High Court Kerala High Court

The Commonwealth Trust (India) … vs The Janatha Dal (S) on 17 August, 2009

Kerala High Court
The Commonwealth Trust (India) … vs The Janatha Dal (S) on 17 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20151 of 2009(L)


1. THE COMMONWEALTH TRUST (INDIA) LTD.,
                      ...  Petitioner

                        Vs



1. THE JANATHA DAL (S), REPRESENTED BY ITS
                       ...       Respondent

2. THE STATE GENERAL SECRETARY (YOUTH WING)

3. THE CIRCLE INSPECTOR OF POLICE,

4. THE ASST. COMMISSIONER OF POLICE

5. THE KOZHIKODE DISTRICT TRAVEL &

                For Petitioner  :SMT.P.VIJAYAMMA

                For Respondent  :SRI.SAJU.S.A

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :17/08/2009

 O R D E R
            KURIAN JOSEPH & C.T. RAVIKUMAR, JJ.
                   ---------------------------------------------
                        W.P.(C)NO. 20151 OF 2009
                   ---------------------------------------------
                   Dated this the 17th day of August, 2009


                                  JUDGMENT

Kurian Joseph, J.

This Writ Petition is filed with the following prayers:

i. issue a writ of mandamus or any other
appropriate writ, order or direction directing
respondents 3 and 4 to afford police
protection to the petitioner, for marking the
boundary of the 45 cents of land for the
purpose of executing the sale deed in favour
of the fifth respondent by removing all
obstructions including obstructions caused by
respondents 1 and 2 and their supporters.

ii. declare that respondents 1 and 2 have no right
to obstruct the surveying and marking of the
boundary of 45 cents of land in Sy. Nos.
128/2Pt, 132/Pt in Block No.7 & 8 of Ward
No.7 of Nagaram Desom, Nagaram Village,
Kozhikode Taluk.

2. The first respondent has filed a counter affidavit. In paragraph 5

of the counter affidavit, it is stated thus:

“Respondents 1 and 2 have no objection in the
petitioner measuring and demarcating their

W.P.(C)NO.20151/2009 2

property. It can be done only with respect to
their title deeds. They cannot unilaterally take a
stand that the sub soil of the way forms part of
their property. The attempt of the petitioner is to
encroach upon the way exercising political
influence, which they have in abundance. On
the strength of an order of police protection
granted by this Hon’ble Court, they may not be
allowed to encroach upon property not
belonging to them.”

The parties have no objection in measuring and demarcating the 45 cents

of property on the basis of title deeds in the presence of the revenue

officials.

Therefore, the Writ Petition is disposed of, making it clear that

measurement and demarcation of the 45 cents of property referred to above

will be done by the Taluk Surveyor on the basis of the title deeds. The

third respondent will render necessary assistance for such measurement

and demarcation.

(KURIAN JOSEPH)
JUDGE

(C.T. RAVIKUMAR)
JUDGE

sp/

W.P.(C)NO.20151/2009 3

KURIAN JOSEPH
&
C.T. RAVIKUMAR, JJ.

W.P.(C)NO. 20151/2009

JUDGMENT

17th August, 2009

W.P.(C)NO.20151/2009 4