IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33153 of 2005(V)
1. REV.FR.IYPE P.SAM, VICAR,
... Petitioner
2. P.M.MATHAI, MANNIL HOUSE,
Vs
1. THE SUB DIVISIONAL MAGISTRATE,
... Respondent
2. THE VILLAGE OFFICER, KULANADA.
3. FR.K.E.ABRAHAM, MANNIRAKKAT HOUSE,
4. GEORGE THOMAS, THAYYIL HOUSE,
5. GEORGE THOMAS, POYIKAYIL HOUSE,
For Petitioner :SRI.BIJU ABRAHAM
For Respondent :SRI.MATHEW JOHN (K)
The Hon'ble MR. Justice V.RAMKUMAR
Dated :06/02/2008
O R D E R
V. RAMKUMAR, J.
-------------------------------
W.P(C) No. 33153 OF 2005
-----------------------------------
Dated this the 6th day of February, 2008
JUDGMENT
The two petitioners, namely, Rev. Fr.Ipe P.Sam and
P.M.Mathai seek a direction to dispose of MC No.12 of 1975 on
the file of the Executive First Class Magistrate Court,
Chengannoor initiated under Section 145 Cr.PC in respect of a
Christian church. They want the Executive Magistrate to dispose
of the M.C. in accordance with the subsisting orders of the Civil
Court. Both the petitioners do not figure either among the A party
or among the B party to Ext.P1 order. The petitioners would
contend that they are claiming under the “A party” in the
proceedings under Section 145 Cr.PC. The question as to
whether the petitioners can represent either of the two parties
before the Executive Magistrate, cannot be decided in a writ
petition filed under Article 226 of the Constitution of India. When
the parties before the Executive Magistrate and the Civil Court are
different, the Executive Magistrate cannot be directed to drop the
proceedings under Section 145 Cr.PC
2. Admittedly, there are several proceedings with regard to
the church in question pending between the petitioners and other
WPC No. 33153 of 2005
2
private parties before the Civil Court on the trial side as well as
before the Civil Appellate Court. Hence, the petitioners cannot
steel a march over their rival factions in a manner otherwise than
according to law.
This Writ Petition is accordingly dismissed without prejudice
to the right of the petitioners to agitate their rights before the Civil
Court.
V. RAMKUMAR, JUDGE
btt
WPC No. 33153 of 2005
3