High Court Kerala High Court

Anu Koshy vs The Commissioner Of Police on 5 June, 2008

Kerala High Court
Anu Koshy vs The Commissioner Of Police on 5 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14886 of 2008(V)


1. ANU KOSHY, W/O. LATE KOSHY VARGHESE,
                      ...  Petitioner
2. THE SUB INSPECTOR OF POLICE,
3. ASSANKANNU RAVUTHAR SHERIFKHAN,
4. NASEEM, W/O.ASSANKANNU,

                        Vs



1. THE COMMISSIONER OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.MATHEW B. KURIAN

                For Respondent  :SRI.SANTHEEP ANKARATH

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

 Dated :05/06/2008

 O R D E R
               K.BALAKRISHNAN NAIR & M.C.HARI RANI, JJ.
                         ------------------------------------------
                             W.P.(C) No.14886 of 2008
                         ------------------------------------------
                     Dated, this the 5th day of June, 2008

                                 JUDGMENT

Balakrishnan Nair, J.

The petitioner owns 28 cents of land in Sy.No.1373/2 in

Vanchiyoor Village with a building thereon. She submits that her family

purchased the property under various sale deeds executed between

1988 and 1991. Recently, respondents 3 and 4 purchased a plot of

land adjacent to the above property. Soon thereafter certain persons

representing respondents 3 and 4 demolished the compound wall on

the eastern side of the petitioner’s property. She filed Ext.P1 complaint

before the police and based on that the police have registered Ext.P2

crime against eight persons who could be identified on sight. Even

thereafter the threat of demolition is continuing. Therefore, she preferred

Ext.P3 petition before the City Police Commissioner,

Thiruvananthapuram. The petitioner submits that she reconstructed the

compound wall which was again demolished. It is in the above

background this writ petition was filed seeking police protection to the

life and property of the petitioner. She also has a case that the second

respondent is harassing the petitioner at the instance of respondents 3

W.P.(C) No.14886 of 2008
2

and 4 who are part of the land mafia in Thiruvananthapuram.

2. Respondents 3 and 4 have filed a counter affidavit denying the

allegations against them. According to them, the petitioner is

trespassing into a portion of the property purchased by them claiming

that it belongs to her.

3. The petitioner filed a reply affidavit denying the allegations of

the party respondents and also producing documents of her property and

also the photographs of the compound wall stated to be demolished.

4. Learned Government Pleader upon instructions submitted that

based on the information lodged by the petitioner a crime has been

registered against eight unknown persons and it is being investigated.

5. Having regard to the nature of the dispute between the parties,

we feel that it is not proper to issue any direction to the police in this

matter. If the allegation of the petitioner that an existing compound wall

which is fairly old has been demolished by the party respondents or their

men is correct, it may amount to the criminal offence of mischief under

the Indian Penal Code. So the petitioner can pursue her remedies

before the competent civil court/criminal court. In this

jurisdiction under Article 226 of the Constitution, this Court cannot

W.P.(C) No.14886 of 2008
3

finally pronounce on the disputed questions of fact without taking

evidence. If the dispute gives rise to any law and order problem, we are

sure the police will take necessary action in accordance with law for

maintaining peace.

With the above observations, the writ petition is disposed of

without prejudice to the contentions of both sides.

(K.BALAKRISHNAN NAIR)
JUDGE

(M.C.HARI RANI)
JUDGE
vns