High Court Kerala High Court

Beevi Ammal vs The Circle Inspector Of Police on 5 July, 2010

Kerala High Court
Beevi Ammal vs The Circle Inspector Of Police on 5 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14195 of 2010(Y)


1. BEEVI AMMAL,EETTIMUTTIL VEEDU,PETTA,
                      ...  Petitioner

                        Vs



1. THE CIRCLE INSPECTOR OF POLICE,
                       ...       Respondent

2. FIROZE KHAN, ETTIMUTTIL VEEDU,

3. NIGILA FIROZE,W/O.FIROSE KHAN,

                For Petitioner  :SRI.B.S.SWATHY KUMAR

                For Respondent  :SRI.M.T.SURESHKUMAR

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

 Dated :05/07/2010

 O R D E R
                            K. M. JOSEPH &
                     M.L. JOSEPH FRANCIS, JJ.
               --------------------------------------------------
                  W.P.(C). NO. 14195 OF 2010 Y
               ---------------------------------------------------
                     Dated this the 5th July, 2010

                               JUDGMENT

K.M. Joseph, J.

Petitioner has approached this Court seeking the following

relief:

“1) Issue a writ of mandamus or any other
appropriate writ, order or direction directing the
1st respondent to afford adequate police protection
to the life of the petitioner enabling her to reside
peacefully in her residence bearing House
No.9/116 from the illegal threat, abuse and assault
from respondents 2, 3 and their henchmen;”

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

Petitioner is an aged lady. She is suffering from cancer.

Second respondent is her nephew and the third respondent is his

wife. Petitioner is residing in the middle portion of a building

on the immediate southern side of the building. (On the

southern side of the building, respondents 2 and 3 reside,

WPC.14195/2010 Y 2

submits the learned counsel for the petitioner). The said

buildings are family properties which have been partitioned.

Second respondent along with his henchmen are creating

nuisance to the petitioner in order to oust the petitioner from

that portion of the building and the third respondent also started

threatening and abusing the petitioner. Petitioner filed a Suit for

partition and fixing up of boundaries as OS.No.547/2005

against respondents 2 and 3 and another, wherein an interim

order of injunction was passed on 12.5.2005. It is stated that the

Suit is pending. The second respondent managed to get a ration

card in his name showing the petitioner’s address by making

false representations and producing false documents. Petitioner

complained before the Vigilance. The enmity increased and the

respondents 2 and 3 used some goondas. There is allegation of

trespass by respondents 2 and 3. Petitioner filed Ext.P1 petition

addressed to the Deputy Superintendent of Police and that was

given to the first respondent for which an acknowledgment card

WPC.14195/2010 Y 3

is given. Eliciting no response, this Writ Petition is filed.

3. A Counter Affidavit is filed by respondents 2 and 3.

Therein, it is, inter alia, stated as follows:

The second respondent’s mother was a Hindu. His father

was forced to leave his parental home, since he married a Hindu

lady. The matrimonial relationship between his parents did not

last long. The second respondent was only two years old when

his parents parted. His grand parents came to his rescue and

they looked after him and his younger brother. Ever since then,

himself and his younger brother had been residing in the

parental home and his brother is no more. The second

respondent married the third respondent and is living with his

family in his parental home having building Nos. IX/115 and

IX/116 which is situated in seven cents of property. The

petitioner was a permanent resident of Pathanapuram and is now

with the help of one of her sisters claiming that the one portion

of his parental house belonged to her and she had filed a Suit as

WPC.14195/2010 Y 4

OS.No.547/2005. The Suit was earlier listed for trial on

4.1.2008 and it was dismissed for default. Thereafter, a petition

was filed on 20.5.2009 after a delay of one year, four months

and 17 days. It is stated that the petitioner is harassing the

second respondent (submits the learned counsel for the second

respondent) by peeping into the private life of the second

respondent, with the aid of her younger sister. It is stated that a

complaint was filed by the petitioner alleging that the ration

card which is possessed by the second respondent is forged.

Based on the said complaint, an enquiry was conducted and the

allegations levelled against the second respondent were found to

be false. Dissatisfied with this, the petitioner made an attempt

to establish that the second respondent is not residing in the

residential building in question. On the basis of one such

complaint on 6.10.2007, the Municipal Secretary conducted an

enquiry and prepared Ext.R2(b) Report which clearly showed

that the one single building is having separate building numbers.

WPC.14195/2010 Y 5

Thereafter, the second respondent sent a representation to the

Secretary of the Municipal Council, Pathanamthitta vide Ext.R2

(c). Ext.R2(d) is a representation sent to the Chief Secretary,

Government of Kerala. Ext.R2(e) is the acknowledgment card.

It is stated that the petitioner has approached this Court with

unclean hands. It is also stated that there is nothing to show that

Police have not discharged their duty.

4. A Reply Affidavit is filed producing Exts.P3 to P12.

Ext.P3 is the Written Statement filed by the father of the second

respondent. Ext.P4 is the copy of the FIR on the basis of the

complaint of the petitioner. There was inaction. Petitioner

filed Ext.P5 before the Superintendent of Police,

Pathanamthitta. It is stated that the Deputy Superintendent of

Police told that it is only an interim order. Second respondent

is the local leader of DYFI having immense influence. The

Secretary of the Panchayat cancelled the Certificate issued to the

second respondent. Ext.P6 is the letter produced in this regard.

By Ext.P7, the Secretary informed the Taluk Supply Officer that

WPC.14195/2010 Y 6

the second respondent is not a resident of IX/116. The District

Collector, Pathanamthitta directed the Taluk Supply Officer to

cancel the Ration Card issued, vide Ext.P8. Petitioner was

informed by Ext.P9 that vide Ext.P8, the ration card issued to

the second respondent has been cancelled. Ext.P10 is a report in

a Newspaper produced to show that the second respondent

trespassed into the Secretary’s Office with certain anti-social

elements and restrained the Secretary and abused him on

coming to know about the cancellation. It is stated that the

political party leaders disowned the responsibility stating that

neither the DYFI nor the CPM has any say in the matter.

Ext.P11 is the copy of the complaint. Ext.P12 is the FIR.

5. Still later, the petitioner has produced Exts.P13 to

P19. It is stated that since three families are residing, there are

three door numbers, namely 9/114, 9/115 and 9/116. It is stated

that the petitioner came into possession, title and ownership by

Document No.368/1994 dated 29.1.1994. Earlier, the father of

the petitioner had executed document No.1053 of 1988

WPC.14195/2010 Y 7

regarding two cents of property and later by Ext.P13, the same

was sold to the father of the second respondent. The father and

mother were residing in the petitioner’s portion till their death.

Her father expired in 1995 and mother expired in 2009. They

were being maintained by the petitioner. It is stated that even

after her marriage, she used to go and reside in the said portion

and two or three days, she used to go to her husband’s residence

at Pathanapuram. When there was threat and disturbance, the

petitioner filed OS.No.547/2005. Actually, the prayer in the

same was a decree for fixation of boundary and consequential

relief. Ext.P16 is the injunction order which was not challenged

and no petition was filed to vacate that order. Ext.P17 is the

copy of the relevant page of the ration card. It is stated that the

mother of the second respondent is the first wife of her brother

Ninar Sahib and she is residing at Chittar Panchayat and the

second respondent also is residing with her. It is stated that the

petitioner is the lawful owner in title and possession of 2 and >

cents of land in the portion of the building. There is no

WPC.14195/2010 Y 8

challenge or dispute to her title, ownership or possession till

date. It is stated that Ext.P19 is the communication of the

District Collector.

6. We heard the learned counsel for the petitioner, learned

counsel appearing for respondents 2 and 3 as also the learned

Government Pleader.

7. Parties reiterate their pleadings. It is pointed out by the

petitioner that going by the Written Statement of the father of

the second respondent, he does not appear to have any objection

in the Suit being decreed. We have already extracted the prayer.

There is a Suit pending. The Suit had been filed quite some

time ago and the prayer in the Suit was apparently based on the

document of the year 1994 and what was sought was fixation of

boundary and ancillary reliefs. The Suit was, however,

dismissed for default and the Application for restoration was

filed in 2009 by the petitioner and subsequently it stands

restored. It is true that there was an order of injunction which,

of course, was an ex parte order. But, with the dismissal of the

WPC.14195/2010 Y 9

Suit, the order also was eclipsed. It may be that upon the

restoration of the Suit, the interim order may have revived. We

are of the view that in a Writ Petition where the relief sought is

to grant protection for peaceful residence, partaking of a

pronouncement of this Court on property rights, when the rights

are actually pending adjudication in the civil court, it may not be

very appropriate that this Court should grant protection as

sought for. The interim order, as we have already noted, even if

it has come back to life upon the restoration of the Suit,

continues to be an ex parte order. Of course, the petitioner has

every right to seek relief before the civil court in accordance

with law.

8. Learned counsel for respondents 2 and 3 would submit

that there will be no threat as against the life of the petitioner.

We record the submission. We further direct that in case there

is any threat to the life of the petitioner, it is open to the

petitioner to approach the first respondent to ensure that her life

is protected. As far as the prayer as sought in the Writ Petition

WPC.14195/2010 Y 10

is concerned, we relegate the petitioner to approach the civil

court for appropriate relief.

The Writ Petition is disposed of as above.

Sd/=
K.M. JOSEPH,
JUDGE

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

// True Copy //
PS to Judge