functioning of the

present saloon. Aggrieved by the same, the petitioner preferred

Ext.P2 representation seeking necessary protection. Ext.P2 was

followed by Exts.P3, P4 and P5 representations before

WPC.32994/2008 -2-

respondents 1 to 3. Alleging inaction from the part of the police

to extend necessary protection, this writ petition is filed seeking

appropriate reliefs.

2. The 4th respondent has filed a counter affidavit stating

that the present business is also a joint venture of the petitioner

and the 4th respondent. When the new business was started, the

petitioner cleverly executed the lease agreement in his name

and also got the D & O licence. The fund was raised for running

the said business by pledging a property jointly owned by them

in the State Bank of Travancore, Vaikom. Since the petitioner

failed to pay the amount due to the Bank, it has issued Ext.R4

(B)proceedings under Section 13(2) of the Securitisation and

Reconstruction of Financial Assets and Enforcement of Security

Interest Act, 2002 to take over the mortgaged property and sell

it in public auction. She has produced Ext.R4(A) D & O licence

issued by the Municipality for the beauty parlour for the year

2004-05. It was in the name of the said respondent. The 4th

respondent has also moved the Judicial First Class Magistrate

Court, Vaikom under Section 12(1) of the Protection of Women

from Domestic Violence Act, 2005 seeking appropriate reliefs. In

WPC.32994/2008 -3-

fact, it is the petitioner who is manhandling her and she

requires protection, it is submitted.

3. The petitioner has filed a reply affidavit denying all the

averments of the 4th respondent. According to him, since the 4th

respondent has failed to run the beauty parlour from which he

was driven out, the amount due to the Bank fell in arrears. The

fund for the present beauty parlour is raised by himself. It was

started as early as in 2006 as evident from Ext.P1, it is

submitted.

4. The learned Government Pleader, upon instructions,

submitted that several representations were received from the

petitioner and the 4th respondent. So, both parties were

summoned to the police station and conciliatory efforts were

made to unite them. But the efforts of the police failed and the

parties were advised to approach the competent forum to

redress their respective grievances.

5. The dispute involved in this case is between the husband

and wife. Having regard to the disputed facts, we feel that it is

not proper for us to ask the police to interfere in this matter in

favour of one side or the other. The dispute will have to be

WPC.32994/2008 -4-

settled by the appropriate forum. But the police station is not

the appropriate forum to settle the dispute. The petitioner has

to work out his remedies elsewhere. Accordingly, the writ

petition is dismissed without prejudice to the contentions of the

petitioner and his rights to move other appropriate forums. This

judgment will not affect the powers of the police to take any

action in accordance with law, if any cognizable offence is

reported.

K. BALAKRISHNAN NAIR,
JUDGE

M.C. HARI RANI,
JUDGE

ks.

WPC.32994/2008 -5-