High Court Kerala High Court

Anandan vs State Of Kerala on 13 October, 2008

Kerala High Court
Anandan vs State Of Kerala on 13 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18109 of 2008(E)


1. ANANDAN, S/O. NARAYANAN, AGED 67,
                      ...  Petitioner

                        Vs



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

2. SUPERINTENDENT OF POLICE (RURAL),

3. CIRCLE INSPECTOR OF POLICE, ATTINGAL.

4. SUB INSPECTOR OF POLICE,

5. VILASON, S/O. SURENDRAN,

6. SUSIL, RESIDING AT THULASI BHAVAN,

                For Petitioner  :SRI.R.S.KALKURA

                For Respondent  :SRI.P.K.MUHAMMED

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

 Dated :13/10/2008

 O R D E R
      K. BALAKRISHNAN NAIR & M.C.HARI RANI, JJ.
                  ----------------------------------------
                   W.P.(C) No.18109 OF 2008
                  ----------------------------------------
           Dated this the 13th day of October, 2008

                          J U D G M E N T

~~~~~~~~~~~

Balakrishnan Nair, J.

The petitioner submits the respondents 5 and 6 are his

neighbours. They claimed a pathway through his property.

Their claim was found against them by the competent civil court

as evident from Ext.P5 judgment. Thereafter, they moved the

police and the 4th respondent, Sub Inspector of police,

summoned the petitioner to the police station and tried to

compel him to give a pathway through his property to the

respondents 5 and 6. The above highhanded action of the

4th respondent was brought to the notice of superior police

officers by filing Exts.P6 and P7 complaints. Thereafter, this

writ petition is filed seeking appropriate reliefs.

2. The learned Government Pleader, upon instructions,

submitted that the police have never interfered with the civil

W.P.(C) No.18109/2008 2

dispute and they have no intention to do that also. The parties

were only advised to go by the order of the civil court.

The above submission is recorded and the writ petition is

closed.

(K.BALAKRISHNAN NAIR, JUDGE)

(M.C.HARI RANI, JUDGE)

ps