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 2, Cited by 0]

Madras High Court

S.T.Ramesh vs The District Superintendent Of Police on 30 May, 2019

Author: M.Nirmal Kumar

Bench: M.Nirmal Kumar

                                                             1

                              IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                               DATED 30.05.2019

                                                         CORAM

                             THE HONOURABLE MR. JUSTICE M.NIRMAL KUMAR

                                              W.P.No.15114 of 2019


                      S.T.Ramesh                                                      .. Petitioner

                                                            Vs.


                      1. The District Superintendent of Police,
                         Vellore District,
                         Vellore.

                      2. The Inspector of Police,
                         Tirupathur Taluk Police Station,
                         Vellore District.                                         .. Respondents



                      PRAYER : Writ Petition filed Under Article 226 of the Constitution of
                      India praying to issue a Writ of Certiorarified Mandamus, to quash the
                      order of the second respondent herein dated 24.05.2019 and direct
                      the second respondent herein to grant permission for conducting dance
                      program    on   31.05.2019    in   Arulmighu   Pappathiamman        Temple,
                      Seerangapatti Village, Tirupathur Taluk, Vellore District.


                                  For Petitioner    : Mr.S.V.Karthiekyan


                                  For Respondents : Mrs.S.Thankira
                                                    Government Advocate (Crl.Side)




http://www.judis.nic.in
                                                              2

                                                      ORDER

The petitioner has come up with this Writ Petition to quash the order passed by the second respondent dated 24.05.2019 and consequently, direct the second respondent to grant permission for conducting dance program on 31.05.2019 in Arulmighu Pappathiamman Temple, Seerangapatti Village, Tirupathur Taluk, Vellore District.

2. According to the petitioner, he is the Secretary of Vizha Committee of Arulmighu Pappathiamman Temple, Seerangapatti Village, Tirupathur Taluk, Vellore District. Every year, the temple festival will be celebrated in the said temple with very grand manner and this year also the petitioner's village renovated the temple by way of collecting amount from the devotees and planned to conduct special Poojas on 31.05.2019. In front of the temple, the villagers planned to conduct Adal paadal programme on 31.05.2019. In this regard, the petitioner gave a representation to the second respondent on 24.05.2019. By order dated 24.05.2019, the second respondent was inclined to grant police protection for performing the temple festival, but not inclined to grant permission to conduct dance programme. Hence, the petitioner has approached this Court with the present writ petition for the above stated relief.

http://www.judis.nic.in 3

3. The learned counsel for the petitioner, referring to the order dated 16.11.2018 passed in WP (MD) No.22877 of 2018 (K.Ravichandran v. The Superintendent of Police, Dindigul District and another), submitted that in similar circumstances, this Court directed the respondents therein to pass appropriate orders on the representation of the petitioner therein seeking permission to provide police protection for dance programme in the temple festival, subject to the certain conditions. Hence, the learned counsel sought for a similar direction in this writ petition as well.

4. The learned Government Advocate (Crl.Side) appearing for the respondents, on instructions, submitted that the respondents have no serious objection in granting such relief to the petitioner, subject to stringent conditions.

5. Considering the facts and circumstances of the case and having regard to the submissions made by the learned counsel on either side and also following the aforesaid order, this writ petition stands allowed by setting aside the order dated 24.05.2019 passed by the second respondent, insofar as the rejection of the claim of the petitioner seeking permission for conducting dance programme is http://www.judis.nic.in 4 concerned. The second respondent/the Inspector of Police, Tirupathur Taluk Police Station, Vellore District is directed to consider the representation of the petitioner, dated 24.05.2019 and grant permission and provide police protection for Adal Padal Dance Programme in Arulmighu Pappathiamman Temple, Seerangapatti Village, Tirupathur Taluk, Vellore District, scheduled to be held on 31.05.2019, subject to the following conditions;

(a) the “Aadal Padal” Dance Programme done by Arulmighu Pappathiamman Temple, Seerangapatti Village, Tirupathur Taluk, Vellore District, scheduled to be held on 31.05.2019, should be completed before 10.00p.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 as they will spoil the minds of students and youths.

(d) No dance or songs, touching upon any political party or religion or community or caste shall be played.

(e) No flex boards in support of any political party or communal leader, shall be erected at the premises of the programme.

(f) The function shall not affect either religious or communal harmony and shall be conducted without any discrimination based on http://www.judis.nic.in 5 caste.

(g) If there is 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 forthwith; and

(h) Similarly, the police is directed to stop the dance programme, if it is conducted beyond the permitted time limit.

(i) The petitioner as well as the organizers shall give a letter of undertaking agreeing to strictly adhere to the above conditions.

(j) It is open to the second respondent police to put any further restrictions or to impose any conditions purely in the interest of preserving public order and tranquility. There can be a total ban for putting up any Flex Board representing any community. No costs.




                                                                                             30.05.2019
                      Index          : Yes / No
                      Internet       : Yes / No

                      av/sli

                      Note:- Issue order copy on 31.05.2019.




http://www.judis.nic.in
                                                            6

                                                                   M.NIRMAL KUMAR, J.

                                                                                  av/sli




                      To


1. The District Superintendent of Police, Vellore District, Vellore.

2. The Inspector of Police, Tirupathur Taluk Police Station, Vellore District.

W.P.No.15114 of 2019

30.05.2019 http://www.judis.nic.in