High Court Kerala High Court

Raziya Andiyath vs Superintendent Of Police on 7 January, 2011

Kerala High Court
Raziya Andiyath vs Superintendent Of Police on 7 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35587 of 2010(W)


1. RAZIYA ANDIYATH,
                      ...  Petitioner

                        Vs



1. SUPERINTENDENT OF POLICE
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE

3. THE SUB INSPECTOR OF POLICE

4. THIRUNILATH BEERAN ALI,

5. PALLIKKAL BEERANKUTTY

                For Petitioner  :SRI.K.T.SHYAMKUMAR

                For Respondent  :SRI.K.P.SUDHEER

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

 Dated :07/01/2011

 O R D E R
            R.BASANT & K.SURENDRA MOHAN, JJ.
                     ***********************
                   W.P(C) No.35587 of 2010
                  *****************************
             Dated this the 7th day of January, 2011

                          JUDGMENT

BASANT, J.

Petitioner has come to this Court with this petition seeking

directions under Article 226 of the Constitution of India to

respondents 1 to 3 to afford police protection for her against the

alleged illegal, violent and culpable conducts of the 5th

respondent. The 4th respondent is her husband. The 5th

respondent is a friend of the 4th respondent. He is also the

uncle’s son of the 4th respondent. According to the petitioner,

the 4th respondent is employed abroad. The 5th respondent is

available in India. The petitioner’s daughter had fallen in love

with a person and a petition for issue of a writ of habeas corpus

was filed before this Court. Ext.R5(d) is the judgment passed in

that case. According to the petitioner, the 5th respondent is

vexing, tormenting, harassing and indulging in objectionable

conduct against the petitioner. She prayed that appropriate

directions may be issued to respondents 1 to 3 to abate such

hardship to her from the 5th respondent.

2. Respondents 4 and 5 have entered appearance. They

totally deny the allegations. The 4th respondent asserts that he

W.P(C) No.35587 of 2010 2

has already divorced the petitioner in accordance with law and

that he has nothing more to do with the petitioner. According to

the 4th and 5th respondents, the petitioner is residing in a house

which belonged originally to the 4th respondent and which has

later been transferred to the 5th respondent. The learned

counsel for the 4th respondent submits that in view of the

divorce, the 4th respondent shall not proceed to the petitioner

hereafter. The learned counsel on behalf of the 5th respondent

accepts that both the 4th and 5th respondents shall not in any way

cause any difficulties or hardship to the petitioner. They have

not done so hitherto and shall not do so hereafter. False

allegations of improper behaviour are being raised against the

petitioner by respondents 4 and 5 with malicious motives, allege

respondents 4 and 5.

3. The learned Government Pleader after taking

instructions from respondents 1 to 3 submits that at the moment,

the police do not perceive any threat to the life of the petitioner

or her person. If there be any such instance, the petitioner can

complain and respondents 1 to 3 shall take necessary action.

That undertaking may be recorded and proceedings may be

closed, submits the learned Government Pleader.

W.P(C) No.35587 of 2010 3

4. The learned counsel for respondents 4 and 5 further

submit that civil proceedings have already been initiated against

the petitioner by the 5th respondent seeking recovery of the

property in which the petitioner is residing, ie. O.S.No.242 of

2009 on the file of the Munsiff Court, Parappanangadi. The

learned counsel for respondents 4 and 5 submits that except to

prosecute that litigation claiming recovery, they shall not in any

way proceed to the property or cause any hardship to the

petitioner.

5. We are satisfied, in these circumstances, that no

further specific directions are necessary. We record the

submission of the learned counsel for respondents 4 and 5 that

respondents 4 and 5 shall not in any way proceed to the

residence of the petitioner or cause hardship, inconvenience or

harassment to the petitioner. We record the submission of the

learned Government Pleader that if there be any such genuine

complaint of contumacious and culpable acts on the part of

respondents 4 and 5, respondents 1 to 3 shall afford necessary

protection to the petitioner. We further specifically record the

submission of respondents 4 and 5 that they shall not in any way

cause obstruction to the residence of the petitioner in her

W.P(C) No.35587 of 2010 4

present residence subject of course to the right of the 5th

respondent to recover the property in accordance with law

through the civil court. We further record that though the 4th

respondent claimed that he has divorced the petitioner, the

learned counsel for the petitioner submits that there has been no

divorce in accordance with law and the petitioner is unaware of

and does not accept any such divorce.

6. We are not going into all the other disputes between

the parties. We intend to express no opinion on those aspects.

For the purpose of this case, we are satisfied that appropriate

directions can be issued to respondents 1 to 3, as agreed.

7. This Writ Petition is accordingly allowed in part as

agreed. We accept the undertaking of respondents 1 to 3 that if

there be any contumacious, culpable or violent acts on the part

of respondents 4 & 5 against the petitioner, they shall afford

necessary protection to the petitioner.

(R.BASANT, JUDGE)

(K.SURENDRA MOHAN, JUDGE)
rtr/