High Court Kerala High Court

K.M.Elias vs State Of Kerala Represented By The on 26 September, 2008

Kerala High Court
K.M.Elias vs State Of Kerala Represented By The on 26 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19407 of 2008(I)


1. K.M.ELIAS, S/O MATHAI, AGED 45 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. THE DISTRICT SUPERINTENDENT OF POLICE,

3. THE CIRCLR INSPECTOR OF POLICE,

4. GEORGE K.K., S/O KURIAN, AGED ABOUT 58

5. POULOSE K.K.,S/O KURIAN, AGED ABOUT 48

6. ELIAS K.K. S/O KURIAN,AGED ABOUT 24

7. JOSE K.K., S/O KURIAN, AGED ABOUT 52

                For Petitioner  :SRI.ALEXANDER JOSEPH

                For Respondent  :SRI.P.FAZIL

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :26/09/2008

 O R D E R
       K. BALAKRISHNAN NAIR & V.K.MOHANAN,JJ.
                  -------------------------------------
                  W.P.(C) No.19407 OF 2008
                 --------------------------------------
         Dated this the 26th day of September, 2008

                         J U D G M E N T

~~~~~~~~~~~

Balakrishnan Nair, J.

The petitioner claims possession and ownership over

1 Acre 37 cents of land in Survey Nos.556/2/3 and 555/1B/5 of

Pindimana Village of Kothamangalam Taluk along with the legal

heirs of his late brother Kuriakose. The respondents 4 to 7 are

brothers. They are the cousins of the petitioner claiming

partition of that property. They filed O.S.No.447/2001 before

the Munsiff’s Court, Muvattupuzha. The suit was dismissed by

the said court by Ext.P1 judgment and Ext.P2 decree.

Thereafter, when the petitioner attempted to do agricultural

operations in the property and tried to cut and remove the

timber standing there, the respondents 4 to 7 came and

physically obstructed them. They threatened and manhandled

them and threw stones at the petitioner’s brother and father, it

is submitted. So, he preferred Ext.P3 petition before the police

seeking necessary protection to do agricultural operations in

that property and also for cutting and removing the timber

W.P.(C) No.19407/2008 2

standing there. Alleging that the police did not extend any

helping hand, because of the influence of the 7th respondent, who

is an Assistant Sub Inspector of Police, this writ petition was filed.

3. The respondents 4 to 7 have filed a counter affidavit

stating that their mother was one of the co-owners of the property

and the said property has been settled in favour of the petitioner

and others without her junction. Therefore, they have filed a suit

for partition which was dismissed by Ext.P1 judgment and Ext.P2

decree. Now they have preferred an appeal before the Appellate

Court challenging the judgment and decree of the Munsiff’s

Court. They claim right and possession over the property.

4. The petitioner, in answer, submitted that the appeal

has been only filed now to show that they have some semblance of

claim over that property. As long as Exts.P1 and P2 are

remaining in force, the petitioner is entitled to get protection for

doing the agricultural operations in the property concerned, it is

submitted.

5. In this jurisdiction, we are concerned only with the

failure of duty of the police. We cannot adjudicate the rival claims

W.P.(C) No.19407/2008 3

of the parties and thereafter order protection based on our

findings on their claims. Police cannot be conceded freedom to

look into the papers submitted by both sides and take a decision

as to who is entitled to get possession and thereafter order

protection. If that be so, we are also not justified in issuing any

direction to grant protection to the petitioner. The petitioner’s

father and brother are threatened only when they assert their

right over the disputed property. So, we feel that the proper

remedy for the petitioner is to move the competent civil court and

get appropriate injunction orders against respondents 4 to 7. If

they are disobeying the injunction order, the civil court has power

to direct the police to render assistance to the petitioner to

enforce the order of the civil court.

In view of the above position, the writ petition is dismissed

without prejudice to the contentions of both sides and the right of

the petitioner to move other forums to redress his grievance.

(K.BALAKRISHNAN NAIR, JUDGE)

(V.K.MOHANAN, JUDGE)

ps