High Court Kerala High Court

C.M.Varghese vs Superintendent Of Police on 18 August, 2010

Kerala High Court
C.M.Varghese vs Superintendent Of Police on 18 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22252 of 2010(F)


1. C.M.VARGHESE, AGED 89 YEARS,
                      ...  Petitioner

                        Vs



1. SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. DEPUTY SUPERINTENDENT OF POLICE,

3. SUB INSPECTOR OF POLICE,

4. MANU, S/O.KOCHURAMAN,

5. SURESH, S/O.SURA,

6. LITHIN BABY,S/O.BABY,

7. M.C.YOUNACHAN, MOOLANKUZHIYIL HOUSE,

                For Petitioner  :SRI.K.ABDUL JAWAD

                For Respondent  :SRI.A.K.JAYAPRAKASH

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :18/08/2010

 O R D E R
      K.M. JOSEPH & M.L.JOSEPH FRANCIS JJ.,

           - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                 W.P.(C) No.22252 of 2010 F
           - - - - - - - - - - - - - - - - - - - - - - - - - - - - -

              Dated this the 18th day of August, 2010

                             JUDGMENT

Joseph J.,

The petitioner has approached this court seeking the

following prayers:

(i) Issue a writ of mandamus or any other writ or order

commanding the respondents Nos. 1 to 3 to grant adequate and

meaningful protection to the life and property of the petitioner for

the full enjoyment of the land without any obstruction from the

respondents 4 to 6 and their henchmen.

(ii) Issue a writ of mandamus or direction to the respondents

Nos. 1 to 3 to remove all encroachment and nuisance from the land

of the petitioner and take necessary criminal action against

respondents 4 to 6 in accordance with law based on Ext.P.9

complaint.

W.P.(C) No. 22252 of 2010
2

2. Briefly the case of the petitioner is as follows. The

petitioner is the absolute owner in possession of 2 Acres and 40

cents of land which was owned by his father. The petitioner leased

out a portion of the land for quarrying rock to the 7th respondent.

Though the petitioner has instructed the 7th respondent to comply

with all statutory requirements, the 7th respondent conducted the

quarrying operations without obtaining permit. The petitioner

entered into Ext.P6 agreement dated 23.1.0.2009 with the 7th

respondent leasing out the land to conduct the quarry with legal

sanction. Ext.P7 is the copy of survey plan issued by the Taluk

Surveyor, Muvattupuzha and approved by the Tahasildar,

Muvattupuzha. The permit issued by the Geologist is produced as

Ext.P8.

3. Respondents 4 to 6 are anti-social elements in the area.

They are also local activists of a major political party. There is

reference to a demand for illegal gratification for smoothly

W.P.(C) No. 22252 of 2010
3

conducting the quarry, which was turned down by the 7th

respondent. It is stated that they approached the petitioner also

likewise. They declared that they will not allow the quarry to

work.

4. On 7.7.2010 respondents 4 to 6 and 15 along with some

other identifiable people criminally trespassed into the property of

the petitioner and erected a temporary shed and they have declared

that they will not allow the quarry to function. The petitioner

preferred complaints, Ext.P9 and P10 respectively. The petitioner

also instructed the 7th respondent to stop the quarry till the nuisance

is removed to avoid human casualty vide Ext.P11.

5. A counter affidavit is filed by the 4th respondent, to which

a reply affidavit is also filed by the petitioner.

6. In the counter affidavit it is inter alia stated as follows.

The petitioner is having 2 Acre 40 cents of land. It is a hilly and

rocky area and on the western side of the said land about 50 cents

W.P.(C) No. 22252 of 2010
4

of land was also uncultivatable being rocky as well as very steep

and lying separately from the remaining land. While the petitioner

was cultivating the remaining portions, the said 50 cents of

property was abandoned.

7. During 1978 the 4th respondent’s father married his mother

against the interest of his parents and because of difference of

opinion, the parents reduced the land abandoned by the petitioner in

their possession and made boundaries and put up a shed and started

residing there. Later the shed is modified into a hut and some

cultivation was also preferred. Thus the entire land abandoned by

the petitioner was taken possession by the parents of 4th respondent

and they were enjoying the same from 1980 onwards. The

Panchayat authorities numbered the hut of the parents of 4th

respondent and even ration card was also issued.

8. Because of the quarry in the land of the petitioner and

heavy blasting, there is public resistance. The respondent joined

W.P.(C) No. 22252 of 2010
5

protest against blasting. Suit as O.S. No. 320 of 2010 is filed

against the petitioner by the 4th respondent, his mother and his sister

seeking declaration of their title over the property, which they have

perfected by adverse possession and limitation.

9. The petitioner has produced various additional

documents.

10. We heard Sri. Abdul Jawad, learned counsel for the

petitioner and Sri. Gigimon Issac, learned counsel appearing on

behalf of the fourth respondent and also the learned Government

Pleader.

11. Learned counsel for the petitioner reiterated his

contentions. He would also submit that this is a case where the

fourth respondent has no right and he has committed trespass very

recently, in fact after receipt of notice issued by this court in the

Writ Petition. He made fervent attempt and persuaded us to hold

that this is a Writ Petition where relief for police protection could

W.P.(C) No. 22252 of 2010
6

be granted. In this regard he also referred to the decisions in M/s.

Glasco Curries (P) Ltd v. P.T. Thomas and others (1994 (2) KLJ

497) and decision of this Court in George v. Circle Inspector of

Police (1990 (1) KLT 741).

12. The learned counsel for the petitioner also relied on the

judgment of this court in M/s. Harrisons Malayalam Ltd. v. State

of Kerala (2007(4) KLT 540). No doubt the Court in that case

took the view that when large numbers of persons having no

semblance of right trespassed into the property and committed

mischief, the filing of civil suit may not be an efficacious remedy

and a Writ Petition is maintainable. The learned counsel for the

petitioner also referred to the decision in M/s. Harrisons

Malayalam Ltd. and others v. State of Kerala and others (2010

(2) HC 813), in which we find that reasoning running on similar

lines as the decision reported in M/s. Harrisons Malayalam ltd. v.

State of Kerala (2007(4) KLT 540).

W.P.(C) No. 22252 of 2010
7

13. As we have already noted that the averment of the

petitioner is that respondents 4 to 6 and 15 and other identifiable

persons have committed trespass. We notice that there is a suit

pending filed by the fourth respondent, his mother and sister. The

fourth respondent is apparently a plaintiff in the said suit where his

case is that the land was reduced to their by his predecessors in

interest in the year 1980.

14. This court would not normally decide question of title

and possession in a Writ Petition. The question which the court has

to consider is whether there is an omission on the part of statutory

authorities/ police to discharge their duty.

15. We must notice another aspect. It is the case of the

petitioner that the quarry is being run by the 7th respondent. 7th

respondent is not seeking any relief. Of course the petitioner has

attempted to explain that 7th respondent is apprehensive of

respondents 4 to 6 and their men.

W.P.(C) No. 22252 of 2010
8

18. This is a case where there is a dispute between the

petitioner and the fourth respondent and apparently the mother and

sister of the fourth respondent who are incidentally not parties

before us. In the facts of this case we cannot proceed to decide the

dispute between the petitioner and fourth respondent. Without

deciding the dispute, it will not be appropriate for us to grant any

relief to the petitioner. There has been no adjudication by any court

as regard to the rights of the parties. This court has held that

normally there must be an adjudication before the competent

forum, before which a writ for police protection is maintainable in a

situation where the disputes are raised between the parties. We

would also think that the petitioner cannot derive support from

decisions reported in M/s. Harrisons Malayalam Ltd. v. State of

Kerala (2007(4) KLT 540 and M/s. Harrisons Malayalam ltd.,

and others v. State of Kerala and Others (2010 (2) KHC 813).

19. We have already noted that this is not a case where it can

W.P.(C) No. 22252 of 2010
9

be held that a large number of people are obstructing without

semblance of any right which may warrant interference. In the light

of the fact that the suit is pending adjudication we do not think it

appropriate to look into the questions raised by the parties.

Accordingly the petitioner is relegated to pursue his remedies

before the competent forum, namely, Civil Court for adjudication

of the issue. We make it clear that the Civil court shall proceed

with the matter and take a decision untrammeled by anything

contained in this judgment.

The Writ Petition is disposed of as above.

K.M. JOSEPH, JUDGE

M. L. JOSEPH FRANCIS, JUDGE.

dl/