High Court Kerala High Court

C.T. Kathiresan vs The State Of Kerala on 22 February, 2007

Kerala High Court
C.T. Kathiresan vs The State Of Kerala on 22 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2769 of 2007(D)


1. C.T. KATHIRESAN,
                      ...  Petitioner
2. K.T. NACHAMMA, W/O. C.T.KATHIRESAN,

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE SUPERINTENDENT OF POLICE, IDUKKI.

3. THE DEPUTY SUPERINTENDENT OF POLICE,

4. THE CIRCLE INSPECTOR OF POLICE, MUNNAR.

5. THE SUB INSPECTOR POF POLICE, MUNNAR.

6. JUSTIN, AGED ABOUT 40 YEARS,

7. M.R. RAJAN, AGED 45 YEARS,

8. M.M. LAMBODARAN, AGED 55 YEARS,

                For Petitioner  :SRI.SUMAN CHAKRAVARTHY

                For Respondent  :SRI.HARUN-AL-RASHID

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :22/02/2007

 O R D E R
       J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.

                       -------------------------------

                  W.P.(C).NO.2769 OF 2007 (D)

                     -----------------------------------

       Dated this the 22nd day of  February, 2007


                              J U D G M E N T

KOSHY,J.

This is a petition for Police protection. It is case of the

petitioner that by virtue of Ext.P1 series of lease petitioner is in

possession of 37.36 acres of land in Pallivasal village and there

is an injunction order in their favour. But because of the

political influence 8th respondent and supporters are

obstructing his right of peaceful possession. It is also

submitted that compound wall of the petitioner was

demolished. Govt.Pleader submitted that several cases are

registered against the petitioner and his name was

recommended to publish in the gunda list. It is the case of the

petitioner that because of the political influence crimes are

registered unnecessarily without any rhyme or reason and it is

also submitted that all crimes stated are only with regard to

property disputes. We are not expressing any opinion

W.P.(C).2769/2007 2

regarding the possession, rights of the petitioner, merits in the

crime registered etc. in a petition under Article 226 of the

Constitution of India. Unless the license granted to the

petitioner are legally terminated petitioner can possess the

property and it is the duty of the police to see that civil court

orders are not violated and law and order is maintained. This

will not prevent the police to investigate the crime registered

strictly according to law. With the above direction this writ

petition is disposed of.

J.B.KOSHY, JUDGE

T.R.RAMACHANDRAN NAIR, JUDGE

prp

J.B.KOSHY & K.P.BALACHANDRAN, JJ.

——————————————————–

O.P.NO. OF 2006 ()

———————————————————

J U D G M E N T

———————————————————

1th January, 2007