High Court Kerala High Court

Babu Joseph vs Superintendent Of Police on 12 January, 2011

Kerala High Court
Babu Joseph vs Superintendent Of Police on 12 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 263 of 2011(G)


1. BABU JOSEPH, AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

3. JOHNY, AGED 38 YEARS,

                For Petitioner  :SMT.R.SUDHA

                For Respondent  :SRI.C.A.CHACKO

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :12/01/2011

 O R D E R
                        R.BASANT &
               K.SURENDRA MOHAN, JJ.
            -------------------------------------------
                   WPC No.263 of 2011
            -------------------------------------------
           Dated this the 12th January, 2011

                         JUDGMENT

Basant, J.

The petitioner has come to this Court with this

petition for issue of directions under Article 226 of the

Constitution to respondents 1 and 2 to oblige them to

grant police protection to the petitioner against the

culpable, violent and objectionable conduct of respondent

No.3.

2. The petitioner and respondent No.3 are

neighbours. They reside in adjacent house. Relationship

between them is strained. Earlier, the petitioner’s wife

had come to this Court with a petition for police protection

and by Ext.P3 judgment, another Bench of this Court had

passed orders, the relevant portion of which is extracted

below.

“Learned Government Pleader, on instruction,
submits that there is a case and counter case.
Be that as it may, there will be a direction to
the police to ensure that law and order is
maintained. In case, there is a request by any
of the parties to provide protection for life, the
same shall be granted at the expense of the
party requiring the same.

Writ Petition is disposed of as above”.

3. Later, the wife of the petitioner came before this

Court again to review and clarify Ext.P3 judgment. The

WPC No.263/2011 2

Bench which passed Ext.P3 judgment considered the

matter again and rejected the review petition, but made

further observations. We extract below the relevant

portion of Ext.P5 judgment.

“In the petition, the petitioner did not
specifically raise any ground pointing out
the error apparent on the face of the
judgment dated 4.12.2009 for exercising
the power to review the judgment.
Therefore, the prayer made in the review
petition is rejected. However, it is made
clear that this order will not and cannot
stand in the way of respondents 1 and 2
taking action in accordance with law
against any of the parties to the writ
petition.”

According to the petitioner, now, not the wife of the

petitioner, but the petitioner has chosen to wear the

mantle of the petitioner in this petition. The crux of the

grievance of the petitioner is that in spite of Exts.P3 and

P5, respondent No.3 is continuing to indulge in

contumacious conduct. A crime has been registered

subsequently. In these circumstances, fresh directions

may be issued, it is prayed.

4. Notice was ordered to the respondents.

Respondent No.3 has entered appearance. The prayer is

opposed by respondent No.3. Adequate safe guards have

WPC No.263/2011 3

already been made and directions issued in Exts.P3 and

P5 and it is not necessary to issue any further directions,

submits the learned counsel for the third respondent.

According to the third respondent, the boot is on the other

leg and it is the petitioner and his family members who

are indulging in objectionable and contumacious conduct.

The petition is without any merit. Sufficient directions

have already been issued in Exts.P3 and P5. No further

directions may be issued, it is prayed.

5. The learned Government Pleader, after taking

instructions, submits that Exts.P3 and P5 orders are being

scrupulously observed. The petitioner had subsequently

filed a private complaint against the third respondent

before the Magistrate. It was referred to the police for

investigation. In the investigation, the allegations were

found to be not true and the case was referred. Still later,

another crime was registered. That is Ext.P6.

Investigation was completed. Necessary action was taken

by the police and final report has already been filed. In

the perception of respondents 1 and 2, there is no threat

to the safety of the petitioner now and if at all there is any

such threat, necessary action under Exts.P3 and P5 can

WPC No.263/2011 4

and shall be taken. No further directions are necessary,

submits the learned Government Pleader.

6. We have considered all the relevant

circumstances. We are of the opinion that sufficient

specific directions have already been issued in Exts.P3

and P5. We record the submission of the third respondent

that the third respondent shall not in any way indulge in

contumacious conduct against the petitioner or his wife.

We record the submission of the learned Government

Pleader that if there is any request in terms of Exts.P3

and P5, necessary action shall be taken by the police. In

these circumstances, we are satisfied that it is not

necessary to invoke the jurisdiction under Article 226 of

the Constitution to arm the petitioner with any further

orders. This writ petition is in these circumstances

dismissed.

R.BASANT
JUDGE

K.SURENDRA MOHAN
JUDGE

css/