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 0, Cited by 0]

Allahabad High Court

Nav Durga Puja Samiti Shrawasti Thru. ... vs State Of U.P. Thru. Secy. Deptt. Home ... on 30 September, 2022





HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 4
 

 
Case :- WRIT - C No. - 6915 of 2022
 

 
Petitioner :- Nav Durga Puja Samiti Shrawasti Thru. President Jay Singh
 
Respondent :- State Of U.P. Thru. Secy. Deptt. Home Sectt. Lko. And Others
 
Counsel for Petitioner :- Ashok Kumar Pathak,Ram Chandra Dwivedi
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Attau Rahman Masoodi,J.
 

Hon'ble Om Prakash Shukla,J.

The cause espoused in the present writ petition lies more in the domain of administrative authorities, who have to blend their decision and not to be indifferent to the people of faith. The Pooja on the occasion of 'Dussehra' has already set in.

The religious faiths have to be secured within the constitutional framework as long as they stand. Administrative authorities thus cannot absolve themselves of the responsibility towards law and order and maintaining tranquility to ensure that the religious practices and rituals are observed freely and without any invasion upon the public tranquility, The petitioners have already made a representation before the district administration on 22.9.2022 which is lying undisposed.

The representation made by the petitioners is hereby directed to be considered and decided by the competent authority in accordance with law forthwith so that the necessary arrangement is ensured within the constitutional framework by maintaining law and order as well as cultural togetherness.

The writ petition is disposed of accordingly.

Order Date :- 30.9.2022 sks