IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 13144 of 2007(M)
1. JESSY VARGHESE, AGED 60 YEARS,
... Petitioner
Vs
1. SUPERINTENDENT OF POLICE,
... Respondent
2. DY.S.P., THIRUVALLA.
3. CIRCLE INSPECTOR OF POLICE,
4. SUB INSPECTOR OF POLICE,
5. C.N.MATHEW,
6. BIJU YOHANNAN @ LONACHAN,
7. JOHNY,
For Petitioner :SRI.P.HARIDAS
For Respondent :SRI.M.K.CHANDRA MOHANDAS
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :20/08/2007
O R D E R
K.Balakrishnan Nair & Harun-Ul-Rashid, JJ.
-----------------------------------------------------------
W.P.(C).No.13144 of 2007-M
-----------------------------------------------------------
Dated, this the 20th day of August, 2007
JUDGMENT
Balakrishnan Nair,J.
The petitioner is working abroad. This writ petition is filed
through her mother, the Power of Attorney Holder. She is having 80 cents
of land in Perumpatty Village in Pathanamthitta District. When there was
threat of trespass from respondents 5 to 7, she moved an obtained Exhibit
P2 judgment and Exhibit P3 decree against them. The decree demarcates
the boundary of her property. Exhibit P3(a) sketch attached to the decree
shows the demarcation of boundary. By the decree, the defendants therein,
who are respondents 5 to 7 herein, have been restrained from trespassing
into the property or cutting and removing trees.
2. Now it is submitted by the petitioner that the party
respondents are trying to cut and remove the valuable trees in the property
of the petitioner in violation of the judgment of the Munsiff’s Court and,
therefore, she seeks protection for enjoyment of the property and for
restraining the respondents from cutting and removing the valuable trees
from the property. Claiming this relief, she has moved the District
Superintendent of Police by filing Ext.P4 representation dated 9th April,
2007. Thereafter the writ petition is filed seeking the following relief:
“(i) Issue a writ in the nature of mandamus or any other
appropriate writ order or direction commanding the respondents 1 to
4 to grant adequate protection for the properties of the petitioner andW.P.(C).No.13144/2007-M – 2 –
her parents and also to render effective protection to the life of the
petitioner, parents and their employees”
3. If the order of injunction is violated and damage or waste
is caused, the petitioner has remedies before the competent civil and
criminal Courts. Police protection for anticipated violation of civil Court’s
injunction order cannot be granted. Though in the relief portion of the writ
petition the petitioner has prayed for protection for her life and her parents,
there is no such prayer in Exhibit P4. Further, the petitioner, who is abroad,
cannot be physically harmed by the party respondents.
4. In the result, we feel that no mandamus should be issued
to the police. But, this does not mean that the petitioner is not entitled to
get protection to her property or life of her parents. If anything untoward
happens, she can move the police as well as other forums for appropriate
reliefs.
The writ petition is disposed of as indicated above.
K.Balakrishnan Nair
Judge
Harun-Ul-Rashid
Judge
vku/-