High Court Kerala High Court

M.Jafar vs The District Collector on 3 March, 2009

Kerala High Court
M.Jafar vs The District Collector on 3 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6839 of 2009(S)


1. M.JAFAR S/O. MOOSA, AGED 39 YEARS,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE KODUVALLI GRAMA PANCHAYATH,

3. SUB INSPECTOR OF POLICE,

4. M/S. LIGHTNING ARTS & SPORTS CLUB,

                For Petitioner  :SRI.JACOB SEBASTIAN

                For Respondent  : No Appearance

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI

 Dated :03/03/2009

 O R D E R
             J.B.KOSHY, Ag.C.J & V.GIRI, J.
                  -------------------------------
              W.P.(C).NO.6839 OF 2009 (S)
                 -----------------------------------
          Dated this the 3rd day of March, 2009

                       J U D G M E N T

KOSHY,Ag.CJ.

This writ petition is filed for a direction to stop a foot ball

tournament organised by the 4th respondent, M/s. Lightning Arts

& Sports Club. According to the petitioner, the foot ball

tournament which is being organised by the Club is illegal. We

are unable to issue any order in this matter. Whether the Club

can conduct the tournament, whether it is legal or illegal etc. are

not matters coming under Article 226 of the Constitution of

India. Hence this writ petition is dismissed.

J.B.KOSHY
ACTING CHIEF JUSTICE

V.GIRI
JUDGE
prp

J.B.KOSHY & THOMAS P. JOSEPH, JJ.

——————————————————–

M.F.A.NO. OF 2006 ()

———————————————————

J U D G M E N T

———————————————————

6th November, 2008