IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20068 of 2008(L)
1. JUGFER, S/O.SAINUDEEN, AGED 42 YEARS,
... Petitioner
Vs
1. SAINUDEEN, S/O.BAVA MUZALIAR,
... Respondent
2. ABDUL REHIMAN, AGED 57 YEARS,
3. SUB INSPECTOR OF POLICE,
4. SUPERINTENDENT OF POLICE, PALAKKAD.
For Petitioner :SRI.A.C.DEVASIA
For Respondent : No Appearance
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :16/10/2008
O R D E R
K.BALAKRISHNAN NAIR &
M.C.HARI RANI, JJ.
-----------------------------------------
W.P.(C) NO.20068 OF 2008-L
-----------------------------------------
Dated 16th October, 2008.
JUDGMENT
Balakrishnan Nair, J.
The petitioner has approached this Court, alleging that
respondents 1 and 2 and their supporters are trying to widen an existing
pathway, which is passing through his property. He moved the civil
court and obtained an order of injunction against them. But, violating
that order, they are trying to widen the said pathway. When the
petitioner attempted to prevent it, he was threatened. He apprehends
physical violence against his person. So, the petitioner filed Ext.P4
representation before the police and thereafter, this writ petition is
filed, seeking effective protection to his life and property.
2. Since the petitioner has obtained interim order from the civil
court, if he requires police protection, he can move that court itself.
The said court has power to direct the police to assist the petitioner to
WPC 20068/08 2
enforce its interim order. In view of the said remedy available to the
petitioner, the Writ Petition is not maintainable. Further, threat to his
life emanates only when he visit the disputed property and resist the
actions of respondents 1 and 2. There is yet another reason to dismiss
this Writ Petition, as notice has not been served on respondents 1 and 2
and notices sent to them were returned, stating that they are not known.
In view of the above position, the Writ Petition is dismissed without
prejudice to the contentions of the petitioner and his right to approach
the civil court for appropriate reliefs.
K.BALAKRISHNAN NAIR, JUDGE.
M.C.HARI RANI, JUDGE.
Nm/