High Court Kerala High Court

Alphonsa.C.G. vs Joseph Shibu on 9 June, 2010

Kerala High Court
Alphonsa.C.G. vs Joseph Shibu on 9 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15446 of 2010(E)


1. ALPHONSA.C.G., D/O.GEORGE,
                      ...  Petitioner

                        Vs



1. JOSEPH SHIBU, S/O.AVARACHAN,
                       ...       Respondent

2. NADUVILETHARA SURESH,

3. K.K.MURALEEDHARAN,

4. SURESH BABU, LOCAL COMMITTEE

5. JAISON P.JOSE,

                For Petitioner  :SRI.JOSHI N.THOMAS

                For Respondent  :SRI.T.MADHU

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

 Dated :09/06/2010

 O R D E R
           K.M.JOSEPH & M.L.JOSEPH FRANCIS, JJ.
         ------------------------------------------------------
                  W.P.(C) No.15446 of 2010-E
             ----------------------------------------------
              Dated, this the 9th day of June, 2010

                          J U D G M E N T

K.M.Joseph, J.

Petitioner has approached this Court seeking the

following reliefs:–

“i) to issue a writ of mandamus or any other appropriate

writ or order or direction commanding the 6th respondent

to afford adequate and effective police protection to the

life and property of the petitioner.

ii) to issue a writ of mandamus or any other appropriate

writ or order or direction commanding 6th respondent to

take necessary steps for affording adequate protection to

the property of the petitioner for constructing ridge/chira

in her property.”

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

follows:– Petitioner a divorcee with a daughter purchased 54

cents in Kumalanghi village. Out of the same she sold 5 cents

to the Ist respondent. The property of the petitioner is

waterlogged and fish cultivation is being conducted. When the

petitioner started construction of a ridge in her property the

Ist respondent raised objection. Petitioner filed suit before the

Munsiff Court, Kochi for injunction. Ext.P3 is the interlocutory

order of injunction. But, respondents 2 to 5 and their

henchmen entered the property of the petitioner and

obstructed the workers from constructing the ridge. Hence

WPC 15446/2010 -2-

the writ petition.

3. A counter affidavit has been filed by the Ist

respondent. There is also counter by the 4th respondent.

4. We heard the learned counsel for the parties.

Ext.P3 is only an exparte interlocutory order. It is pending

final decision in the matter. It is submitted by the Ist

respondent that the matter is coming up for hearing shortly.

It is submitted that respondents 3 and 4 have already filed

application to implead in the suit. In such circumstances, we

do not think that it is appropriate for this Court to interfere

with the matter particularly at this stage. Leaving it open to

the petitioner to approach the Civil Court for appropriate

remedies we dispose of the writ petition. We, however, make

it clear that if the petitioner complains about the commission

of any cognizable offence by the party respondents action

shall be taken on the same in accordance with law by the

official respondents.

(K.M.JOSEPH)
JUDGE.

(M.L.JOSEPH FRANCIS)
JUDGE.

MS