High Court Kerala High Court

Thomas John vs K.C.John on 23 September, 2010

Kerala High Court
Thomas John vs K.C.John on 23 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29374 of 2010(V)


1. THOMAS JOHN,
                      ...  Petitioner

                        Vs



1. K.C.JOHN, S/O.CHACKO, AGED 62
                       ...       Respondent

2. SAJI O.K, S/O.KUNJUKUNJU, AGED 37

3. SAM JOSEPH, AGED 35

4. ROBINSON ABRAHAM, AGED 42

5. BABU MATHEW, AGED 44,S/O.MATHAI PATHROSE

6. LAIJU, AGED 42, S/O.PATHROSE

7. SAJI V.Y, AGED 41 YEARS

8. INSPECTOR  GENERAL OF POLICE

9. SUPERINTENDENT OF POLICE, KOTTAYAM

10. DYSP OF POLICE, KOTTAYAM

11. CIRCLE INSPECTOR OF POLICE

12. S.I.OF POLICE, CHINGAVANAM, KOTTAYAM.

                For Petitioner  :SRI.K.SABU

                For Respondent  : No Appearance

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

 Dated :23/09/2010

 O R D E R
               K.M.JOSEPH & M.C.HARI RANI, JJ.
         ------------------------------------------------------
                  W.P.(C) No.29374 of 2010-V
             ----------------------------------------------
           Dated, this the 23rd day of September, 2010

                          J U D G M E N T

K.M.Joseph, J.

The prayers in the writ petition are as follows:

“i). to issue a writ of mandamus or other appropriate writ,

direction or order directing respondents 8 to 12 to render

adequate protection to the petitioner and church

properties.

ii) to issue a writ of mandamus or other appropriate writ,

direction or order directing the respondents 8 to 12 to take

effective and immediate action on Exhibit P9

representation.”

2. Briefly put, the case of the petitioner is that

petitioner is an evangelist and the Divisional Overseer of ‘the

Society Church of God. The most important aim of the church

is the gospel work. Petitioner got ordained by issuing Bishop

certificate as per Ext.P2. By Ext.P3, the Field Director of the

church of God Asia/Pacific has extended the tenure of the

office till August 31, 2010. Ext.P4 is the extension certificate

allegedly issued by the highest authority of the church. There

WPC 29374/2010 -2-

is allegation about Ext.P5, the alleged letter sent to the

petitioner by the Ist respondent contending false allegations.

Petitioner filed Ext.P6 suit O.S.No.460/2010 and Ext.P7

application for temporary injunction. The Munsiff court,

Kottayam has appointed an Advocate Commissioner. Ext.P8 is

the commission report in the suit filed by the petitioner.

Thereafter, it is stated that respondents 1 to 7 are obstructing

the petitioner from performing his official duties. It is also

stated that they have given threat to his body. As the

petitioner is the divisional overseer he has to go to different

parts of the world, it is stated. Petitioner filed Ext.P9

representation.

3. We heard the learned counsel for the

petitioner. After going through the writ petition we are not

convinced that the petitioner has made out a case for this

Court to exercise the extra ordinary jurisdiction. Petitioner

has already instituted a civil suit. An interlocutory application

is also pending consideration. At this stage, we do not think

that it is appropriate for this Court to interfere in the matter.

We relegate the petitioner to pursue his remedies before the

WPC 29374/2010 -3-

civil Court. We make it clear that, if the petitioner complains

of commission of any cognizable offience by the party

respondents before the official respondents, respondents 11

or 12 such of the official respondents before whom the

complaint is lodged shall take action on the same in

accordance with law.

(K.M.JOSEPH)
JUDGE.

(M.C.HARI RANI)
JUDGE.

MS