IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 553 of 2011(T)
1. A.T.JOHN, AGED 70 YEARS,
... Petitioner
2. ACHAMMA JOHN, AGED 65 YEARS,
Vs
1. THE C.I. OF POLICE,
... Respondent
2. THE SUPERINTENDENT OF POLICE,
3. V.A.KARUNAKARAN,
4. MANUKUMAR,
5. MAHESH KUMAR,
6. SIVANKUTTY,
7. ABRAHAM @ PODYKUTTY,
For Petitioner :SRI.V.PHILIP MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :07/01/2011
O R D E R
R.BASANT &
K. SURENDRA MOHAN, JJ.
------------------------------------------------------------
W.P(C) NO: 553 OF 2011
-----------------------------------------------------------
Dated this the 7th January, 2011.
JUDGMENT
Basant, J.
Petitioners have come to this Court with this petition for
issue of directions under Art.226 of the Constitution to
respondents 1 and 2 to afford police protection to them.
According to the petitioners they have secured decree from a
Civil Court which has become final. Decree prohibits the party
respondents from trespassing into the suit property which
belongs to the petitioners and others. The petitioners want to
put up/rebuilt a compound wall (kayyala) on one boundary of the
suit property. That is being opposed by the party respondents.
For this police protection is claimed.
2. We are afraid the petitioners have come to wrong forum.
The petitioners have to approach the court for execution of the
decree if there is any hindrance/obstruction notwithstanding the
decree against exercise of lawful acts of possession by the
Court. If this Court were to direct police protection the police
would become the arbiter as to where the boundary wall is to put
WPC 553/2011 2
up. That obviously cannot be permitted. Learned counsel for
the petitioners himself fairly submits that earlier an application
was filed before the execution court to execute the decree and
that the said petition was not pursued consequent to the
assurance given by the respondents, that they shall not raise any
objections. If they still raise objections it is certainly for the
petitioners to approach the execution court.
3. With the above observations this writ petition is
dismissed.
R.BASANT
Judge
K. SURENDRA MOHAN
Judge
jj
WPC 553/2011 3