High Court Kerala High Court

St.Mary”S Hotels Pvt. Ltd. vs State Of Kerala on 14 October, 2008

Kerala High Court
St.Mary”S Hotels Pvt. Ltd. vs State Of Kerala on 14 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14228 of 2008(R)


1. ST.MARY"S HOTELS PVT. LTD.,KODIMATHA,
                      ...  Petitioner
2. T.O.ABRAHAM,S/O.LATE KURUVILLA UNNITHAN,
3. BINU ZACHARIA,S/O.LATE T.S.SKARIAH,

                        Vs



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

2. DIRECTOR GENERAL OF POLICE,

3. THE SUPERINTENDENT OF POLICE,

4. THE CIRCLE INSPECTOR OF POLICE,

5. THE SUB INSPECTOR OF POLICE,

6. T.O.ALEYAS,S/O.KURUVILA UNNITHAN,

7. GIGGY KURIAKOSE,

8. ABRAHAM BABY,

9. BOBBY T.KURIAKOSE,

                For Petitioner  :SRI.K.P.DANDAPANI (SR.)

                For Respondent  :SRI.A.M.SHAFFIQUE (SR.)

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

 Dated :14/10/2008

 O R D E R
          K.BALAKRISHNAN NAIR & M.C.HARI RANI, JJ.
           -----------------------------------------------------
                   W.P.(C)No.14228 OF 2008 R
            -----------------------------------------------------
            DATED THIS THE 14th DAY OF OCTOBER, 2008

                            J U D G M E N T

Balakrishnan Nair, J.

The first petitioner is a Private Limited Company. The second

petitioner is its Managing Director. The 3rd petitioner is one of its

Directors. The Company is running a hotel called “Windsor Castle”.

According to the petitioners, respondents 6 to 9 were the erstwhile

Directors of the Company. Later, they were removed from the

Directorship by the General Body Meeting held in 2003. The decision

of the Director Board of the first petitioner-Company to allot shares

worth Rs.2,20,000/- to the second petitioner, which tilted the balance

in the share holding, was annulled by the Company Law Board. The

Board’s decision was reversed by this Court in the appeal filed by the

petitioners. Now, the matter is pending before the Hon’ble Supreme

Court in Civil Appeal No.3446/06, filed by respondents 6 to 9. The

Apex Court passed various interim orders in the said case from time to

time. Last of the orders passed is Exhibit P8. The said order reads as

follows:

” In view of the order passed by this Court on

W.P.(C)No. 14228/08 -2-

27.2.2008 with the following effect, most of the orders

passed against the applicants have been withdrawn.

This application has therefore become infructuous. But

all the same appellants-respondents in this application

are directed not to interfere with the affairs of the hotel

but the applicants are directed to submit monthly

accounts to the respondents and take all major decisions

in consultation with them.”

The petitioners 2 and 3 submit, going by the said order, they are entitled

to manage the affairs of the first petitioner-Company. The party

respondents herein are entitled to get monthly accounts and also have a

right to be consulted, when major decisions are taken concerning the

running of the company. On 3.5.2008 respondents 6 to 9 trespassed into

the hotel, manhandled the second petitioner and indulged in violence.

The said respondents were accompanied by a goonda by name

Mr.Rajendran. Pointing out the incident which took place on 3.5.2008,

the second petitioner filed representations before the concerned police

officers, copies of which are produced as Exhibit P11 series. The

petitioners submit, the police did not take any action on those

representations, but, instead registered a crime against them, based on

the petition filed by the aforementioned respondents. The petitioners 2

W.P.(C)No. 14228/08 -3-

and 3 are being unnecessarily implicated in false cases registered by the

police on the motion made by the party respondents. They are made

accused in seven cases. They also point out that five cases have been

registered against respondents 6 to 9. The petitioners submit, in view of

the orders of the Apex Court, the party respondents have no legal right to

interfere with the management of the affairs of the company. The

commissions and omissions of respondents 6 to 9 on 3.5.2008 will

amount to interfering with the management of the company. Further,

the said respondents are indulging in criminal activities. So, the police

have a duty to intervene and grant necessary protection to the

petitioners. Therefore, this writ petition is filed, seeking the following

reliefs:

“1. Issue a writ of mandamus or any other appropriate writ,

order or direction, directing the 3rd respondent to take

appropriate measures to give adequate and sufficient

police protection to the second petitioner to run the

hotel Windsor Castle, Kodimatha, Kottayam, owned by

the 1st petitioner company and to prevent illegal entry of

respondents 6 to 9 in the said premises and commission

of crimes in the hotel premises.

2. Issue a writ of mandamus or any other appropriate

W.P.(C)No. 14228/08 -4-

writ, order or direction, directing the 3rd respondent to

issue necessary directions to 4th and 5th respondents to

refrain from harassing the petitioners and their staff any

further and not to summon the petitioners and their

staff any further and not to summon the petitioners and

their staff to the police station without following the

procedure established by law.”

2. The 6th respondent has filed a counter affidavit, resisting the

prayers in the writ petition. In said the affidavit, it is stated that

respondents 6 to 9 are still the Directors of the company. The 2nd

petitioner’s claim that he is the Managing Director, is not admitted by

them. The 6th respondent has denied all the allegations against him and

other party respondents. Regarding the incident on 3.5.2008, the said

respondent has submitted that he has been allotted and has been using

room No.409 of Hotel Windsor Castle, run by the 1st petitioner company,

as per the policy decision of the management, from the beginning of the

functioning of the hotel. Similarly, the 2nd petitioner was allotted room

No.201 in the said hotel for his use. On 3.5.2008, when the 6th

respondent entered his room, it was found that strangers were occupying

it and the records kept there were missing. When the 6th respondent went

to the reception and complained about the incident, the 2nd petitioner and

W.P.(C)No. 14228/08 -5-

others tried to snatch away the key of his room by use of force. He was

threatened and abused by the persons present there along with the 2nd

petitioner. So, he filed a complaint before the police on 3.5.2008 as

Ext.R6(b). Based on that, a crime has been registered against the 2nd

petitioner. The petitioners 2 and 3 are accused in several crimes. One

of them is for manhandling the local Sub Inspector of Police. Ext.R6(i) is

the F.I.R registered in the said incident. The 6th respondent further

submits that the intention of filing this petition for police protection is to

drive respondents 6 to 9 out from the premises of the hotel and to deny

them the rights flowing from the orders of the Apex Court.

3. The learned Government Pleader, upon instructions submitted

that 10 crimes have been registered against the 2nd petitioner and others

and 7 crimes have been registered against the party respondents. The

police have acted promptly, as and when offences were reported. The

official respondents also deny the allegation of the 2nd petitioner that he

has been falsely implicated in the crimes registered by the police.

Further, it is submitted, proceedings under Section 107 Cr.P.C have been

initiated against both the parties. The learned Government Pleader

pointed out that both the parties have executed bonds before the Sub

Divisional Magistrate, undertaking to keep peace.

4. The petitioners have filed a reply affidavit, dealing with the

W.P.(C)No. 14228/08 -6-

averments in the counter affidavit of the 6th respondent. It is also stated

in the reply affidavit that the persons arrested along with the 2nd

petitioner were not goondas, but employees of the hotel.

5. The dispute between the petitioners and respondents 6 to 9 is a

civil dispute concerning the right to manage the affairs of the 1st

petitioner company. The Apex Court has already passed orders, as per

Exhibit P8 providing for the interim management of the affairs of the

hotel run by the company. If the said order is violated by any of the

parties, the remedy of the aggrieved party is to move the Apex Court and

not to approach the local police. The police have no authority or

jurisdiction to meddle in this dispute. The police cannot be authorised to

consider whether there is any violation of the order of the Apex Court and

to take remedial action. In this case, the petitioners have moved this

Court for police protection, based on an incident, which allegedly, took

place on 3.5.2008. The party respondents and the police give a different

version about the said incident. In this jurisdiction, we cannot decide

which of the versions is correct. Therefore, we think, it is not proper for

this Court to issue any direction to the police, based on the alleged

incident that took place on 3.5.2008. Further, we notice that the police

have promptly taken action whenever cognizable offences were reported.

They have altogether registered 17 crimes. Every accused in a criminal

W.P.(C)No. 14228/08 -7-

case will plead that he is innocent and the other side is at fault. But, we

cannot go into such disputes in this proceedings. It is for the competent

criminal court to decide all such contentions. Having regard to the nature

of the allegations and counter allegations, we are not persuaded to pass

any order, directing the police to involve themselves in this dispute in

favour of one side or the other. So, the prayer for an order for police

protection is declined. But, needless to say, as and when cognizable

offences are reported by either side, we are sure, the police will take

effective action in accordance with law and if found necessary, the police

will take action under Section 149 Cr.P.C also, to prevent commission of

cognizable offences. As mentioned earlier, the police have been taking

action promptly in the past. So, it is unnecessary to issue any direction

to the police as to how they should deal with the commission of

cognizable offences.

The Writ Petition is disposed of as above.

K.BALAKRISHNAN NAIR, JUDGE.

M.C.HARI RANI, JUDGE.

dsn