High Court Kerala High Court

Mohanachandran Pillai vs District Superintendent Of … on 27 January, 2011

Kerala High Court
Mohanachandran Pillai vs District Superintendent Of … on 27 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2265 of 2011(G)


1. MOHANACHANDRAN PILLAI,
                      ...  Petitioner

                        Vs



1. DISTRICT SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. DEPUTY SUPERINTENDENT OF POLICE,

3. CIRCLE INSPECTOR OF POLICE,

4. PRAVEEN M.,

5. RAVEENDRAN PILLAI,

6. SASIKUMAR,

                For Petitioner  :SRI.K.SUBASH CHANDRA BOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :27/01/2011

 O R D E R

R.BASANT & K.SURENDRA MOHAN, JJ.

—————————————————-

W.P.(Civil) No.2265 of 2011

—————————————————-
Dated this the 27th day of January, 2011

Judgment

Basant, J.

The petitioner has come to this court seeking issue of

directions to respondents 1 to 3 under Article 226 of the

Constitution to ensure that police protection be afforded to the

petitioner for the peaceful enjoyment of his property and against

causing any threat to the life and person of the petitioner.

2. The petitioner is the father of the 4th respondent.

Respondent No.6 is the younger brother of the petitioner.

Respondent No.5 is the father-in-law of the 4th respondent. The

wife of the petitioner expired on 21.6.2010. The spouses have

two children, i.e., the 4th respondent and another married son.

Both the children are married and employed. According to the

petitioner, his wife had executed a registered Will dated

27.10.2009. On the strength of that Will, after the death of his

wife, the petitioner is in exclusive possession of the properties

which belonged to his wife. He has his own properties also. The

WPC 2265/2011 2

petitioner is living in the property after the death of his wife. The

4th respondent, the son of the petitioner, is claiming one-third

share in his property. The petitioner was, in these circumstances

obliged to file Ext.P1 suit. The suit is pending. An order of interim

injunction is passed in that suit (Ext.P2) restraining respondents

4 and 5 from trespassing into the property. According to the

petitioner, subsequent to the passing of the order, the party

respondents had taken law into their hands and had

dispossessed the petitioner. The petitioner has already filed

complaint before the court to take action against the party

respondents for violating the order of injunction and also for

issue of directions by the civil court to afford police protection to

the petitioner. Admittedly those petitions are pending and have

not been disposed of.

3. The petitioner now has a grievance that respondents 4 to

6 are causing threat to his life and person. They are not

permitting him to enjoy the fruits of Ext.P2 order. He has a

further grievance that under the influence of respondents 4 to 6,

police are compelling him to withdraw the civil proceedings

initiated by him. The police want him not to claim rights under

WPC 2265/2011 3

the Will executed by his wife. It is, in these circumstances, that

the petitioner has come to this court seeking directions for police

protection against wanton, culpable and violent acts of

respondents 4 to 6 and also for directions to police officials not to

intervene in the civil dispute between the parties.

4. Respondents 4 and 5 had entered appearance through

counsel. According to respondents 4 and 5, the petitioner is not

in possession of the property. According to them, the petitioner is

attempting to steal a march over the party respondents by

making attempt to secure an order for police protection. Petition

seeking directions for police aid to enforce the order of injunction

has already been filed and is pending. Action for alleged violation

of the order of injunction is also pending before the court which

passes Ext.P2 order. At this juncture, it is not necessary or

proper for the police to intervene in the dispute nor is it

necessary for this court to issue any directions to the police. The

petitioner may be directed to seek remedy from the civil court in

the pending petitions for violation of the injunction order and for

enforcement of the order of injunction with the aid of the police.

No directions are necessary to be issued now, contends the

WPC 2265/2011 4

learned counsel for respondents 4 and 5.

5. We turned to the learned Government Pleader for his

submissions. The learned Government Pleader submits that the

police have no intention to interfere in the civil dispute between

the parties. If the civil court issues any directions, the same shall

be scrupulously implemented. At this juncture, the police have no

intention to interfere in the civil dispute between the parties. The

learned Government Pleader further submits that it is incorrect to

say that the petitioner was vexed or harassed by the police to

withdraw the civil litigation initiated by him against his son and

others. In these circumstances, this petition may be dismissed,

submits the learned Government Pleader.

6. We do take note of all the relevant circumstances. The

civil court is seized of the matter. Whether there has been

trespass subsequent to the filing of the petition; whether police

aid should be given to enforce the order of injunction etc. will

have to be decided by the civil court in accordance with law. We

are not in these circumstances persuaded to issue any specific

directions in this writ petition.

7. Learned counsel for the petitioner submits that the civil

WPC 2265/2011 5

court may be directed to dispose of the pending petitions for

police aid and for action for violation of the order of injunction

expeditiously. The petitioner can make that request to the court

concerned. We have no reason to assume that the court will not

accept the said request. With the above observation, this petition

is dismissed.

R.BASANT, JUDGE.

K.SURENDRA MOHAN, JUDGE.

srd

WPC 2265/2011    6

WPC 2265/2011    7