High Court Madras High Court

Rasu Mazhavarayar vs Inspector Of Police on 9 April, 2007

Madras High Court
Rasu Mazhavarayar vs Inspector Of Police on 9 April, 2007
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED : 09/04/2007

CORAM
THE HONOURABLE MR.JUSTICE M.CHOCKALINGAM
AND
THE HONOURABLE MR.JUSTICE P.R.SHIVAKUMAR

W.P.(MD) No.3214 of 2007

Rasu Mazhavarayar	.. Petitioner

vs

Inspector of Police
Illuppur Police Station
Pudukottai
Pudukottai District	.. Respondent

	Writ petition filed under Article 226 of the Constitution of India praying
to issue a writ of mandamus directing the respondent to give protection to
conduct Manjuvirattu along with Sri Muni Andaver Temple festival on 11.4.2007 at
Rappusal Vilage, Illupur Taluk, Pudukottai District.


!For Petitioner		:  Mr.M.Suresh Kumar
For Respondent		:  Mrs.P.Jessi Jeeva Priya
			   Special Government Pleader

:ORDER

Order of the Court was made by M.CHOCKALINGAM, J.

Invoking the writ jurisdiction of this Court, this writ petition has been
brought forth seeking a writ of mandamus to direct the respondent to give
protection to conduct Manjuvirattu along with Sri Muni Andaver Temple festival
on 11.4.2007.

2.According to the petitioner, who is the Ex-Village President, every
year, the village people conduct Manjuvirattu in connection with the village
temple festivals, which is scheduled in the month of April, and when they
approached the respondent on 2.4.2007 to give permission and protection for the
conduct of Manjuvirattu, the respondent refused to grant permission, and the
event of Manjuvirattu is part of the festival, and this year, the same is
scheduled on 11.4.2007. It is brought to the notice of the Court that the
Division Bench of this Court has decided the issue of Manjuvirattu and granted
permission with some conditions to the District Administration.

3.The Court heard the learned Counsel for the petitioner and also the
learned Special Government Pleader.

4.The Division Bench of this Court has considered similar situation and
has given guidelines while granting permission to conduct the sport-event namely
Manjuvirattu, in W.A.Nos.119 and 237 of 2006 and a batch of writ petitions.
Following the same, this Court is of the view that permission has got to be
granted to conduct the sport-event namely Manjuvirattu during March and April
also. Accordingly, permission is granted, and the earlier guidelines should be
strictly followed. Hence, this writ petition is allowed. No costs.

To

1.The Inspector of Police
Illuppur Police Station
Pudukottai
Pudukottai District

2.The Government Pleader
Madurai Bench of Madras High Court

nsv