High Court Kerala High Court

Sree Bhagavathy Handloom … vs Kerala State Co-Operative Bank … on 24 July, 2007

Kerala High Court
Sree Bhagavathy Handloom … vs Kerala State Co-Operative Bank … on 24 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 21221 of 2007(B)


1. SREE BHAGAVATHY HANDLOOM WEAVER'S
                      ...  Petitioner

                        Vs



1. KERALA STATE CO-OPERATIVE BANK LTD.,
                       ...       Respondent

2. THE TRIVANDRUM CO-OPERATIVE DISTRICT

3. THE COMMISSIONER OF POLICE,

4. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.GEORGE POONTHOTTAM

                For Respondent  :SRI.NAGARAJ NARAYANAN,SC,K.S.CO-OP BANK

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MRS. Justice K.HEMA

 Dated :24/07/2007

 O R D E R
                               P.R. RAMAN & K. HEMA, JJ.

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

                                  WP(C) No.21221 of 2007

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

                         Dated this  the 24th day of  July, 2007.




                                          JUDGMENT

Raman, J.

Petitioner is a Co-operative Society registered under the Kerala Co-

operative Societies Act. They seek a writ of mandamus directing the first

respondent to hand over the key of the lock put by them in the shutters of

the shop room of the petitioner and for a writ of mandamus directing

respondents 3 and 4 to give necessary protection to open and continue

their business in the premises of the first respondent covered by Ext.P3

decree till such time the first respondent evicts the petitioner by due

process of law.

2. The petitioner is stated to be a sub-tenant under the second

respondent and continues to be in possession and doing business in the

tenanted premises. According to him, there was a suit filed by the first

respondent, which was compromised and eventually a compromise decree

was passed and the petitioner continued to occupy the premises. But,

subsequently, the first respondent along with some goondas put down the

shutters forcibly and thereby the petitioner was prevented from doing his

business and the first respondent put a lock over the lock of the petitioner.

3. This writ petition was filed on 9th July, 2007. But the petitioner had

preferred a suit O.S.1010/2007 before the Munsiff’s Court,

Thiruvananthapuram under section 6 of the Specific Relief Act. First

respondent filed an affidavit in the said suit. It is averred that the suit is

one for restoration of possession under section 6 of the Specific Relief Act.

It is also alleged that there is stock worth Rs.25 lakhs inside the plaint

[WP(C).21221/07] 2

schedule property, but while drafting the plaint, some mistakes had crept in

and some omissions have taken place in not including certain prayers which

ought to have been made. In these circumstances, the suit was eventually

dismissed as withdrawn with liberty to file a fresh suit. Ext.P8 is the copy

of the judgment rendered in the suit. Since the petitioner had approached a

civil court for appropriate relief against the illegality as alleged against first

respondent, this writ petition filed thereafter seeking police protection cannot

be entertained and granted since the rights of the parties have to be

adjudicated after taking evidence which normally has to be sought from a

civil court or other forum competent to adjudicate such right of parties.

Since a factual finding regarding possession or dispossession cannot be

effectively adjudicated in a proceeding under Article 226 of the Constitution

of India, we decline jurisdiction and relegate the petitioner to approach the

civil court or other competent forum as the case may be for appropriate

relief.

Writ Petition is disposed of as above.

P.R.RAMAN, JUDGE.

K. HEMA, JUDGE.

Krs.