High Court Kerala High Court

P.J.Joseph vs P.Padmini Amma on 25 October, 2007

Kerala High Court
P.J.Joseph vs P.Padmini Amma on 25 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 702 of 2000()



1. P.J.JOSEPH
                      ...  Petitioner

                        Vs

1. P.PADMINI AMMA
                       ...       Respondent

                For Petitioner  :SRI.MATHEW JOHN (K)

                For Respondent  :SRI.ASP.KURUP

The Hon'ble MR. Justice J.B.KOSHY

 Dated :25/10/2007

 O R D E R
                               J.B.KOSHY, J.
                          --------------------------------
                        Crl.R.P.No.702 OF 2000
                         ----------------------------------
                       Dated 25th October, 2007

                                   ORDER

The respondent approached the Revenue Divisional Officer

contending that the revision petitioner blocked their pathway. It is

their case that the pathway was being used through the revision

petitioner’s property from time immemorial to reach the Panchayat

road. Even though an interim order was passed by the Revenue

Divisional Officer, later it was vacated stating that there is no

apprehension of breach of peace. There is no question of interference

by the Magistrate under Section 147 of the Code of Criminal Procedure

in the absence of apprehension of breach of peace. However, the

findings in an order under Section 147 Cr.P.C. will not bind the civil

court if a civil case is filed. I am of the opinion that the matter in

dispute in this case is purely of a civil nature. Aggrieved party can

approach the civil court and civil court shall decide the matter

untrammelled by the observations made by the Criminal Court or this

court in this case. The civil court’s decision will be binding on both

sides and since there is no apprehension of breach of peace, order

Crl.R.P.702/2000 2

under Section 147 ought not have been issued in this case.

Therefore, leaving the parties to avail civil remedies, the impugned

order is set aside.

The revision petition is disposed of accordingly.

J.B.KOSHY
Judge

tks