High Court Kerala High Court

P.Raveendran vs The Kerala State Sport Council on 16 September, 2008

Kerala High Court
P.Raveendran vs The Kerala State Sport Council on 16 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27562 of 2008(F)


1. P.RAVEENDRAN S/O RADHAKRISHNAN,
                      ...  Petitioner
2. M.V. RAMAN, MEPPADI HOUSE,

                        Vs



1. THE KERALA STATE SPORT COUNCIL,
                       ...       Respondent

                For Petitioner  :SRI.K.K.MOHAMED RAVUF

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :16/09/2008

 O R D E R
                              V. GIRI, J.
            - - - - - - - - - - - - - - - - - - - - - - - - - - -
                     W.P.(C).27562 of 2008
            - - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 16th day of September, 2008

                             JUDGMENT

The petitioners claim to be associated with

‘Wushu’, a martial art, from the year 1984 and the 1st

petitioner has won gold medals in the National Level

Competition and has represented India in the South Asian

Judges and Coacher Seminar. The petitioners are

aggrieved by what they call as “a proposal on the part of

the respondent Kerala State Sports Council to grant

affiliation to the Kerala Wushu Association” headed by

Sri.V.Santharam IPS. Ext.P3 representation in this regard

has been filed by the petitioners herein before the Sports

Council. The same is pending consideration.

2. I heard learned counsel for the petitioners

Sri.Mohammed Ravuf and Sri.Pirappancode V.S.Sudheer on

behalf of the Sports Council.

3. It is only appropriate that the Sports Council

hears the petitioners before it takes a decision for

recognition/affiliation of any association by name Kerala

State Wushu Association headed by Sri.V.Santharam IPS.

W.P.(C).27562 of 2008
-: 2 :-

In the result, the writ petition is disposed of

directing the respondent to consider Ext.P3, hear the

petitioners, before taking a decision in the matter of

granting affiliation/recognition to the Kerala State Wushu

Association, in accordance with law, provided, no such

decision has been taken, as on date. Obviously, the

persons, who have sought for recognition/affiliation shall be

given notice and they shall also be heard on the objections

raised by the petitioners in Ext.P3, before a decision is

taken, in the manner aforementioned.

Sd/-

(V.GIRI)
JUDGE

sk/-

//true copy//

P.S. To Judge