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

Malaikannan vs The Superintendent Of Police on 21 February, 2020

Author: A.D.Jagadish Chandira

Bench: A.D.Jagadish Chandira

                                                      1

                           BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                            DATED : 21.02.2020

                                                    CORAM

                          THE HONOURABLE MR.JUSTICE A.D.JAGADISH CHANDIRA

                                        W.P.(MD)No.3542 of 2020


                Malaikannan                                                ... Petitioner
                                                     Vs.


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

                2.The Sub Inspector of Police,
                  Jehathapattinam Police Station,
                  Pudukkottai District.                                    ... Respondents

                PRAYER:- Petition filed under Article 226 of the Constitution of India
                seeking a Writ of Mandamus, by directing the respondents to grant
                permission and protection to perform Sri Valli Thirumana Drama
                scheduled to be conducted on 25.02.2020 in front of the temple Arulmigu
                Sri Pappanantha Sivan Temple of Pakkam Village, Manamelkudi Taluk,
                Pudukkottai District based on the petitioner's representation dated
                17.02.2020.


                                   For Petitioner    : Mr.RMS.Sethuraman

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




http://www.judis.nic.in
                                                         2

                                                       ORDER

This writ petition has been filed directing the respondents to grant permission and protection to perform Sri Valli Thirumana Drama scheduled to be conducted on 25.02.2020 in front of the temple Arulmigu Sri Pappanantha Sivan Temple of Pakkam Village, Manamelkudi Taluk, Pudukkottai District based on the petitioner's representation dated 17.02.2020.

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 would submit that they have no objections with regard to the conducting of the poojas as per the customary and religious practice. However, the respondent police have an apprehension that if the drama is conducted beyond 10.00 p.m., it will cause disturbance to the public and the nearby neighbors. She would further submit 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 cultural programme. 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 http://www.judis.nic.in 3 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.

4.The respondent police are directed to grant permission for conducting the cultural programme (ie.,) Sri Valli Thiurmana Drama on 25.02.2020, by enclosing the following conditions:

(a) The drama with audio systems on 25.02.2020 should be completed within the specified time
(b)where loudspeakers or public address or any other noise source is being used, the noise level shall not exceed 10dB(A) above the ambient noise standards for the area or 75 dB(A) whichever is lower. No one shall beat drum or tom-tom or blow a trumpet or beat or sound any instrument and use any sound amplifier at night between 10.00 p.m to 6.00 p.m.
(c)double meaning songs should not be played so as to spoil the minds of students and the youth;
(d)no songs, touching upon any political party or religion, community or caste be played;
(e)Organizers shall not erect any digital banners/pla cards on either side of the arterial roads, platforms, walkways/major roads and any other roads http://www.judis.nic.in 4
(f)the function should not affect caste, religious or communal harmony and shall be conducted without any discrimination
(g)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;
(h)similarly, the Police is empowered to stop the programme, if it exceeds beyond the permitted time;
(i)the participants of the programme shall not intake any kind of in-toxic substance or liquor during the programme;
(j) if any untoward incident takes place, the organizers of the programme be made responsible for the same
(k) the authority concerned shall videograph the entire programme at the cost of the applicant and submit the CD to the S.P concerned.
(l)Organizers shall have to obtain all other required permission from the authorities concerned
(m)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. http://www.judis.nic.in 5

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

                Index          :Yes/No                                      21.02.2020
                Internet       :Yes/No
                gns

Note: Issue order copy on 25.02.2020 before lunch To

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

2.The Sub Inspector of Police, Jehathapattinam Police Station, Pudukkottai District.

http://www.judis.nic.in 6 A.D.JAGADISH CHANDIRA,J.

gns W.P.(MD)No.3542 of 2020 21.02.2020 http://www.judis.nic.in