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

K.Lakshumanan vs The Superintendent Of Police on 6 April, 2023

Author: G.Chandrasekharan

Bench: G.Chandrasekharan

                                                                             W.P.No.10550 of 2023

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                               DATED: 06.04.2023

                                                    CORAM:

                        THE HONOURABLE MR.JUSTICE G.CHANDRASEKHARAN

                                              W.P.No.10550 of 2023



                K.Lakshumanan                                                    ...Petitioner

                                                      Vs.

                1.The Superintendent of Police,
                  Krishnagiri, Krishnagiri District - 635 109.

                2.The Inspector of Police,
                  Shoolagiri Police Station,
                  Shoolagiri Taluk,
                  Krishnagiri District - 635 117.                            ...Respondents



                PRAYER: Writ Petition is filed under Article 226 of Constitution of India,

                pleased to issue a Writ of Mandamus, directing the first and second

                respondents to grant permission to conduct the cultural programme of Adal

                Padal on 13.04.2023 at 06.00 PM to 11.00 PM at "Sri Muthu Mariamman

                Temple Festival" Kezha Street, Shoolagiri Post, Shoolagiri Taluk,

                Krishnagiri District by consider and pass orders on the representation dated


https://www.mhc.tn.gov.in/judis
                1/5
                                                                               W.P.No.10550 of 2023

                25.03.2023 made by the petitioner within the time frame as may be fixed by

                this Hon'ble Court.




                          For Petitioner       : Mr.G.Satheesh

                          For Respondents      : Mr.S.Santhosh,
                                                 Government Advocate (Crl. Side)

                                                   **********

                                                     ORDER

This Writ Petition has been filed to direct the first and second respondents to grant permission to conduct the cultural programme of Adal Padal on 13.04.2023 at 06.00 PM to 11.00 PM at "Sri Muthu Mariamman Temple Festival" Kezha Street, Shoolagiri Post, Shoolagiri Taluk, Krishnagiri District by consider and pass orders on the representation dated 25.03.2023 made by the petitioner within the time frame as may be fixed by this Hon'ble Court.

2. The learned counsel appearing for the petitioner submitted that in order to conduct the cultural programme in the event of "Sri Muthu Mariamman Temple Festival" Kezha Street, Shoolagiri Post, Shoolagiri https://www.mhc.tn.gov.in/judis 2/5 W.P.No.10550 of 2023 Taluk, Krishnagiri District on 13.04.2023 between 06.00 P.M and 11.00 P.M, the petitioner has sent a representation dated 25.03.2023 to the respondent. But, the same has not been considered so far. Hence, the present writ petition has been filed.

3. The learned Government Advocate (Crl.side) appearing for the respondent submitted that the respondent police has received the representation of the petitioner and the same is pending for consideration.

4. I have considered the submission of the learned counsel appearing for the petitioner and the learned Government Advocate (Crl.side) appearing for the respondent police.

5. 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 applications seeking permission for conducting cultural programme. Therefore, in view of the detailed circular and guidelines issued by the Director General of Police, the respondent police is hereby directed to https://www.mhc.tn.gov.in/judis 3/5 W.P.No.10550 of 2023 consider the representation of the petitioner, dated 25.03.2023 and pass suitable orders based on the above said circular.

6. With the above direction, this Writ Petition is disposed of. No costs.




                                                                                  06.04.2023
                rna
                Index             :Yes/No
                Internet          :Yes/No



                To

                1.The Superintendent of Police,

Krishnagiri, Krishnagiri District - 635 109.

2.The Inspector of Police, Shoolagiri Police Station, Shoolagiri Taluk, Krishnagiri District - 635 117.

3.The Public Prosecutor, High Court, Madras.

https://www.mhc.tn.gov.in/judis 4/5 W.P.No.10550 of 2023 G.CHANDRASEKHARAN, J.

rna W.P.No.10550 of 2023 06.04.2023 https://www.mhc.tn.gov.in/judis 5/5