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 1, Cited by 0]

Madras High Court

S.Chandhira Kumar vs The Superintendent Of Police on 24 January, 2020

Author: A.D.Jagadish Chandira

Bench: A.D.Jagadish Chandira

                                                         1

                             BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                DATED :24.01.2020

                                                       CORAM

                          THE HONOURABLE MR.JUSTICE A.D.JAGADISH CHANDIRA

                                             W.P.(MD)No.1437 of 2020


                S.Chandhira Kumar                                          ... Petitioner
                                                        Vs.

                1.The Superintendent of Police,
                  Trichy District,
                  Trichy.

                2.The Inspector of Police,
                  Mannachanallur Police Station,
                  Mannachanallur,
                  Trichy District.                                    ... Respondents
                PRAYER:- Petition filed under Article 226 of the Constitution of India
                seeking a Writ of Mandamus, by directing the respondents to give the
                permission and adequate police protection for conducting Adal Padal
                Dance Programme on 26.01.2020 night at 07.00 p.m to 12.00 p.m on
                drama stage of Sri Thattiyanagayee Mariyamman Kovil, and very next day
                27.01.2020 night at 07.00 p.m to 12.00 p.m on drama stage of Sri
                Paalakattu Mariyamman Kovil stage of Sri Thattiyangayee Mariyamman
                Kovil Festival belongs to Oorkadu, Poonampalayam, Mannachanallur Taluk,
                Trichy District on the basis of my representation dated 17.01.2020.

                                      For Petitioner    : Mr.A.Azhagason

                                      For Respondents : Mrs.S.Bharathi
                                                       Government Advocate(Crl.Side)

                                                       ORDER

This writ petition has been filed to direct the the respondents to give the permission and adequate police protection for conducting Adal Padal Dance Programme on 26.01.2020 night at 07.00 p.m to 12.00 p.m on drama stage of Sri Thattiyanagayee Mariyamman Kovil, and very next day http://www.judis.nic.in 2 27.01.2020 night at 07.00 p.m to 12.00 p.m on drama stage of Sri Paalakattu Mariyamman Kovil stage of Sri Thattiyangayee Mariyamman Kovil Festival belongs to Oorkadu, Poonampalayam, Mannachanallur Taluk, Trichy District on the basis of my representation dated 17.01.2020.

2.Heard the learned Counsel appearing for the petitioner and the learned Government Advocate(Crl.Side) appearing for the respondents.

3. The learned Government Advocate(Crl.Side) appearing for the respondents submits that the police does not have any reservations on the place, where the function is to be conducted. However, there is an apprehension that some law and order problem may arise during the tournament. She would also submit that the Director General of Police, in his proceedings in Rc.No.007301/Genl.I(1)/2019 dated 09.04.2019 has issued circular to Commissioner of Police, Superintendent of Police and all the Station Housing Officer and directed them to follow the procedure and instruct the petitioner seeking permission to conduct cultural programs to comply with the conditions and permission may be granted subject to the petitioner agreeing to comply with the said conditions by filing necessary undertaking before the respondent police. She would further submit that the respondents have no serious objection granting permission to conduct Adal Padal Dance Programme. He would further submit that permission may be granted before 10.00 p.m. http://www.judis.nic.in 3

4. The respondents police are directed to grant permission for conducting the cultural programme (ie.,) Adal Padal Programme on 26.01.2020 and 27.01.2020, by enclosing the following conditions:

(a) The Aadal Paadal programme in connection with festival or any cultural programme, SHO should specify the time and the same shall not be later than 10.00 p.m
(b) double meaning songs should not be played so as to spoil the minds of students and the youth;
(c) no songs, touching upon any political party or religion, community or caste be played;
(d) Organizers shall not erect any digital banners/pla cards on either side of the arterial roads, platforms, walkways/major roads and any other roads
(e) the function should not affect caste, religious or communal harmony and shall be conducted without any discrimination
(f) if there is any violation of any one of the conditions imposed, the concerned Police Officer is at liberty to take necessary action, as per law and stop such performance;
(g) similarly, the Police is empowered to stop the programme, if it exceeds beyond the permitted time;
(h) the participants of the programme shall not intake any kind of in-toxic substance or liquor during the programme;
(i) if any untoward incident takes place, the organizers of the programme be made responsible for the same
(j) the authority concerned shall videograph the entire programme at the cost of the applicant and submit the CD to the http://www.judis.nic.in S.P concerned.
4

A.D.JAGADISH CHANDIRA,J.

vsg

(k)Organizers shall have to obtain all other required permission from the authorities concerned

(l)Any other conditions as the authority concerned consider to impose according to the ground reality”.

5.The petitioner is also directed to ensure that the conditions are strictly complied with and also to ensure that no law and order problem is created in the course of conducting the programme.

6. The writ petition stands disposed of with the above directions. However, there shall be no order as to costs.

                Index     :Yes/No                                                24.01.2020
                Internet  :Yes/No
                vsg
                Note:Issue Order Copy on 24.01.2020
                To


                1.The Superintendent of Police,
                  Trichy District,
                  Trichy.

                2.The Inspector of Police,
                  Mannachanallur Police Station,
                  Mannachanallur,
                  Trichy District.
                                                                       W.P.(MD)No.1437 of 2020
http://www.judis.nic.in