High Court Kerala High Court

Jose Joseph vs State Of Kerala on 30 September, 2009

Kerala High Court
Jose Joseph vs State Of Kerala on 30 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27119 of 2009(H)


1. JOSE JOSEPH, S/O. T.I. JOSEPH,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE CHIEF
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE,

3. THE SUPERINTENDENT OF POLICE,

4. DEPUTY SUPERINTENDENT OF POLICE,

5. SECRETARY, KANJIRAPPALLY GRAMA

6. ABDUL AZIZ, S/O. ABDULLA AGED 78 YEARS,

7. KAMARUDIN, S/O. ABDUL AZIZ,

8. S.I. OF POLICE, KANJIRAPPALLY

                For Petitioner  :SRI.SHAJI P.CHALY

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :30/09/2009

 O R D E R
             THOTTATHIL B.RADHAKRISHNAN, J.
                    -------------------------------------------
                    W.P(C).No.27119 OF 2009
                   -------------------------------------------
            Dated this the 30th day of September, 2009


                               JUDGMENT

Notice to respondents 6 and 7 dispensed with, preserving

their right for re-hearing of the matter, if aggrieved by the order

being issued hereunder.

The petitioner is aggrieved by the alleged inaction in

relation to certain construction activity done by respondents 6

and 7. It is stated on behalf of the 5th respondent grama

panchayat that a stop memo was issued and that construction

was being carried out in violation of the stop memo and further

that, later, the issue apparently snowballed into a law and order

matter and hence, the panchayat had convened different

meetings to find a negotiated settlement to such issues. It has to

be laid down, with emphasis, that law cannot be got over by a

law and order situation. Come what may, rule of law shall

prevail. This is the guarantee of the Constitution. This

WPC.27119/09

Page numbers

guarantee is available to every citizen. Merely because there is

an assembly, be it unlawful or not, rule of law cannot be flouted.

The police authorities are duty bound to see that orders passed

by the Local Self Government Institutions are strictly enforced if

the LSGIs seek support of the police. Therefore, subject to any

negotiated settlement of the law and order situation, it is

ordered that the police authorities will give complete support

and do the needful in accordance with law, on the basis of any

request that the 5th respondent makes or has already made. Any

disobedience of lawful directions has necessarily to be dealt with

by the due process of law. It is so directed and the writ petition

is ordered accordingly.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.3/10.