High Court Kerala High Court

A.John Justin Rajamani vs Sasi on 31 July, 2008

Kerala High Court
A.John Justin Rajamani vs Sasi on 31 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20378 of 2008(A)


1. A.JOHN JUSTIN RAJAMANI, AGED 55 YEARS,
                      ...  Petitioner
2. ELIZABATH RAJAMANI, AGED 55 YEARS,
3. JUSTIN SYLAS, AGED 29 YEARS,

                        Vs



1. SASI, S/O.LATE PALRAJ, BUILDING NO.
                       ...       Respondent

2. SURESH, S/O.SASI,  BUILDING NO.

3. PHILOMINA, W/O.SASI,  BUILDING NO.

4. BINU PAPPACHAN, CABLE OPERATOR,

5. LENIN, CABLE OPERATOR,

6. VIJAY, CABLE OPERATOR, S/O.SAROJA,

7. THE SUB INSPECTOR OF POLICE,

8. THE CIRCLE INSPECTOR OF POLICE,

9. THE DEPUTY SUPERINTENDENT OF POLICE,

                For Petitioner  :SRI.K.REGHU KOTTAPPURAM

                For Respondent  :SRI.N.M.VARGHESE

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :31/07/2008

 O R D E R
       K. BALAKRISHNAN NAIR & M.C. HARI RANI,JJ

         ==============================

                  W.P.(C)NO. 20378 OF 2008

           ============================

           DATED THIS THE 31st DAY OF JULY 2008

                           JUDGMENT

Balakrishnan Nair,J.

The petitioners 1 and 2 are husband and wife. The third

petitioner is their son. The first petitioner is a retired

Headmaster and they were leading a peaceful life. The third

petitioner owns five cents of land comprised in Survey No.917/1

of K.D.H.Village in Devikulam Taluk. He has constructed a

building there. The first respondent owns an adjacent plot of

land having an extent of five cents in the very same survey

number. He was residing there in the building constructed by

him. Recently he started construction of a separate building in

his remaining land at the eastern side between the buildings

belonging to him and the third petitioner. It is submitted that

the construction is made abutting the boundary of the third

petitioner. To prevent any legal action from the part of the

WPC. 20378/2008 -2-

petitioners against construction, the first respondent moved the

civil court and obtained an ex parte order of status quo. On the

strength of the status quo order, the first respondent proceeded

with the construction. On the motion made by the third

petitioner, the civil court in the suit filed by the first respondent

appointed a commissioner to inspect the property and file a

report. When the commissioner visited the property, the party

respondents herein caused obstruction and manhandled the

petitioners. They have filed a complaint before the police. The

police, strangely, have registered a crime on the basis of the

information lodged by the party respondents against the

petitioners. The complaint filed by the petitioners has been taken

as the basis for registering a counter case against the party

respondents.

2. The petitioners apprehend threat to their life from the

part of the party respondents. So, they have filed a petition

before the police. Alleging that the police did not take any

effective action, this writ petition is filed seeking appropriate

reliefs. The petitioners also have a case that there was

WPC. 20378/2008 -3-

subsequent attack on them by the party respondents. The party

respondents have also come to the shop run by the petitioners

and created problem there. The girl working in that shop was

also threatened, it is alleged.

3. Respondents 1 to 6 have filed a counter affidavit denying

the allegations against them. They pointed out that based on

the information lodged by them, a crime has been registered

against the petitioners.

4. The police have filed a statement as directed by this

Court in which it is stated that the petitioners have closed a

pathway, which was being used by the general public. The same

is the root cause of the problem. The petitioners, in answer,

would submit that the allegations made against them are

unfounded and the crime registered against them is also based

on false information. This will be evident from the statement in

the crime registered against them. As per the F.I. statement it

was the petitioners who attacked the party respondents. But in

the counter affidavit it is stated that musclemen were employed

by the petitioners to attack the party respondents.

WPC. 20378/2008 -4-

We heard the learned counsel on both sides. Having

regard to the nature of the allegations and counter allegations,

we feel that the petitioners have to move the competent civil

court or the criminal court to redress their grievance. But

needless to say, if any information regarding cognizable offence

is reported, the police shall take appropriate action in accordance

with law. The writ petition is disposed of as above.

Sd/-

K. BALAKRISHNAN NAIR,
JUDGE

Sd/-

M.C. HARI RANI
JUDGE

ks.