Citation : 2023 Latest Caselaw 5043 Mad
Judgement Date : 9 May, 2023
W.A.(MD) No.681 of 2023
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED : 09.05.2023
CORAM:
THE HONOURABLE MR.JUSTICE G.R.SWAMINATHAN
and
THE HONOURABLE MRS.JUSTICE S.SRIMATHY
W.A.(MD) No.681 of 2023
and
C.M.P(MD) Nos.6046 and 6047 of 2023
Koottalumoodu Arulmigu Bhadreswari
Devasthanam, Painkulam – 629173
Rep. by its Secretary Incharge
T.Thulasidhas ... Appellant
-vs-
1.The District Collector,
Kanykaumari District,
Nagercoil.
2.The District Revenue Officer cum
Addl. District Magistrate,
Kanyakumari District,
Nagercoil.
3.The Superintendent of Police,
Kanyakumari District, Nagercoil.
____________
Page 1 of 12
https://www.mhc.tn.gov.in/judis
W.A.(MD) No.681 of 2023
4.The Inspector of Police,
Pudukadai Police Station,
Kanyakumari District. ... Respondents
Writ Appeal filed under Clause 15 of Letters Patent to set aside the order,
dated 27.04.2023, passed in W.P.(MD) No.8805 of 2023, on the file of this Court.
For Appellant : Mr.Ananth C.Rajesh
For Respondents : Mr.R.Suresh Kumar
Additional Government Pleader
JUDGMENT
This intra-court appeal is directed against the order dated 27.04.2023
made in W.P.(MD) No.8805 of 2023 filed by the appellant herein. The appellant is
ancient temple. There is a tradition of conducting display of fire works in the
concluding session of “Chithirai Festival” after the temple flag is lowered. When
the appellant filed the writ petition for directing the second respondent to grant
such permission, the learned Judge by the impugned order stipulated a condition
that permission may be granted for bursting of fire crackers between 09:00 p.m.
and 10:00 p.m. on 09.05.2023. Aggrieved by the imposition of such condition,
this writ appeal has been filed.
____________
https://www.mhc.tn.gov.in/judis W.A.(MD) No.681 of 2023
2. The learned Judge took note of the fact that during such display of
fire works in the year 2015, one J.Jeban Sekar had died. The temple
administration was directed to pay a sum of Rs.5,00,000/- (Rupees Five Lakhs
only) as a matter of humanitarian gesture and without prejudice to the defence of
accused in the pending criminal case. Even though the writ appeal is directed
against the entire order, the learned counsel appearing for the temple/appellant
informed the Court that this direction has been complied with. Receipt given by
the victim's family was produced before us.
3. The only question that calls for consideration is whether that
learned Single Judge was justified in stipulating such a condition. We take note of
the fact that this is not a first time the issue cropped up before this Court. The
appellant herein had earlier filed W.P.(MD) No.9701 of 2019 and the said writ
petition was allowed on 23.04.2019 in the following terms:-
“2. The writ petitioner is an ancient temple. There is a
tradition of conducting display of fireworks in the concluding session
of Chithirai festival. The fireworks commence after the flag is brought
____________
https://www.mhc.tn.gov.in/judis W.A.(MD) No.681 of 2023
down at around 12.30 past midnight. The petitioner wants this Court to
direct the respondents to grant permission for conducting the public
display of fireworks in the traditional manner. In this regard,
application dated 20.04.2019 has already been given.
3. The second respondent is the competent authority to
grant permission. Since the subject matter pertains to temple
festivities, I am of the view that the second respondent ought to grant
permission. This is all the more so, because there is nothing novel or
new about it. It is a traditional feature. Therefore, the petitioner sought
to be permitted to conduct the event in the usual traditional and
customary manner.
4. However, it is seen that an accident had taken place a
few years back. This Court therefore called upon the petitioner's
counsel that he should name somebody who will assume responsibility
to ensure the smooth and accident free conduct of the event. The
petitioner's counsel submitted that the Secretary of the petitioner /
Devasthanam namely Thiru.Chandrakumar would be the nodal person
to ensure the smooth conduct of the event. He also gave a further
undertaking that the second respondent can impose conditions while
____________
https://www.mhc.tn.gov.in/judis W.A.(MD) No.681 of 2023
granting the permission sought for. The second respondent can impose
condition as regards the safety issues. It is made clear that there will
be no restriction regarding timings.
5. With the above directions, the Writ petition stands
allowed. No costs.”
4. Pursuant to the said directions, appropriate proceeding permitting
the conduct of the event in the traditional manner was issued. When for the year
2022, the authority declined permission, the appellant herein had filed W.P.(MD)
No.8477 of 2022 vide order dated 28.04.2022, the writ petition was disposed of
in the following manner:-
“The prayer in this writ petition is to call for the
records of the fourth respondent in C.No.G1/12612/22 & N.Ref:
214/SDOC/22, dated 18.04.2022 and quash the same as without
jurisdiction and consequently, direct the respondents to grant
permission for the traditional public display of fireworks in the end of
tenth day festival of Chithirai Thiruvizha at Kootalumoodu Arulmigu
Bhadreswari Devasthanam, Painkulam, on 10.05.2022 after the
____________
https://www.mhc.tn.gov.in/judis W.A.(MD) No.681 of 2023
Thirukkodi Irakkam (jpUf;nfhb ,wf;Fjy;) with a specific timings after
12.00 am (11.05.2022) based on the petitioner's application, dated
08.04.2022.
2. In view of the earlier order passed by this Court in
W.P(MD)No.9701 of 2019 for the very same petitioner, dated
23.04.2022, the petitioner is at liberty to submit fresh representation
before the fourth respondent. The fourth respondent is directed to
consider the same in the light of the order passed by this Court, dated
23.04.2022 in W.P(MD)No.9701 of 2019 on or before 06.05.2022.
3. With the above direction, this writ petition stands
disposed of. No costs. Consequently, connected Miscellaneous
Petitions are closed.”
Pursuant to the said direction, appropriate proceeding in favour of
the temple was issued.
5. Probably apprehending that authorities may not grant permission
for this year, the appellant filed W.P.(MD) No.8805 of 2023. One of us had earlier
held vide order dated 16.08.2022 in W.P.(MD) No.18554 of 2022 (P.Seeni v. The
____________
https://www.mhc.tn.gov.in/judis W.A.(MD) No.681 of 2023
District Collector, Virudhunagar & Ors.,) where permission from administrative
authorities need not be taken for conducting traditional religious functions.
Paragraph Nos.4 to 6 of the said order read as follows:-
“4.The Constitution of India confers certain fundamental
rights. Article 19(1)(b) states that all citizens shall have the right to
assemble peaceably and without arms. Article 25 (1) states that subject
to public order, morality and health and to the other provisions of Part
III, are persons are equally entitled to freely practice religion. The
Hon'ble Supreme Court of India in Gulam Abbas v. State of U.P (AIR
1981 SC 218) held that religious faith and the performance of the rites,
customary practices and observances constitute one's fundamental
rights guaranteed under Articles 25 and 26 of the Constitution of India.
This judgment was followed by the Division Bench of the Madras High
Court (2021 SCC Online Mad 1779/WA No.743 of 2019). A learned
Judge of this Court in WP No.6986 of 2018 dated 23.03.2018 held that
centuries old custom and religious practices cannot be ignored or found
as insignificant, since such customs privileges and practices go with the
sentiment of the people of the locality and the Government machinery
cannot interfere in a casual manner under mere apprehension. If some
____________
https://www.mhc.tn.gov.in/judis W.A.(MD) No.681 of 2023
untoward incidents had taken place in the past, interference can only be
by way of regulatory measure. The event itself cannot be banned or
prohibited. Administrative inconvenience or anticipated incidents may
not be cited as the reason to stop established customs and practices.
5.Section 42-A of the Tamil Nadu District Police Act, 1859
which provides for the presence of police personnel in any public
meeting or assembly or procession states that this requirement will not
apply to any assembly or meeting of a purely religious character held in
a recognized place of worship. Section 41 of the Chennai City Police
Act which contains the power to regulate assemblies, meetings and
processions in public places etc., in sub section 8 states that nothing in
the Section shall apply to any assembly or meeting of a purely religious
character held in a recognized place of worship. This provision was the
subject matter of reference under Section 438 (2) of the old Cr.Pc before
the Division Bench of the Madras High Court in AIR 1959 Mad 63
(C.N.Annadurai v. State). When the learned counsel appearing for the
accused argued that the provision was discriminatory and violative of
Article 14, the Hon'ble Division Bench held that the exemption granted
to marriages, funerals and religious assemblies would constitute
____________
https://www.mhc.tn.gov.in/judis W.A.(MD) No.681 of 2023
reasonable classification. The Hon'ble Division Bench held that
religious meetings can be held without taking any permission at all.
6.Of course, the authorities cannot remain a silent
spectator if there is breach of public tranquility. If threat to maintenance
of law and order is imminent, then also the executive magistrate or the
police are bound to intervene. So long as there is no such situation, the
authorities have no role in the matter. The scope of this writ petition is
confined to a festival that has been celebrated from time immemorial
every year in a village. Since the writ prayer is for directing the
authorities to grant permission, I hold that no such permission is
required.”
6. It is true that the Hon'ble Apex Court comprising their Lordships
CJI, R.C.Lahoti and Ashok Bhan J.J., vide order dated 18.07.2005 in W.P.(C) No.
72 of 1998 (In Re: Noise Pollution) had held that there shall be a complete ban on
bursting sound emitting fire crackers between 10:00 p.m. to 06:00 a.m. However,
it was added that it is not necessary to impose restrictions as to time on bursting
of colour/light emitting fire crackers. But, a Three Judges Bench vide order dated
____________
https://www.mhc.tn.gov.in/judis W.A.(MD) No.681 of 2023
11.04.2019 in W.P.(C) No.728 of 2015 after noticing that some temples in Kerala
have been celebrating the “Thrissur Pooram” festival since 1798 and that
displaying of fire works has been an integral part of the celebration of the festival
saw no reason as to why the festivity should be suspended. We are inclined to
respectfully adopt the very same approach, more particularly, in view of the
earlier orders of this Court. We are clearly of the view that it is not for the Writ
Court to stipulate the timings as to when the traditional display of fire works
should be conducted.
7. However, the safety aspects cannot be lost sight of. A few days
ago, in Kerala, there was a boat tragedy leading to loss of a number of lives. That
was because of over crowding. When we indicated our concerns to the learned
counsel for the appellant, it was undertaken by the appellant that
Shri.T.Thulasidhas, Secretary in-charge of the appellant Devasthanam shall act as
the nodal person to ensure scrupulous adherence to the safety protocol to be
stipulated by the authorities. It is undertaken that the fire works will be displayed
only at the notified site which will be fenced and barricaded. Members and
general public will not be allowed to come within 100 metres from the spot. The
____________
https://www.mhc.tn.gov.in/judis W.A.(MD) No.681 of 2023
Devasthanam will form a volunteer corps who will ensure that the safety distance
is maintained. The entire burden shall not be placed on the police force. It is
admitted that the temple flag is customarily lowered at 12:00 a.m. (Midnight) and
the display of fire works follows. The organizers shall conclude the event by
02:30 a.m. In other words, the display of fire works can commence immediately
after the flag is lowered and it shall be concluded by 02:30 a.m. The conditions as
to the timings imposed in the impugned order dated 27.04.2023 is set aside. The
writ appeal is allowed. No costs. Consequently, connected miscellaneous petitions
are closed.
[G.R.S., J.] [S.S.Y., J.]
09.05.2023
NCC : Yes / No
Index : Yes / No
Internet : Yes / No
PKN/MGA
____________
https://www.mhc.tn.gov.in/judis
W.A.(MD) No.681 of 2023
G.R.SWAMINATHAN, J.
and
S.SRIMATHY, J.
PKN/MGA
To:
1.The District Collector,
Kanykaumari District,
Nagercoil.
2.The District Revenue Officer cum
Addl. District Magistrate,
Kanyakumari District,
Nagercoil.
3.The Superintendent of Police,
Kanyakumari District, Nagercoil.
4.The Inspector of Police,
Pudukadai Police Station,
Kanyakumari District.
W.A.(MD) No.681 of 2023
09.05.2023
____________
https://www.mhc.tn.gov.in/judis
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!