Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 0]

Kerala High Court

Pradeep Kumar V.P vs U. Biju on 23 May, 2014

Author: Manjula Chellur

Bench: Manjula Chellur, P.V.Asha

       

  

  

 
 
                          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                               PRESENT:

                  THE HON'BLE THE CHIEF JUSTICE DR. MANJULA CHELLUR
                                                      &
                            THE HONOURABLE SMT. JUSTICE P.V.ASHA

                    FRIDAY, THE 23RD DAY OF MAY 2014/2ND JYAISHTA, 1936

                                   WP(C).No. 11331 of 2014 (N)
                                   ----------------------------------------


PETITIONER(S):
----------------------

            PRADEEP KUMAR V.P, AGED 42 YEARS,
            S/O.LATE PADMANABHAN NAIR, THANEERPANTHALIL VEEDU,
            MANGARAM MURI, MAMOOD, KONNI P.O.,
            PATHANAMTHITTA DISTRICT.

            BY ADV. SRI.T.K.BIJU (MANJINIKARA)


RESPONDENT(S):
-------------------------

        1. U. BIJU,
            SUB INSPECTOR OF POLICE, KONNI POLICE STATION, KONNI,
            PATHANAMTHITTA DISTRICT, 689648.

        2. DISTRICT POLICE CHIEF,
            PATHANAMTHITTA DISTRICT, PATHANAMTHITTA- 689647.

        3. RADHAKRISHNAN NAIR, AGED 72 YEARS,
            'POURNAMI', MAMOODU, MANGARAM MURI,
            KONNI P.O., PATHANAMTHITTA DISTRICT- 689648.

            R2 BY STATE ATTORNEY SRI.P.VIJAYARAGHAVAN


            THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
            ON 23-05-2014, THE COURT ON THE SAME DAY DELIVERED THE
            FOLLOWING:


PJ

WP(C).No. 11331 of 2014 (N)
---------------------------------------

                                           APPENDIX

PETITIONER(S)' EXHIBITS
-------------------------------------

EXHIBIT-P1:          A TRUE COPY OF THE ORDER DT.28.06.2013 IN I.A.NO.884/2013 IN
                     O.S.NO.247/2013 OF THE LEARNED MUNSIFF, PATHANAMTHITTA.

EXHIBIT-P2:          A TRUE COPY OF THE RECEIPT EVIDENCING FILING OF A COMPLAINT
                     BEFORE THE 2ND RESPONDENT DT.29.6.2013.

EXHIBIT-P3:          A TRUE COPY OF THE PRIVATE COMPLAINT FILED BY THE
                     PETITIONER BEFORE THE HON'BLE JUDICIAL FIRST CLASS
                     MAGISTRATE COURT-II, PATHANAMTHITTA DT.28.11.2013.

RESPONDENT(S)' EXHIBITS
---------------------------------------

                     NIL.

                                                                   / TRUE COPY /


                                                                   P.S. TO JUDGE

PJ



         MANJULA CHELLUR, C.J. & P.V. ASHA, J.
          - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                   W.P.(C) No. 11331 OF 2014
          - - - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 23rd day of May, 2014

                             JUDGMENT

Manjula Chellur, C.J.

Heard learned counsel for the petitioner as well as respondents. Petitioner has approached this Court seeking following reliefs:

"a) issue a writ of mandamus or any other appropriate writ, order or direction directing the 1st respondent and his subordinates not to harass the petitioner and his family members and interfere with the civil dispute pending between him and the 3rd respondent and pressurize him to settle/withdraw same.
b) issue a writ of mandamus or any other appropriate writ, order or direction directing the 2nd respondent to conduct a detailed enquiry into the conduct of the 1st respondent in registering Crime No.699/2013, Crime No.963/2013 and Crime No.486/2014 against the petitioner and filing of final report in a hasty manner when Crime No.1260/2013 and other complaints filed by the petitioner against the 3rd respondent is pending investigation and to take departmental action against the 1st respondent and all erring officials subordinate to him in accordance with law expeditiously.
WP(C) No. 11331 of 2014 -:2:-
c) issue such other appropriate writs, orders or directions as this Hon'ble Court deems fit and proper in the facts and circumstances of the case."

2. On going through the records and submissions made across the Bar, the genesis for dispute seems to be boundary dispute between petitioner and 3rd respondent. O.S. No.247 of 2013 is pending on the file of Munsiff's Court, Pathanamthitta wherein an order of injunction is granted in favour of the petitioner against 3rd respondent. There are also two criminal cases which already resulted in filing final report so far as petitioner is concerned and according to State Attorney another case is being investigated into, i.e. Crime No.486 of 2014 for offences punishable under Sections 294B and 506 IPC.

3. Learned counsel appearing for petitioner submits, petitioner was illegally detained in the police station by Sub Inspector concerned, which was brought to the notice of the Superintendent of Police, but no action whatsoever is taken, therefore, he is before this Court.

4. However he also submits, private complaints lodged before Magistrate Court, Pathanamthitta are referred for WP(C) No. 11331 of 2014 -:3:- investigation. From the submissions of petitioner's counsel what we notice is, petitioner is aggrieved by non-progressing of investigation in so far as private complaints he has lodged and according to him, false cases are registered against him. If he is aggrieved by registration of criminal cases against him, he can always approach proper forum seeking quashing of criminal cases registered against him. He can also bring to the notice of the Magistrate that intentionally, as alleged by the petitioner's counsel, investigation is not being progressed.

5. In the light of above facts and circumstances, we are of the opinion, no positive direction of any nature could be granted, as already parties are pursuing their remedy before forums concerned. Accordingly, the Writ Petition is disposed of.

Manjula Chellur, Chief Justice.

P.V. Asha, Judge.

ttb/22/05 WP(C) No. 11331 of 2014 -:4:-