High Court Kerala High Court

Mr. Boby Sebastian vs Mr. R.Rajesh on 3 June, 2010

Kerala High Court
Mr. Boby Sebastian vs Mr. R.Rajesh on 3 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 688 of 2010(S)


1. MR. BOBY SEBASTIAN, S/O.E.K.SEBASTIAN,
                      ...  Petitioner

                        Vs



1. MR. R.RAJESH, SUB INSPECTOR OF POLICE
                       ...       Respondent

                For Petitioner  :SRI.P.SATHISAN

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :03/06/2010

 O R D E R
             J.Chelameswar, C.J. & P.N.Ravindran, J.
                  ------------------------------------------
                    Cont. Case (C) No.688 of 2010
                  ------------------------------------------
                 Dated this the 3rd day of June, 2010

                             JUDGMENT

Ravindran, J.

By Annexure A1 interim order passed on 3.2.2010 in

W.P.(C) No.2450 of 2010, a Division Bench of this Court directed

the respondents therein including the respondent in this contempt

case to afford adequate police protection to the petitioner if any

obstruction is caused for the construction of Mobile Base

Transceiver Station. This was subject to the rider that the order will

operate only if there is no prohibitory order issued by any statutory

authority or competent civil court.

2. This contempt case is filed alleging that the

respondent who is the Sub Inspector of Police having jurisdiction

over the area where the petitioner is constructing the Mobile Base

Transceiver Station has failed to afford police protection in gross

Cont. Case (C) No.688 of 2010

– 2 –

disregard to the orders of this Court.

3. We have perused Annexure A2 lawyer’s notice.

We have also gone through the pleadings and the materials on

record. The interim order passed by this Court was to afford

police protection in case any obstruction is caused to the

construction of Mobile Base Transceiver Station. The petitioner

has no case that after the said interim order was passed any

obstruction was caused to the construction of the Mobile Base

Transceiver Station, that such obstruction was brought to the

notice of the police authorities and that even thereafter, the

police failed to act. In Annexure A2 lawyer’s notice which was

sent nearly two months after the interim order was passed, the

petitioner has not referred to any act of obstruction by anyone of

the party respondents in the writ petition. In the contempt case

also, such particulars are singularly absent. This Court did not

by Annexure A1 order direct the Police to stand guard

throughout, while the construction is in progress. The

Cont. Case (C) No.688 of 2010

– 3 –

direction was to afford police protection if anyone causes

obstruction to the construction. The sine qua non for grant of

police protection is an act of obstruction by the party

respondents in the writ petition or someone else. Since the

petitioner has failed to prove that any such obstruction was

caused, we are of the opinion that the respondent cannot be

found guilty of having violated the order passed by this Court.

The Contempt Case fails and it is accordingly dismissed.

J.Chelameswar,
Chief Justice

P.N.Ravindran,
Judge
vns