High Court Kerala High Court

Saju.P.P. vs State Of Kerala on 31 January, 2011

Kerala High Court
Saju.P.P. vs State Of Kerala on 31 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27241 of 2009(A)


1. SAJU.P.P., AGED 48 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. TEH SUPERINTENDENT OF POLICE

3. CIRCLE INSPECTOR OF POLICE,

4. SUB INSPECTOR OF POLICE,

5. KUTTAN DAMAODARAN, AGED ABOUT 56 YEARS,

6. SARASWATHI DAMODARAN,

                For Petitioner  :SRI.E.D.GEORGE

                For Respondent  : No Appearance

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

 Dated :31/01/2011

 O R D E R
           R.BASANT & K.SURENDRA MOHAN, JJ.
                     ***********************
                  W.P(C) No.27241 of 2009-A
                  *****************************
            Dated this the 31st day of January, 2011

                          JUDGMENT

BASANT, J.

The petitioner has come to this Court with this petition for

issue of directions under Article 226 of the Constitution of India

to respondents 1 to 4 to afford police protection to the petitioner

for the enjoyment of property delivered to him under Ext.P15

without any obstruction from respondents 5 and 6.

2. According to the petitioner, 15 cents of property

belonged originally to respondent No.6. The 5th respondent is

the husband of the 6th respondent. The 6th respondent had

agreed to sell the property to the petitioner and for specific

performance of the said agreement, a suit was filed. The same

was decreed. Ext.P1 is the judgment. An appeal was taken. The

same was dismissed. Ext.P2 is the deed of sale executed by the

court on behalf of the 6th respondent in execution. At long last,

the property was delivered through court under Ext.P12 delivery

kaichit. According to the petitioner, the 6th respondent, the party

bound by the decree and the execution proceedings, and her

husband, the 5th respondent, are raising untenable, illegal,

W.P(C) No.27241 of 2009-A 2

wanton, culpable and violent objections to the enjoyment of the

property by the petitioner. It is, in these circumstances, that the

petitioner has come to this Court with this petition for issue of

directions under Article 226 of the Constitution.

3. Service is complete. The 5th and 6th respondents have

not chosen to file any counter statement. Today when the matter

came up for hearing, there is no representation for respondents

5 and 6. It is brought to our notice that interim orders were

passed by this Court on 07.10.2009 and 05.07.2010. Such

orders have been extended from time to time and are in force

even now.

4. The learned Government Pleader on behalf of the

police officials/respondents submits that interim orders are

being implemented scrupulously. The learned Government

Pleader submits that the interim orders can now be made

absolute and this proceedings can be closed.

5. We have considered all the relevant inputs. We note

that there is no representation for respondents 5 and 6. They

have not filed any objections before this Court. The documents

make it clear that, with the 6th respondent as a party in

the party array, the dispute was resolved and the property was

W.P(C) No.27241 of 2009-A 3

delivered to the petitioner under Ext.P15. The petitioner’s

prayer for police protection without any obstruction from

respondents 5 and 6, it appears to us to be, absolutely

reasonable in the circumstances of the case. We particularly

take note of the fact that no objection whatsoever has been

raised and the interim orders have remained in this case from

07.10.2009 onwards.

6. This petition is accordingly allowed. Interim orders

are made absolute. Respondents 2 to 4 are directed to afford

protection for the petitioner to enjoy the property delivered to

him under Ext.P15 without any illegal obstruction or objection

from respondents 5 and 6.

(R.BASANT, JUDGE)

(K.SURENDRA MOHAN, JUDGE)

rtr/