High Court Karnataka High Court

Omega Recreational Association vs Commissioner Of Police on 14 September, 2010

Karnataka High Court
Omega Recreational Association vs Commissioner Of Police on 14 September, 2010
Author: Mohan Shantanagoudar
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 14?" DAY OF SEPTEMBEP..;.";2f»'V;)':1__Lf')u 

BEFORE

THE I-£ON'BLE MRJUSTICE MOFJANE-S!f{7ANT}=T~N'AGOU_@A!2'E

WRIT PETITION NO;29*0z95/V2OiV:CJ (eM--Pc:LEITc53 A
BETWEEN: E A E  V'

Omega Recreationai Assbciiatioznf  " A
No.91, Ground Fioor E V   
6"' Biock, Koramanga:!a"E><tfn * 
Bangaiore 1 " V'  g   
Rep.by its.SecreSt'a-ify~v j'_ 

Nirmal SE-am_Van_i  '

S/0.i:3te bhLlViv:C'vhaFf;Ci'  _  .. PETITIONER
(By Sh. K.S?§asfTEi{ij_ra_%1v«S;§Eh'e£t~y, Adv.,)

AND; ~ .

 Co:,mmés.sione*r"'of 'Police

E  _V Bangaiéor-e City
" , L"1f'a».If1tF\fRO:ad

 -._Ba'fig"a»lQr§e"'

 De'fi{1ty'.V'Commissioner of Police
S'oui:h Division

" Bafigalore



i\.J

3. Assistant Commissioner of Poiice
Koramangaia Sub--E)vn.
Bangalore

4. Inspector of Police
Koramangala Poiice Station

Bangalore   it  it

(By Sri S.B.Shahapur, AGA)

This writ petition is fited "under Arti'c«!es 226 and 227
of the Constitution, of I.nd'Ea',r.."pr'aying to "direct the
respondents not to m_s.i'st 'upon  petitioner to obtain

Iicense for playing games; of ems like-.carr’gm, chess, cards
(rummy) tabie. tennis-,V–v..poker,\_rnahjong, sudko, Joker
Bonus, Bridgve-,u_Chine._se§C’tiec.kevr.;_’~.etc;; either under the
Karnataka 4POa|ice-“‘VAct. or under the l,icensing & Controliing
of Places of P1.i’b£i'(:’ Amuse-rn’entp.O’rdei’, etc.

for pretiménary hearing,
this day the VCo.urt ‘ma’de”t~h__e–fo||owing:–

flookoen

£__–ear.ned ‘Government Advocate takes notice on

‘ ~bén3If-.of respondents.

%. H eard…fj V V

c/’

2. According to the petitioner, it is an association

registered under the provisions of Karnataka..Soc.i_etVies

Registration Act, 1960 and running the

for the benefit of its members.» iiii'”i7he

running sports and cuiturai actiyitiiesiifoiirthe.,b«enefi.t:’i’ofV

its members. While doing’*sjo’,–.,thei/ ‘arevi.ajiso”‘=permitting’

their members to pi’a..y_ si§ii’i”‘g’arjnes-._iike Ca’ro”m, Chess,
Piaying Cards, Tennis,’i-‘F,?Voi{e:’r,’v Sudko, Joker
Bonus, Brid_gé’,j.;;C’h ingese-L
”seeking for a direction to the
respo”nde,_nt’s the petitioner to obtain

iicence Li’nd’er_[the._ Kiarnataka Police Act or under

an’d””””‘Controiiing of Piaces of Public

piaying of the aforesaid skiii games in

the p_’rern.i.sAes of the petitioner–Association, by filing

this “writ petition.

V3

,4,

4. Learned counset appearing on behaif of

the petitioner and the learned Government |_?_!__eader

for the respondents agree that this

directly covered by the order

WP.No.7984/2008 (shreer’ikinayas<ka« iR_recrea+<tibrn T 1

Association vs. State of Karna'takaga';jdr others)',-.g

disposed of on _ Henoé.~
that, this matter n1a'yf«. in 'terms of the
said order. L g

5. Hgén’c’;~é,=..-it.h:e =i1w’rit””petEtio.nfA is iiabie to be
dispo’s_ed;_ h the order passed in

WP. No.’ 7984 ‘ Sh ree Vina ya ka Recreation

Aissociatfon ViiS’.””State of Karnataka and others),

on 13.3.2009, Accordingiy, the

fo.I_1Iow.i~ngviA.iorder is made:–

iivvlietitioner is permitted to give a detailed

‘B_”rep’resentation to the respondents in writing along

V”

.”th.e§y “prayed

with copies of necessary notifications or circulars or

guidelines and afso the Order passed by thisvi~¢:oiii<.tu in

simiiar matters, within four weeks

receipt of a copy of this order; -.Qnfuirevc'ei–pt'.'of'_jisui'chV'

representation, the respondents are' dire_cteVd..tofrpyass

appropriate orders in acc'ordan.ce.Vwyitvh'after'

affording reasonabie~oppoir'tu'i'i.i'tyVVV'i-QA the 'p'et'itioner and
to decide the same exp-ed
Writ dispose-d"éf~ai¢cordingly.
Hovye\'}'e:r,.cV_t3i*.is=ord_er.shalt not come in the way of
the respoirnidents the petitioner to monitor

its_§"acti.vities' and to take action if any illegai activities

r are c.arried"~on by the petitioner.

sdi:

Judge