High Court Kerala High Court

Sreemal Ganapathy Devasthanam vs The Commissioner Of Police on 21 August, 2007

Kerala High Court
Sreemal Ganapathy Devasthanam vs The Commissioner Of Police on 21 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 25197 of 2007(Y)


1. SREEMAL GANAPATHY DEVASTHANAM,
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER OF POLICE,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. K.R.LAKSHMANAN, S/O LATE RAMANANDHAN,

4. K.L.ANUDAS, S/O.K.R.LAKSHMANAN,

5. M.V.MURALI, S/O.VAMANAN,

                For Petitioner  :SRI.P.VIJAYAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :21/08/2007

 O R D E R
               K. BALAKRISHNAN NAIR & HARUN-UL-RASHID, JJ.
             ---------------------------------------------------------------------------
                            W.P. (C) No.25197 of 2007 - Y
             ----------------------------------------------------------------------------
                        Dated, this the 21st day of August, 2007

                                          JUDGMENT

Balakrishnan Nair, J.

The petitioner is the trustee of a temple. Avani Avittam is falling on the

28th of this month. The members of the community change the sacred thread

worn by them on the said day. The petitioner apprehends that there may be law

and order problem in the temple, because of some dispute between the Trust and

respondents Nos.3 and 4. Therefore this writ petition is filed seeking police

protection for the smooth conduct of the religious rites on the Avani Avittam day

on 28.8.2007.

3. The learned Government Pleader on instructions submitted that the

police will extend necessary protection.

4. The learned counsel for respondents Nos.3 to 5 submitted that though

they are also members of the community, they apprehend that they may not

permitted to participate in the above said ceremony. The learned counsel for the

petitioners submits that those respondents have failed to give subscription to the

Devaswom at the rate of Rs.51/- per person. For their failure, they have been

suspended from the membership of the general body. The learned counsel for

the contesting respondents denied this allegation. He points out that though

subscription was paid, the same was returned.

5. The learned counsel for the petitioner undertook that if the respondents

pay the subscription at the rate of Rs.51/- with a request for re-admission to the

general body, they shall be allowed to participate in the Avani Avittam ceremony.

This submission is recorded.

WPC No.25197/2007 Page numbers

6. We record the submission of the contesting respondents that they do

not propose to create any law and order problem on the Avani Avittam day. If

there is any breach of peace or threat of breach of peace, the petitioner may

move the 2nd respondent. In that event, the 2nd respondent will extend protection

and ensure prevention of breach of peace.

The writ petition is disposed of as above.

K. BALAKRISHNAN NAIR

JUDGE

HARUN-UL-RASHID,
JUDGE.

mt/