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 15, Cited by 0]

Andhra Pradesh High Court - Amravati

Amaravati Parirakshana Samiti vs The State Of Ap on 1 November, 2022

Author: R. Raghunandan Rao

Bench: R. Raghunandan Rao

             HON'BLE SRI JUSTICE R. RAGHUNANDAN RAO

                            I.A.No.3 of 2022
                                   In
                          W.P.No.34412 of 2022

INTERIM ORDER:


        The facts leading to this Interlocutory Application have been

recorded by this Court, in the order dated 21.10.2022, in the main case.

However, for the purpose of continuity, a brief recap of the facts would be

necessary.

        2.    This Court by an order dated 09.09.2022, in W.P.No.28377

of 2022, had directed the 2nd respondent-Director General of Police, to

grant permission to the 1st petitioner-trust to conduct a Maha Padayatra

from Amaravati to Arasavilli for expressing their protest against the

proposed establishment of three capitals in the State of Andhra Pradesh.

These directions also stipulated that the Padayatra would be conducted

subject to the following conditions:

  i)    The 1st petitioner-trust is permitted to take out the procession only
        with 600 people, who shall be the farmers.

  ii)   The names and details of these 600 persons are to be furnished to
        the 2nd respondent, by the evening of 09.09.2022..

  iii) The procession shall be carried out peacefully without violence,
        without usage of abusive language or comments against the
        authorities, who are at the helm of affairs of the State.

  iv) The 1st petitioner shall not allow any other person to participate in
        the procession on their way to Amaravati to Arasavilli.
                                       2                                RRR,J
                                                        W.P.No.34412 of 2022


  v)   However, other persons shall be at liberty to express their solidarity
       to the farmers in a peaceful manner.

  vi) The 2nd respondent is to grant permission to the 1st petitioner to
       conduct Padayatra, as per the route map and the schedule
       submitted by the 1st petitioner, imposing reasonable restrictions
       and conditions.

  vii) The 1st petitioner would also be permitted to exhibit Sri
       Venkateswara Swamy idol in front of the procession and also be
       allowed to carry on the vehicle, L.E.D. screen and the bio-toilets for
       the use of the participants of the procession.

  viii) The 1st petitioner-trust would be permitted to use hand mike sets
       during their procession but should not hold any public meetings on
       their way to Amaravati to Arasavilli.


  Subsequently, the 2nd respondent-DGP passed an order, dated
  09.09.2022, giving permission to conduct the Padayatra.


       3.    Thereafter, the petitioners have approached this Court by

way of the present writ petition with the complaint that the official and

unofficial respondents are seeking to scuttle the said Padayatra and that

the official respondents are taking a partisan role and are not protecting

the participants of the padayatra. The petitioners, apart from mentioning

various incidents, had taken the plea that violence had occurred when the

Padayatra was going through Rajahmundry town and further progress of

the Padayatra would not be possible unless directions are given to the

police authorities to ensure appropriate security for the participants of the
                                          3                             RRR,J
                                                        W.P.No.34412 of 2022


Padayatra and to ensure that there is no physical confrontation with any

other person opposing the views of the participants in the Padayatra.

         4.    In the course of arguments, the learned Advocate General

appearing for the official respondents had submitted that there were

various violations of the directions of this Court, by the organisers of the

Padayatra, and that the police authorities were acting strictly in

compliance with the directions of this Court dated 09.09.2022.

         5.    After hearing both sides, this Court had passed the following

directions on 21.10.2022.

  i)      Paragraph 29 of the order of this Court in W.P.No.28377 of 2022
          has to be understood to mean that the procession of the
          Padayatra cannot consist of more than 600 persons whose details
          have already been furnished to the 2nd respondent.

  ii)     Any person seeking to express solidarity, as permitted by this
          Court, would have to express such solidarity only from the side
          lines and not by joining the procession.

  iii)    The official respondents shall ensure that the procession shall not
          have any persons except the persons whose details have been
          given to the 2nd respondent.

  iv)     This direction would also take care of the apprehension of the
          petitioners, that anti social elements would infiltrate into their
          Padayatra hands and cause law and order problem.

  v)      The official respondents, while granting any permission to any
          group expressing a rival opinion, shall ensure that the said
          procession or meeting of such rival groups shall not be in the
                                       4                                  RRR,J
                                                          W.P.No.34412 of 2022


          proximity of the procession of the Padayatra, as per the route map
          approved by the 2nd respondent.

  vi)     The question of what would be the "proximity" is left to the
          discretion of the authority on the ground. However, this discretion
          will not mean that the rival groups will be allowed to physically
          confront each other.

  vii)    Both, the petitioners, as well as the official respondents, shall
          ensure that not more than four vehicles are allowed as part of the
          Padayatra.


         6.    The petitioners have now approached this Court by way of

I.A.No.3 of 2022 seeking modification of the orders of this Court passed

on 21.10.2022.

         7.    It may also be noted that the official respondents had moved

I.A.No.4 of 2022 in W.P.No.28377 of 2022 for permission to cancel the

permission granted by the 2nd respondent-DGP, on the ground of violation

of the conditions stipulated by this Court as well as the conditions

stipulated by the 2nd respondent-DGP in his order dated 09.09.2022. A

separate order is being passed in the said application.

         8.    Heard Sri Posani Venkateswarlu, learned Senior Counsel and

Sri Unnam Muralidhar Rao, learned counsel appearing for the petitioners;

learned Advocate General appearing for official respondents 1 to 17; Sri

K.G. Krishna Murthy, learned Senior Counsel appearing for respondent

No.18; Sri R.N. Hemendranath Reddy, learned Senior Counsel appearing

for respondent No.19; Sri C. Raghu, learned Senior Counsel appearing for
                                      5                                RRR,J
                                                       W.P.No.34412 of 2022


respondent No.20, and Sri V.R.N. Prasanth, learned counsel appearing for

respondent No.24.

      9.      As the unofficial respondents have not yet been served with

any notice, it would not be appropriate for this Court to pass final orders

in the matter. In the circumstances, an interim order is being passed in

the present I.A. only.

      10.     The respective contentions, raised by the learned counsel for

the petitioners, learned Advocate General, Learned Senior Counsels and

learned counsel appearing for various parties, are as follows:

      11.     The contentions of Sri Unnam Muralidhar Rao are :-

   a) Article 19 of the Constitution of India permits the petitioners to

      conduct a Padayatra without having to obtain any permission from

      any authority. However, since the official respondents were

      obstructing any activity of the protesting farmers of Amaravati, an

      application was given to conduct the Padayatra under Section 30 of

      the Police Act, 1861.

   b) As the said application was not considered initially and was rejected

      subsequently, the petitioners had approached this Court for grant

      of appropriate permission and the same was given by this Court.

   c) The Maha Padayatra was conducted strictly in accordance with the

      conditions set out in the orders of this Court and the permission

      granted by the 2nd respondent-DGP.
                                     6                             RRR,J
                                                   W.P.No.34412 of 2022


d) The condition that no person, other than 600 persons mentioned in

   the order of this Court would be allowed to participate in the

   procession was complied with by the petitioners. The persons, who

   are said to have joined the procession, by marching along with the

   Padayatris were the persons who had come on their own volition

   and that the petitioners have never invited anybody to participate in

   the Padayatra.

e) As the police authorities were not ensuring appropriate security for

   the participants of the Padayatra, the petitioners had approached

   this Court only for the purpose of obtaining necessary protection for

   the participants of the Padayatra.

f) This Court by issuing directions 1, 2, 3 and 7 in the order dated

   21.10.2022 had effectively given a handle to the police to scuttle

   the Padayatra.

g) One of the conditions set out in the permission granted by the 2 nd

   respondent-DGP was the requirement that the participants in the

   Padayatra do not undertake any confrontation against any persons

   opposing their view point. This would also mean that there is a duty

   cast on the police authorities to ensure that persons opposing the

   view point of the petitioners do not confront the petitioners or the

   participants in the Padayatra.

h) The conditions stipulated by this Court in the order dated

   09.09.2022 in W.P.No.28377 of 2022 were on account of the rival
                                   7                                RRR,J
                                                    W.P.No.34412 of 2022


   submissions made before the Court in the course of arguments and

   as such the said directions/conditions set out in the order dated

   09.09.2022 have to be understood and interpreted in terms of the

   contentions raised before this Court.

i) The Court while dictating paragraph 29 of the order dated

   09.09.2022 had stipulated that only 600 persons would participate

   in the Padayatra. At that stage, a submission had been made to the

   Court that there could be expressions of solidarity by various other

   persons and the aforesaid stipulation should not be a hurdle for

   expression of such solidarity. On account of this submission, this

   Court had added the rider that it would be open for other persons

   to express their solidarity with the participants of the Padayatra.

j) A procession can be prohibited only if there is a law to that effect

   and in the absence of such a law, only reasonable restrictions set

   out under Article 19(6) of the Constitution of India would be

   permissible. As none of the restrictions are in accordance with the

   provisions of Article 19(6), the same would not be binding.

k) The Padayatra is going through rural areas of the State and as

   such, a leeway has to be given for the traditional forms of welcome

   given by the villagers. Some of the traditional forms of welcome are

   to wash feet of the persons coming into the village, pouring water

   on the path being taken by such persons, giving harathi etc. Such
                                   8                               RRR,J
                                                   W.P.No.34412 of 2022


   forms of welcome are being shown as violations of the directions of

   this Court by the police authorities.

l) The last part of the paragraph 29 of the order of this Court dated

   09.09.2022 permits outsiders to express their solidarity. The

   meaning of solidarity includes the right to march along with the

   participants of the Padayatra. This can be seen from the various

   news articles reporting that persons across the world are shown to

   be marching in solidarity with the causes mentioned in these

   reports. As such marching is one of the methods of expressing

   solidarity and it would not be appropriate for this Court to direct

   that solidarity should be expressed from the side lines.

m) The police authorities under the guise of implementing the

   directions of this Court dated 21.10.2022, are insisting upon the

   participants of the padayatra to show I.D Cards, failing which, the

   said persons are being removed from the Padayatra.

n) The police authorities, who should have given I.D. Cards to all 600

   participants, had distributed only 150 I.D. Cards to some of the

   participants and due to the non-receipt of I.D. Cards, the remaining

   450 persons are unable to show their I.D. Cards and are not being

   allowed to participate in the Padayatra.

o) The police, having violated the orders of this Court by issuing only

   150 I.D. Cards, are now trying to take advantage of their own lapse

   and are trying to scuttle the Padayatra.
                                    9                               RRR,J
                                                    W.P.No.34412 of 2022


p) The organisers of the Padayatra have set up their own rope party,

   which ensures that the participants in the Padayatra walk only

   along the side of the road and without obstructing the carriage

   way. However, it is now being complained that the Padayatra is

   obstructing the carriage way.

q) The intention of the Padayatra is to educate the people about the

   injustice being caused to the farmers of Amaravati and to visit all

   religious shrines along the way to pray for divine intervention.

r) As various hurdles and difficulties are being raised by the official

   respondents, it would be necessary for this Court to modify the

   order dated 21.10.2022 in the following manner.

       i)     Delete directions 1, 2, 3 & 7.

       ii)    Permit cycling of 600 persons who were permitted to
              participate in the Padayatra, i.e., as and when any one
              of the identified 600 members are unable to participate
              on account of any difficulty, another person should be
              permitted to take place of the identified participant so
              that the overall number 600 does not exceed.

       iii)   The organisers have identified about 2000 persons who
              would replace the participants, who are unable to
              continue with the Padayatra. These 2000 persons are
              farmers of Amaravati only.

       iv)    This Court should permit anybody to express solidarity
              by either marching in front of the Padayatra or behind
              the Padayatra with a clear space between the two sets
              of people.
                                   10                               RRR,J
                                                    W.P.No.34412 of 2022


       v)      The police should be directed to indicate an area where
               persons expressing their solidarity can park their vehicles
               and ensure that the said persons park the vehicles in the
               earmarked area.


12.         The contentions of Sri Posani Venkateswarlu are :-

a) Solidarity mentioned in the order dated 09.09.2022 should be

      given a wider meaning.

b) A large number of participants are women and every measure

      should be undertaken to honour such women, who are marching

      by chanting the slogan "save Amaravati save Andhra Pradesh".

c) The women who are participating in the procession would be

      requiring assistance at various points of time either on account

      of ill-health or need to visit rest rooms, etc. Such requirements

      are being taken care by the persons expressing solidarity with

      the participants of the Padayatra and the police are stopping

      such persons from giving any assistance to the women

      participants on the ground that the orders of this Court dated

      21.10.2022 do not permit any person to mingle with the

      participants of the Padayatra.

d) People in the ruling dispensation are either threatening or

      intimidating the supporters of the Padayatra and necessary

      directions have to be given to the police to stop such

      intimidation.
                                   11                             RRR,J
                                                  W.P.No.34412 of 2022


e) There is a clear distinction between the persons participating in

      the Padayatra and the persons expressing solidarity by marching

      either before the Padayatra or after the Padayatra. It must be

      understood that the people expressing solidarity are only

      gathering or expressing their solidarity for a few hours during

      the period when the Padayatra is passing through their area and

      as such the expression of solidarity in this manner should not be

      scuttled.

f) The route map of the Padayatra approved by the 2nd

      respondent-DGP is not on the National Highway and goes

      through rural roads. As such, no inconvenience is caused to any

      member of the public. In the circumstances, the contention of

      the police authorities that they are obstructing traffic and the

      carriage way, is clearly incorrect.

13.       Contentions of the learned Advocate General are:-

i)    The petitioners had initially given a representation to the 2 nd

      respondent-DGP for permission to conduct the Padayatra on the

      ground that the participants of the Padayatra proposed to visit

      various religious shrines and temples to pray for a change in the

      mind of the persons at the helm of affairs. Paragraphs 12 and

      18 to 20 of W.P.No.28377 of 2022 reflect the same submissions.
                               12                               RRR,J
                                                W.P.No.34412 of 2022


ii) Paragraphs 28 and 29 of the order of this Court dated

   09.09.2022 would have to be understood in the light of these

   submissions.

iii) Further, the Court passed the order after taking into account the

   past conduct of the petitioners in the Padayatra conducted

   earlier from Amaravati to Tirupati and taking into account the

   submissions of the learned Government pleader that huge

   number of persons had participated in the earlier Padayatra

   despite restrictions being placed on the number of persons.

iv) The organisers of the Padayatra have violated the directions of

   this Court dated 09.09.2022. Though the number of participants

   in the Padayatra has been restricted to 600 people, persons,

   other than farmers belonging to Amaravati region, have

   participated in the Padayatra and the Padayatra has been

   conducted with the participants indulging in abusive language

   which is provocative and essentially challenging the persons in

   power, to react to the statements being made in the course of

   Padayatra.

v) Paragraphs 6 to 9 of the application contain intemperate

   pleadings. The Hon'ble High Court of A.P. in Badshah

   Restaurant, Secunderabad vs. Commissioner of Police,
                                         13                                RRR,J
                                                           W.P.No.34412 of 2022


            Hyderabad1, at paragraph No.34, had held that irresponsible

            pleadings in a given case itself may disentitle the party for any

            relief and the Court would be well within its limits to refuse relief

            to such persons, who do not have respect to the judicial

            process.

        vi) A reading of paragraphs 6 to 9 would show that the petitioners

            are reluctant to comply with the directions of the order of this

            Court dated 09.09.2022 and in such a situation, the petitioners

            would not be entitled to any relief. The judgment of the Hon'ble

            Supreme Court in The State of Maharashtra vs. Digambar2

            (paragraphs 14, 19 and 23) is relied upon.

        vii) The learned Advocate General also cited the judgment of the

            Hon'ble Supreme court in Amit Sahni (Shaheen Bagh, In re)

            v. Commissioner of Police and Ors.,3 (paragraphs 16 to 18).

            He contends that while Article 19 (1) (a) & (b) grant the right to

            assemble peacefully and the right of free speech, the same are

            subject to reasonable restrictions and the said right would not

            give a unfettered right to the petitioners to undertake Padayatra

            in violation of the conditions stipulated in the orders of this

            Court as well as the permission granted by the 2nd respondent-

            DGP.

1
  (1998) 3 ALD 346 : (1998) 3 ALT 613
2
  (1995) 4 SCC 683
3
  (2020) 10 SCC 439
                                            14                                RRR,J
                                                              W.P.No.34412 of 2022


       viii)     The learned Advocate General would submit that ID cards for

               all the 600 participants were prepared and kept on a counter at

               the starting place of the padayatra and only about 150 persons

               had collected their ID cards. The remaining participants who

               have not bothered to take their ID cards cannot turn around and

               blame the Respondent authorities. He would further submit that

               the police officials had not restricted the proof of identity to only

               the ID cards given by the respondents and were willing to

               accept any form of official identification. It was again the

               participants in the padayatra who refused to show any form of

               identification and got into arguments with the police officials.

       ix) In view of the various violations of the directions of this Court

               and in view of the highly disputed facts, the only appropriate

               course would be to permit the 2nd respondent to cancel the

               earlier permission given on 09.09.2022.

       14.        Contentions of Sri K.G. Krishna Murthy, learned

Senior Counsel appearing for respondent No.18 are :-

  i)    The application is in the nature of an application for review under

        Order XLVII Rule 1 of C.P.C. The present application filed under

        151 of C.P.C., is not maintainable. Further, none of the conditions

        set out in Order XLVII Rule 1 C.P.C., have been made out either in

        the pleadings or in the submissions made on behalf of the

        petitioners and as such the application itself is not maintainable.
                                      15                               RRR,J
                                                       W.P.No.34412 of 2022


  ii) The direction Nos.1, 2, 3 & 7 are directions given in accordance

        with the directions given in the order dated 09.09.2022. Any

        modification of these directions or deletion of these directions

        would amount to modification of the order dated 09.09.2022. The

        said order, having become final, cannot be modified in these

        proceedings and as such this application has to be dismissed.

  iii) Section 30 and Section 30-A of the Police Act are enactments,

        which answer the description of law under Article 13 of the

        Constitution of India and the conditions stipulated in the

        permission granted by the 2nd respondent are reasonable

        restrictions, under Article 19(6) of the Constitution of India, they

        do not require any interference.

       15.    The contentions of Sri R.N. Hemendranath Reddy,

learned Senior Counsel appearing for respondent No.19 are:-

  i)    The 19th respondent has been made a party without any

        allegations being made against the said respondent.

  ii) I.A.No.3 of 2022 has not been served on the 19th respondent.

  iii) All the arguments raised in the present application are outside the

        scope of the writ petition itself and as such cannot be considered.

  iv) The affidavit in I.A.No.3 of 2022 has been signed by a person who

        described himself as an academician, and therefore, he is not a

        farmer of Amaravati area and as such has no locus standi to be a
                                       16                               RRR,J
                                                        W.P.No.34412 of 2022


        petitioner in the writ petition or to file the affidavit in support of

        I.A.No.3 of 2022.

  v) The 1st petitioner is described as a trust represented by its

        secretary. A trust has no juristic personality and cannot approach

        this Court by way of a writ petition unless it is represented by a

        trustee. In the present case, it is represented by a secretary and as

        such the writ petition is not maintainable by the 1st petitioner and

        consequently this application would have to be dismissed.

  vi) The petitioner has not challenged the permission granted by the

        2nd respondent-DGP dated 09.09.2022. In the absence of such a

        challenge, the petitioners cannot seek modification of the

        conditions stipulated in the said order.

  vii) The main writ petition may be considered only after a counter is

        filed by the 19th respondent and time should be granted for such

        purpose.

  viii) The petitioners while claiming a right to speak up on the basis of

        Article 19(1)(a) & (b), cannot insist that the respondents are not

        entitled to put up posters or speak up against the view point of the

        petitioners.

       16.    The contentions of Sri C. Raghu, learned Senior

Counsel appearing for respondent No.20, are:-

  i)    The relief No.(h) in the main writ petition is to declare that the

        unofficial respondents, including respondent No.20, have violated
                                         17                               RRR,J
                                                          W.P.No.34412 of 2022


           their oath of affirmation. There is no allegation in relation to

           respondent No.20 about the alleged violation of oath. In the

           absence of specific allegations such a relief cannot be sought.

      ii) The allegations, if any, are in paragraph 11 to paragraph 22 of the

           writ affidavit. These paragraphs do not set out any allegations

           against the respondents and much less respondent No.20.

      iii) The Hon'ble Supreme Court in the case of Bharat Singh vs.

           State of Haryana4 had taken the view that there is a distinction

           between a pleading in the Code of Civil Procedure and a writ

           petition. Pleadings in Civil proceedings only require the facts to be

           stated and evidence is not required to be pleaded while in a writ

           petition not only the facts but also the evidence in proof of such

           facts have to be pleaded and annexed to it. As there is neither

           material nor pleadings in this regard, the writ petition would have

           to be dismissed against respondent No.20.

          17.      Sri V.R.N. Prasanth, learned counsel appearing for

respondent No.24, would point out to paragraph-10 of the affidavit filed in

support of I.A.No.3 of 2022 to contend that the said paragraph is

essentially stating that the petitioners have an unfettered right of speech

and no restriction can be placed on such freedom of speech. He submits




4
    AIR 1998 SC 2181
                                             18                                  RRR,J
                                                                 W.P.No.34412 of 2022


that Justice Oliver Wendell Holmes in the case of Schenck vs. United

States5 held as follows:

                "We admit that in many places and in ordinary times the
                defendants in saying all that was said in the circular would
                have been within their constitutional rights. But the
                character of every act depends upon the circumstances in
                which     it    is     done.     Alkens     v.     Wilsconsin,
                MANU/USSC/0222/1904 : 195 U.S. 194, 205, 206, 25 Sup.
                Ct. 3, 49L. Ed. 154. The most stringent protection of free
                speech would not protect a man in falsely shouting fire in a
                theatre and causing a panic. It does not even protect a man
                from an injunction against uttering words that may have all
                the effect of force. Gompers v. Buck's Stove and Range Co.,
                MANU/USSC/0140/1911 : 221 U.S. 418, 439, 31 Sup. Ct.
                492, 55 L. ed. 797, 34 L. R. A. (N.S.) 874. The question in
                every case is whether the words used are used in such
                circumstances and are of such a nature as to create a cler
                and present danger that they will bring about the
                substantive evils that Congress has a right to prevent. It is a
                question of proximity and degree."


Consideration of the Court


          18.      The petitioners had approached this Court by way of

W.P.No.28377 of 2022 for obtaining permission to conduct a Padayatra to

espouse their cause. This Court by an order dated 09.09.2022 had

directed the 2nd respondent-DGP to grant necessary permission for




5
    249 U.S. 47(1919)
                                      19                               RRR,J
                                                       W.P.No.34412 of 2022


conduct of Padayatra from Amaravati to Arasavilli. In pursuance of this

direction, the DGP had granted permission by an order dated 09.09.2022.

      19.    Neither the order of this Court dated 09.09.2022 in

W.P.No.28377 of 2022 nor the permission granted by the 2nd respondent-

DGP dated 09.09.2022 have been challenged. In the circumstances, the

order of this Court dated 09.09.2022 has become final and binding on the

petitioners as well as the official respondents. Similarly, in the absence of

any challenge to the order of the 2nd respondent-DGP dated 09.09.2022,

this Court would not be looking at any modification of the said order.

      20.    The petitioners have approached this Court by way of the

present writ petition with the complaint that the Padayatra is not able to

progress on account of the physical confrontation between the

participants of the Padayatra and the persons who are in opposition to the

view point of the petitioners. In the course of submissions, the official

respondents took the stand that the petitioners while insisting upon the

order of this Court being implemented, cannot violate the directions and

conditions stipulated by this Court and point out about 72 violations said

to have been committed by the organisers/participants of the Padayatra.

The primary objection raised by the official respondents was that

thousands of people are being allowed to join the Padayatra despite the

stipulation of this Court that only 600 identified farmers from Amaravati

area can participate in the Padayatra.
                                       20                                RRR,J
                                                         W.P.No.34412 of 2022


      21.     In those circumstances, this Court by an order dated

21.10.2022, had passed the directions set out above.

      22.     The petitioners have now approached this Court again by

way of the present application contending that the directions of this Court

dated 09.09.2022 require certain modifications. The petitioners have also

raised the contention that this Court by passing the above directions, on

21.10.2022, had effectively modified the earlier orders dated 09.09.2022

and these modifications have resulted in giving a handle to the police

authorities to break up the Padayatra.

      23.     Various counsel appearing for the unofficial respondents

have raised issues relating to the maintainability of the writ petition itself

and on the maintainability of the interlocutory application, which is the

subject matter of this order. This Court does not propose to go into those

issues at this stage and the same would be considered at the time of final

hearing of the writ petition after notices are sent to the unofficial

respondents and pleadings are completed.

      24.     The petitioners contend that Article 19 (1) (a) (b) and (c)

grant an unfettered right to the petitioners to conduct a Padayatra and the

only restrictions that can be imposed on the petitioners would be

reasonable restrictions set out in Article 19 (6) of the Constitution of India.

Any restrictions which are not enumerated in Article 19(6) cannot be

placed on the petitioners and the present order of this Court dated

21.10.2022 has effectively placed restrictions, which are not permissible
                                           21                               RRR,J
                                                            W.P.No.34412 of 2022


under Article 19(1)(a) and (b), and would amount to modification of the

earlier orders of this Court dated 09.09.2022 and the same is not

warranted.

          25.      Before adverting to these contentions, it is also necessary to

record that the learned counsel for the respondents had pointed out to the

pleadings in paragraphs 6 to 9 in the affidavit filed in support of this

application and would submit that these pleadings are intemperate and

offensive. In reply, Sri Unnam Muralidhar Rao, learned counsel appearing

for the petitioners has tendered his apology and requested that the said

pleadings be expunged from the record. The said pleadings are hereby

expunged from the record.

          26.      The right of citizens to conduct processions has been

considered by the Apex Court in various judgments. It would suffice to

mention the judgments of the Hon'ble Supreme Court in Himat Lal K.

Shah vs. Commissioner of Police Ahmedabad and Anr.,6 and Amit

Sahni (Shaheen Bagh, In re) vs. Commissioner of Police and Ors.

(supra). In the case of Himat Lal K. Shah                vs. Commissioner of

Police Ahmedabad and Anr., a                   constitution Bench of the Hon'ble

Supreme Court went into the question of the power of the State to

regulate assemblies and processions, in the light of the provisions of

Sections 33 (1)(g) (o) of the Bombay Police Act, 1951. Though the



6
    (1973) 1 SCC 227
                                            22                             RRR,J
                                                           W.P.No.34412 of 2022


language of this provision is not in pari materia with the language of the

Indian Police Act, 1861 the purport of both the sections are on similar

lines. The majority judgment was given by three learned judges with the

other two learned judges delivering separate concurrent judgments.

          27.         The majority judgment of the constitution bench after

reviewing the law prior to the constitution and the law after the

constitution had come into force, had held that in view of the judgement

of the hon'ble Supreme Court, in Babulal parate vs. State of

Maharashtra7, the right to conduct processions is part of the right to

assemble peacefully contained in Article 19(1) (a) of the Constitution of

India."

          28.         Having held so, the majority judgment also made it clear

that - "there is nothing wrong in requiring previous permission to be

obtained before holding a public meeting on a public street, for the right,

which flows from Article 19 (1) (b) is not a right to hold a meeting at any

place and time. It is a right which can be regulated in the interest of all so

that all can enjoy the right."

          29.         The Constitution Bench also went on to strike down Rule 7

authorising the Commissioner of Police/authorised officer to grant or reject

permission for conduct of a meeting without any guidelines.




7
    AIR 1961 SC 884
                                             23                              RRR,J
                                                             W.P.No.34412 of 2022


      30.      In view of the above, the right conferred under Article

19(1)(a) and (b) of the Constitution of India is subject to the restrictions

contained in Article 19(6) of the Constitution of India apart from

authorising the appropriate authority to impose reasonable restrictions in

the interest of public order. The following passages in the said judgment

make it clear:

            32. This takes us to Points (2) and (3) mentioned above. It
            is not surprising that the Constitution makers conferred a
            fundamental right on all citizens "to assemble peaceably and
            without arms". While prior to the coming into force of the
            Constitution the right to assemble could have been abridged
            or taken away by law, now that cannot be done except by
            imposing reasonable restrictions within Article 19(3). But it is
            urged that the right to assemble does not mean that that
            right can be exercised at any and every place. This Court
            held in Railway Board v. Narinjan Singh [(1969) 1 SCC 502 :
            (1969) 3 SCR 548, 554] that there is no fundamental right
            for anyone to hold meetings in Government premises. It was
            observed:

                  "The fact that the citizens of this country have
               freedom of speech, freedom to assemble peaceably and
               freedom to form associations or unions does not mean
               that they can exercise those freedoms in whatever place
               they please."

            33. This is true but nevertheless the State cannot by law
            abridge or take away the right of assembly by prohibiting
            assembly on every public street or public place. The State
            can only make regulations in aid of the right of assembly of
            each citizen and can only impose reasonable restrictions in
            the interest of public order.
                                         24                                 RRR,J
                                                            W.P.No.34412 of 2022


            34. This Court in Babulal Parate v. State of Maharashtra
            [AIR 1961 SC 884 : (1961) 3 SCR 423, 438 : (1961) 1 SCJ
            554: (1961) 2 Cr LJ 10] rightly observed:

                  "The right of citizens to take out processions or to
               hold public meetings flows from the right in Article
               19(1)(b) to assemble peaceably and without arms and
               the right to move anywhere in the territory of India."


      31.      The decision of this Court dated 09.089.2022 and the

consequential permission granted by the 2nd respondent-DGP, are in

accord with the above principle of law enunciated by the Constitution

Bench of the Hon'ble Supreme Court of India. This Court, keeping in mind

the fact that the Padayatra is being conducted under the directions of this

Court, had placed conditions on the manner in which the Padayatra is to

be conducted to ensure that there is no misuse of the permission given by

this Court. The conditions stipulated in the order of this court, dated

09.09.2022, are reasonable restrictions placed for the conduct of a

peaceful padayatra. The conditions placed by the 2nd respondent DGP are

in line with the directions of this court.

      32.      The contention of the petitioners is that the directions issued

by this Court on 21.10.2022 are effectively modifying the earlier orders of

this Court dated 09.09.2022. A perusal of the directions given by this

Court on 21.10.2022 would show that the directions 1, 2, 3 & 7 are

directions to the official respondents and to the petitioners to comply with

the earlier directions of this Court dated 09.09.2022. The contention that
                                       25                                RRR,J
                                                         W.P.No.34412 of 2022


direction No.2 restricts the right of a person to express his solidarity is not

correct. This court, in paragraph 28 and 29 of the order of 09.09.2022 had

restricted the number of persons who can participate in the padayatra to

600 farmers of Amaravati. The subsequent permission for other persons to

express solidarity does not in any manner detract from the initial

stipulation to restrict the number to 600. The question of whether a

person can express solidarity by marching along with the padayatris, is

redundant, in the light of the directions of this court, in it's order dated

09.09.2022. Direction No. 2 was for a person to express solidarity in the

sidelines and not by joining the procession. Clearly there is no restriction

on any person, regarding the manner in which solidarity can be expressed.

The only restriction placed by this Court was that such an expression of

solidarity cannot be expressed by joining the padayatra.

      33.     In the event of any ambiguity in this respect, it is made clear

that any person can express solidarity in any manner he / she chooses,

provided the said expression of solidarity does not contravene any of the

directions given in the order dated 09.09.2022 including the stipulation

that the padayatra will be conducted only by the 600 identified farmers

mentioned in the order of 09.09.2022.

      34.     As far as directions 4, 5 and 6 are concerned, direction No.4

makes it clear that the direction Nos. 2 and 3 would also take care of the

apprehension of the petitioners that anti social elements would infiltrate

into their Padayatra.
                                       26                                  RRR,J
                                                           W.P.No.34412 of 2022


      35.     Directions 5 and 6 are directions given for the purpose of

ensuring adequate security for the petitioners and is, in a manner, an aid

for implementing the directions of this Court dated 09.09.2022 for conduct

of a peaceful Padayatra.

      36.     The contentions raised by the petitioners that the directions

given by this Court in the order dated 09.09.2022 are not practicable and

require modification for the purpose of ensuring a smooth functioning of

the Padayatra, is an issue which cannot be gone into by this Court. The

order of this Court dated 09.09.2022 was passed in W.P.No.28377 of 2022

which has been disposed of. This order has also become final as the

petitioners have not filed any appeal against the said order. In such

circumstances, this Court cannot modify the said judgment by passing an

order in another writ petition. Further, this writ petition has been filed for

seeking protection to continue the padayatra on the basis of the orders of

this court dated 09.09.2022. The prayer to relax the conditions in the

earlier order is beyond the scope of this Writ petition.

      37.     The modifications sought by the petitioners in the present

application requiring additional directions to be given to the police, in

contradiction to the orders of this Court dated 09.09.2022, is equally not

permissible. Any orders passed, as required by the petitioners, would

result in a modification of the earlier order dated 09.09.2022 which is not

permissible as held above.
                                      27                                RRR,J
                                                        W.P.No.34412 of 2022


      38. A perusal of the order of this court, dated 09.09.2022, would

show that the 600 persons who can participate in the padayatra were to

be the 600 farmers of Amaravati, whose details have been furnished to

the 2nd respondent DGP on 09.09.2022 itself. The judgement directed that

the persons whose details are given to the 2nd respondent DGP by the

evening of 9th September, alone would be permitted to participate in the

Padayatra. There is no provision in the said judgement to substitute these

persons with any other person. Any direction to permit such changes

would amount to a modification of the order which is not permissible.

Similarly, the request to permit the persons to participate in the

padayatra, by cycling, would also amount to a modification of the

directions of this court and would not be permissible. It is further clarified

that the order of this court dated 09.09.2022 had not specified anywhere

that only the identification cards issued by the respondents is the sole

method of demonstrating their identities. It is always open to the

participants to demonstrate their identity in any other manner by

producing official identification documents. In any event, the 2nd

respondent shall offer the identity cards, which have not been taken

earlier, again to the organisers/participants of the padayatra, by setting up

a counter at the place where the participants of the padayatra are

presently camping.

      39.     In these circumstances, this Court does not find any reason

to modify the directions of this Court dated 21.10.2022 and this
                                   28                              RRR,J
                                                   W.P.No.34412 of 2022


application, subject to the observations and directions given above, is

dismissed.

                                         _________________________
                                          R. RAGHUNANDAN RAO, J.

1st November, 2022 Js.

29 RRR,J W.P.No.34412 of 2022 HON'BLE SRI JUSTICE R. RAGHUNANDAN RAO I.A.No.3 of 2022 in W.P.No.34412 of 2022 1st November, 2022 Js.