High Court Kerala High Court

Jithendra.E.V vs The Deputy Superintendent Of … on 5 January, 2010

Kerala High Court
Jithendra.E.V vs The Deputy Superintendent Of … on 5 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 260 of 2010(F)



1. JITHENDRA.E.V
                      ...  Petitioner

                        Vs

1. THE DEPUTY SUPERINTENDENT OF POLICE
                       ...       Respondent

                For Petitioner  :SRI.SAJAN VARGHEESE K.

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :05/01/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                   W.P.(C). No.260/2010-F
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~

           Dated this the 5th day of January, 2010

                      J U D G M E N T

The petitioner herein is the President of K.P.Anilkumar

Memorial Cultural Forum, Palayad in Kannur District. It is

submitted that every year, cultural and sports activities

are being conducted at the instance of the said forum, for

the benefit of local public. In connection with the said

programme for this year, which is scheduled to be held on

10/01/2010 in the Stadium of the Dharmadam Panchayat,

Palayad, there will be a releasing of a Compact Disk and

the Hon’ble Minister for Devaswom is expected to do the

same.

2. Ext.P3 is the notice published in the matter. By

Ext.P4, the petitioner has approached the first respondent

to provide with necessary sanction for using mike for the

programme scheduled in Ext.P3. It is pointed out that

Ext.P4 petition has not been accepted by the said Officer.

3. The petitioner prays that a direction may be

issued to the first respondent to accept Ext.P4 and take

appropriate action in accordance with law.

W.P.(C). No.260/2010
-:2:-

4. There will be a direction to the first respondent

to accept Ext.P4 and take appropriate action in accordance

with law on or before 08/01/2010.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

ms