High Court Kerala High Court

Resmi Pillai vs Revenue Divisional Offdicer on 19 February, 2007

Kerala High Court
Resmi Pillai vs Revenue Divisional Offdicer on 19 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 979 of 2007(N)


1. RESMI PILLAI, PROPRIETOR,
                      ...  Petitioner

                        Vs



1. REVENUE DIVISIONAL OFFDICER
                       ...       Respondent

2. TAHSILDAR/EXECUTIVE MAGISTRATE,

3. CIRCLE INSPECTOR OF POLICE,

4. V. SUNIL, ADVOCATE,

5. V. ANIL, KUNNATH HOUSE,

6. MOHANAN PILLAI, KOKKARIKKAL

                For Petitioner  :SRI.M.BALAGOVINDAN

                For Respondent  :SRI.P.B.SAHASRANAMAN

The Hon'ble MR. Justice R.BASANT

 Dated :19/02/2007

 O R D E R
                                  R. BASANT, J.

                    - - - - - - - - - - - - - - - - - - - - - - - - - - -

                      W.P.C.Nos.  979 &  3607  of   2007

                    - - - - - - - - - - - - - - - - - - - - - - - - - - -

                Dated this the 14th   day of   February, 2007


                                    JUDGMENT

These writ petitions have been filed by the rival contestants and

the subject matter is the same. The Tahsildar/ Executive Magistrate

had passed an order dt. 29.12.2006, which is produced as Ext.P3 in

W.P.C. 979 of 2007. The petitioner in W.P.C. 3607 of 2007

contends that the said order is without any merit and is not legally

sustainable. The petitioner in W.P.C. No.979 of 2007 prays that there

may be a direction to the officials concerned to implement the said

order dt. 29.12.2006.

2. The learned Prosecutor was directed to take instructions

and explain to the Court the nature and scope of Ext.P3. The learned

Prosecutor, after taking instructions, submits that the respondents/

officials have no intention of putting into execution Ext.P3 order

dt.29.12.2006 in as much as it cannot be reckoned as an order passed

under the provisions of Chapter X B of Cr.P.C. The learned

Prosecutor fairly submits that the same cannot be reckoned as a

W.P.C.Nos. 979 & 3607 of 2007

2

conditional order passed under Section 133 or an injunction pending

enquiry passed under Section 142 Cr.P.C.

3. The learned Prosecutor further submits that the Sub Divisional

Magistrate, Kollam has now initiated M.C.No. 10 of 2007 and has passed a

conditional order dt. 12.2.2007 in the matter. The conditional order is

initiated on the basis of the petition submitted by the petitioner in W.P.C.

979 of 2007. The conditional order obliges the three respondents therein,

which include the petitioner in W.P.C.No. 3607 of 2007, to remove

obstruction under Section 133 Cr.P.C. or in the alternative to appear and

show cause. The Sub Divisional Magistrate undertakes that the order

dt.29.12.2006 shall not be enforced as an order passed under Section 133,

138 or 142 Cr.P.C. The parties may be directed to appear before the

learned Magistrate and co-operate with the enquiry which has been

initiated under Chapter X B of Cr.P.C.

3. I am satisfied that the said request can be accepted, it having been

undertaken that the order dt. 29.12.2006 will not be executed and is not to

be reckoned as an order passed under any provisions of Chapter X B

Cr.P.C., no further directions are necessary.

W.P.C.Nos. 979 & 3607 of 2007

3

4. These writ petitions are dismissed with the further direction that

the parties shall abide by the orders to be passed in the proceedings initiated

under Chapter X B of Cr.P.C.

(R. BASANT)

Judge

tm