High Court Kerala High Court

Sivaprasad S.Shenoy vs The State Of Kerala on 2 March, 2010

Kerala High Court
Sivaprasad S.Shenoy vs The State Of Kerala on 2 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30564 of 2009(M)


1.  SIVAPRASAD S.SHENOY
                      ...  Petitioner

                        Vs



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

2. THE DISTRICT SUPERINTENDENT OF POLICE

3. THE CIRLCE INSPECTOR OF POLICE

4. KISHAKKEVEETTIL VIJAYAN

5. THE SECRETARY

                For Petitioner  :SRI.T.P.KELU NAMBIAR (SR.)

                For Respondent  :SRI.M.SASINDRAN

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :02/03/2010

 O R D E R
                           K. M. JOSEPH &
                    M.L. JOSEPH FRANCIS, JJ.
              --------------------------------------------------
                 W.P(C). NO. 30564 OF 2009 M
             ---------------------------------------------------
                  Dated this the 2nd March, 2010

                              JUDGMENT

K.M. Joseph, J.

Petitioner seeks the following reliefs:

“(i) Issue a writ of mandamus or any other

appropriate writ, order or direction, directing the

third respondent not to interfere in the dispute

between the petitioner and the fourth respondent in

regard to the concrete sunshade of the petitioner’s

building bearing number 626 and 627 of Ward

No.21 of Payyannur Municipality which matter is

pending consideration before the 5th respondent

Municipality.

(ii) Issue a writ of prohibition or any other

appropriate writ, order or direction, restraining the

third respondent from interfering with the dispute

in regard to the sunshade of petitioner’s building

bearing Nos.626 and 627 of Ward No.21 of

Payyannaur Municipality.”

WPC.30564 OF 2009 M 2

2. Briefly put, the case of the petitioner is as follows:

Petitioner is the absolute owner in possession of the

buildings bearing Nos.626 and 627 in Ward No.21 of Payyannur

Municipality. It was an old building with tiled roof. There was

a roofed sunshade on the western side of the building. Due to

old age, the roofed sunshade on the western side was about to

fall down. In the year 2004, the petitioner replaced the roofed

sunshade by a thin layer of concrete slab. He was served with a

notice by the fifth respondent, Secretary of the Payyannur

Municipality. Petitioner submitted a detailed a reply. The

necessary fee for regularisation was also remitted by the

petitioner. Fourth respondent purchased the building on the

western side in the year 2006. He submitted a complaint in

2009 to the Secretary about the sunshade protruding into his

property. The Secretary issued Ext.P1 notice. Petitioner

submitted Ext.P2 objection. He received Ext.P3 notice to which

he submitted Ext.P4. The matter is pending consideration

before the fifth respondent. While so, the third respondent

WPC.30564 OF 2009 M 3

Circle Inspector of Police came to the shop room of the

petitioner and directed the petitioner to demolish the concrete

sunshade within two days and if it is not removed, it will be

demolished on his supervision and the petitioner will be falsely

implicated in criminal case. It is stated that the fourth

respondent exerted political influence on the third respondent.

Affidavits have been filed by the fourth respondent.

3. We heard the learned counsel appearing for the parties.

Learned counsel for the petitioner reiterated his contentions.

Learned counsel for the fourth respondent would submit that the

construction was made by the petitioner in 2009, and not in

2004, for which the fourth respondent filed Ext.R4(a) complaint.

He further points out Sections 406, 408, 550 and 551 of the

Kerala Municipality Act (hereinafter referred to as the Act), to

contend that the police have authority in the matter. Learned

counsel for the Municipality would submit that the matter is

pending consideration before the Municipality. Learned

Government Pleader would submit that the petitioner was called

WPC.30564 OF 2009 M 4

to the police station and the third respondent will not interfere in

the matter.

4. We perused Section 406 of the Act. Section 406

empowers the Secretary to order demolition/alteration of

building work unlawfully commenced, carried on or completed.

Section 408 on which the fourth respondent relies on, refers to

order of stoppage of buildings or works in certain cases. We

notice that under sub-section (2), if the order to stop the work

passed by the Secretary is not complied with, the Secretary may

require any Police Officer to remove such person and all his

Assistants and workmen from the premises within the said time

as may be specified in the requisition and such Police Officer

shall comply with the requisition accordingly. Sub-section (3)

also proceeds on the premise of a requisition under sub-section

(2) being breached, leading to a request in writing for assistance

of of the Police Officer. It is not in dispute that there was no

such requisition by the Secretary in the facts of this case, at

present. Therefore, no reliance can be placed either on Section

WPC.30564 OF 2009 M 5

406 or Section 408. Section 550 of the Act which is next relied

on by the counsel for fourth respondent, deals with the duties of

Police Officers. It inter alia provides as follows:

“550. Duties of police officer.- (1) It shall be

the duty of every police officer-

(a) to communicate without delay to the

proper officer of a Municipality any information

which he receives of the design to commit or of the

commission of any offence under this Act or any

rule, bye-law or regulation made thereunder; and

(b) to assist the Chairperson, the Secretary or

any Officer or employee of a Municipality

demanding his aid for the exercise of any power

vested in them under this Act in or any rule, bye-law

or regulation made thereunder.

(2) Any Police Officer who omits or refuses to

perform any duty imposed on him by this Act shall

be deemed to have committed an offence under

clause (d) of Section 41 of the Kerala Police Act,

1960 (5 of 1960).”

There is no case for the fifth respondent Secretary that any

WPC.30564 OF 2009 M 6

demand has been made for the assistance of third respondent for

the exercise of any power vested in the Chairperson, Secretary

or any Officer or employee of the Municipality. Therefore,

Section 550 of the Act cannot clothe the third respondent with

power to interfere in the matter between the petitioner and

fourth respondent. Section 551 of the Act proclaims the power

of the Police Officer to arrest persons. It speaks about the power

of a Police Officer to arrest a person in the following

circumstances:

“551. Power of Police Officer to arrest

persons.-

(1) Where any Police Officer sees any person

committing an offence against any of the provisions

of this Act or of any rule or bye-law made

thereunder, he shall, if the name and address of such

person are unknown to him and if the said person,

on demand, declines to give his name and address or

gives a name and address, which such Officer has

reason to believe to be false, arrest such person.”

WPC.30564 OF 2009 M 7

It comprises of two elements. A Police Officer must see a

person committing an offence against any provisions of the Act

or of any Rule or of any Byelaw made thereunder. Further, he

must make a demand about the name and address and if it is

declined or if there is reason to believe that the name and

address given is false, arrest may be made. We do not see how

the said provision can be invoked in the facts of this case by the

third respondent. Therefore, the upshot of this discussion is that

the third respondent has no authority at present to interfere in the

matter between the petitioner and the fourth respondent.

Admittedly, the matter is pending consideration before the

Municipal Authorities. In such circumstances, we dispose of the

Writ Petition as follows:

The third respondent is interdicted from interfering with

the matter in connection with the construction of the sunshade

by the petitioner. We further make it clear that, however, this

does not mean that the proceedings which are pending under the

Kerala Municipality Act are not to be taken to its logical and

WPC.30564 OF 2009 M 8

legal conclusion. We are necessarily not pronouncing on the

powers of the third respondent when the situation may change

on account of the orders as may be passed by the Municipal

Authorities.

Sd/=
K.M. JOSEPH,
JUDGE

Sd/=
M.L. JOSEPH FRANCIS,
JUDGE
kbk.

// True Copy //
PS to Judge