High Court Kerala High Court

A.Ignatius Layola vs The Deputy Superintendent Of … on 1 February, 2010

Kerala High Court
A.Ignatius Layola vs The Deputy Superintendent Of … on 1 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2513 of 2010(L)


1. A.IGNATIUS LAYOLA,AGED 58 YEARS,
                      ...  Petitioner

                        Vs



1. THE DEPUTY SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

4. JERALD,S/O.G.C.ALEXANDER,'POURNAMI',

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  : No Appearance

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

 Dated :01/02/2010

 O R D E R
           K.M.JOSEPH & M.L.JOSEPH FRANCIS, JJ.
         ------------------------------------------------------
                  W.P.(C) No.2513 of 2010-L
            ----------------------------------------------
           Dated, this the Ist day of February, 2010

                          J U D G M E N T

K.M.Joseph, J.

Petitioner seeks the following reliefs:

“i) issue a writ of mandamus or any other writ,

direction or order, directing the respondents 1 to 3

not to interfere or harass the petitioner and his

wife.

ii). issue a writ of prohibition restraining

respondents 1 to 3 from forcibly evicting the

petitioner and his wife Santhi from the 40 cents of

property comprised in Resurvey Block

No.46/319/2 Neyyattinkara Taluk, Kulathoor

Village in Trivandrum District, which is the subject

matter of O.S.No.860 of 2002 of the Munsiff Court,

Neyyattinkara which is pending as A.S.No.158 of

2007 of the Sub Court, Neyyattinkara.”

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

follows:–Petitioner is in possession of 40 cents of land which

is outstanding on mortgage. Petitioner purchased the said

property in 1993 and thereafter he is in exclusive possession

W.P.C.2513/2010 -2-

of the same. The 4th respondent is the elder brother of the

petitioner. There is allegation that he attempted to trespass

into the property belonging to the petitioner by raising

frivolous claims. The petitioner filed O.S.No.860/2002 before

the Munsiff Court, Neyyattinkara for declaration of title and

for injunction against the 4th respondent. It is stated that the

suit is dismissed and the petitioner filed appeal. Petitioner

has also filed an application for injunction. According to the

petitioner, it is a civil dispute. It is stated that the police as

directed by the 4th respondent have on several occasions

came to the petitioner’s house and asked his wife to inform

the petitioner to be present in the police station. It is stated

that the police feel that as the suit is dismissed it is now their

duty to throw out the petitioner from the premises.

3. The learned Government Pleader was asked to

get instruction. Learned Government Pleader would submit

that both the parties preferred complaint before the police

and there is civil case pending. It is submitted that police

directed the parties to be present and that the parties did not

turn up. It is also submitted that police will not interfere in

W.P.C.2513/2010 -3-

the civil dispute between the parties. We record the

submission made by the learned Government Pleader and

close this writ petition.

(K.M.JOSEPH)
JUDGE.

(M.L.JOSEPH FRANCIS)
JUDGE.

MS

W.P.C.2513/2010 -4-