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 1]

Madras High Court

S. Chandiran vs The Inspector Of Police on 29 June, 2017

Author: R.Mahadevan

Bench: R.Mahadevan

        

 
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 29.06.2017
CORAM
THE HONOURABLE MR. JUSTICE R.MAHADEVAN

W.P.No.16361 of 2017


S. Chandiran								..  Petitioner

					          Vs
The Inspector of Police,
Kunnam Police Station,
Kunnam Taluk,
Perambalur District.					                    .. Respondent


	Writ Petition filed under Article 226 of the Constitution of India, praying to issue a writ of Mandamus directing the respondent  authority to give police protection and permission to conduct cultural programme (Adal Padal) in  Periyammapalayam Arulmigu Sree Mariamman Temple Car  Festival, (Ther Thiruvila) at Kunnam Taluk, Perambalur District on 09.07.2017  by considering  the petitioner's  representation dated 24.06.2017.

			   For Petitioner       :  Mr.A.Sathishkumar

For Respondent    :  Mr.D.Vairamurthy
  					            Special Government Pleader

O R D E R

Seeking permission to conduct cultural programme in the Periyammapalayam Arulmighu Sri Mariamman Temple Car Festival (Ther Thiruvila), at Kunnam Taluk, Perambalur District, on 09.07.2017, the petitioner addressed a representation dated 24.06.2017 to the respondent. As the same has not been considered, the present writ petition has been filed.

2. Heard the learned counsel appearing for the petitioner and the learned Special Government Pleader appearing for the respondent.

3. Since this Court, on earlier occasions, has not granted permission to conduct dance programme on the ground that obscene movements are involved in the dance performances, now, learned counsel for the petitioner gave an assurance that no such obscene dance movements will be there in the cultural programme to be conducted in the temple festival scheduled to be held on 09.07.2017, whatever conditions this Court imposes for conducting the cultural programme, the same will be adhered to by the petitioner in letter and spirit.

4. In view of the assurance so given by the learned counsel for the petitioner, this writ petition is disposed of, by permitting the petitioner to conduct cultural programme in the Periyammapalayam Arulmighu Sri Mariamman Temple Car Festival, at Kunnam Taluk, Perambalur District, scheduled to be held on 09.07.2017, with the following conditions:-

(a) The cultural programme in connection with the Periyammapalayam Arulmighu Sri Mariamman Temple Car Festival, at Kunnam Taluk, Perambalur District, shall be conducted on 09.07.2017, between 06.00 p.m. and 11.00 p.m.
(b)There should not be any kind of obscene dance or vulgar dialogues during the performance, by anyone of the participants.
(c) Double meaning songs should not be played as they will spoil the minds of students and youths.
(d) No dance or songs, touching upon any political party or religion or community or caste shall be played.
(e) No flex boards in support of any political party or communal leader, shall be erected at the premises of the programme.
(f) The function shall not affect either religious or communal harmony and shall be conducted without any discrimination based on caste.
(g) If there is 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 forthwith; and
(h) Similarly, the police is directed to stop the dance programme, if it is conducted beyond the permitted time limit.
(i) The respondents are directed to issue necessary permission, incorporating the above conditions.

No costs.

29.06.2017 Index : Yes/No Internet: Yes kyl/rk Note : Issue order copy on 06.07.2017 To

1. The Inspector of Police, Kunnam Police Station, Kunnam Taluk, Perambalur District.

R.MAHADEVAN, J.

rk WP.No.16361 of 2017 29.06.2017 http://www.judis.nic.in