IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35057 of 2010(F)
1. JOSE,S/O. ANCHALOOSE, AGED 50 YEARS,
... Petitioner
2. BABY, PUTHEPURAYIL,
Vs
1. OACHIRA GRAMA PANCHAYATH, OACHIRA.P.O.
... Respondent
2. OACHIRA TEMPLE ADMINISTRATION BOARD,
3. DEPUTY SUPERINTENDENT OF POLICE,
4. CIRCLE INSPECTOR OF POLICE,
5. SUB INSPECTOR OF POLICE,
For Petitioner :SRI. K.SIJU
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :24/11/2010
O R D E R
ANTONY DOMINIC, J.
```````````````````````````````````````````````````````
W.P.(C) No. 35057 of 2010 F
```````````````````````````````````````````````````````
Dated this the 24th day of November, 2010
J U D G M E N T
According to the petitioners, they are licenced to
conduct an amusement park at the compound of Ochira
Parabrahmam Temple. It is stated that the licence granted
was for 12 days from 17-11-2010. The grievance of the
petitioners is that respondents 3 to 5 are not permitting them
to open the stalls on the allegation that what the petitioners
propose to carry on is prohibited under the provisions of the
Gaming Act.
2. Learned Government Pleader has obtained
instructions in the matter and submits that, if as stated by the
petitioners, what is proposed to be carried on are not activities
which are otherwise not prohibited, the respondents have no
objection in the petitioners opening the stalls at the
amusement park.
In the light of the submissions made, I dispose of the writ
W.P.(C) No.35057/10
: 2 :
petition directing that, if the activities proposed to be carried
on by the petitioners are otherwise not objectionable in law,
the respondents shall not prevent the petitioners from carrying
on the activities as per the licence that is said to have been
obtained by them.
(ANTONY DOMINIC, JUDGE)
aks