IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13018 of 2010(B)
1. A.K.CHANDRAN
... Petitioner
Vs
1. SUPERINTENDENT OF POLICE
... Respondent
For Petitioner :SRI.P.M.PAREETH
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :09/04/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.13018/2010-B
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 9th day of April, 2010
J U D G M E N T
This writ petition is mainly filed seeking for the
following reliefs:-
1. A writ of mandamus or other
appropriate writ, direction or order
commanding the second respondent to issue
mike permission to the first petitioner in
connection with the Thiramahotsavam to be
conducted at Kavukunnathu Moyilom Bhagavathy
temple in Thrippangotur Panchayat from 18 to
21st of April, 2010 between 6 a.m and 10 p.m
so as to enable the devotees to celebrate
the Thiramahotsavam to the best of their
satisfaction.
2. A declaration to the effect that
the crime No.199/2009 and 200/2009 of
Kolavallur Police Station cannot stand in
the way of granting mike permission in
connection with the Thiramahotsavam at
Moyilam Bhavathy Temple this year.”
2. The first petitioner is the Secretary of the
Temple Committee of Kavukunnathu Moyilom Bhagavathy Temple
W.P.(C). No.13018/2010
-:2:-
situated in Thrippangotur Panchayat in Thalassery Taluk.
The second petitioner is the Convenor of the
Thiramahotsavam festival committee for the year 2010.
3. It is submitted that unless the permission for the
use of amplifiers is given, they will not be able to
conduct the festival effectively.
4. There will be a direction to the first respondent
to consider Ext.P8 application filed by the first
petitioner for mike sanction in the light of the fact that
the second respondent has returned the same already.
Appropriate orders will be passed within five days from the
date of receipt of a copy of this Judgment.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
ms