High Court Kerala High Court

Kuppozhakkal Joseph Alias Joseph … vs The Superintendent Of Police on 28 January, 2011

Kerala High Court
Kuppozhakkal Joseph Alias Joseph … vs The Superintendent Of Police on 28 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 781 of 2011(W)


1. KUPPOZHAKKAL JOSEPH ALIAS JOSEPH LUKE,
                      ...  Petitioner

                        Vs



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

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

4. ANTONY ALIAS JAISON, S/O.JOSEPH  LUKE,

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  :SRI.S.JIJI

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :28/01/2011

 O R D E R
                         R.BASANT &
               K.SURENDRA MOHAN, JJ.
             -------------------------------------------
                    WPC No.781 of 2011
             -------------------------------------------
            Dated this the 28th January, 2011

                          JUDGMENT

Basant, J.

The petitioner has come to this Court seeking issue

of directions under Article 226 of the constitution to

respondents 1 to 3 to afford police protection to the

petitioners against the wanton, culpable and violent acts

of his son, the fourth respondent herein.

2. According to the petitioner, he and his wife reside

in a residential building which stands in the name of the

petitioner and which is situated in a property belonging to

his brother-in-law. The petitioner is the Power of Attorney

holder of the said brother-in-law who is said to be

employed in the United States. The petitioner and his wife

are residing in the residential building situated in the

property. The fourth respondent was indulging in

contumacious and culpable acts against the petitioner and

the petitioner was in these circumstances constrained to

approach the civil court and obtain Ext.P5 decree.

wpc No.781/2011 2

Subsequently, the petitioner had come to this Court

seeking police protection and it is submitted that such

petition was earlier allowed. Subsequently, the parties

had come to agreement and the fourth respondent was

residing with the petitioner and his wife in the property.

But, according to the petitioner, the attitude of the fourth

respondent changed and he is now indulging in

contumacious, culpable and violent acts against the

petitioner. It is in these circumstances that the petitioner

came to this Court with this petition. Interim directions

were issued on 14.1.2011. Respondents 1 to 3 were

directed “to afford protection to the petitioner against the

violent acts from the fourth respondent against the

petitioner”. That direction is still in force.

3. The fourth respondent has entered appearance

before court. He submits that actually the property

belongs to his uncle and the petitioner’s father is acting on

the strength of a power of attorney issued in his favour by

his uncle. His uncle, according to the fourth respondent,

now wants to revoke the power of attorney. The fourth

respondent is worried that the petitioner may, making use

wpc No.781/2011 3

of the power of attorney, alienate the property belonging

to his maternal uncle.

4. The fourth respondent categorically states before

Court that he is not now residing with the petitioner in the

house in question. He shall not go to the house in

question. Against the apprehended alienation of the

property by the petitioner, the fourth respondent shall

take necessary steps in accordance with law. The fourth

respondent undertakes that he shall not go to the house

where the petitioner resides along with his wife (i.e. the

mother of the fourth respondent). He shall not indulge in

any contumacious, culpable and violent acts against the

petitioner. This undertaking may be accepted. No further

directions are necessary, submits the learned counsel for

the fourth respondent.

5. Notice was given to the learned Government

Pleader and the learned Government Pleader on behalf of

respondents 1 to 3 submits that the interim order dated

14.1.2011 is being enforced scrupulously. In the

perception of respondents 1 to 3, there is no threat to the

life or person of the petitioner now. In view of the

wpc No.781/2011 4

undertaking by the fourth respondent that he shall not

enter the house where the petitioner resides and shall not

cause any harm to the petitioner, no further specific

directions are necessary. The interim order dated

14.1.2011 may be made absolute and this proceedings

may be closed, submits the learned Government Pleader.

6. We have considered all the relevant inputs. We

take note of the undertaking given by the fourth

respondent. We take note of the submission of the learned

Government Pleader. We are, in these circumstances,

satisfied that the interim directions issued on 14.1.2011

can be made absolute and further proceedings can be

closed.

7. This petition is accordingly allowed. The interim

direction issued on 14.1.2011 is made absolute.

R.BASANT
JUDGE

K.SURENDRA MOHAN
JUDGE

css/