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