BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT DATED: 18/12/2008 CORAM THE HONOURABLE MR.JUSTICE G.RAJASURIA W.P(MD)No.11689 of 2008 Nallu . . . Petitioner Vs. 1.The District Collector, Trichy District. 2.The Superintendent of Police, Trichy District. 3.The Inspector of Police, Manapparai Police Station, Trichy District. . . . Respondents PRAYER Writ petition filed under Article 226 of the Constitution of India, praying to issue a writ of mandamus, to direct the 1st respondent to conduct proper enquiry on the basis of representation dated 06.12.2008 and pass appropriate order to the effect that by prohibiting Kattapanchayat and excommunication prevailing in the locality and the petitioner and his family members are to be allowed to participate into the Temple Festival. !For Petitioner ... Mr.G.Karnan ^For Respondents... Mr.D.Sasikumar Government Advocate * * * * :ORDER
This writ petition has been filed to direct the first respondent to
conduct proper enquiry on the basis of representation dated 06.12.2008 and pass
appropriate orders to the effect that by prohibiting Kattapanchayat and
excommunication prevailing in the locality and the petitioner and his family
members are to be allowed to participate into the Temple Festival.
2. Heard the learned counsel for the petitioner and also Mr.D.Sasikumar,
learned Government Advocate, who took notice on behalf of the respondents.
3. The grievance of the petitioner as aired by the learned counsel for the
petitioner placing reliance on the averments in the affidavit accompanying the
writ petition, is to the effect that the petitioner and his family members were
ex-communicated by a group of people; thereupon he made representation to the
respondents; but there is no response. Hence, this writ petition.
4. Heard the learned Government Advocate.
5. Hence, in these circumstances, the following direction is issued:
On receipt of a copy of this order, the petitioner shall appear before the
second respondent viz., the Superintendent of Police, Trichy District and air
the grievance and thereupon the second respondent shall call for the group of
persons, who are allegedly ex-communicating the petitioner and his family
members and thereupon the second respondent shall see that the matter is
amicably settled within a week.
6. With the above direction, this Writ Petition is disposed of. No costs.
smn/ns
To
1.The District Collector,
Trichy District.
2.The Superintendent of Police,
Trichy District.
3.The Inspector of Police,
Manapparai Police Station,
Trichy District.