High Court Kerala High Court

E.G.Roby vs The Circle Inspector Of Police on 7 November, 2008

Kerala High Court
E.G.Roby vs The Circle Inspector Of Police on 7 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32194 of 2008(G)


1. E.G.ROBY, S/O.GEORGE, AGED 38 YEARS,
                      ...  Petitioner

                        Vs



1. THE CIRCLE INSPECTOR OF POLICE,
                       ...       Respondent

2. V.H.MOHAMMAD ALI, S/O.HASSAN, AGED

                For Petitioner  :SRI.P.GEORGE WILLIAM

                For Respondent  :SRI.B.GOPAKUMAR

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

 Dated :07/11/2008

 O R D E R
       K. BALAKRISHNAN NAIR & M.C. HARI RANI,JJ

         ==============================

                  W.P.(C)NO. 32194 OF 2008

          ============================

      DATED THIS THE 7TH DAY OF NOVEMBER 2008

                           JUDGMENT

Balakrishnan Nair,J.

The petitioner submits, he is the tenant of Building No.

49/188 B of Corporation of Cochin. The second respondent is his

landlord. The grievance of the petitioner is that the second

respondent is trying to evict the petitioner by use of force.

Aggrieved by the high-handed action of the said respondent, he

filed O.S.No.904/2008 before the Munsiff Court, Ernakulam and

obtained Ext.P1 injunction order restraining the second

respondent from forcibly evicting him from the plaint schedule

building or from interfering with the peaceful enjoyment and

conduct of business in that building. Infuriated by the above

order, the petitioner submits, the second respondent cut off the

amenities like water supply to the tenanted building. So, the

petitioner moved the Accommodation Controller and obtained

WPC.32194/2008 -2-

Ext.P2 order to restore the amenities which have been cut off.

Thereafter, the second respondent started sending musclemen

to the petitioner’s shop to manhandle the him and his employees.

In the above background, Exts.P3 to P5 representations were

filed by the petitioner before the first respondent, the Circle

Inspector of Police, Kalamassery. But the police have not taken

any effective action. So, this writ petition is filed seeking

necessary protection to the life and property of the petitioner and

that of his employees and also for peacefully conducting business

in the tenanted building.

2. The learned Government Pleader, upon instructions,

submitted that the Sub Inspector of Police recorded a statement

of the petitioner, which disclosed only non-cognizable offences

and therefore, the police have moved the learned Judicial First

Class Magistrate for permission to proceed further in the matter.

3. The second respondent has filed a counter affidavit.

According to him, there was a settlement between him and the

petitioner concerning the tenancy and the petitioner agreed to

vacate the room on receiving Rs.90,000/-. In fact, he vacated in

WPC.32194/2008 -3-

January 2008, though he kept of his belongings there.

Thereafter, to riggle out of the agreement, he moved the civil

court and obtained Ext.P1 injunction order. Then he started the

business again. The second respondent submits, he has nothing

to do with the alleged attack on the petitioner or his employees.

In fact, he is being harassed by the petitioner by repeatedly filing

petitions before various authorities. He denied the allegation that

he has influenced the police. In fact, it was the petitioner who

has influence over the police, it is submitted.

4. Heard the learned counsel on both sides.

5. If the second respondent or his supporters are interfering

with the conduct of the business in the tenanted room, the

petitioner can move that court for violation of the injunction

order or for a direction to the police to grant necessary

protection. The allegations against the second respondent, which

will amount to violation of Ext.P2, can be best gone into by the

civil court concerned and not by the police. But, if there is any

threat to the life of the petitioner or his employees from the

musclemen engaged by the second respondent, he may bring it

WPC.32194/2008 -4-

to the notice of the first respondent. In that event, the first

respondent shall look into the same and if the allegations are

found correct, he shall extend necessary protection to the lives

of the petitioner and his employees, as the occasion demands, in

accordance with law.

K. BALAKRISHNAN NAIR,
JUDGE

M.C. HARI RANI,
JUDGE

ks.