High Court Kerala High Court

Jincy vs The Superintendent Of Police on 5 August, 2008

Kerala High Court
Jincy vs The Superintendent Of Police on 5 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18506 of 2008(C)


1. JINCY,
                      ...  Petitioner

                        Vs



1. THE SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. T.J.MATHEW, S/O.JOSEPH,

4. VINOD.T.J., THURUTHIYIL VEEDU,

                For Petitioner  :SRI.T.RAJASEKHARAN NAIR

                For Respondent  :SRI.K.B.ARUNKUMAR

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

 Dated :05/08/2008

 O R D E R
            K.BALAKRISHNAN NAIR & M.C.HARI RANI JJ.
        -----------------------------------------------------
                         W.P.(C)No.18506 OF 2008-C
            -----------------------------------------------------
            DATED THIS THE 5th DAY OF AUGUST, 2008

                             J U D G M E N T

Balakrishnan Nair, J.

The petitioner is the widow of late Santhosh who is the brother of

respondents 3 and 4. The petitioner’s marriage took place on 16.5.2005.

After seven months, her husband committed suicide. He was owning

certain properties. One of them is covered by Exhibit P3 sale deed. The

petitioner along with her husband was residing in that property. But,

soon after the death of her husband, his brothers demolished the building

and she was constrained to shift her residence to her father’s house.

Now, when she attempted to construct a residential building in the

property covered by Exhibit P3, respondents 3 and 4 obstructed and they

manhandled the father of the petitioner. On lodging information before

the Police, Exhibit P5 crime has been registered against the 4th

respondent. The party respondents have no right over the property

covered by Exhibit P3. So, they have no right to interfere, when she is

constructing a building there, it is submitted. So, she preferred Exhibit P6

representation before the police seeking necessary protection. Since, the

police did not take any steps, this writ petition is filed, seeking the

following reliefs:

W.P.(C)No.18506/08-C -2-

I. Issue a writ of mandamus or any other appropriate writ or
order or direction directing the respondents 1 & 2 to provide
adequate and effective police protection for reconstructing the
building of the petitioner, which has already been demolished
by respondents 3 and 4.

II. Issue a writ of mandamus or any other appropriate writ or
order or direction directing the respondents 1 and 2 to provide
adequate and effective police protection to the life and
property of the petitioner and her family members from
respondents 3 and 4 with immediate effect.

2. The learned Government Pleader upon instructions submitted

that after the registration of Exhibit P5 crime, there is no law and order

problem warranting interference of the police. The petitioner and her father

are coming to the property and doing agricultural operations there. Nobody

is obstructing them. In fact the petitioner is taking food from the house of

one of the brothers of her husband, it is submitted.

3. The respondents 3 and 4 have filed separate counter affidavits

denying all the allegations against them. The 3rd respondent would submit

that the property covered by Exhibit P3 is in his exclusive possession and he

has constructed a residential building there and is staying there. Both the

party respondents point out that being a widow of a Christian, who died

intestate and without issues, she is entitled to get only 50% of the property

covered by Exhibit P3. Without partition, the petitioner cannot construct a

building there. It is further submitted that none of the parents of the

deceased Santhosh are alive. So, the brothers of the deceased are entitled

to get 50% share in his properties. Respondents 3 and 4 submitted that

they have no intention to physically harm the petitioner.

4. The dispute concerning the property covered by Exhibit P3 is a

W.P.(C)No.18506/08-C -3-

civil dispute. But, the learned counsel for the petitioner submitted that there

is no dispute regarding the said property. The said contention is plainly

untenable. The petitioner claims exclusive possession and title over the

property, whereas the brothers of her husband claim half share in the

property. Further, the 3rd respondent claims exclusive possession of the said

property and he further claims that he is residing in a residential building

constructed there. So, the dispute between the parties regarding the right

over the property is a civil dispute.

5. In a petition for police protection, this Court cannot adjudicate

the rival claims of the parties over the property covered by Exhibit P3 and

thereafter direct the police to implement the finding of this Court. This Court

has no such jurisdiction under Article 226 of the Constitution of India. We

can issue directions to remedy the failure of duty from the part of the police.

In this case, the police have no power or authority to adjudicate the rival

claims over the property covered by Exhibit P3, enter a finding in favour of

the petitioner and thereafter grant protection to the petitioner to construct a

residential building in the property. No statute has been brought to our

notice whereunder the police is authorised to adjudicate a civil dispute, take

a decision and based on their decision, render protection to the party, who is

W.P.(C)No.18506/08-C -4-

found eligible by them for the same. In the absence of any duty for the

police, in this regard and the corresponding right in the petitioner, this Court

cannot issue any direction to the police to grant protection to the petitioner

to construct the residential building. See the recent decision of this Court in

Sadananda Bai T.V. v. C.M.Ravi ( 2008 (3) KHC 76). To enforce her

right over the property, the petitioner has to move the competent civil court

and to obtain appropriate orders.

6. If the orders of the civil court are violated, the said court can

address the police to render assistance to the petitioner to enforce its

orders. So, the prayer for police protection for the construction of the

building for the petitioner is declined, but without prejudice to the

contentions of the petitioner and her right to move the competent civil court

for appropriate reliefs. The submissions made by respondents 3 and 4 that

they will not physically harm the petitioner will be sufficient to dispel the

apprehension of the petitioner that she is facing threat to her life from the

said respondents. It is clarified that if any cognizable offence is reported,

the powers of the police to take appropriate action will not be affected by

this judgment.

The writ petition is disposed of as above.

K.BALAKRISHNAN NAIR,JUDGE.

M.C.HARI RANI, JUDGE.

dsn