High Court Kerala High Court

Trosi Jayan vs The Deputy Superintendent Of … on 7 August, 2009

Kerala High Court
Trosi Jayan vs The Deputy Superintendent Of … on 7 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15816 of 2009(V)


1. TROSI JAYAN, JAGADAMBIKA VILASOM,
                      ...  Petitioner

                        Vs



1. THE DEPUTY SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. MADHU KUMAR,

                For Petitioner  :SRI.V.PREMCHAND

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :07/08/2009

 O R D E R

P.R.RAMAN & P.BHAVADASAN, JJ.

——————————————————–

WP(C) NO.15816 OF 2009-V

——————————————————–

Dated 7th August 2009

Judgment

BHAVADASAN, J.

The petitioner, who claims to be the Chairman of Punarjani

Charitable Trust, has approached this court seeking police

protection.

2. The trust has been constituted with the object of

providing help, aid and residence to the old and aged people in

the society, suffering from various diseases. The trust took a

residential building for the said purpose on rent from one

Smt.Jayasree. A rent deed was also executed. The rent was

being paid regularly. The building accommodates several aged

people, suffering from various diseases. According to the

petitioner, the second respondent is said to have preferred a

complaint before the 1st respondent stating that the petitioner

was not vacating the building taken on rent. Thereupon the

petitioner was called to the office of the 1st respondent. She went

to the office of the 1st respondent and appraised the said

WPC 15816/09 2

respondent of all the facts. According to the petitioner, the

attitude of the 1st respondent was hostile and his behaviour

towards her was far from satisfactory. She was threatened that

unless she vacates the premises within three months, she will

have to face serious consequences. The petitioner contended

that on 1.6.2009 and 4.6.2009, the Sub Inspector of Police,

Varkala, along with some other Police Constables, came to the

building taken on rent by the trust and threatened the petitioner

and others. Later on, it is stated that the 1st respondent abused

the petitioner over phone and threatened her of severe

consequences. The petitioner would say that the respondents

have no right to interfere with the affairs of the trust and she has

not committed any act, warranting interference by the 1st

respondent. Pointing out that she is being harassed and

seeking appropriate reliefs, the petitioner has filed this Writ

Petition.

3. A memo has been submitted by the learned Government

Pleader enclosing a report received by him from the first

respondent. It is seen from the report that the 1st respondent

WPC 15816/09 3

conducted an enquiry pursuant to the direction issued to him.

The said respondent went to building where the trust is being

run and found that the space available is too inadequate to

accommodate the inhabitants. The building had 22 inhabitants.

It is seen that the petitioner has not obtained any recognition

from the Social Welfare Department to run the trust. As per the

report, the inmates consists of orphans, mental patients,

mentally retarded persons etc. There is no sufficient facility and

space available to the inmates and the situation is pathetic and

the place is unhygienic.

4. It seems that the Human Rights Commission has visited

the institution on 04.10.2008 and an interim order was passed

on 30.10.2008 in which the Commission has expressed its

concern and deep displeasure over the situation existing in the

institution. It is further stated that on 24.04.2009 one of the

inmates by name Smt.Nirmala, who is mentally ill, was brutally

assaulted by another inmate and the Secretary of the Trust. On

getting information, the Sub Inspector of Police, Varkala went to

the spot and the victim was removed to the hospital. A crime has

WPC 15816/09 4

also been registered with reference to the incident. As per the

report of the Human Rights Commission, it is seen that the

petitioner was unable to produce any documents before the

Chairman of the Commission, to justify the running of the

institution.

5. The second respondent has filed a counter affidavit,

controverting the allegations in the Writ Petition. It is pointed out

by the said respondent that he has no intention to evict the

petitioner by force and he assured that he will seek eviction only

in accordance with law.

6. On going through the records, it becomes very evident

that the situation is not as stated by the petitioner in the Writ

Petition. The counter affidavit filed by the second respondent

speaks for itself. Added to this, is the report of the Human Rights

Commission referred to by the first respondent. It is very evident

that the space available in the building is too insufficient and the

inmates are staying in an inhuman condition. There is nothing to

indicate that there was any sort of threat from anybody as

alleged by the petitioner in the Writ Petition. The second

WPC 15816/09 5

respondent has made it clear that he does not intend to take law

into his hands. Accordingly, we find no merit in the Writ Petition

and it is dismissed.





                                     P.R.RAMAN, JUDGE




                                     P.BHAVADASAN, JUDGE



sta

WPC 15816/09    6