High Court Kerala High Court

Dr. B.Ssikumar vs The Sub Inspector Of Police on 9 July, 2008

Kerala High Court
Dr. B.Ssikumar vs The Sub Inspector Of Police on 9 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19434 of 2008(L)


1. DR. B.SSIKUMAR, AGED 43 YEARS,
                      ...  Petitioner
2. BAHULEYAN, CHEMBUMKUZHY,
3. VIJESH, S/O BAHULEYAN,

                        Vs


1. THE SUB INSPECTOR OF POLICE
                       ...       Respondent

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :SRI.C.S.MANILAL

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

 Dated :09/07/2008

 O R D E R
           K.BALAKRISHNAN NAIR & M.C.HARI RANI JJ.
        -----------------------------------------------------
                         W.P.(C)No.19434 OF 2008
            -----------------------------------------------------
            DATED THIS THE 9th DAY OF JULY, 2008

                            J U D G M E N T

Balakrishnan Nair, J.

The petitioner owns 20 acres of rubber plantation near

Aryankavu in Kollam District. He entered into an agreement with the

2nd respondent concerning slaughter tapping of the rubber trees of the

said estate. Exhibit P1 is a photocopy of the said agreement. The 2nd

respondent was entitled to cut and remove the trees also. The total

consideration for transfer of those rights in favour of the said

respondent was Rs.45 lakhs. The petitioner submits, he received

Rs.15 lakhs in advance. Later, it appears, the 2nd respondent became

disinterested and he abandoned the slaughter tapping. Thereafter, the

said respondent started demanding the amount paid by him. The 3rd

respondent who is the son of the 2nd respondent is also supporting the

2nd respondent. When the petitioner did not oblige, they came to the

petitioner’s residence and manhandled him. On the basis of the

information lodged by him, a crime has been registered as Crime

No.162/08 of Kulathoopuzha Police Station under Sections 457, 506(i),

341 and 323 read with Section 34 of IPC. The petitioner also filed

W.P.(C)No.19434/08 -2-

Exhibit P2 petition before the Sub Inspector of Police, Kulathoopuzha to

give protection to him. Since, the police did not take any effective action,

this writ petition is filed, seeking appropriate reliefs.

2. The learned Government Pleader upon instructions submitted

that after the registration of the crime, there was no threat to the life of

the petitioner from the part of respondents 2 and 3. The respondents 2

and 3 have filed a counter affidavit denying the allegations of the

petitioner. According to them, after the execution of Exhibit P1

agreement, the 3rd respondent tapped the rubber trees for some time.

Later, the petitioner wanted to get back the timber which as per the

agreement was belonging to the 2nd respondent. The dispute between

the petitioner and the 2nd respondent was settled and the value of the

latex extracted by the 2nd respondent was fixed as Rs.11.5 lakhs. The

petitioner agreed to repay the balance amount of Rs.8.5 lakhs to him.

Thereafter, the petitioner took over the possession of the estate and

started tapping there. But, he did not honour his words and did not

return Rs.8.5 lakhs. Instead, when the 2nd respondent went to the estate

demanding the amount due to him, he was threatened by the petitioner,

his workmen and hired muscle men. So, he preferred Exhibit R2(a)

petition before the C.I. of Police, Kulathoopuzha. The C.I. of Police called

both sides and a settlement was arrived at in his presence, wherein the

W.P.(C)No.19434/08 -3-

petitioner agreed to repay Rs.8.5 lakhs within 45 days. Within two days

after the settlement, the petitioner has filed this Writ petition, it is

submitted. So, the 2nd respondent submits, the motion made before this

Court is without any bona fides.

3. The petitioner denies the above allegations of the 2nd

respondent and also the settlement stated to have been arrived at before

the C.I. of Police agreeing to pay Rs.8.5 lakhs to the 2nd respondent.

4. Having regard to the nature of the allegations and counter

allegations, we feel that this is not a fit case for this Court to invoke its

discretionary jurisdiction and pass any order in favour of the petitioner.

The petitioner to redress his grievance, if any, has to work out the

ordinary remedies available to him as per the Code of Criminal Procedure

and the Code of Civil Procedure.

Accordingly, this Writ Petition is dismissed, without prejudice to the

contentions of both sides.

K.BALAKRISHNAN NAIR,JUDGE.

M.C.HARI RANI, JUDGE.

dsn