Madras High Court
K.Velusamy vs The Inspector Of Police on 16 March, 2016
Author: R.Subbiah
Bench: R.Subbiah
IN THE HIGH COURT OF JUDICATURE AT MADRAS DATED : 16.03.2016 CORAM: THE HONOURABLE MR.JUSTICE R.SUBBIAH W.P.No.9764 of 2016 K.Velusamy .. Petitioner Vs. The Inspector of Police, Jedarpalayam Police Station, Paramathi Velur Taluk, Namakkal District. .. Respondent Writ Petition filed under Article 226 of the Constitution of India praying for issuance of a Writ of Mandamus to direct the respondent-authority to give permission to conduct the dance programme at D.No.2/54, Echikadu Thottam, Jamin Elampillai Post, Paramathi Velur Taluk, Namakkal District, festival of Jamin Elampillai Sri Mariamman Koil Thiruvila on 25.03.2016, the petitioner's representation, dated 08.03.2016. For Petitioner : Mr.V.Ravichandran For Respondent : Mr.V.S.Ramesh, Govt. Advocate ORDER
Seeking permission to conduct the dance programme in Jamin Elampillai Sri Mariamman Temple festival on 25.03.2016 at Echikadu Thottam, Jamin Elampillai Post, Paramathi Velur Taluk, Namakkal District, the petitioner made a representation dated 08.03.2016 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 Government Advocate appearing for the respondent.
3. Learned Government Advocate, on instructions, would submit that there is likelihood of law and order problem.
4. A mere apprehension cannot be a ground to reject the representation. There is absolutely no material before this Court to hold that there will be a law and order problem in the event of permission being granted. In such view of the matter, the Writ Petition is allowed and the petitioner is permitted to conduct the dance programme on 25.03.2016 in Jamin Elampillai Sri Mariamman Temple festival at Echikadu Thottam, Jamin Elampillai Post, Paramathi Velur Taluk, Namakkal District, however, with the following conditions:-
(a) The dance programme in connection with Jamin Elampillai Sri Mariamman Temple festival at Echikadu Thottam, Jamin Elampillai Post, Paramathi Velur Taluk, Namakkal District, which is scheduled to be held on 25.03.2016, should be held between 06.00 p.m. and 10.30 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 so as to spoil the minds of students and youths.
(d) No dance or songs, touching upon any political party or religion or community or caste be played.
(e) No flex boards in support of any political party or communal leader be erected.
(f) The function should not affect either religious or communal harmony and shall be conducted without any discrimination based on caste.
(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 entitled to stop the dance programme, if it exceeds beyond the permitted time.
(i) The respondent is directed to issue necessary permission, incorporating the above conditions.
No costs.
16.03.2016 Office to note:
Issue order copy on or before 18.03.2016 cs Copy to The Inspector of Police, Jedarpalayam Police Station, Paramathi Velur Taluk, Namakkal District.
R.SUBBIAH,J cs W.P.No.9764 of 2016 16.03.2016