Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

V. Janarthan vs The Superintendent Of Police
2024 Latest Caselaw 17025 Ker

Citation : 2024 Latest Caselaw 17025 Ker
Judgement Date : 20 June, 2024

Kerala High Court

V. Janarthan vs The Superintendent Of Police on 20 June, 2024

Author: Devan Ramachandran

Bench: Devan Ramachandran

               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
          THE HONOURABLE MR. JUSTICE DEVAN RAMACHANDRAN
     THURSDAY, THE 20TH DAY OF JUNE 2024 / 30TH JYAISHTA, 1946
                       WP(C) NO. 42445 OF 2023
PETITIONERS:

    1     SATHANAND RANGARAJ, AGED 29 YEARS, S/O RANGARAJ,
          RESIDING AT 3/54-2, TEACHERS COLONY, KARAMADI,
          METTUPALAYAM TALUK, KARAMADAI.P.O.,
          COIMBATORE DISTRICT IN TAMILNADU STATE, PIN 641104,
          PRESENTLY RESIDING AT 107, SNRV NAGA,
          KARAMADAI, METTUPALAYAM TALUK, COIMBATORE,
          TAMILNADU, PIN - 641104.

    2     MUTHAMMAL, AGED 76 YEARS, W/O VENKATRAMA GOWDER, RAJAN
          P.V.K. THOTTAM, 3/67, NEW NO.3/218 A, CHINNATHADAGAM,
          CHINNATHADAGAM P.O., COIMBATORE NORTH TALUK,
          COIMBATORE DISTRICT, TAMIL NADU STATE,
          PIN 641108, PRESENTLY RESIDING AT 107,
          SNRV NAGA, KARAMADAI, METTUPALAYAM TALUK,
          COIMBATORE, TAMILNADU -641104,
          REPRESENTED BY POWER OF ATTORNEY HOLDER SATHANAND
          RANGARAJ, AGED 29, S/O RANGARAJ,
          RESIDING AT 3/54-2, TEACHERS COLONY, KARAMADI,
          METTUPALAYAM TALUK, KARAMADAI.P.O.,
          COIMBATORE DISTRICT IN TAMILNADU STATE,
          PIN 641104, PRESENTLY RESIDING AT 107,
          SNRV NAGA, KARAMADAI, METTUPALAYAM TALUK,
          COIMBATORE, TAMILNADU, PIN - 641104.

          BY ADVS.SARATH M.S.
          B.PREMNATH (E)


RESPONDENTS:

    1     THE DISTRICT POLICE CHIEF
          OFFICE OF THE DISTRICT POLICE CHIEF,
          YAKKARA ROAD, NEAR KSRTC BUS STAND,
          PALAKKAD, KERALA, PIN - 678014.

    2     THE DEPUTY SUPERINTENDENT OF POLICE
          OFFICE OF THE DEPUTY SUPERINTENDENT OF POLICE,
          AGALI PALAKKAD, PIN - 678581.

    3     THE STATION HOUSE OFFICER, SHOLAYUR POLICE STATION,
          SHOLAYUR.P.O., PALAKKAD, PIN - 679534.
 WP(C)Nos.42445/23, 2642/24,
37052/23, 41839/23, 17207/24,
17213/24 & 20239/24

                                -2-

     4      SUB COLLECTOR/REVENUE DIVISIONAL OFFICER
            OTTAPPALAM, PALAKKAD, PIN - 679101.

     5      RANGI, AGED 61 YEARS, W/O LATE RANGAN,
            ATTAPPADY, SHOLAYUR VILLAGE, VELLAKKULAM OORU,
            AGALI, PALAKKAD, PIN - 678581.

     6      MURUGAN, AGED 30 YEARS, SON OF LATE RANGAN,
            ATTAPPADY, SHOLAYUR VILLAGE, PIN - 678581.

     7      RATHINAM, AGED 30 YEARS, SON OF LATE RANGAN,
            ATTAPPADY, SHOLAYUR VILLAGE, VELLAKKULAM OORU,
            AGALI, PALAKKAD, PIN - 678581.

     8      AYYAPPAN, AGED 25 YEARS, SON OF LATE RANGAN,
            ATTAPPADY, SHOLAYUR VILLAGE, VELLAKKULAM OORU,
            AGALI, PALAKKAD, PIN - 678581.

     9      RAMI, AGED 51 YEARS, W/O LATE PONNI, ATTAPPADY,
            SHOLAYUR VILLAGE, VELLAKKULAM OORU, AGALI,
            PALAKKAD,, PIN - 678581.

    10      SUKUMARAN, S/O. KOTTAAYI, MELUVEETTIL HOUSE,
            AGALI, PALAKKAD DISTRICT, PIN - 678581.

    11      T.R. CHANDRAN, VATTALAKKY FARM,
            MATTATHUKADU POST, AGALI (VIA),
            MATTAPPADI, PALAKKAD, PIN - 678581.

    12      MURUKAN, AGED 25 YEARS, S/O RANKAN,
            VECHAPPATHI, SHOLAYUR, AGALI PALAKKAD,
            PIN - 678581.

            BY ADVS.ANEESH K.R
            SAURAV B.(K/2198/2022)
            LIA GEORGE(K/3894/2023)
            SMT.REKHA C.NAIR, SR.GP

     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR
ADMISSION ON 20.06.2024, ALONG WITH WP(C).2642/2024,
37052/2023 AND CONNECTED CASES, THE COURT ON THE SAME DAY
DELIVERED THE FOLLOWING:
 WP(C)Nos.42445/23, 2642/24,
37052/23, 41839/23, 17207/24,
17213/24 & 20239/24

                                  -3-



           IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
         THE HONOURABLE MR. JUSTICE DEVAN RAMACHANDRAN
THURSDAY, THE 20TH DAY OF JUNE 2024 / 30TH JYAISHTA, 1946
                       WP(C) NO. 2642 OF 2024
PETITIONERS:

     1      RAMI, AGED 51 YEARS,
            W/O LATE PONNI, ATTAPPADY,
            SHOLAYUR VILLAGE, VELLAKKULAM OORU, AGALI,
            PALAKKAD -, PIN - 678581.

     2      RANGI, AGED 60 YEARS
            W/O LATE RANGAN, ATTAPPADY,
            SHOLAYUR VILLAGE, VELLAKKULAM OORU, AGALI,
            PALAKKAD, PIN - 678581.

            BY ADVS.
            ANEESH K.R
            SAURAV B.
            LIA GEORGE


RESPONDENTS:

     1      DIRECTOR GENERAL OF POLICE
            STATE POLICE HEADQUARTERS,
            VELLAYAMBALAM, CITY-THIRUVANANTHAPURAM,
            PIN - 695010.

     2      DEPUTY SUPERINTENDANT OF POLICE AGALI
            POLICE DEPARTMENT IN AGALI, PALAKKAD, KERALA,
            AGALI, KERALA, PIN - 678581.

     3      THE STATION HOUSE OFFICER,
            SHOLAYUR POLICE STATION, AGALI,
            PALAKAD, PIN - 678581.
 WP(C)Nos.42445/23, 2642/24,
37052/23, 41839/23, 17207/24,
17213/24 & 20239/24

                                  -4-

     4      PAZHANISWAMI, SUB INSPECTOR,
            SHOLAYUR POLICE STATION,
            AGALI PALAKKAD, PIN - 678581.

            BY ADVS.
            SMT.REKHA C.NAIR, SR.GP


         THIS   WRIT   PETITION   (CIVIL)   HAVING   COME   UP   FOR
ADMISSION ON 20.06.2024, ALONG WITH WP(C).42445/2023 AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
 WP(C)Nos.42445/23, 2642/24,
37052/23, 41839/23, 17207/24,
17213/24 & 20239/24

                                  -5-



           IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
         THE HONOURABLE MR. JUSTICE DEVAN RAMACHANDRAN
THURSDAY, THE 20TH DAY OF JUNE 2024 / 30TH JYAISHTA, 1946
                      WP(C) NO. 37052 OF 2023
PETITIONERS:

     1      V. JANARTHAN, AGED 56 YEARS,
            S/O VELUSAMICHETTIYAR 115/1
            SASI AVENUE AFTER TEX PARK,
            KALAPATTY COIMBATORE NORTH
            REPRESENTED BY THEIR POWER OF ATTORNEY HOLDER
            SANTHOSH P.A, AGED 37YEARS, S/O ANTONY,
            PALLIPARAMBIL HOUSE SHOLAYUR, SHOLAYUR (PO)
            PALAKKAD DISTRICT, PIN - 678581.

     2      J.JOTHIMANI, AGED 55 YEARS,
            W/O JANARTHAN 115/1 SASI AVENUE AFTER TEX PARK,
            KALAPATTY COIMBATORE NORTH PIN:641 048
            REPRESENTED BY THEIR POWER OF ATTORNEY HOLDER
            SANTHOSH P.A, AGED 37YEARS, S/O ANTONY,
            PALLIPARAMBIL HOUSE SHOLAYUR, SHOLAYUR (PO)
            PALAKKAD DISTRICT, PIN - 678581.

            BY ADV
            K SUNITHA VINOD


RESPONDENTS:

     1     THE SUPERINTENDENT OF POLICE,
           DISTRICT POLICE OFFICE PALAKKAD DISTRICT,
           PALAKKAD, PIN-678 014.

     2     THE STATION HOUSE OFFICER,
           SHOLAYUR POLICE STATION, ATTAPADITRIBAL,
           AGALI VIA, PALAKKAD DISTRICT, PIN - 678581.
 WP(C)Nos.42445/23, 2642/24,
37052/23, 41839/23, 17207/24,
17213/24 & 20239/24

                                   -6-

     3      RODIYAN@ RANKAN, AGED 55 YEARS
            S/O KARA, VECHAPPATHI, SHOLAYUR AGALI
            PALAKKAD, PIN - 678581.

     4      JYOTHIMANY, AGED ABOUT 45 YEARS,
            W/O RANKANVECHAPPATHI, SHOLAYUR AGALI
            PALAKKAD, PIN - 678581.

     5      MURUKAN,
            AGED ABOUT 25YEARS, S/O RANKAN,
            VECHAPPATHI, SHOLAYUR AGALI
            PALAKKAD, PIN - 678581.

*ADDL.R6 NANCHAN, AGED 30 YEARS,
         S/O LATE MARUTHAMOOPAN, VECHAPATHY,
         SHOLAYAR, AGALI, ATTAPADI, KERALA - 678581

            *ADDL.R6 IS IMPLEADED AS PER ORDER DATED
            20.06.2024 IN I.A.NO.1/2024.


                BY ADVS.
                ANEESH K.R
                SAURAV B.(K/2198/2022)
                SMT.REKHA C.NAIR, SR.GP


         THIS    WRIT   PETITION   (CIVIL)   HAVING   COME   UP   FOR
ADMISSION ON 20.06.2024, ALONG WITH WP(C).42445/2023 AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
 WP(C)Nos.42445/23, 2642/24,
37052/23, 41839/23, 17207/24,
17213/24 & 20239/24

                                  -7-



           IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
         THE HONOURABLE MR. JUSTICE DEVAN RAMACHANDRAN
THURSDAY, THE 20TH DAY OF JUNE 2024 / 30TH JYAISHTA, 1946
                      WP(C) NO. 41839 OF 2023
PETITIONERS:

     1      RAMI, AGED 51 YEARS,
            W/O LATE PONNI, ATTAPPADY,
            SHOLAYUR VILLAGE, VELLAKKULAM OORU, AGALI,
            PALAKKAD, PIN - 678581.

     2      RANGI, AGED 61 YEARS, W/O LATE RANGAN,
            ATTAPPADY, SHOLAYUR VILLAGE, VELLAKKULAM OORU,
            AGALI, PALAKKAD, PIN - 678581.

            BY ADV
            ANEESH K.R


RESPONDENTS:

     1      DEPUTY SUPERINTENDENT OF POLICE AGALI
            POLICE DEPARTMENT IN AGALI, PALAKKAD, KERALA,
            AGALI, KERALA, PIN - 678581.

     2      STATION HOUSE OFFICER SHOLAYUR
            SHOLAYUR, AGALI, PALAKKAD, KERALA,
            AGALI, KERALA, PIN - 678581.

     3      MUTHAMMAL, AGED 72 YEARS
            W/O VENKATRAMA GOUNDER,
            RESIDING AT RAJAN P.V.K. THOTTAM, 3/67,
            NEW NO.3/218 A, CHINNATHADAGAM,
            CHINNATHADAGAM P.O., COIMBATORE NORTH TALUK,
            COIMBATORE DISTRICT,
            TAMIL NADU STATE, PIN - 641108.
 WP(C)Nos.42445/23, 2642/24,
37052/23, 41839/23, 17207/24,
17213/24 & 20239/24

                                   -8-

     4      SATHANAND RANGARAJ, AGED 29 YEARS
            RANGARAJ, 3/54 -2 TEACHERS COLONY,
            KARAMADAI, METTUPPALAYAM TALUK, COIMBATORE,
            TAMIL NADU, PIN - 641104.

                BY ADV SARATH M S
                SMT.REKHA C.NAIR, SR.GP



         THIS    WRIT   PETITION   (CIVIL)   HAVING   COME   UP   FOR
ADMISSION ON 20.06.2024, ALONG WITH WP(C).42445/2023 AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
 WP(C)Nos.42445/23, 2642/24,
37052/23, 41839/23, 17207/24,
17213/24 & 20239/24

                                  -9-



           IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
         THE HONOURABLE MR. JUSTICE DEVAN RAMACHANDRAN
THURSDAY, THE 20TH DAY OF JUNE 2024 / 30TH JYAISHTA, 1946
                      WP(C) NO. 17207 OF 2024
PETITIONERS:

     1      K MOHANAN, AGED 67 YEARS,
            S/O KUNJAMBU, FLAT NO. 205A, GOLDEN GATE,
            KAKKANAD, ERNAKULAM, PIN - 683020.

     2      JAGADEESH CHANDRAN, AGED 55 YEARS
            S/O BALAKRISHNAN, GOLDEN HEIGHTS,
            KADAVANTHRA, ERNAKULAM, PIN - 682020.

            BY ADVS.
            GAYATHRI MURALEEDHARAN
            ARATHY P.
            ANJANA S. RAJ


RESPONDENTS:

     1      DISTRICT POLICE CHIEF, PALAKKAD
            DISTRICT POLICE OFFICE, YAKKARA ROAD,
            NEAR KSRTC BUS STAND, PALAKKAD,
            KERALA, PIN - 678014.

     2      STATION HOUSE OFFICER, SHOLAYUR
            SHOLAYUR POLICE STATION, SHOLAYUR,
            PALAKKAD, PIN - 678581.

     3      SUKUMARAN, S/O KOTTAYI, MELUVEETTIL HOUSE,
            AGALI, PALAKKAD DISTRICT, PIN - 678581.

     4      MURUGAN, AGED 30 YEARS,
            S/O LATE RANGAN, VECHAPPATHY, SHOLAYUR P.O,
            AGALI, PIN - 678581.
 WP(C)Nos.42445/23, 2642/24,
37052/23, 41839/23, 17207/24,
17213/24 & 20239/24

                                   -10-

     5          MURUKAN, AGED 25 YEARS, S/O RANKAN,
                VECHAPPATHI, SHOLAYUR, AGALI,
                PALAKKAD, PIN - 678581.

     6          NANJAN ALIAS SELVARAJ
                VECHAPPATHI, SHOLAYUR, AGALI,
                PALAKKAD, PIN - 678581.

     7          LAKSHMI, D/O KITTUSWAMY, VECHAPPATHI,
                SHOLAYUR, AGALI, PALAKKAD, PIN - 678581.

     8          RESI PERUMAL, VECHAPPATHI, SHOLAYUR,
                AGALI, PALAKKAD, PIN - 678581.

     9          CHALLAN, VECHAPPATHI, SHOLAYUR, AGALI,
                PALAKKAD, PIN - 678581.

            BY ADVS.
            ANEESH K.R
            SAURAV B.(K/2198/2022)
            LIA GEORGE(K/3894/2023)
            DEEPIKA P.(K/00986/2024)
            ADITYA S. SAHADEVAN(K/0020558/2024)
            SMT.REKHA C.NAIR, SR.GP


         THIS    WRIT   PETITION   (CIVIL)   HAVING   COME   UP   FOR
ADMISSION ON 20.06.2024, ALONG WITH WP(C).42445/2023 AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
 WP(C)Nos.42445/23, 2642/24,
37052/23, 41839/23, 17207/24,
17213/24 & 20239/24

                                 -11-



           IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
         THE HONOURABLE MR. JUSTICE DEVAN RAMACHANDRAN
THURSDAY, THE 20TH DAY OF JUNE 2024 / 30TH JYAISHTA, 1946
                      WP(C) NO. 17213 OF 2024
PETITIONER:

            JOLLY S J, AGED 56 YEARS,
            S/O JANARDHANAN, R/O SREELAKAM,
            KARUNAGAPILLY, PADA NORTH P.O,
            KOLLAM, PIN - 690518.

            BY ADVS.GAYATHRI MURALEEDHARAN
            ARATHY P.
            ANJANA S. RAJ


RESPONDENTS:

     1      DISTRICT POLICE CHIEF, PALAKKAD
            DISTRICT POLICE OFFICE, YAKKARA ROAD,
            NEAR KSRTC BUS STAND, PALAKKAD,
            KERALA, PIN - 678014.

     2      STATION HOUSE OFFICER, SHOLAYUR,
            SHOLAYUR POLICE STATION,
            SHOLAYUR PALAKKAD, PIN - 678581.

     3      SUKUMARAN, S/O KOTTAYI, MELUVEETTIL HOUSE,
            AGALI, PALAKKAD DISTRICT, PIN - 678581.

     4      MURUGAN, AGED 30 YEARS,
            S/O LATE RANGAN, VECHAPPATHY, SHOLAYUR P O,
            AGALI, PIN - 678581.

     5      MURUKAN, AGED 25 YEARS,
            S/O RANKAN, VECHAPPATHI, SHOLAYUR, AGALI,
            PALLAKAD, PIN - 678581.
 WP(C)Nos.42445/23, 2642/24,
37052/23, 41839/23, 17207/24,
17213/24 & 20239/24

                                   -12-


     6          NANJAN ALIAS SELVARAJ,
                VECHAPPATHI, SHOLAYUR, AGALI,
                PALAKKAD, PIN - 678581.

     7          LAKSHMI
                D/O KITTUSWAMY, VECHAPPATHI, SHOLAYUR,
                AGALI, PALAKKAD, PIN - 678581.

     8          RESI PERUMAL, VECHAPPATHI, SHOLAYUR, AGALI,
                PALAKKAD, PIN - 678581.

     9          CHALLAN, VECHAPPATHI, SHOLAYUR, AGALI,
                PALAKKAD, PIN - 678581.

            BY ADVS.
            ANEESH K.R
            SAURAV B.(K/2198/2022)
            LIA GEORGE(K/3894/2023)
            DEEPIKA P.(K/00986/2024)
            ADITYA S. SAHADEVAN(K/0020558/2024)
            SMT.REKHA C.NAIR, SR.GP


         THIS    WRIT   PETITION   (CIVIL)   HAVING   COME   UP   FOR
ADMISSION ON 20.06.2024, ALONG WITH WP(C).42445/2023 AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
 WP(C)Nos.42445/23, 2642/24,
37052/23, 41839/23, 17207/24,
17213/24 & 20239/24

                                 -13-



           IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
         THE HONOURABLE MR. JUSTICE DEVAN RAMACHANDRAN
THURSDAY, THE 20TH DAY OF JUNE 2024 / 30TH JYAISHTA, 1946
                      WP(C) NO. 20239 OF 2024
PETITIONERS:

     1      VELUSWAMI, AGED 48 YEARS,
            S/O SUBRAMANIAN, VECHAPATHI OORU,
            SHOLAYUR, ATTAPPADI, PIN - 687541.

     2      MURUKAN, AGED 36 YEARS,
            S/O RANKAN, VECHAPATHI OORU,
            SHOLAYUR, ATTAPPADI, PIN - 678581.

            BY ADVS.
            ANEESH K.R
            SAURAV B.
            LIA GEORGE
            DEEPIKA P.
            ADITYA S. SAHADEVAN


RESPONDENTS:

     1      DIRECTOR GENERAL OF POLICE
            POLICE HEAD QUARTERS,
            THIRUVANANTHAPURAM, PIN - 695010.

     2      SUPERINTENDENT OF POLICE
            OFFICE OF DISTRICT POLICE CHIEF,
            PALAKKAD, KERALA, KERALA, PIN - 678581.

     3      STATION HOUSE OFFICER,
            SHOLAYUR POLICE STATION, AGALI,
            PALAKKAD, KERALA,, PIN - 678581.
 WP(C)Nos.42445/23, 2642/24,
37052/23, 41839/23, 17207/24,
17213/24 & 20239/24

                                  -14-

     4      SALEES
            S/O SASI, BADANI VILAS, VEERAPANDI VILLAGE,
            CHINNATHADAKAM ROAD, AANAKKATTI NORTH,
            COIMBATORE, TAMIL NADU, PIN - 641005.

     5      JANARDHANAN
            S/O VELUSWAMI CHETIYAR, 115/1 SASI,
            AVENUE APKTER TECHS PARK,
            KALAPETTYM COIMBATORE NORTH, TAMIL NADU,
            PIN - 641005.

     6      SANTHOSH P.G
            S/O ANTHONY, PALLIPARAMBIL HOUSE, SHOLAYUR,
            AGALI, PALAKKAD, PIN - 678541.

     7      MOHANAN
            S/O KUNJAMBU, FLAT NO 205 A DD GOLDEN GATE,
            PALACHUVADU, KAKKANAD,
            ERNAKULAM, PIN - 682021.

     8      JAGADEESH CHANDRAN
            S/O BALAKRISHNAN NAIR, KUMBALATH HOUSE,
            12(D) GOLDEN HIGH GATES BLOSSOMS, COCHIN ROAD,
            KADAVANTHRA, ERNAKULAM -682020, PIN - 682020.

            BY ADVS.
            K SUNITHA VINOD
            GAYATHRI MURALEEDHARAN
            ARCHANA B.(K/3068/2022)
            ARATHY P.(K/003158/2022)
            SMT.REKHA C.NAIR, SR.GP


         THIS   WRIT   PETITION   (CIVIL)   HAVING   COME   UP   FOR
ADMISSION ON 20.06.2024, ALONG WITH WP(C).42445/2023 AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
 WP(C)Nos.42445/23, 2642/24,
37052/23, 41839/23, 17207/24,
17213/24 & 20239/24

                                      -15-

                                JUDGMENT

[WP(C) Nos.42445/2023, 2642/2024, 37052/2023, 41839/2023, 17207/2024, 17213/2024, 20239/2024]

I am considering these Writ Petitions

together since they involve similar issues and

the reliefs sought for are inter-layered.

2. Out of the afore Writ Petitions,

WP(C)Nos.17207/2024, 17213/2024, 37052/2023 and

42445/2023 are filed by persons who claimed to

be the owners (who will hereinafter referred to

as 'the Owners' for convenience), in possession

of certain extents of land in the Attappadi

area. All of them assert such rights on the

strength of valid documents and survey records

and allege that the party respondents - who

claim to be Tribals (who will hereinafter

collectively referred to as 'the Tribals' for

convenience) and various others, are trespassing WP(C)Nos.42445/23, 2642/24, 37052/23, 41839/23, 17207/24, 17213/24 & 20239/24

into their property, causing damage and seeking

to usurp the same through unfair means. They say

that, therefore, they have approached the Police

for protection, since their lives and properties

are in danger; but that no action has been taken

by the officers concerned, thus constraining

them to approach this Court through these Writ

Petitions seeking various reliefs, including

that they be allowed to protect their property

by construction of fencing and protective walls.

3. While so, WP(C)Nos.20239/2024,

41839/2023 and 2642/2024 have been filed by the

'Tribals', arraying the 'Owners' as respondents.

Their assertion is that they are in possession

of the land and are tracing their title over it

through certain devolutions, but that they are

being threatened and intimidated by the party

respondents to evict themselves forcibly; thus

seeking that they be granted protection for WP(C)Nos.42445/23, 2642/24, 37052/23, 41839/23, 17207/24, 17213/24 & 20239/24

their lives and properties.

4. However, in WP(C)No.2642/2024, the

petitioners - who are also 'Tribals' - say that

the Police are harassing them, particularly the

3rd respondent therein, and seek that he be

directed not to do so because, the disputes

between them and the afore stated 'Owners' are

in the Civil realm.

5. I have heard Smt.Gayathri Muraleedharan,

Sri.Sarath M.S., Smt.Sunitha Vinod and

Sri.K.R.Aneesh - learned counsel appearing for

the petitioners in these Writ Petitions; and the

learned Senior Government Pleader - Smt.Rekha C.

Nair, appearing for the official respondents. WP(C)Nos.42445/23, 2642/24, 37052/23, 41839/23, 17207/24, 17213/24 & 20239/24

6. The learned counsel for the 'Owners'

made very vehement submissions with respect to

the title of their clients; and asserted that

the attempt of the 'Tribals' is to illegally

enrich themselves, by claiming possession and

ownership, which they are not entitled to. They

added that this situation is exacerbated

because, many of the properties remain without

proper fencing and compound walls; and hence

that, when their clients attempt to make such

constructions, it is being violently obstructed

by the latter, taking law into their own hands

and meting out threats and intimidation to them,

their families, and their employees. They argue

that there are no disputes with respect to the

boundaries or survey numbers of the properties;

and that the 'Tribals' cannot claim any right

over them in any manner, but are doing so on the

basis of certain specious assertions, which are WP(C)Nos.42445/23, 2642/24, 37052/23, 41839/23, 17207/24, 17213/24 & 20239/24

unsubstantiated and without any basis in law.

They thus pray that the reliefs sought for in

these Writ Petitions be granted.

7. However, Sri.K.R.Aneesh - learned

counsel appearing for the 'Tribals', had a

completely different version to present,

asserting that his clients have been in

possession and ownership of the properties for

several years, if not decades; and that the

owners are trespassing into the same, thus

asserting their ownership without any valid

basis. He added that his clients have approached

this Court through two other Writ Petitions,

seeking that the entire properties be surveyed

and marked, which would then establish the truth

of his clients' contentions; and therefore,

prayed that the Writ Petition Nos.20239/2024 and

41839/2023 be allowed; while,

W.P(C)Nos.2642/2024 be ordered, directing the 3rd WP(C)Nos.42445/23, 2642/24, 37052/23, 41839/23, 17207/24, 17213/24 & 20239/24

respondent - Police Officer therein not to

intervene in the civil disputes between the

parties or to harass them.

8. Smt.Rekha C.Nair - learned Senior

Government Pleader, began her submissions saying

that the Police is now caught in a very

difficult situation because, both sides are

claiming ownership and possession of the same

extents of land, and that too on the basis of

documents and other materials. She added that

the Police cannot look into these aspects at

all, since they do not have the competence or

jurisdiction to do so; but are now ensuring that

the lives of the parties are adequately

protected, to make sure that their internecine

disputes do not end in violence or infraction of

law.

9. The learned Senior Government Pleader

then vehemently asserted that this is all that WP(C)Nos.42445/23, 2642/24, 37052/23, 41839/23, 17207/24, 17213/24 & 20239/24

the Police can do because every other issue will

have to be resolved by the parties through

appropriate recourse in civil remedies, which

she affirmed, appear to have been initiated by

both sides and are pending before the competent

Forums/Courts. She prayed that, therefore, these

Writ Petitions be ordered only to the extent of

directing the Police to ensure that law and

order is always maintained and that none of the

parties are allowed to take law into their own

hands, or commit any action which is in conflict

with law.

10. I have evaluated the afore rival

submissions on the touchstone of various

materials - which are rather extensive in nature

- on record. It is doubtless that the 'Owners'

have produced several documents, along with

their Writ Petitions and along with the counter

pleadings in which they are respondents, to WP(C)Nos.42445/23, 2642/24, 37052/23, 41839/23, 17207/24, 17213/24 & 20239/24

establish their asserted unimpeached ownership

and possessions over the extents of land claimed

by them. They say that their lands are remaining

unprotected as of now because of lack of proper

fencing and compound walls in several places;

and that this is now being taken advantage of by

the 'Tribals' in trespassing into it at their

own volition and in a wanton fashion, thereby,

threatening and intimidating them to cede the

same in their favour, which is not tenable or

permissible.

11. However, per contra, the stand of the

tribals is that they have been in possession of

the lands for the last several years, though

they may not be able to establish it through

documentary ownership materials; but they

describe such derivation through the pleadings

on record.

12. It is thus obvious that the Police WP(C)Nos.42445/23, 2642/24, 37052/23, 41839/23, 17207/24, 17213/24 & 20239/24

cannot intervene in these issues because, when

two sides claim the same extent of the property,

based on their respective documents and

contentions, it is for the competent Court or

Forum to adjudicate it, but not for them to

intervene.

13. As far as this Court is concerned, while

it acts under Article 226 of the Constitution of

India, it is proscribed from entering into the

disputations in the realm of facts or to

adjudicate the same in any manner, particularly

when the parties are before this Court seeking

protection against each other.

14. That being said, even though I have gone

through the materials in some detail, there is

hardly any indication that the parties are

taking legal recourse through the available

civil remedies, though some of the 'Owners'

appear to have obtained orders of injunction WP(C)Nos.42445/23, 2642/24, 37052/23, 41839/23, 17207/24, 17213/24 & 20239/24

against either the 'Tribals' mentioned in these

matters, or others, who they say are

indeterminate and who keep changing.

15. In fact, the learned counsel for the

'Owners' submitted that the recourse in civil

law is often not very effective because, when a

Suit is filed against one set of people, it is

another set who would trespass and create

trouble. However, this by itself, would not be

sufficient for this Court to intervene and act

like a Civil Court, or to issue orders touching

upon the rival rights of the parties qua the

properties; and certainly, it is for them to

establish their ownership or possession over the

properties as per law.

16. However, the afore cannot be done by any

of the parties by resorting to violence or such

other deleterious conduct; and should they still

do so, it is for the Police to intervene and WP(C)Nos.42445/23, 2642/24, 37052/23, 41839/23, 17207/24, 17213/24 & 20239/24

ensure that law and order is maintained and that

necessary action relating to infractions of

peace and law is taken and completed to the

fullest warrant.

In the afore perspective, I allow

W.P(C)Nos.17207/2024, 17213/2024, 42445/2023 and

37052/2023, to the limited extent of directing

the Police to ensure that the lives of the

parties are adequately protected against each

other; and that no one is allowed to take law

into their own hands or to commit any action

which is in violation of law. The Police will

ensure that law and order is always maintained;

and that the parties do not resort to violence

or such other conduct against each other, though

they are at liberty to invoke and pursue every

other legal remedy that may be available to them

in law.

Axiomatically, if any of the petitioners in WP(C)Nos.42445/23, 2642/24, 37052/23, 41839/23, 17207/24, 17213/24 & 20239/24

these cases are obstructed from carrying out any

activity in the land claimed by them, the Police

will ensure that there is no law and order issue

without intervening into the civil disputes,

with the said persons being at liberty to invoke

other remedies as may be requisite, subject to

their advice in such matters.

W.P(C)Nos.20239/2024 and 41839/2023 are

allowed, directing the Police to ensure that law

and order is maintained; and that none of the

parties resort to violence or to threats and

intimidation against each other. The Police will

also be guided by the afore directions, since

the extents of land are interlayered or the

same, and they will also cause necessary vigil

to make sure that the parties do not violate

these directions in any manner whatsoever.

W.P(C)No.2642/2024 is closed, recording the

submissions of the learned Senior Government WP(C)Nos.42445/23, 2642/24, 37052/23, 41839/23, 17207/24, 17213/24 & 20239/24

Pleader, that the Police are not intervening in

the civil disputes, nor have they caused any

harassment and they have no reason to do so; and

further that the petitioners herein have not

been arrayed as accused in any Crime as of now,

they will be summoned only if they are issued a

notice under the provisions of the Cr.P.C.

However, it is clarified that if the petitioners

are to be arrayed as accused in future, the

Police will be at full liberty to cause an

investigation and to deal with it in any manner

as is apposite.

After I dictated this part of the judgment,

Sri.M.S.Sarath - learned counsel for the

petitioners in W.P(C)No.42445/2023, pointed out

that his clients are one of those 'Owners' who

have already invoked legal remedies; and in

fact, are enjoying Ext.P8 recommendation by the

Revenue Divisional officer that the Police must WP(C)Nos.42445/23, 2642/24, 37052/23, 41839/23, 17207/24, 17213/24 & 20239/24

give his clients adequate and effective

protection. He explained that his client,

thereafter, obtained an order of injunction

against the party respondents therein and that

it is being violated even now.

Needless to say, therefore, as I have

already said above, if any of the petitioners

have obtained orders from competent Authorities,

or are supported by directions from competent

Civil Courts, the Police will advert into the

same, while abiding by the afore directions and

act within the parameters of law, subject to the

remedies and rights of the other side.

Sd/-

DEVAN RAMACHANDRAN JUDGE akv WP(C)Nos.42445/23, 2642/24, 37052/23, 41839/23, 17207/24, 17213/24 & 20239/24

APPENDIX OF WP(C) 2642/2024

PETITIONER EXHIBITS

EXHIBIT P1 THE TRUE COPY OF THE ORDER DATED 31.05.2011 IN TLA CASE NO 869/1987 OF REVENUE DIVISION OFFICER OTTAPALAM

EXHIBIT P2 THE TRUE COPY OF THE TAX RECEIPT DATED 12.04.2021 OF SHOLAYUR VILLAGE

EXHIBIT P3 THE TRUE COPY OF THE TAX RECEIPT DATED 19.09.2023 OF SHOLAYUR VILLAGE

EXHIBIT P4 THE TRUE COPY OF THE JUDGMENT DATED

EXHIBIT P5 THE TRUE COPY OF THE INTERIM ORDER DATED 12.12.2023 IN WPC NO 41839 OF 2023 OF HIGH COURT OF KERALA

EXHIBIT P6 THE TRUE COPY OF THE COMPLAINT DATED 13.1.2024 GIVEN BY THE PETITIONERS TO THE 1ST RESPONDENT WP(C)Nos.42445/23, 2642/24, 37052/23, 41839/23, 17207/24, 17213/24 & 20239/24

APPENDIX OF WP(C) 37052/2023

PETITIONER EXHIBITS

EXHIBIT P1 THE TRUE COPY OF THE SALE DEED NO 2203/2022 OF AGALI SRO. DATED 27.12.2022

EXHIBIT P2 THE TRUE COPY OF THE LAND TAX PAID BY THE PETITIONERS IN SHOLAYUR VILLAGE, DATED 27.07.2023

EXHIBIT P3 THE TRUE COPY OF THE POSSESSION CERTIFICATE ISSUED BY THE VILLAGE OFFICER IN CHARGE, SHOLAYUR VILLAGE, DATED 29.09.2023

EXHIBIT P4 THE TRUE COPY OF THE INTERIM ORDERIN IA NO 1085 IN OS NO.207/2023 PASSED BY THE HON'BLE MUNSIFF MAGISTRATE COURT, MANNARKKAD, DATED 06.10.2023

EXHIBIT P5 THE TRUE COPY OF THE COMPLAINT FILED BY THE PETITIONERS BEFORE THE 2ND RESPONDENT DATED 17.10.2023

EXHIBIT P6 THE PHOTOGRAPH OF THE FENCING DEMOLISHED BY RESPONDENTS NO 3 TO 5

EXHIBIT P7 THE TRUE COPY OF THE COMPLAINT FILED BY THE PETITIONERS BEFORE THE 1ST RESPONDENT ON 24.1 1.2023

EXHIBIT P8 A TRUE COPY OF THE POSSESSION CERTIFICATE NO 83426152 DTD 07-02-2024 ISSUED FROM SHOLAYUR VILLAGE OFFICE

EXHIBIT P9 TRUE COPY OF SKETCH NO.79/2024 DTD 22- 02-2024 SHOWING THE LOCATION AND BOUNDARIES OF PROPERTY COVERED BY EXT P1 ISSUED FROM SHOLAYUR VILLAGE OFFICE WP(C)Nos.42445/23, 2642/24, 37052/23, 41839/23, 17207/24, 17213/24 & 20239/24

EXHIBIT P10 A TRUE COPY OF THE BUILDING PERMIT N.JC 1-BA(97347)/2024 DTD 16-03-2024 ISSUED BY SHOLAYUR GRAMA PANCHAYATH FOR THE CONSTRUCTION OF A RESIDENTIAL BUILDING AND RECEIPT FOR PAYMENT OF PERMIT FEE

EXHIBIT P11 A PHOTOGRAPH SHOWING THE LIE AND PLY OF THE PROPERTY COVERED BY EXT P1 SALE DEED

EXHIBIT P12 A TRUE COPY OF THE REPORT OF THE VILLAGE OFFICER SHOLAYUR DTD 15-08-

EXHIBIT P13 A TRUE COPY OF THE APPLICATION FILED BY THE PETITIONER AND REPLY LETTER DTD 13-02-2024 ISSUED UNDER RTI ACT FROM THE OFFICE OF THE RDO OTTAPPALAM

EXHIBIT P14 A TRUE AVAILABLE COPY OF SALE DEED NO 735/1957 OF MANNARKKAD SUB REGISTRY

EXHIBIT P15 A TRUE COPY OF THE SALE DEED NO.1295/2006 OF AGALI SUB REGISTRY

EXHIBIT P16 A TRUE AVAILABLE COPY OF A AND B REGISTER OF SHOLAYUR VILLAGE

EXHIBIT P17 A TRUE COPY OF THE COMPLAINT DTD 12- 03-2024, SUBMITTED BEFORE THE THAHASILDAR ATTAPPADI AND ITS RECEIPT

EXHIBIT P 18 A RELEVANT PAGE OF THE PURAMBOKE REGISTER SHOWING THE EXISTENCE OF A ROAD IN SY NO 1795/5 OF SHOLAYUR VILLAGE

EXHIBIT P19 A TRUE COPY OF THE FORM 12 NOTICE DTD 6-12-2023 SERVED ON THE 5TH RESPONDENT BY THE TALUK SURVEYOR WP(C)Nos.42445/23, 2642/24, 37052/23, 41839/23, 17207/24, 17213/24 & 20239/24

EXHIBIT P20 A TRUE COPY OF REPORT NO E-492180/23 DTD 13-12-2023 SUBMITTED BY THE TALUK SURVEYOR TO THE THAHASILDAR(LR)

EXHIBIT P21 A TRUE COPY OF THE APPLICATION DTD 13-

                        02-2023    SUBMITTED   BY    THE   5TH
                        RESPONDENT

EXHIBIT P22             A TRUE COPY OF THE JUDGMENT DTD 09-02-

2024 IN W.P ( C ) NO 4928/2024 OF THE HON'BLE HIGH COURT OF KERALA

RESPONDENT EXHIBITS

EXHIBIT R5(A) THE TRUE COPY OF THE 'A AND B' REGISTER OF SHOLAYUR VILLAGE ISSUED BY THE VILLAGE OFFICER SHOLAYUR DATED 21/12/2022

EXHIBIT R5(B) THE TRUE COPY OF THE BASIC TAX RECEIPT DATED 15.02.2023 ISSUED BY SHOLAYUR VILLAGE

EXHIBIT R5(C) TRIBAL LAND DISTRICT COLLECTOR, PALAKKAD HAS ISSUED A LETTER. THE TRUE COPY OF THE LETTER DATED 05.09.2023 ISSUED BY DISTRICT COLLECTOR PALAKAD TO TAHSILDAR, ATTAPADY

EXHIBIT R5(D) THE TRUE COPY OF THE ORDER DATED 12.10.1995 OF REVENUE DIVISION OFFICER OTTAPPALAM IN TLA CASE NO 65/1988

EXHIBIT R5(E) THE TRUE COPY OF THE APPLICATION MADE BY LATE MARUTHAMOOPAN FOR THE RESTORATATION OF TRIBAL LAND 12.10.1995

EXHIBIT R5(F) THE TRUE COPY OF THE NOTICE DATED 12.10.2020 ISSUED BY OFFICE OF SUB COLLECTOR OTTAPALAM WP(C)Nos.42445/23, 2642/24, 37052/23, 41839/23, 17207/24, 17213/24 & 20239/24

EXHIBIT R6(A) THE TRUE COPY OF THE ORDER DATED 12.10.1995 OF REVENUE DIVISION OFFICER OTTAPPALAM IN TLA CASE NO 65/1988

EXHIBIT R6(B) THE TRUE COPY OF THE APPLICATION MADE BY LATE MARUTHAMOOPAN FOR THE RESTORATATION OF TRIBAL LAND 12.10.1995

EXHIBIT R6(C) THE TRUE COPY OF THE NOTICE DATED 12.10.2020 ISSUED BY OFFICE OF SUB COLLECTOR OTTAPALAM WP(C)Nos.42445/23, 2642/24, 37052/23, 41839/23, 17207/24, 17213/24 & 20239/24

APPENDIX OF WP(C) 41839/2023

PETITIONER EXHIBITS

EXHIBIT P1 THE TRUE COPY OF THE ORDER DATED 31.05.2011 IN TLA CASE NO 869/1987 OF REVENUE DIVISION OFFICER OTTAPALAM

EXHIBIT P2 THE TRUE COPY OF THE TAX RECEIPT DATED 12.04.2021 OF SHOLAYUR VILLAGE

EXHIBIT P3 THE TRUE COPY OF THE TAX RECEIPT DATED 19.09.2023 OF SHOLAYUR VILLAGE

EXHIBIT P4 THE TRUE COPY OF THE JUDGMENT DATED

EXHIBIT P5 THE PHOTOGRAPH OF THE BOARD ERECTED BY THE 3RD RESPONDENT IN THE TRIBAL LAND BELONGING TO THE PETITIONERS

EXHIBIT P6 THE TRUE COPY OF THE REPRESENTATION DATED 30.11.2023 TO DEPUTY SUPERINTENDENT OF POLICE AGALI

RESPONDENT EXHIBITS

EXHIBIT-R4(A) TRUE COPY OF THE LETTER NO.A2- 547/2024 FURNISHING INFORMATION UNDER RIGHT TO INFORMATION ACT ISSUED TO THE 4TH RESPONDENT BY STATE PUBLIC INFORMATION OFFICER AND JUNIOR SUPERINTENDENT, OFFICE OF THE SUB COLLECTOR, OTTAPPALAM

EXHIBIT-R4(B) TRUE COPY OF THE ORDER NO.A1-5695/23 (2) DATED 13.12.2023 ISSUED BY SUB COLLECTOR, OTTAPPALAM TO THE 3RD RESPONDENT

EXHIBIT-R4(C) TRUE COPY OF THE INJUNCTION ORDER WP(C)Nos.42445/23, 2642/24, 37052/23, 41839/23, 17207/24, 17213/24 & 20239/24

DATED 20.12.2023 IN I.A. NO.1429/2023 IN O.S. NO.267/2023 OF THE COURT OF THE MUNSIFF-MAGISTRATE, MANNARKKAD

EXHIBIT-R4(D) TRUE COPY OF THE COMMISSION REPORT ALONG WITH SKETCH IN I.A. NO.1430/2023 IN O.S. NO.267/2023 OF THE COURT OF THE MUNSIFF-MAGISTRATE, MANNARKKAD DATED 25.1.2024

EXHIBIT-R4(E) TRUE COPY OF THE ENDORSEMENT BEARING NO.K11-45528/2024/PHQ DATED 6.3.2024 BY WHICH DIRECTION WAS GIVEN BY THE DIRECTOR GENERAL OF POLICE, KERALA TO DEPUTY INSPECTOR GENERAL, THRISSUR RANGE

EXHIBIT-R4(F) TRUE COPY OF THE INTERIM ORDER IN W.P.(C) NO. 42445/2023 DATED 15.12.2023 OF THE HON'BLE HIGH COURT OF KERALA

EXHIBIT-R4(G) TRUE COPY OF FIR IN CRIME NO.19/2024 OF SHOLAYAR POLICE STATION, PALAKKAD DISTRICT DATED 10.3.2024

EXHIBIT-R4(H) TRUE COPY OF THE FIR IN CRIME NO.30/2024 OF SHOLAYAR POLICE STATION, PALAKKAD DISTRICT DATED 10.3.2024

EXHIBIT-R4(I) TRUE COPY OF THE INTERIM ORDER DATED 7.7.2017 IN W.P.(C) NO.39866/2016 OF THE HON'BLE HIGH COURT OF KERALA WP(C)Nos.42445/23, 2642/24, 37052/23, 41839/23, 17207/24, 17213/24 & 20239/24

APPENDIX OF WP(C) 17207/2024

PETITIONER EXHIBITS

EXHIBIT P1 THE TRUE COPY OF THE SALE DEED BEARING DOCUMENT NO: 1663 OF 2006 OF AGALY SRO DATED 27.11.2006

EXHIBIT P2 THE PHOTOGRAPH OF THE BUILDING DATED 24.09.2022 AND 05.04.2024

EXHIBIT P3 THE TRUE COPY OF THE FORM 10 APPLICATION BEARING NO: 490/2024 DATED NIL

EXHIBIT P4 THE TRUE COPY OF THE COMPLAINT PREFERRED BY THE 1ST PETITIONER TO STATE POLICE CHIEF DATED NIL

EXHIBIT 4(A) THE TRUE COPY OF THE RECEIPT ISSUED FROM THE OFFICE OF THE STATE POLICE CHIEF DATED 06.04.2024

EXHIBIT 4(B) THE TRUE COPY OF THE RECEIPT ISSUED FROM THE OFFICE OF THE SHOLAYAR POLICE STATION DATED 06.04.2024

EXHIBIT P5 THE TRUE COPY OF THE COMPLAINT SUBMITTED TO THE 2ND RESPONDENT DATED 24.04.2024

EXHIBIT P5(A) THE TRUE COPY OF THE RECEIPT ISSUED FROM THE 2ND RESPONDENT OFFICE DATED 24.04.2024

EXHIBIT P6 THE TRUE COPY OF THE COMPLAINT SUBMITTED TO THE 1ST RESPONDENT DATED 27.04.2024

EXHIBIT P6(A) THE TRUE COPY OF THE RECEIPT ISSUED FROM THE 1ST RESPONDENT OFFICE DATED WP(C)Nos.42445/23, 2642/24, 37052/23, 41839/23, 17207/24, 17213/24 & 20239/24

27.04.2024 RESPONDENT EXHIBITS

EXHIBIT R4 (A) THE PHOTOGRAPH OF THE TEMPLE IN THE DISPUTED TRIBAL LAND HAVING TEMPLE WORSHIPPED BY TRIBES

EXHIBIT R4(B) THE TRUE COPY OF THE TAX RECEIPT DATED 15.02.2023 ISSUED BY SHOLAYUR VILLAGE FOR PROPERTY COVERED IN SY NO 1784/1

EXHIBIT R4(C) THE TRUE COPY OF THE COMPLAINT DATED 08.04.2024 LODGED BY THE TRIBES AGAINST THE PETITIONER TO DIRECTOR GENERAL OF POLICE

EXHIBIT R4(D) THE TRUE COPY OF THE COMPLAINT DATED 31.05.2024 AGAINST THE PETITIONER AND HIS AGENTS TO THE DIRECTOR GENERAL OF POLICE

EXHIBIT R4(E) THE TRUE COPY OF THE INTERIM ORDER

WP(C)Nos.42445/23, 2642/24, 37052/23, 41839/23, 17207/24, 17213/24 & 20239/24

APPENDIX OF WP(C) 17213/2024

PETITIONER EXHIBITS

EXHIBIT P1 THE TRUE COPY OF THE SALE DEED BEARING DOCUMENT NO: 1425/1/2019 OF AGALY SRO DATED 05.12.2019

EXHIBIT P1(A) THE TRUE COPY OF THE SALE DEED BEARING DOCUMENT NO: 1426/1/2019 OF AGALY SRO DATED 05.12.2019

EXHIBIT P2 THE PHOTOGRAPH OF THE BUILDING DATED 24.09.2022 AND 05.04.2024

EXHIBIT P3 THE TRUE COPY OF THE FORM 10 APPLICATION BEARING NO: 491/2024 DATED NIL

EXHIBIT P4 THE TRUE COPY OF THE COMPLAINT PREFERRED BY THE K MOHANAN TO STATE POLICE CHIEF DATED NIL

EXHIBIT P4(A) THE TRUE COPY OF THE RECEIPT ISSUED FROM THE OFFICE OF THE STATE POLICE CHIEF DATED 06.04.2024

EXHIBIT P4(B) THE TRUE COPY OF THE RECEIPT ISSUED FROM THE OFFICE OF THE SHOLAYAR POLICE STATION DATED 06.04.2024

EXHIBIT P5 . THE TRUE COPY OF THE COMPLAINT SUBMITTED TO THE 2ND RESPONDENT DATED 24.04.2024

EXHIBIT P5(A) THE TRUE COPY OF THE RECEIPT ISSUED FROM THE 2ND RESPONDENT OFFICE DATED 24.04.2024

EXHIBIT P6 THE TRUE COPY OF THE COMPLAINT SUBMITTED TO THE 1ST RESPONDENT DATED WP(C)Nos.42445/23, 2642/24, 37052/23, 41839/23, 17207/24, 17213/24 & 20239/24

27.04.2024

EXHIBIT P6(A) THE TRUE COPY OF THE RECEIPT ISSUED FROM THE 1ST RESPONDENT OFFICE DATED 27.04.2024

RESPONDENT EXHIBITS

EXHIBIT R4(A) THE PHOTOGRAPH OF THE TEMPLE IN THE DISPUTED TRIBAL LAND HAVING TEMPLE WORSHIPPED BY TRIBES

EXHIBIT R4(B) THE TRUE COPY OF THE TAX RECEIPT DATED 15.02.2023 ISSUED BY SHOLAYUR VILLAGE FOR PROPERTY COVERED IN SY NO 1784/1

EXHIBIT R4(C) THE TRUE COPY OF THE COMPLAINT DATED 08.04.2024 LODGED BY THE TRIBES AGAINST THE PETITIONER TO DIRECTOR GENERAL OF POLICE

EXHIBIT R4(D) THE TRUE COPY OF THE COMPLAINT DATED 31.05.2024 AGAINST THE PETITIONER AND HIS AGENTS TO THE DIRECTOR GENERAL OF POLICE

EXHIBIT R4(E) THE TRUE COPY OF THE INTERIM ORDER

WP(C)Nos.42445/23, 2642/24, 37052/23, 41839/23, 17207/24, 17213/24 & 20239/24

APPENDIX OF WP(C) 20239/2024

PETITIONER EXHIBITS

EXHIBIT P1 THE TRUE COPY OF THE TAX RECEIPT DATED 15.02.2023 ISSUED BY SHOLAYUR VILLAGE FOR PROPERTY COVERED IN SY NO 1784/1

EXHIBIT P2 THE TRUE COPY OF THE COMPLAINT DATED 08.04.2024 LODGED BY THE PETITIONERS TO RESPONDENT NO 1 TO 3

EXHIBIT P3 THE TRUE COPY OF THE COMPLAINT DATED 31.05.2024 TO THE RESPONDENT NO 1 TO 3 WP(C)Nos.42445/23, 2642/24, 37052/23, 41839/23, 17207/24, 17213/24 & 20239/24

APPENDIX OF WP(C) 42445/2023

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE TITLE DEED NO.1494/67 DATED 26.4.1967 IN THE NAME OF 1ST PETITIONER ON THE FILE OF THE MANNARKKAD SUB-REGISTRAR OFFICE

EXHIBIT P2 TRUE COPY OF THE POWER OF ATTORNEY EXECUTED IN FAVOUR OF THE SECOND PETITIONER BY 1ST PETITIONER DATED 27.10.2022

EXHIBIT P3 TRUE COPY OF THE JUDGMENT IN W.P.(C) 4848/2023 DATED 27/6/2023 OF THE HON'BLE HIGH COURT OF KERALA

EXHIBIT P4 TRUE COPY OF THE INTIMATION ISSUED TO THE 2ND PETITIONER BY THE TAHAZILDAR (LR), TRIBAL TALUK OFFICE, PATTAMBI

EXHIBIT P5 TRUE COPY OF THE COMPLAINT SUBMITTED BY 1ST PETITIONER BEFORE THE STATION HOUSE OFFICER, SHOLAYUR POLICE STATION DATED 18/11/2023

EXHIBIT P6 TRUE COPY OF THE COMPLAINT SUBMITTED BY THE 1ST PETITIONER BEFORE THE DEPUTY SUPERINTENDENT OF POLICE, AGALI DATED 5/12/2023

EXHIBIT P7 TRUE COPY OF THE COMPLAINT DATED 6.12.2023 SUBMITTED BY 1ST PETITIONER BEFORE THE 1ST RESPONDENT

EXHIBIT P8 TRUE COPY OF THE ORDER OF THE 4TH RESPONDENT NO.A1-5695/23 (2) DATED 13/12/2023

EXHIBIT P9 TRUE COPY OF THE ORDER DATED WP(C)Nos.42445/23, 2642/24, 37052/23, 41839/23, 17207/24, 17213/24 & 20239/24

20.12.2023 IN I.A. NO.1429/2023 IN O.S. NO.267/2023 OF THE COURT OF THE MUNSIFF-MAGISTRATE, MANNARKKAD

EXHIBIT P10 TRUE COPY OF THE COMPLAINT TO THE DISTRICT POLICE CHIEF, PALAKKAD AND D.G.P., KERALA DATE MISTAKENLY SHOWN AS 25.2.25 ALONG WITH THE DETAILS OF ANNEXED DOCUMENTS

RESPONDENT EXHIBITS

EXHIBIT R9(A) THE TRUE COPY OF THE ORDER DATED 31.05.2011 IN TLA CASE 869/1987 OF RDO OTTAPPALAM

EXHIBIT R9(B) THE TRUE COPY OF THE INTERIM ORDER DATED 12/12/2023 IN WPC NO 41839 OF

EXHIBIT R9(C) THE TRUE COPY OF THE REPRESENTATION DATED 20.11.2023 BEFORE THE TAHSILDAR ATTAPPADY TRIBAL TALUK

EXHIBIT R9(D) THE TRUE COPY OF THE COMPLAINT DATED 13.01.2024 TO THE DIRECTOR GENERAL OF POLICE

EXHIBIT R9(E) THE TRUE COPY OF THE ORDER DATED

EXHIBIT R9(F) THE TRUE COPY PROPERTY DETAILS AS PER RECEIPT SEARCH LIST OF VILLAGE OFFICER SHOLAYUR

EXHIBIT R9(G) THE TRUE COPY OF THE REPORT DATED 21.12.2023 FILED BY REPORT FILED BY THE TAHASILDAR TRIBAL TALUK ATTAPPADY TO SUB COLLECTOR OTTAPPALAM

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter