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.Murugesan vs The Deputy Superintendent Of Police on 7 June, 2022

Author: V.Sivagnanam

Bench: V.Sivagnanam

                                                                      W.P(MD)No.10689 of 2022


                           BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                               DATED: 07.06.2022

                                                      CORAM :

                                  THE HONOURABLE MR.JUSTICE V.SIVAGNANAM

                                            W.P(MD)No.10689 of 2022

                     S.Murugesan                                          ...Petitioner

                                                        Vs.

                     1. The Deputy Superintendent of Police,
                        Ponnamaravathi,
                        Pudukottai District.

                     2. The Inspector of Police,
                        Panayapatti Police Station,
                        Pudukkottai District.                             ...Respondents


                     PRAYER: Writ Petition filed under Article 226 of the Constitution of
                     India, praying this Court to issue a Writ of Mandamus directing the
                     second respondent to grant permission and necessary protection to
                     perform the cultural program (ie.,) dance program (Adal Padal) on
                     05.06.2022 and 08.06.2022 in the evening at 7.00 p.m to 10.00 p.m
                     during the “Vaigasi Thiru Vizha” at Sri Madhu Adaikalam Katha Ambal
                     Thirukovil, Veerachilai, Pudukottai District.




                     1/6
https://www.mhc.tn.gov.in/judis
                                                                                  W.P(MD)No.10689 of 2022


                                        For Petitioner            : Mr.J.Krishnakumar
                                        For Respondents           : Mr.M.Sakthi Kumar
                                                                   Government Advocate (crl.side)


                                                           ORDER

This writ petitioner filed this Writ Petition seeking for issuance of a Writ of Mandamus directing the second respondent to grant permission and necessary protection to perform the cultural program (ie.,) dance program (Adal Padal) on 05.06.2022 and 08.06.2022 in the evening at 7.00 p.m to 10.00 p.m during the “Vaigasi Thiru Vizha” at Sri Madhu Adaikalam Katha Ambal Thirukovil, Veerachilai, Pudukottai District.

2.Mr.M.Sakthi Kumar, learned Government Advocate (Criminal Side) takes notice for the respondents. By consent, this writ petition is taken up for final disposal at the admission stage itself.

3.The learned counsel appearing for the petitioner submitted that the petitioner seeks permission for conducting cultural program (ie.,) dance program (Adal Padal) on 05.06.2022 and 08.06.2022 in the evening at 7.00 p.m to 10.00 p.m during the “Vaigasi Thiru Vizha” at Sri 2/6 https://www.mhc.tn.gov.in/judis W.P(MD)No.10689 of 2022 Madhu Adaikalam Katha Ambal Thirukovil, Veerachilai, Pudukottai District. Subsequent to the same, in order to conduct a cultural programme, they sought permission of the police by giving a representation dated 23.05.2022. But the respondents have not considered the said representation. Since no order was passed, the petitioner has come before this Court for the above said relief.

4.The learned Government Advocate (criminal side) appearing for the respondents police would submit that the respondents have received the representation of the petitioner and the same is pending for consideration.

5. I have considered the submission of the learned counsel appearing for the petitioner and the learned Government Advocate (criminal side) appearing for the respondents police.

6. It is brought to the notice of this Court that the Director General of Police, Tamil Nadu, Chennai had issued a circular memorandum in Rc. 007301/Genl.I (1)/2019 dated 09.04.2019 along with instructions to the Inspectors of Police throughout Tamil Nadu for consideration of 3/6 https://www.mhc.tn.gov.in/judis W.P(MD)No.10689 of 2022 applications seeking permission for conducting cultural programme. Therefore, in view of the detailed circular and guidelines issued by the Director General of Police, the second respondent police is hereby directed to consider the representation of the petitioner dated 23.05.2022 and pass suitable orders based on the above said circular.

7. With the above direction, this writ petition is disposed of. No cost.

07.06.2022 Index :Yes/No ebsi Note: Issue order copy on 08.06.2022 4/6 https://www.mhc.tn.gov.in/judis W.P(MD)No.10689 of 2022 To

1. The Deputy Superintendent of Police, Ponnamaravathi, Pudukottai District.

2. The Inspector of Police, Panayapatti Police Station, Pudukkottai District.

3.The Additional Public Prosecutor, Madurai Bench of Madras High Court, Madurai.

5/6 https://www.mhc.tn.gov.in/judis W.P(MD)No.10689 of 2022 V.SIVAGNANAM., J ebsi W.P(MD)No.10689 of 2022 07.06.2022 6/6 https://www.mhc.tn.gov.in/judis