IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31026 of 2004(R)
1. KERALA HOTEL AND RESTAURANT
... Petitioner
2. P.NATARAJAN S/O. PADMANABHAN
Vs
1. STATE OF KERALA,REPRESENTED BY CHIEF
... Respondent
2. SECRETARY, DEPARTMENT OF HOME AFFAIRS,
3. SECRETARY, TOURISM DEPARTMENT,
4. DISTRICT COLLECTOR, THIRUVANANTHAPURAM.
5. CITY POLICE COMMISSIONER,
For Petitioner :SRI.PAULSON THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :07/03/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No. 31026 OF 2004
---------------------------------------
Dated this the 7th day of March, 2008.
J U D G M E N T
The surviving prayer is only prayer 3 which reads as follows:
“iii) Issue a writ of mandamus or appropriate
direction to the respondents to formulate appropriate
guidelines in respect of the holding of rallies,
demonstrations, meetings etc. in public places within
the Kovalam Tourist Zone”.
It is seen that Ext.P2 representation is pending before the 1st
respondent. There will be a direction to the 1st respondent to look
into Ext.P2 and take appropriate action in accordance with law in
the light of the judgment of this court reported in Peoples council
for Social Justice v. State of Kerala [1997(2) KLT 301] and also
the decision of the Supreme Court in Communist Party of India
(M) v. Bharat Kumar [1997(2) KLT 1007], with notice to the
petitioner, within a period of three months from the date of
production of a copy of this judgment.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
ps