High Court Kerala High Court

Shareefa vs The Commissioner Of Police on 24 June, 2008

Kerala High Court
Shareefa vs The Commissioner Of Police on 24 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15085 of 2008(U)


1. SHAREEFA, AGED 70 YEARS,
                      ...  Petitioner
2. A.K.NAUSHAD, S/O.LATE KHADER PILLAI,
3. RAMLA W/O.A.K.NAZER,

                        Vs



1. THE COMMISSIONER OF POLICE,
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

4. ABDUL KAREEM, S/O.LATE HASSAN,

5. MUHAMMED ALI, S/O.LATE HASSAN,

6. ABDUL MAJEED, S/O.LATE HASSAN,

7. ABDUL SALAM, S/O.LATE HASSAN,

                For Petitioner  :SRI.KKM.SHERIF

                For Respondent  :SRI.JOSEPH A.VADAKKEL

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

 Dated :24/06/2008

 O R D E R
                         K.BALAKRISHNAN NAIR &

                             M.C.HARI RANI, JJ.

                     -----------------------------------------

                       W.P.(C) NO.15085 OF 2008-U

                     -----------------------------------------

                           Dated 24th June, 2008.

                                 JUDGMENT

Balakrishnan Nair, J.

The 1st petitioner is the mother of the 2nd petitioner and the 3rd

petitioner is the wife of her another son Mr.A.K.Nazer. The petitioners and

respondent 4 to 7 are owners of neighbouring properties. The respondents 4

to 7 are proceeding with a construction in their property, allegedly

encroaching into the property of the petitioners. Therefore, they moved the

civil court, seeking appropriate reliefs. Though, initially, there was an

interim order in favour of the petitioners, later, it was vacated. Because of

the ill-will created by the motion made by the petitioners before the civil

court, the respondents 4 to 7 are threatening and harassing them. They have

also threatened to damage the business premises of the 3rd petitioner’s

husband Mr.A.K.Nazer, who is working abroad. Feeling aggrieved by the

above actions of the said respondents, the petitioners have preferred Exts.P2

and P2(a) representations before the C.I of Police, Kalamassery and S.I of

WPC 15085/08 2

Police, Kalamassery respectively. Alleging that the police did not take any

effective action, this Writ Petition is filed, seeking appropriate reliefs.

2. The respondents 4 to 7 have filed a counter affidavit, denying the

allegations of the petitioners. According to the said respondents, they are

proceeding with the construction in their property only. The interim order

passed by the civil court was vacated after hearing both sides. The

petitioners are in the habit of complaining against the respondents before

various authorities. Earlier,a writ petition was attempted before this Court,

seeking police protection. The same was disposed of by Ext.R6A

judgment, ordering to maintain law and order. The respondents 4 to 7

submit that they have no intention whatsoever to physically harm the

petitioners or Mr.A.K.Nazer, the son of the 1st petitioner, who is working

abroad or cause damages to his business establishment.

3. The learned Government Pleader, upon instructions, submitted that

the allegations of the petitioners are unfounded. Merely on the basis of an

apprehension, this petition for police protection has been filed, it is

submitted. At present, there is no law and order problem, warranting

interference by the police.. There are civil disputes between the petitioners

and respondents 4 to 7. The police have no role to play in them, it is

submitted.

WPC 15085/08 3

4. We record the submission of respondents 4 to 7 that they have no

plans to attack the petitioners or Mr.A.K.Nazer, the son of the 1st petitioner

or his business establishment. Accordingly, the writ petition is disposed of.

K.BALAKRISHNAN NAIR, JUDGE.

M.C.HARI RANI, JUDGE.

Nm/