High Court Kerala High Court

Manjusha vs State Of Kerala on 18 March, 2010

Kerala High Court
Manjusha vs State Of Kerala on 18 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2804 of 2010(A)


1. MANJUSHA, W/O. CHANDRA BOSE,
                      ...  Petitioner
2. G.CHANDRA BOSE,
3. KRISHNAN, AGED 64 YEARS,

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. CITY COMMISSIONER OF POLICE,

3. SUB INSPECTOR OF POLICE,

4. PENTA COST MISSION, REP. BY ITS

5. SUB REGISTRAR,

                For Petitioner  :SRI.G.S.REGHUNATH

                For Respondent  :R4I.BINOY VASUDEVAN

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

 Dated :18/03/2010

 O R D E R
                            K. M. JOSEPH &
                     M.L. JOSEPH FRANCIS, JJ.
               --------------------------------------------------
                   W.P(C). NO. 2804 OF 2010 A
              ---------------------------------------------------
                 Dated this the 18th March, 2010

                               JUDGMENT

K.M. Joseph, J.

This is a Writ Petition where the allegation is of

harassment by the third respondent. The third respondent is the

Sub Inspector of Police, Peroorkada Police Station. The prayers

in the Writ Petition are as follows:

“A. Issue a writ of mandamus directing the

third respondent not to coerce the petitioners or the

fifth respondent to produce the original of Ext.P2

before him until the proceedings before the fifth

respondent and the civil court are terminated;

B. Issue a writ of mandamus directing the

third respondent not to harass the petitioners and

force them to produce the original of Exts.P2 and P7

until its genuineness is decided by the civil court.”

2. Briefly put, the case of the petitioners is as follows:

First petitioner is the plaintiff in OS.No.1170 of 2009. As

WPC.2804/2010 A 2

per Ext.P1 sale deed, Shri C. Gopinathan and Smt. Shyamala

were in absolute possession and enjoyment of 9.857 cents of

property and the building therein. The second petitioner is the

husband of the first petitioner and the third petitioner is the

father of the first petitioner. Shri Gopinathan and his wife Smt.

Shyamala were living separately as his wife was actively

involved in Pentacost Mission activities and was leading an

indifferent life totally neglecting and deserting Shri Gopinathan.

Shri Gopinathan, in short, is alleged to have executed Ext.P2

Will in favour of the first petitioner and her sister. The Will was

kept as a secret by Shri Gopinathan to avoid problems. He died

on 4.4.2009 and the Will came into force. The Will was

produced before the fifth respondent’s office for registering the

same. While so, the fourth respondent attempted to trespass into

the building and hence OS.No.1170/09 and other Suits were

filed. Ext.P4 is the injunction order. It was while so that the

fifth respondent was considering the matter and the matter is

pending before the court, third respondent filed Ext.P6 FIR on

WPC.2804/2010 A 3

the instigation of the fourth respondent and is demanding the

petitioners to get back the original of the Will handed over to the

fifth respondent for registration.

3. A Counter Affidavit is filed by the fourth respondent

producing Exts.R4(a) to R4(f). According to the fourth

respondent, Ext.R4(a) Will is executed by late Shyamala on

25.7.2009. Ext.R4(b) is the undertaking given by Deepu

Sebastian. Ext.R4(c) is the objection by the fourth respondent to

the I.A. filed in the civil suit. Ext.R4(d) is the petition filed by

Ayyappan before the Munsiff Court. Ext.R4(e) is the complaint

filed by fourth respondent before the Magistrate Court. Ext.R4

(f) is the certified copy of FIR in Crime No.821 of 2009. They

deny the case of the petitioners that the third respondent

interfered on the basis of the influence by the fourth respondent.

They challenge the very maintainability of the Writ Petition on

the ground that FIR is registered and if at all, the petitioners are

to work out their remedies elsewhere.

WPC.2804/2010 A 4

4. We heard the learned counsel appearing for the parties

including the learned Government Pleader. The main complaint

of the petitioners is that the original of Ext.P2 Will has been

produced before the Registrar under Section 40 of the Indian

Registration Act. Ext.P7 is alleged to be a document containing

the admitted signatures of late Shri Gopinathan. There is no

dispute among the parties that in respect of both Exts.P2 and P7,

the police may have to approach the Magistrate and obtain an

order and cannot directly seize the documents from the

possession of the fifth respondent in respect of Ext.P2 and the

Advocate to whom allegedly Ext.P7 is entrusted. In such

circumstances, the Writ Petition is disposed of as follows:

We make it clear that police will be free to continue to

investigate the matter in respect of the crime which has been

registered. No doubt, learned counsel for the petitioners would

submit that the petitioners are challenging the very case itself.

This Judgment will be without prejudice to the right of the

petitioners to challenge the matter in the appropriate Forum. We

WPC.2804/2010 A 5

further make it clear, however, that in regard to the seizure of

the original of Ext.P2 Will which is presently with the fifth

respondent or Ext.P7 which is with the Advocate, the third

respondent cannot seize the documents unless and until after

getting an order from the competent Magistrate in this regard.

Sd/=
K.M. JOSEPH,
JUDGE

Sd/=
M.L. JOSEPH FRANCIS,
JUDGE
kbk.

// True Copy //

PS to Judge