IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27562 of 2008(F)
1. P.RAVEENDRAN S/O RADHAKRISHNAN,
... Petitioner
2. M.V. RAMAN, MEPPADI HOUSE,
Vs
1. THE KERALA STATE SPORT COUNCIL,
... Respondent
For Petitioner :SRI.K.K.MOHAMED RAVUF
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :16/09/2008
O R D E R
V. GIRI, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C).27562 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 16th day of September, 2008
JUDGMENT
The petitioners claim to be associated with
‘Wushu’, a martial art, from the year 1984 and the 1st
petitioner has won gold medals in the National Level
Competition and has represented India in the South Asian
Judges and Coacher Seminar. The petitioners are
aggrieved by what they call as “a proposal on the part of
the respondent Kerala State Sports Council to grant
affiliation to the Kerala Wushu Association” headed by
Sri.V.Santharam IPS. Ext.P3 representation in this regard
has been filed by the petitioners herein before the Sports
Council. The same is pending consideration.
2. I heard learned counsel for the petitioners
Sri.Mohammed Ravuf and Sri.Pirappancode V.S.Sudheer on
behalf of the Sports Council.
3. It is only appropriate that the Sports Council
hears the petitioners before it takes a decision for
recognition/affiliation of any association by name Kerala
State Wushu Association headed by Sri.V.Santharam IPS.
W.P.(C).27562 of 2008
-: 2 :-
In the result, the writ petition is disposed of
directing the respondent to consider Ext.P3, hear the
petitioners, before taking a decision in the matter of
granting affiliation/recognition to the Kerala State Wushu
Association, in accordance with law, provided, no such
decision has been taken, as on date. Obviously, the
persons, who have sought for recognition/affiliation shall be
given notice and they shall also be heard on the objections
raised by the petitioners in Ext.P3, before a decision is
taken, in the manner aforementioned.
Sd/-
(V.GIRI)
JUDGE
sk/-
//true copy//
P.S. To Judge