High Court Kerala High Court

Neyyan Mohammedkutty Haji vs The Revenue Divisional Officer on 31 July, 2009

Kerala High Court
Neyyan Mohammedkutty Haji vs The Revenue Divisional Officer on 31 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17954 of 2008(K)


1. NEYYAN MOHAMMEDKUTTY HAJI,
                      ...  Petitioner
2. POOVIL MOIDU HAJI, S/O.AVARANKUTTY,

                        Vs



1. THE REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. EDAYATT SULAIMAN MUSALIYAR,

4. C.P.MOHAMMED MASTER,

                For Petitioner  :SRI.R.RAMADAS

                For Respondent  :SRI.K.T.SHYAMKUMAR

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :31/07/2009

 O R D E R
                                S.SIRI JAGAN, J.

                        ==================

                          W.P(C).No.17954 of 2008

                        ==================

                   Dated this the 31st day of July, 2009

                                J U D G M E N T

In this writ petition the petitioners seek the following reliefs:

“a) issue a writ of mandamus or any other appropriate writ, order or
direction directing the respondents 1 and 2 to take necessary steps
for preventing the “Salath meeting” scheduled to be held on
16.06.2008 evening, so as to maintain law and order in the
Mosque and its nearby areas.

and

b) pass any other appropriate writ, order or direction which this
Hon’ble Court may deem fit to issue and the petitioner may pray
from time to time.”

In so far as the meeting was scheduled to be held on 16.6.2008,

no orders are necessary at this point of time. Accordingly, this writ

petition is dismissed as infructuous.

Sd/-

sdk+                                                  S.SIRI JAGAN, JUDGE

          ///True copy///




                                        P.A. to Judge