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

N.Nattudurai vs The Inspector Of Police on 27 May, 2015

Author: V.Dhanapalan

Bench: V.Dhanapalan

       

  

   

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED :   27.5.2015

CORAM :

THE HONOURABLE MR.JUSTICE V.DHANAPALAN

W.P.No.15234  of 2015


N.Nattudurai							   ... Petitioner

vs.

The Inspector of Police,
Alangiyam Police Station,
Alangiyam, Dharmapuri Taluk
Tiruppur District					                    ... Respondent


	Writ Petition filed under Article 226 of the Constitution of India,  praying for issuance of a Writ of Certiorarified Mandamus, calling for the  records of Order dated 20.5.2015 on the file of the respondent herein and quash the same and consequently direct the respondents to grant permission to the petitioner to conduct cultural programme containing dance and music in evening on 07.6.2015  as part of Sri Somanuthu Mariamman Temple festival at Selampalayam Village in Dharapuram Taluk of Tiruppur District.
  


		For Petitioner	: Mr.N.Ponraj

		For Respondent 	: Mrs. T.P.Savitha
					  Government Advocate		


O R D E R

This writ petition has been filed under Article 226 of the Constitution of India, seeking to quash the impugned order dated 20.5.2015 passed by the respondent refusing to grant permission to conduct festival programme and consequently to direct the respondent to grant permission to conduct cultural programme containing dance and music in evening on 07.6.2015 as part of Sri Somanuthu Mariamman Temple festival at Selampalayam Village in Dharapuram Taluk of Tiruppur District.

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

3.Learned counsel for the petitioner would submit that the petitioner is the president of the festival Committee of the temple, namely, Arulmighu Somanuthu Mariamman and every year during the Tamil Month of Vaikasi, Arulmighu Somanuthu Mariamman temple festival is being conducted by the villagers and this year also, the villagers jointly decided to conduct the village temple festival, with 'cultural dance programme' on 07.6.2015. In this connection, a representation was given on 18.5.2015 to the respondent, with a request to grant permission to conduct Cultural Dance Programme on 07.6.2015. However, the respondent passed the impugned order refusing to grant permission to conduct the dance programme and hence, the petitioner is before this Court with this writ petition. The learned counsel for the petitioner further submitted that as the temple festival is celebrated in a peaceful manner by the villagers, there will be no untoward incident by the people of the village.

4. Mrs.T.P.Savitha, learned Government Advocate appearing for the respondent, on instructions, would submit that the permission sought for by the petitioner may be granted with stringent conditions for maintaining law and order and also to avoid any untoward incident during performance of such programme.

5.Having considered the facts and circumstances and the submissions made by the learned counsel for the petitioner and the learned Government Advocate appearing for the respondent, this Court is of the view that necessary permission shall be granted to the petitioner and his villagers to conduct 'cultural dance programme' in connection with Arulmighu Somanuthu Mariamman temple festival, on 07.6.2015 between 6.00 p.m. and 10.30 p.m.

6. Accordingly, the writ petition is disposed of with the following directions:-

(a) The impugned order is set aside. The cultural programme in connection with Arulmighu Somanuthu Mariamman Temple festival, be held on 07.6.2015 between 6.00 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; and
(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 order as to costs.

27.05.2015 Index : yes/no Internet : yes/no ga To The Inspector of Police, Alangiyam Police Station, Alangiyam, Dharmapuri Taluk Tiruppur District V.DHANAPALAN, J.

ga W.P.No.15234 of 2015 27.05.2015