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

G.Rajapandian vs / on 14 July, 2023

Author: D.Nagarjun

Bench: D.Nagarjun

                                                                           W.P.(MD) No.17008 of 2023

                             BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                               DATED: 14.07.2023

                                                     CORAM

                                  THE HONOURABLE DR.JUSTICE D.NAGARJUN

                                          W.P.(MD) No.17008 of 2023

                 G.Rajapandian                                                ... Petitioner
                                                      /vs./

                 1.The Deputy Superintendent of Police,
                   Sivagangai Town, Sivagangai District.

                 2.The Inspector of Police,
                   Sivagangai Town Police Station,
                   Sivagangai Town,
                   Sivagangai District.                                       ... Respondents

                 PRAYER: Writ Petition filed under Article 226 of the Constitution of India for
                 issuance of Writ of Certiorarified Mandamus, to call for the records of impugned
                 order passed by the 2nd respondent in NA.GA.08/B1PS/SVG/2023 and quash the
                 same as illegal and consecutively grant permission and necessary protection to
                 perform the cultural program (i.e.,) Adal Padal on 14.07.2023 at 07.00 PM to
                 10.00 PM in the evening of 'Urtchava Thiruvizha' at Arulmigu Sri
                 Veerakaliamman Thirukovil at Near Nehru Bazzar, Sivagangai District.




                 1/5

https://www.mhc.tn.gov.in/judis
                                                                                  W.P.(MD) No.17008 of 2023

                                  For Petitioner     : Mr.J.Krishnakumar

                                  For Respondents : Mr.B.Thanga Aravindh
                                                    Government Advocate (Crl.side)


                                                        ORDER

This petition is filed seeking for a direction to the respondent police to grant permission and protection for conducting the cultural programme, i.e., Adal Padal Programme on 14.07.2023 between 07.00 PM to 10.00 PM.

2. It is submitted by the learned counsel for the petitioner that for long time this Programme is being organized every year with the permission of the police. Even if sometimes police permission is denied, the petitioner has approached this High Court and got the permission. So far as Adal Padal Programme to be organized on 14.07.2023 is concerned, the petitioner has made a representation dated 03.07.2023 in person seeking permission to conduct the dance Programme. However, permission was declined vide impugned order stating that it is very difficult to provide police protection on account of big festival going on now. 2/5 https://www.mhc.tn.gov.in/judis W.P.(MD) No.17008 of 2023

3. The learned Government Advocate (Crl. Side) after getting instructions from respondent police during lunch time submits that the petitioner is seeking permission to perform the Adal Padal Programme today. Today, there is festival in a Temple where police are expecting that about 8 to 9 lakhs people / devotees would assemble. According to the learned Government Advocate (Criminal Side), one thousand police have been deputed to maintain law and order and provide suitable security in the festival. It is submitted that since all the Police personnel are maintaining law and order today, it is difficult for the respondent police to provide police protection for the Adal Padal Programme today and he has reported that, in case, it is performed tomorrow, they don't have objection for providing police protection.

4. The learned counsel appearing for the petitioner has also agreed that in case the permission is granted, they would conduct the Programme tomorrow, i.e., on 15.07.2023.

5. Considering the submissions made above, the respondent police are directed to provide permission to the petitioner to conduct Adal Padal Programme 3/5 https://www.mhc.tn.gov.in/judis W.P.(MD) No.17008 of 2023 tomorrow, i.e., on 15.07.2023 between 07.00 PM to 10.00 PM instead of 14.07.2023 as sought for, subject to the guidelines issued vide proceedings in Rc. 007301/Genl.(1)/2019 dated 09.04.2019.

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




                                                                                          14.07.2023
                 Speaking              : Yes / No
                 NCC                   : Yes / No
                 Index                 : Yes / No

                 mbi

                 Note : Issue order copy on 14.07.2023

                 To

                 1.The Deputy Superintendent of Police,
                   Sivagangai Town, Sivagangai District.

                 2.The Inspector of Police,
                   Sivagangai Town Police Station,
                   Sivagangai Town,
                   Sivagangai District.




                 4/5

https://www.mhc.tn.gov.in/judis
                                        W.P.(MD) No.17008 of 2023

                                       DR.D.NAGARJUN, J.

                                                            mbi




                                  W.P.(MD) No.17008 of 2023




                                                    14.07.2023




                 5/5

https://www.mhc.tn.gov.in/judis