High Court Kerala High Court

Somasekhara Pillai vs District Superintendent Of … on 24 August, 2007

Kerala High Court
Somasekhara Pillai vs District Superintendent Of … on 24 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 18426 of 2007(R)


1. SOMASEKHARA PILLAI, S/O. RAGHAVA PILLAI,
                      ...  Petitioner

                        Vs



1. DISTRICT SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. KESAVAN,

4. THANKAMMA, W/O. KESAVAN,

5. UNNI, S/O. KESAVAN,

6. VINAYAN, S/O. KESAVAN,

7. DAYAN @ KANNAPPAN, S/O. KESAVAN,

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :24/08/2007

 O R D E R
           K. BALAKRISHNAN NAIR & HARUN-UL-RASHID, JJ.
           ---------------------------------------------------------------------------
                         W.P.(C) No.18426 of 2007 - R
           ----------------------------------------------------------------------------
                     Dated, this the 24th day of August, 2007

                                        JUDGMENT

Balakrishnan Nair, J.

The petitioner is the owner of 52 cents of land in Kizhakke Kallada

village. It is bounded by well-defined boundaries, it is submitted. The

respondents Nos.3 to 7 are his neighbours. They are having other

pathways to reach the nearby public roads. But they claimed a right of

way through the petitioner’s property. They moved the RDO. Under the

impression that the pathway is a public pathway, the RDO passed a

preliminary order directing the Sub Inspector of Police to remove a

concrete slab, the petitioner submits. Based on the preliminary order, the

petitioner submits, the concrete slab erected by the petitioner as part of

the compound wall was removed. Later, the matter was finally heard. The

RDO found that the pathway is not a public pathway. Since he has no

jurisdiction to proceed with the matter further, the proceedings were closed

by Ext.P9 order vacating the preliminary order. Petitioner submits, he

wants to put back the slab removed pursuant to the preliminary order of

the RDO and for that he requires police protection.

2. From the materials produced in this petition, it would appear that

the contesting respondents are claiming right of way through the

petitioner’s property. Though the petitioner vehemently disputes their

claim, it is not a matter which can be decided by this court or by the police.

WPC No.18426/2007 Page numbers

Only the civil court can take a decision in the matter. But the learned

counsel for the petitioner submits that the RDO should have issued

appropriate orders to put back the slab which was removed pursuant to his

preliminary order. If that be so, the petitioner may move the RDO for

appropriate reliefs in that regard. Subject to that observation, the writ

petition is closed.

K. BALAKRISHNAN NAIR
JUDGE

HARUN-UL-RASHID,
JUDGE.

mt/