High Court Kerala High Court

Sivadas vs Rajani on 8 December, 2010

Kerala High Court
Sivadas vs Rajani on 8 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30583 of 2010(W)


1. SIVADAS,S/O.LATE CHAMI GUPTHA,
                      ...  Petitioner
2. JAYASREE T.

                        Vs



1. RAJANI W/O.SASI, MUNDEKODUKALATHIL,
                       ...       Respondent

2. RANI W/O.SIVAMONY, UPPATHU HOUSE,

3. SUSEELA, D/O.LATE CHAMY GUPTHAN,

4. OMANA D/O.CHAMY GUPTHAN,

5. SIVASWAMY, UPPATHU HOUSE

6. RADHAKRISHNAN, S/O.OMANA,

7. SUB INSPECTOR OF POLICE,

8. CIRLCE INSPECTOR OF POLICE

                For Petitioner  :SRI.N.K.KARNIS

                For Respondent  :SRI.SAJAN VARGHEESE K.

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :08/12/2010

 O R D E R
           K.M.JOSEPH & M.C.HARI RANI, JJ.
                     * * * * * * * * * * * * *
                      W.P.C.No.30583 of 2010
                    ----------------------------------------
            Dated this the 8th day of December 2010


                             J U D G M E N T

K.M.JOSEPH,J

The petitioners have approached this Court seeking the

following reliefs:

A. Call for the records relating to Exts.P1 to

P4 from the Respondents 1 to 6 and Exts.P5, P7

and P8 from Respondents 7 and 8.

B. Issue a writ of mandamus or other

appropriate writ direction or order directing the

Respondents 7 and 8 to provide police protection

to the life of the petitioners and to enjoy their

property from the high handed actions of

Respondents 1 to 6 and their men till a final

decree is passed in the partition suit O.S.No.47

of 2002 pending before the Munsiff Magistrate’s

Court, Mannarkkad.

2. Briefly put, the case of the petitioners is as follows:

3. The 1st petitioner and his wife 2nd petitioner along with

his children are residing in building No.VIII/44 of Karakurissy

Panchayath. The 1st petitioner is one of the co-sharers entitled to

W.P.C.No.30583 of 2010 2

1/8th share. Respondents 1 to 4 are sisters of the 1st petitioner

and respondents 5 and 6 are husband of the 2nd respondent and

son of the 4th respondent respectively,. The 1st respondent filed a

suit for partition and obtained Ext.P1 preliminary decree which

was stayed by the Sub Court vide Ext.P2. The petitioner has the

right to enjoy the property as a tenant in common till the final

decree is passed. It is stated that when the 1st petitioner was

not there, the 2nd petitioner was manhandled by respondents 1 to

6. Ext.P5 complaint has been filed. The 1st petitioner has

already obtained orders from the Sessions Court, Palakkad

against eviction. By Ext.P4 order, removal of the 1st petitioner

from the shared house has been stayed.

4. We have heard the learned counsel for the petitioners,

the learned counsel for respondents 1 to 6 and the learned

Government Pleader. The learned counsel for respondents 1 to 6

submits that the allegations against respondents 1 to 6 are not

correct. They have no intention to cause any threat to the life of

the petitioners. The learned Government Pleader also submits

that the matter is enquired into and it is found that the allegation

of threat is not correct.

W.P.C.No.30583 of 2010 3

5. We record the submissions of the learned counsel for

respondents 1 to 6 and the learned Government Pleader and

dispose of the writ petition.

(K.M.JOSEPH, JUDGE)

(M.C.HARI RANI, JUDGE)
jsr

// True Copy// PA to Judge

W.P.C.No.30583 of 2010 4

W.P.C.No.30583 of 2010 5

K.M.JOSEPH & M.C.HARI RANI, JJ.

.No. of 200

ORDER/JUDGMENT

30/082010