High Court Kerala High Court

T.M.Hariprasad vs The District Collector on 28 March, 2008

Kerala High Court
T.M.Hariprasad vs The District Collector on 28 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 9939 of 2008(G)


1. T.M.HARIPRASAD, S/O.T.KRISHNANUNNI
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, MALAPPURAM
                       ...       Respondent

2. THE SUPERINTENDENT OF POLICE

3. THE SUB INSPECTOR OF POLICE

4. THUVVUR GRAMA PANCHAYATH REPRESENTED

5. KALATHIL KUNHAPPU HAJI

6. P.A. MAJEED

7. THE PARENT TEACHERS ASSOCIATION

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  :SRI.P.K.SURESH KUMAR

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH

 Dated :28/03/2008

 O R D E R
                        H.L. DATTU, C.J. & K.M. JOSEPH, J.
                       - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                               W.P.(C) No. 9939 of 2008
                       - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                       Dated this the 28th day of March, 2008.

                                          JUDGMENT

H.L.DATTU, CJ,

Petitioner claims himself to be the Manager of Tharakkal A.U.P.

School at Thuvvur. Respondents 5 and 6 are the office bearers of a Club by name

Jawahar Sports Club, Thuvvur. It is alleged in the writ petition that the aforesaid

respondents are attempting to trespass into the playground of the School and to

conduct a tournament without permission from the petitioner. It is further stated

that the playground exclusively belongs to the School and as the Manager of the

School, petitioner is entitled to keep possession of the same. It is further stated

that the ownership of the School as well as the playground has been undoubtedly

declared by Exts.P1 to P4 decisions of the civil court.

2. It is the allegation of the petitioner before this court that

respondents 5 and 6, who are supposed to be the office bearers of a Club by name

Jawahar Sports Club, have no right or possession over the playground. Petitioner,

before approaching this court, had made representations before the District

Collector, Malappuram, the Superintendent of Police, Malappuram and the Sub

Inspector of Police, Karuvarakund, Malappuram District to prevent respondents 5

and 6 from trespassing into the playground and to conduct a football tournament.

3. Based on the representation filed by the persons interested, the

District Collector has passed an order directing the Secretary, Thuvvur Grama

Panchayath to stop the tournament until further orders. It appears that it is ordered

for an inquiry to be conducted by the Grama Panchayat.

WPC. 9939/2008. 2

4. Since the District Collector has already issued appropriate orders to the

Grama Panchayat to stop the tournament until further orders, at this stage, it may not be

necessary for us to go into the other details of the writ petition. Placing on record the

memo filed by the learned Government Pleader along with the Annexure dated

26.3.2008, this writ petition is disposed of.

Ordered accordingly.

H.L. DATTU,
CHIEF JUSTICE

K.M. JOSEPH,
JUDGE

sb.