IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29661 of 2010(G)
1. VIJAYI VALSALA, D/O.GRIGORY,
... Petitioner
2. BHASKARAN, S/O.PARAMESWARAN,
Vs
1. SUPERINTENDENT OF POLICE,
... Respondent
2. CIRCLE INSPECTOR OF POLICE,
3. JOSEPHENA, D/O.MARIAMMA,
4. CHERUPUSHPAM, D/O.MARIAMMA,
For Petitioner :SRI.T.M.ABDUL LATHEEF
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :29/09/2010
O R D E R
THOTTATHIL B. RADHAKRISHNAN & P. BHAVADASAN, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C). No. 29661 of 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 29th day of September, 2010.
JUDGMENT
Thottathil B. Radhakrishnan, J,
Heard learned counsel for the petitioner and the
learned Government Pleader. Having regard to the nature
of the directions being issued hereunder, notice to private
respondents is dispensed with, reserving their right to seek
re-hearing of this writ petition, if needed.
2. The private respondents are stated to be
neighbours of the petitioners. According to the petitioners,
the private respondents filed a suit. That was dismissed.
3. Learned Government Pleader submits on
instructions that a first appeal is pending against the same.
Whatever that be, the present requirement of the
petitioners is that they have to put up a boundary wall to
prevent encroachment by the private respondents into the
property of the petitioners. It is alleged that the private
WPC. 29661/2010. 2
respondents are attempting to put up toilets within the
property of the petitioners.
4. This is obviously a civil dispute and the matter
has to be agitated, if at all, before the civil court. However,
any misconduct of the private respondents, which would
amount to cognizable offence, if complained of, will be
taken care of by the police in accordance with law. The
police will also ensure that law and order is properly
maintained and there is no harm to the life of the
petitioners.
The writ petition is ordered accordingly.
Thottathil B. Radhakrishnan,
Judge
P. Bhavadasan,
Judge
sb.