High Court Kerala High Court

Ummu Berkath vs P.Vijayan on 12 August, 2008

Kerala High Court
Ummu Berkath vs P.Vijayan on 12 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 932 of 2008(S)


1. UMMU BERKATH, W/O.LATE P.K.MUHAMMED,
                      ...  Petitioner
2. SAJITHA FATHIMA P.K.,
3. SERENA.P.K., D/O.LATE P.K.MUHAMMED,
4. AHAMMED KABEER.P.K.,

                        Vs



1. P.VIJAYAN, SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. MUHAMMED HANEEFA.M,

                For Petitioner  :SRI.T.P.KELU NAMBIAR (SR.)

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :12/08/2008

 O R D E R
                 H.L.DATTU, C.J. & A.K.BASHEER, J.
                      -------------------------------------------
                        Cont. Case (C)No.932 of 2008
                        ------------------------------------------
                   Dated, this the 12th day of August, 2008

                                 JUDGMENT

H.L.Dattu, C.J.

The husband of the first petitioner and father of the other

petitioners was before this Court in W.P.(C) No.6453 of 2006.

2. In the writ petition it was claimed that the private

respondents in the writ petition are his sons and they are threatening his

life and the life of his wife and the other children. This Court after

detailed consideration of the matter has disposed of the writ petition and in

that has issued certain directions. The directions are as under:

“If a complaint comes from the petitioner, his wife

and his daughter, which requires intervention, the Police

should ensure that appropriate steps are taken to maintain

peace as comes within their jurisdiction.”

` 3. After disposal of the writ petition, it appears that the

private respondents in the writ petition had threatened the life of the first

petitioner and her daughters, and, therefore, she has lodged a complaint

before the jurisdictional police authorities. After receipt of the complaint,

it is stated by the respondents in their counter affidavit, that they have

Cont. Case (C)No.932 of 2008
2

taken cognizance of the complaint and has registered a case against the

private respondents.

4. Learned Senior Counsel appearing for the complainants

would further submit that the action taken by the police authorities is

insufficient and, therefore, according to the learned Senior Counsel, there

is wilful and deliberate disobedience of the orders and directions issued by

this Court.

5. We have carefully perused the orders passed by this Court

while disposing of the writ petition. The one and the only direction that

was issued by this Court was that, whenever a complaint is lodged either

by the petitioner, his wife or his children, the police authorities would take

appropriate steps to maintain peace and protect the life of the petitioner

and her children.

6. In the counter affidavit, it is stated by the police

authorities that whenever such complaints were received by them, they

have taken appropriate action which is permissible under the provisions of

the Indian Penal Code and the Code of Criminal Procedure.

7. After going through the counter filed by the contemnors,

in our considered opinion, there is substantial compliance with the orders

and directions issued by this Court. Therefore, for the present, we need

Cont. Case (C)No.932 of 2008
3

not have to take cognizance of this complaint. Accordingly we close this

contempt petition. However, we make it clear that whenever the first

petitioner or her children files any complaint before the police authorities,

they would take appropriate proceedings in accordance with law as

directed by this Court while disposing of W.P.(C) No.6453 of 2006 dated

10th March, 2006.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE
vns/dk