High Court Kerala High Court

Amina vs State Of Kerala on 21 January, 2011

Kerala High Court
Amina vs State Of Kerala on 21 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 38783 of 2010(W)


1. AMINA, W/O.ABDUL RAHIM,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY ITS SECRETARY,
                       ...       Respondent

2. THE DEPUTY SUPERINTENDENT OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

4. CHANDRABABU, S/O.KOCHUKRISHNAN,

                For Petitioner  :SRI.VINOD J.DEV

                For Respondent  :SRI.SHABU SREEDHARAN

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

 Dated :21/01/2011

 O R D E R

R.BASANT & K.SURENDRA MOHAN, JJ.

—————————————————-

W.P.(Civil) No.38783 of 2010

—————————————————-
Dated this the 21st day of January, 2011

Judgment

Basant, J.

The petitioner has come to this court with this writ petition

under Article 226 of the Constitution for issue of directions to

respondents 1 to 3 to afford police protection to her to prevent

violent, contumacious and culpable conduct on the part of the 4th

respondent directed against her.

2. According to the petitioner, there was an earlier financial

transaction between her and the 4th respondent. According to

her, she has completely discharged the liability. The 4th

respondent is still attempting to stake false claims against her.

He is trying to get some documents which are available with her.

The 4th respondent comes to the house of the petitioner and

unnecessarily harasses her. Police protection may be afforded to

her to live in peace in her house without any threat or violence

against her by the 4th respondent. This, in short, is the prayer.

WPC 38783/2010 2

3. Notice was ordered. All the respondents have entered

appearance. The 4th respondent has filed a counter affidavit. The

4th respondent takes the stand that the allegations are false.

There is an agreement between the 4th respondent on the one

hand and the petitioner and her husband on the other. That

agreement is for sale for immovable property. Substantial

amounts has been paid by way of advance also. The 4th

respondent is willing to pay the balance amount but the

petitioner and her husband are not complying with the terms of

the said agreement. In connection with the civil dispute, it is true

that the 4th respondent had occasion to go to the house of the

petitioner. According to the 4th respondent, the petitioner and her

husband took time to settle the issue. But they have not acted in

compliance of the undertakings given by them. In these

circumstances, the 4th respondent was constrained to approach

the civil court and O.S.No.656 of 2010 has been filed before the

Subordinate Judge’s Court, Kollam for specific performance of the

said agreement for sale of immovable property.

4. The 4th respondent asserts that he has no intention to go

WPC 38783/2010 3

to the house of the petitioner now. Earlier he had gone only for

an attempt to settle the dispute between the parties. He

undertakes that the suit having been filed and legal remedy

having been claimed through the civil court, he does not want to

and shall not go to the house of the petitioner or cause any

harassment or vexation to her. The 4th respondent is prepared to

wait for relief to be granted to him by the civil court. This

undertaking may be recorded. There is no necessity to afford any

police protection for the petitioner, submits the learned counsel

for the 4th respondent.

5. The learned Government Pleader submits that at the

moment and after the issue of the interim orders by this court in

this writ petition, there is no threat or risk against the life and

person of the petitioner. Parties are already before the civil court.

The 4th respondent’s undertaking that he shall not go to the

house of the petitioner can be accepted. If there is any conduct

inconsistent and conflict with the said undertaking, respondents

1 to 3 shall take necessary actions, submits the learned

Government Pleader.

WPC 38783/2010 4

6. We are satisfied, in these circumstances, that no further

specific directions are necessary. We accept the undertaking of

the 4th respondent. We also accept the undertaking of the

learned Government Pleader. This writ petition is, in these

circumstances, allowed in part to the above extent.

R.BASANT, JUDGE.

K.SURENDRA MOHAN, JUDGE.

srd