Friday, 17, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mathew Thomas vs The Superintendent Of Police
2024 Latest Caselaw 10276 Ker

Citation : 2024 Latest Caselaw 10276 Ker
Judgement Date : 11 April, 2024

Kerala High Court

Mathew Thomas vs The Superintendent Of Police on 11 April, 2024

Author: Devan Ramachandran

Bench: Devan Ramachandran

               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                               PRESENT
          THE HONOURABLE MR. JUSTICE DEVAN RAMACHANDRAN
   THURSDAY, THE 11TH DAY OF APRIL 2024 / 22ND CHAITHRA, 1946
                        WP(C) NO. 4880 OF 2024
PETITIONER:

          ABDUL BARI MANHAKKANDAN
          AGED 50 YEARS
          S/O ABDULLA, MANHAKKANDAN HOUSE, KODASSERI,
          CHEMBRASSERI, MALAPPURAM DISTRICT, KERALA, PIN -
          676521
          BY ADVS.
          SIDHARTH O.
          SUSANTH SHAJI
          ALBIN A. JOSEPH


RESPONDENTS:

    1     STATE OF KERALA
          REP. BY ITS SECRETARY, DEPARTMENT OF HOME AFFAIRS,
          SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001
    2     DISTRICT POLICE CHIEF- MALAPPURAM DISTRICT
          DISTRICT POLICE OFFICE, UP HILL, MALAPPURAM,
          KERALA, PIN - 676505
    3     DISTRICT POLICE CHIEF- IDUKKI DISTRICT
          DISTRICT POLICE OFFICE, IDUKKI, KERALA,
          PIN - 685603
    4     DEPUTY SUPERINTENDENT OF POLICE- PERINTHALMANNA
          OFFICE OF THE DEPUTY SUPERINTENDENT OF POLICE,
          PERINTHALMANNA, KSHB COLONY, PERINTALMANNA, KERALA,
          PIN - 679322
    5     STATION HOUSE OFFICER- PANDIKKAD POLICE STATION
          PANDIKKAD POLICE STATION, PANDIKKAD, KERALA, PIN -
          676521
    6     STATION HOUSE OFFICER- THODUPUZHA POLICE STATION
          THODUPUZHA POLICE STATION, THODUPUZHA P.O, IDUKKI,
          KERALA, PIN - 688584
    7     MATHEW THOMAS
          AGE AND FATHER'S NAME NOT KNOWN TO THE PETITIONER,
          HUSBAND OF LAILAMANI NEELAKANDAN, MUTHALAKKODAM P.O.,
          THODUPUZHA, IDUKKI DISTRICT, PIN-, PIN - 685605
          BY ADVS.
          K. R. Sunil
          R.S.ANANDAN(K/003400/2022)
          K.S.GRACY SUNDAR(K/001302/2023)
 WP(C)Nos.4880 & 6256/2024       2

          SRI.P.M.SHAMEER, GP


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
11.04.2024, ALONG WITH WP(C).6256/2024, THE COURT ON THE SAME
DAY DELIVERED THE FOLLOWING:
 WP(C)Nos.4880 & 6256/2024        3

           IN THE HIGH COURT OF KERALA AT ERNAKULAM
                               PRESENT
         THE HONOURABLE MR. JUSTICE DEVAN RAMACHANDRAN
   THURSDAY, THE 11TH DAY OF APRIL 2024 / 22ND CHAITHRA, 1946
                    WP(C) NO. 6256 OF 2024
PETITIONERS:

    1     MATHEW THOMAS
          AGED 62 YEARS
          S/O LATE THOMAS, MANDARIN HOUSE, MUTHALAKULAM P.O.,
          THODUPUZHA VIA, IDUKKI DISTRICT, PIN - 685605
    2     LAILAMANI NEELAKANDAN
          AGED 56 YEARS
          W/O. MATHEW THOMAS MANDARIN HOUSE, MUTHALAKULAM P.O.,
          THODUPUZHA VIA, IDUKKI DISTRICT, PIN - 685605
          BY ADVS.
          K.R.SUNIL
          K.S.GRACY SUNDAR
          R.S.ANANDAN


RESPONDENTS:

    1     THE SUPERINTENDENT OF POLICE
          IDUKKI DISTRICT, PIN - 685602
    2     THE DEPUTY SUPERINTENDENT OF POLICE
          THODUPUZHA, IDUKKI DISTRICT, PIN - 685605
    3     THE STATION HOUSE OFFICER
          THODUPUZHA POLICE STATION, THODUPUZHA IDUKKI
          DISTRICT, PIN - 685602
    4     ABDUL BARI
          MANHAKKANDAN HOUSE, KODASSERI, CHEMBRASSERI P.O.,
          PANDIKKAD MALAPPURAM, PIN - 676521
          BY ADVS.
          SIDHARTH O.
          SUSANTH SHAJI(K/1566/2018)
          ALBIN A. JOSEPH(K/1299/2020)
          SRI.P.M.SHAMEER


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
11.04.2024, ALONG WITH WP(C).4880/2024, THE COURT ON THE SAME
DAY DELIVERED THE FOLLOWING:
 WP(C)Nos.4880 & 6256/2024          4

                    JUDGMENT

[WP(C) Nos.4880/2024, 6256/2024]

I am considering these two writ petitions together because the

petitioners in these cases impel allegations against each other and

seek prayers similar, but against one another, again.

2. The petitioner in W.P(C)No.4880 of 2024 - which was filed

first, allege that the 7th respondent - Sri.Mathew Thomas is meting out

threat and intimidation to him compelling him to act as per an

agreement which they had entered into outside India; with a

concomitant threat that if he does not do so, he and his family will be

done away with and they removed from their own property.

3. While so, W.P(C)No.6256 of 2024 is being filed by the afore

mentioned Sri.Mathew Thomas and his wife, alleging that the

petitioner in the 1st case is threatening him; and interestingly, he also

says that the genesis of the controversy is in the afore mentioned

agreement.

4. Indubitably, therefore, both sides cite threat from one another

and seek that they be protected from each other.

5. Sri.P.M.Shameer - learned Government Pleader, in response,

submitted that the Police are actively looking into both the complaints;

but that they have found, on investigation, that their disputes have

genesis in a business that was being done outside India. He submitted

that, therefore, the lives of both the parties will be adequately

protected, but that the Police cannot and will not enter into the merits

of the internecine disputes, since the parties will have to resolve them

through alternative forums. He added that law and order has been

maintained in the areas of residence of both sides and that none of

them have been allowed to take law into their own hands.

6. I have no doubt that the afore submissions of the learned

Government Pleader would be sufficient for this Court to dispose of

both these writ petitions because, the only duty vested on the Police is

to ensure that the lives and properties of citizens are protected, but

they cannot deal with rival disputes in any manner whatsoever.

In the afore circumstances, I allow these writ petitions, recording

the afore submissions of the learned Government Pleader, that the

lives and properties of both sides are being adequately protected; with

a consequential direction to the Police Officers concerned to ensure

that this is done continually and that none of them are allowed to

commit any action in breach of peace or in violation of law.

Needless to say, should any conduct be noticed from either of the

parties in conflict with the afore directions, necessary action will be

taken to the fullest warrant of law without any reservation; and I

caution that if it is failed to be done, then the Officers concerned will

be held personally responsible.

It goes without saying that this Court has not entered into the

merits of any of the rival contentions of the parties and that they are

all left open to be impelled and pursued before the appropriate

Forum/Courts; for which entitled liberties are also reserved.

Sd/-

DEVAN RAMACHANDRAN JUDGE MC/16.4

APPENDIX OF WP(C) 4880/2024

PETITIONER EXHIBITS Exhibit P1 TRUE PHOTOSTAT COPY OF THE AMC MECHANICAL DIVISION PARTNERSHIP SEPARATION SETTLEMENT AGREEMENT DATED 17.05.2023 EXECUTED BETWEEN THE PETITIONER, 7TH RESPONDENT AND MR.

ABDUL KARIM AL SHAMMARY.

Exhibit P2 TRUE PHOTOSTAT COPY OF THE PETITION DATED 21.12.2023 SUBMITTED BY THE PETITIONER BEFORE THE 4TH RESPONDENT.

Exhibit P3 TRUE PHOTOSTAT COPY OF THE RECEIPT DATED 21.12.2023.

Exhibit P4          TRUE PHOTOSTAT COPY OF THE REPRESENTATION
                    DATED   25.01.2024    SUBMITTED    BY   THE
                    PETITIONER   BEFORE  THE   2ND   RESPONDENT
                    THROUGH EMAIL.
Exhibit P5          TRUE PHOTOSTAT COPY OF THE REPRESENTATION
                    DATED   25.01.2024    SUBMITTED    BY   THE
                    PETITIONER   BEFORE  THE   3RD   RESPONDENT
                    THROUGH EMAIL.
Exhibit P6          TRUE PHOTOSTAT COPY OF THE REPRESENTATION
                    DATED   25.01.2024    SUBMITTED    BY   THE
                    PETITIONER   BEFORE  THE   5TH   RESPONDENT
                    THROUGH EMAIL.
Exhibit P7          TRUE PHOTOSTAT COPY OF THE REPRESENTATION
                    DATED   25.01.2024    SUBMITTED    BY   THE
                    PETITIONER   BEFORE  THE   6TH   RESPONDENT
                    THROUGH EMAIL.
RESPONDENT EXHIBITS
Exhibit R7(a)       The true copy of the criminal complaint
                    dated    08.11.2023,submitted    by    this

respondent before the 6th respondent and the receipt issued by the 6th respondent Exhibit R7(b) The true copy of the Complaint dated 09.02.2024 submitted before the Deputy Superintendent of Police, Thodupuzha along with the acknowledgement received dated 10.02.2024

APPENDIX OF WP(C) 6256/2024

PETITIONER EXHIBITS Exhibit P1 THE TRUE COPY OF THE COMPLAINT DATED 08.11.2023 SUBMITTED BY THE 1ST PETITIONER BEFORE THE 3RD RESPONDENT ALONG WITH THE ACKNOWLEDGMENT RECEIVED DATED 10.11.2023 Exhibit P2 THE TRUE COPY OF THE COMPLAINT DATED 09.02.2024 SUBMITTED BEFORE THE 2ND RESPONDENT ALONG WITH THE ACKNOWLEDGEMENT RECEIVED DATED 10.02.2024

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter