High Court Kerala High Court

Indira Raveendran vs The Circle Inspector Of Police on 2 December, 2008

Kerala High Court
Indira Raveendran vs The Circle Inspector Of Police on 2 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12280 of 2008(J)


1. INDIRA RAVEENDRAN, T.C.4/1702,
                      ...  Petitioner
2. P.RAVEENDRAN PILLAI,

                        Vs



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

2. SUHARA BEEVI, D/O.KOCHUPATHUMAL,

3. KABEER, MELE PUTHEN VEEDU, KILLI,

4. PEERUM AHAMMED, S/O.KOCHUPATHUMAL,

                For Petitioner  :SRI.R.MANOJ

                For Respondent  :SRI.R.S.KALKURA

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :02/12/2008

 O R D E R
                       K.BALAKRISHNAN NAIR &

                            V.K.MOHANAN, JJ.

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

                      W.P.(C) NO. 12280 OF 2008-J

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

                        Dated 2nd December, 2008.

                                JUDGMENT

Balakrishnan Nair, J.

The petitioners are husband and wife. They have purchased 10.5

cents of land in Sy.No.592/1-2 of Perumkulam Village from the 2nd

respondent, on 3.7.1996. Soon thereafter, on 6.7.1996, the said

respondent sold the property to a third party. On coming to know of the

above transaction, the petitioners filed O.S.No.619/1997 before the

Principal Munsiff’s Court, Nedumangad, to cancel that sale deed and

also seeking consequential reliefs. The said suit was decreed. The

court declared the title of the 1st plaintiff, who is the 1st petitioner herein

over the plaint schedule properties and the plaintiffs were permitted to

recover those properties through the process of the court. Though the

aforementioned property was sold to the petitioners on 3.7.1996, they

were not put in possession of the same. The petitioners submit, the

WPC 12280/08 2

Amin of the court took possession of the property having an extent of

10.5 cents, which is plaint A schedule item and delivered the same to

the petitioners and they were put in possession. Later, when the

petitioners tried to go to the property, they were physically obstructed

by the party respondents. The proposed buyer of the property was also

obstructed. Therefore, the petitioners filed Ext.P3 petition before the

1st respondent C.I of Police, seeking necessary protection for them to

enter the property. They also filed Ext.P4 complaint before the Judicial

First Class Magistrate’s Court, Kattakkada against the party

respondents, alleging various offences under the Penal Code, including

under Sections 415, 418, 420 etc. The learned Magistrate forwarded

the complaint to the Kattakkada Police under Section 156(3) of the

Cr.P.C. Thereupon, the police registered a crime against the accused

mentioned therein. In the above factual background, this Writ Petition

is filed, seeking the following relief:

“(i) Issue a writ of mandamus or any other
appropriate writ, direction or order, commanding the 1st
respondent to afford adequate and meaningful police
protection to the petitioners and their property covered by
Exts.P1 & P1(a) [sic – P2(a)].”

WPC 12280/08 3

During the pendency of the writ petition, the 2nd petitioner again filed

Ext.P5 petition before the police, seeking necessary protection to enter

the property mentioned above. Alleging that the police did not take

any effective action, this Writ Petition is filed.

2. The learned Government Pleader, upon instructions, submitted

that even now the erstwhile owners are in possession of the property,

though, technically, the petitioners were put in possession by the civil

court. The police cannot interfere to evict the persons in possession of

a property. It is a civil dispute. So, the police did not interfere, it is

submitted.

3. We heard the learned counsel for respondents 2 and 3.

According to him, the sale in question was a sale as security for the

loan amount received by the said respondents from the petitioners.

That is why the said respondents always continued in possession of the

property.

4. In this jurisdiction, we are concerned only with the failure of

duty from the part of the police. In other words, our powers are co-

terminous with the breach of duty of the police. Having regard to the

WPC 12280/08 4

facts of the case, we feel that the police have no authority to peruse the

documents of both sides, hear them and then, on finding that the

petitioners are entitled to retain possession of the property, come to

their aid and throw out the party respondents from the building in their

possession. We notice that there is no statute in force in India, which

authorises the police to venture to take such steps. Only the civil court

can do that. So, the petitioners may approach the civil court for

appropriate orders. The said court can address the police to render

assistance to the petitioners to enforce its orders. In view of the above

position, this Writ Petition is dismissed without prejudice to the

contentions of the petitioners and their right to move other forums for

appropriate reliefs.

K.BALAKRISHNAN NAIR, JUDGE.

V.K.MOHANAN, JUDGE.

Nm/