High Court Madhya Pradesh High Court

Nayeem Alias Bhoori Bai (Kinnar) vs Mattu Alias Radha Bai (Kinnar) on 13 October, 2010

Madhya Pradesh High Court
Nayeem Alias Bhoori Bai (Kinnar) vs Mattu Alias Radha Bai (Kinnar) on 13 October, 2010
                           W.P.No. 14587 / 2010
               (Naeem @ Bhuri Bai .v. Mattu @ Radha Bai & others)



      13-10-2010

            Heard Shri Fuzail Usmani, learned counsel for the petitioner on
      the question of admission.

            The petitioner has filed this petition alleging that the respondent

No.1 is unnecessarily creating disputes and preventing the petitioner
from going out for collecting money from public by dancing. In the
circumstances, it is prayed that an appropriate direction be issued to the
respondent No. 1.

From a perusal of the petition no cause of action has been
pointed out nor violation of any statutory or fundamental right of the
petitioner has been pointed out warranting interference of this Court.

In the circumstances, I do not find any ground to entertain the
petition. However, in case, occasion arise, the petitioner may approach
the concerned police authorities in accordance with law.

With the aforesaid observations, the petition filed by the petitioner
stands dismissed.

( R.S.Jha )
Judge

mct