High Court Kerala High Court

Kuthruthodu Nellulpadaka … vs Nayarambalam Grama Panchayath on 5 February, 2010

Kerala High Court
Kuthruthodu Nellulpadaka … vs Nayarambalam Grama Panchayath on 5 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3078 of 2010(H)


1. KUTHRUTHODU NELLULPADAKA KARSHAKA
                      ...  Petitioner

                        Vs



1. NAYARAMBALAM GRAMA PANCHAYATH,
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SRI.SURESH JOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :05/02/2010

 O R D E R
                          K. M. JOSEPH &
                 M.L. JOSEPH FRANCIS, JJ.
              - - - - - - - - - - - - - - - - - - - - - - - - - -
                  W.P.(C).No. 3078 of 2010 H
              - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 5th day of February, 2010

                             JUDGMENT

Joseph, J.

The petitioner, Kuthruthodu Nellulpadaka Karshaka

Sangham, seeks a direction to the second respondent to give

police protection to the petitioner to conduct prawn cultivation

in their paddy fields.

2. Briefly the case of the petitioner is as follows. The

petitioner is an association formed by the agriculturists near the

canal called Kuthruthode. Members of the association are jointly

leasing out the paddy field for prawn cultivation. The further

case of the petitioner is that the first respondent, Panchayat, is

demanding fees for using the water from this canal for acqua

culture. The petitioner filed a suit for injunction before the

W.P.(C).No. 3078 of 2010

2

Munsiff Court, Kochi, which was decreed in favour of the first

respaond4ent.

3. The petitioner has filed A.S.No. 72 of 2009 before the Sub

Court, Kochi, which is posted to 15.2.2010 for hearing. It is the further

case of the petitioner that due to enemity, the first respondent is trying

to destroy one chira in the thodu. Recently, on 27.1.2010 the first

respondent with their henchmen tried to destroy the chira and

threatened the Secretary of the Sangham. Accordingly the petitioner

filed Ext.P1 complaint.

4. We heard the learned counsel for the petitioner. It is to be

noticed that the first respondent is a Panchayat. Admittedly the civil

suit filed by the petitioner has been dismissed. Of course, the

petitioner has filed an appeal and an application for temporary

injunction. It may be true that the matter is pending consideration

before the Appellate Court. In such circumstances, we do not think it

appropriate to consider the issuance of a writ of police protection as

the issues are essentially in substantial dispute and also currently being

W.P.(C).No. 3078 of 2010

3

considered by the civil Court. Therefore, we decline to grant the relief

sought for by the petitioner.

5. The learned counsel for the petitioner would submit that the

appeal and the petition for temporary injunction are pending and they

may be directed to be disposed of. The appeal is of the year 2009. In

view of the urgency expressed by the petitioner, while dismissing the

Writ Petition we direct the Sub Court, Kochi, before which the

application for temporary injunction is pending, to consider and

dispose of the same at the earliest.

(K. M. JOSEPH)
Judge

(M.L. JOSEPH FRANCIS)
Judge

tm