High Court Kerala High Court

P. Thulasi vs The Director General Of Police on 23 May, 2008

Kerala High Court
P. Thulasi vs The Director General Of Police on 23 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9344 of 2008(K)


1. P. THULASI, W/O.MADHAVA PANICKER,
                      ...  Petitioner
2. MADHAVA PANICKER, S/O.NARAYANA PANICKER,

                        Vs



1. THE DIRECTOR GENERAL OF POLICE,
                       ...       Respondent

2. THE SUPERINTENDENT OF POLICE,

3. DEPUTY SUPERINTENDENT OF POLICE,

4. THE SUB INSPECTOR OF POLICE, KURATHICAD.

5. CHANDRIKA, W/O.LATE PARAMESWARA PANICKER

6. SREEDHARA PANICKE, S/O.KUNJU PILLAI

7. MADHU, S/O.GANGADHARAN PILLAI, SUMALAYAM

8. BINU,VALLYAYATHU VEEDU, CHUNAKKARA

9. MOHANAN, S/O.T.K.NARAYKANA PILLAI,

                For Petitioner  :SRI.K.RAVEENDRAN

                For Respondent  :SRI.R.PADMAKUMAR

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice K.HEMA

 Dated :23/05/2008

 O R D E R
             K.BALAKRISHNAN NAIR & K.HEMA,JJ.

                  -----------------------------------------
                     W.P(C).No. 9344 OF 2008
                  -----------------------------------------

              Dated this the 23rd day of May, 2008

                              JUDGMENT

Balakrishnan Nair, J.

The petitioners are husband and wife. Fifth respondent is the

first petitioner’s sister-in-law. They were residing together in the

family house. The first petitioner claims ownership over the said

family property, a portion of which is presently occupied by the fifth

respondent. The first petitioner has obtained Exhibit P2 decree to

recover possession of the said building from the occupation of the

fifth respondent. The petitioners submit that the appeal filed by the

fifth respondent against Exhibit P2 has been dismissed. While so,

the fifth respondent has encroached into the portion of the building

presently in the possession of the petitioners. They are driven out

and so, they are staying in a rented building. They want to occupy

the portion of the building which was earlier in their possession.

For that, they have moved the police by filing Exhibits P6, P7 and

P8 representations. But they are not rendering any help. Hence,

this Writ Petition seeking mainly the following relief:

WP(C).9344/08 2

“i) Issue a writ in the nature of mandamus or
any other appropriate writ, direction or order
commanding respondents 1 to 4 to grant police aid
and protection to the life and limb of the petitioners
and to see that respondents 5 to 9 and their
supporters do not trespass into the remaining
portion of the tarwad house in which the petitioners
are residing and commit crimes.”

2. The dispute between the petitioners and the fifth

respondent is a civil dispute regarding the right to possession over

a family house. The police cannot adjudicate the rival claims and

render protection to the petitioners to re-enter the property. We are

concerned in this Writ Petition about the failure of the duty of the

police. Therefore, we are not justified in issuing any direction to the

police under Article 226 of the Constitution of India invoking its

power to issue a writ of mandamus. Therefore, the Writ Petition is

dismissed, without prejudice to the contentions of the petitioners

and their right to move the competent civil court for appropriate

reliefs. It is made clear that the statements made by us in this Writ

Petition based on the submissions of the petitioners will not affect

the contentions of the party respondents.

K.BALAKRISHNAN NAIR, JUDGE

K.HEMA, JUDGE
vgs.