High Court Kerala High Court

V.Kunjamma vs The District Superintendent Of … on 10 July, 2008

Kerala High Court
V.Kunjamma vs The District Superintendent Of … on 10 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4517 of 2008(K)


1. V.KUNJAMMA, W/O.LATE SANKARAN,
                      ...  Petitioner
2. K.PADMINI, W/O.BHASKARAN,

                        Vs



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

2. STATION HOUSE OFFICER,

3. THE DISTRICT OFFICER,

4. K.GOPALAN, S/O.KANNAN MANIYANI,

5. KUNHIRAMAN.C., S/O.C.KRISHNAN,

6. C.BALAKRISHNAN, S/O.RAMAN,

7. ANILKUMAR, S/O.KUMARAN,

8. B.K.KRISHNAN, S/O.B.K.KOMAN,

9. VINAYAKUMAR.C., S/O.C.KUNHIRAMAN,

10. A.V.SASI, S/O.A.V.NARAYANAN,

11. P.SURESH, S/O.P.C.VASU,

12. PAKKEERAN KARANAVAR,

13. C.RAMAN, S/O.RAMAN, R/AT. DO.

14. THANKARAJAN, S/O.AYYACHAYI, R/AT. DO.

15. KUMARAN, S/O.THANKARAJAN, R/AT. DO.

16. C.RAMAN, S/O.KUNHAMBU, R/AT. DO.

17. SIBI, S/O.VARKEY, NEERKKAYA HOUSE,

                For Petitioner  :SRI.T.SETHUMADHAVAN

                For Respondent  :SMT.C.G.PREETHA

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

 Dated :10/07/2008

 O R D E R
       K. BALAKRISHNAN NAIR & M.C. HARI RANI,JJ

          ==============================

                 W.P.(C)NO. 4517 OF 2008

           ============================

          DATED THIS THE 10TH DAY OF JULY 2008

                         JUDGMENT

Balakrishnan Nair,J.

The petitioners are the persons, who have been

granted permits by the competent authority to dig bore

well in their respective properties. Exts.P1 and P2 are the

permits. When they tried to dig the bore well on the

strength of those permits, respondents 4 to 17 obstructed

the same. The petitioners point out that respondents 5

and 10 had earlier filed a suit before the Munsiff Court,

Kasaragod in which an injunction was sought against the 2nd

petitioner and another prohibiting them from digging any

bore well in their respective premises. The said injunction

application was dismissed.

WPC.4517/2008 -2-

2. The learned counsel appearing for the petitioners

submitted that the suit itself was later dismissed. So, the

same party respondents have no right to obstruct the

construction of the bore well. Therefore, the petitioners

have moved the police for necessary protection by filing

Exts.P4 and P5 representations. Since the police did not

take any action, this writ petition is filed seeking

appropriate reliefs.

3. Though notice to respondents 8,9,13,14,15 and 16

has been served, they have not entered appearance.

Respondents 5,7, and 10 have filed a counter affidavit

resisting the prayers in the writ petition. They also pointed

out that the point raised by the petitioners is covered by the

decision of this Court in Krishnan v. Superintendent of

Police, 2008(1)K.L.T.892.

The learned counsel for the petitioners tried to

distinguish the said decision on facts. In that case there

was no order of the civil court, it is pointed out. Going by

WPC.4517/2008 -3-

Ext.P4 and Ext.P5 representations, we notice that

obstruction simplicitor alone is pleaded in them. So, the

proper remedy for the petitioners is to move the civil court

and try to get an order of injunction. Further, the police

have no authority to peruse the papers presented by the

petitioners and take a decision that they have the right to

dig the bore well and based on that finding extend

necessary protection to the petitioners. In view of the

above position and also the principles laid down in

Krishnan v. Superintendent of Police, 2008(1)

KLT.892, the writ petition is dismissed without prejudice to

the contentions of the petitioners and their right to move

the competent civil court for appropriate reliefs.




                              K. BALAKRISHNAN NAIR,
                                        JUDGE



                                   M.C. HARI RANI
ks.                                     JUDGE

WPC.4517/2008    -4-

ks.