High Court Kerala High Court

Viswambharan Nair vs Unknown on 7 August, 2008

Kerala High Court
Viswambharan Nair vs Unknown on 7 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21463 of 2008(E)


1. VISWAMBHARAN NAIR,,S/O.VELAYUDHAN,
                      ...  Petitioner
2. AMBIKA, W/O.VISWAMBARAN NAIR, 53 YEARS
3. V.SUKUMARAN NAIR, S/O.VAMANAN NAIR
4. GEETHAKUMARI, W/O.SIVAKUMARAN NAIR

                        Vs



4. CIRCLE INSPECTOR OF POLICE,
                       ...       Respondent

1. STATE OF KERALA, REP. BY THE SECRETARY

2. CITY COMMISSIONER OF POLICE,

3. ASSISTANT COMMISSIONER OF POLICE

5. S.I. OF POLICE, PERURKADAQ,

6. LEENA, D/O,SATHI DEVI NAIR, R/A.GOKULAM

7. SURESH BABU, R/A.GOKULAM, MANNANTHALA

8. GOPINATHAN NAIR.K.,

                For Petitioner  :SRI.R.S.KALKURA

                For Respondent  :SRI.V.CHITAMBARESH (SR.)

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

 Dated :07/08/2008

 O R D E R
                        K.BALAKRISHNAN NAIR &
                           M.C.HARI RANI, JJ.
                    -----------------------------------------
                     W.P.(C) NO. 21463 OF 2008-E
                    -----------------------------------------
                          Dated 7th August, 2008.

                                JUDGMENT

Balakrishnan Nair, J.

The petitioners 2 and 4 are sisters and petitioners 1 and 3 are their

husbands. From a plot of land measuring 52 cents, the petitioners

submit, the father of petitioners 2 and 4 purchased 25 cents, which

was on the northern side of that property. The 8th respondent, who is

the father of the 6th respondent, purchased the remaining 27 cents of

land. While mutation was carried out, the petitioners submit, the 6th

respondent got mutation in her favour of 5 cents of land also, which

belongs to petitioners 2 and 4. Against that order of mutation carried

out by the survey officials, the petitioners 2 and 4 moved this Court, it

is submitted. On the strength of the said mutation, when respondents 6

to 8 tried to trespass into their property, the petitioners 2 and 4 moved

the civil court by filing separate suits and they have obtained interim

orders from the said court, directing the defendants therein to maintain

status quo. The respondents 6 and 7 are the defendants in those suits.

WPC 21463/08 2

While the matters stood so, the police started interfering in the civil

dispute and harassing the petitioners. The police are siding with

respondents 6 to 8 and trying to drive out the petitioners from the

disputed 5 cents of property, it is submitted. In the above background,

this writ petition is filed, seeking appropriate reliefs against the

harassment from the part of the police.

2. The respondents 6 to 8 have filed a counter affidavit, denying

the allegations made against them. According to them, mutation was

carried out by the survey officials correctly and they are in possession

and enjoyment of that 5 cents of land also. The petitioners are trying

to trespass into it and commit theft and mischief there. The petitioners

have violated the status quo order obtained by them, it is pointed out.

Based on the information lodged by the party respondents, the police

have registered three crimes against them, it is submitted. They are

coming to the residential building of the party respondents and are

threatening and abusing them.

3. We heard the learned Government Pleader for the official

respondents also. He submitted that the petitioners are not co-

WPC 21463/08 3

operating with the police in connection with the crimes already

registered against them. They are absconding.

4. We are of the view that the police shall not interfere in the

dispute concerning possession and ownership of the above mentioned 5

cents of land. It is for the civil court to decide the dispute. But, if the

petitioners have committed any crimes, the police can take appropriate

action. If any cognizable offence is committed, involving

manhandling, violence etc., even if the same takes place in the disputed

property, this judgment will not affect the powers of the police to

investigate the same. But, it is not proper for the police to register or

investigate crimes, involving offences under Sections 447, 427 or 379

of the I.P.C., in relation to the disputed property.

The Writ Petition is disposed of as above.

K.BALAKRISHNAN NAIR, JUDGE.

M.C.HARI RANI, JUDGE.

Nm/