High Court Kerala High Court

Biju vs The State Of Kerala on 6 December, 2010

Kerala High Court
Biju vs The State Of Kerala on 6 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36018 of 2010(B)


1. BIJU, AGED 37 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE SUPERINTENDENT OF POLICE,

3. THE SUB INSPECTOR OF POLICE, KODAKARA

4. NICKSON, S/O.CHONEDATH XAVIER,

5. PAULOSE, CHONNEKKAT, KOLENCHERRY

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

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

 Dated :06/12/2010

 O R D E R
            K.M.JOSEPH & M.C.HARI RANI, JJ.
                     * * * * * * * * * * * * *
                      W.P.C.No.36018 of 2010
                    ----------------------------------------
            Dated this the 6th day of December 2010

                             J U D G M E N T

K.M.JOSEPH,J

The petitioner has approached this Court seeking the

following reliefs:

i) Issue an appropriate writ order direction

commanding the 3rd respondent not to harass

the petitioner or interfere in any civil dispute as

between the petitioner and the respondents 4

and 5, as evident by Exts.P1 and P2 in the

interest of justice.

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

3. There is an ongoing civil dispute between the

petitioner and respondents 4 and 5 and there is an interim order

also in favour of the petitioner. The injunction, however, has

been vacated at the instance of the 5th respondent in an appeal.

The petitioner is yet to receive copy of the order to challenge the

same. In the meantime, respondents 4 and 5 were attempted to

trespass into the property with the aid of the 3rd respondent

police officer. The police cannot interfere in civil dispute.

W.P.C.No.36018 of 2010 2

4. The learned Government Pleader, on instructions,

submits that a crime has been registered against the petitioner

as crime No.641/2010 on the file of the Kodakara police station

under Sections 341, 323, 354, 506(ii) and 294(b) of the Indian

Penal Code. The learned Government Pleader would further

submit that the police will only investigate into the crime, in

accordance with law and will not interfere with the civil disputes

between the petitioner and respondents 4 and 5.

5. We record the same and close the writ petition.

(K.M.JOSEPH, JUDGE)

(M.C.HARI RANI, JUDGE)
jsr

// True Copy// PA to Judge

W.P.C.No.36018 of 2010 3

W.P.C.No.36018 of 2010 4

K.M.JOSEPH & M.C.HARI RANI, JJ.

.No. of 200

ORDER/JUDGMENT

30/082010