High Court Karnataka High Court

Nisarga Sports And Recreation vs The Government Of Karnataka on 8 September, 2010

Karnataka High Court
Nisarga Sports And Recreation vs The Government Of Karnataka on 8 September, 2010
Author: Ajit J Gunjal
".\'}. 

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE SIM DAY OF SEPTEMBER 
BEFORE %   V'

THE HONBLE Mr. JUSTICEAJIT J   a

WRIT PETITION NO28185  2Q1EO'II(GIM§IEOLIC;E1'  I'

BETWEEN:

NISARGA SPORTS AND RECREATHON
PANDAVAPURA TALUE ._

MANDYA DISTRICT " J . .

REP. BY ITS PRESIDENT --
SRI.H.R.NARAYANA.  -

I . THE.COVERNMENT. OE IKARNATAKA
HOME..DEpAE'1Iv1ENT;---- '
VIDHANA SIOUDHA ' '
BANGALORE 4-' 560' 001.
._fwREIé.,_EY ITS SECRETARY

 THESUPI§RINTENDENT OF POLICE
 MANDYA DISTRICT

'1 "I«:ANr;YiA.EEI=

 3. iIIE»CI1iCLE INSPECTOR

 GAPATANA

" 'SCI-MANDYA DISTRICT.

 THE SUBJNSPECTOR OF' POLICE

SRIRANGAPATANA P.S.
MANDYA DISTRICT.
.. .RESPOND ENTS

(BY SR}. S.B.SHA}§.APUR, AGA)



THIS WRIT PETITION Is FILED UNDER ARTICLES 226
AND 227 OF THE CONS'i'I'i'UT1ON OF INDIA PRAYING TO
DIRECT THE RESPONDENTS NOT To INSIST UPON "THE

PEIITIONER TO OBTAIN LICENCE To CARRY
LAWFUL ACTIVITIES IN THE PREMISES
PETITIONERS ASSOCIATION, EITHER UNDER_,T’£~IE’ I.
ACT OR UNDER THE PROVISIONS OF LICENSING AND. _
CONTROLLING OF PLACES OF__.P.U__BLII_C ANI_USEMENT ”
ORDER AND NOT To INTERRERE IN , P.LAY– _OF_ _S’E’ILL:
ORIENTED GAMES LIKE RUMMY,’=.’hART;’ CHESS,
VOLLEY BALL, CARROM WHICH ARE THI3-AGAEKHE-S ‘OF
SKILL AS HELD BY THE Ho’NjI3LE’-COIIRTIIN1v\IARIOUS._>
wRiT PETITION.

THIS WRIT PETITION COMINjG~ ON FOR ‘PRELIMINARY
HEARING THIS DAY, THE”Co’I_IR:r FOLLOWING:

Htddtitiional Government

Advocate,is’dii*eet,ed totake notice for respondents.

th_oI,igti”tiIe»«n1atter is listed for preliminary

hearing, vvithivconsentlit is taken up for final disposal.

3,”=’I’he~ petitioner is an Association registered

‘under ‘Karnataka Societies Registration Act’, 1960.

The ..c1asev of the petitioner~Association is that it is

Aengaged in conducting sports and other cultural

activities such as Chess, Rummy, Poker, Carrom, Dart,

Volley Ball and Foot Bali and other indoor games for the

benefit of its members. It is the case of the petitioner g

./’.”””.”‘

that the respondents are insisting that the petitioner
should obtain license either under the Karnataka ‘iéolice
Act or under the provisions of Licensing H
of Places of Public Amusement Order 200_22′.».—-»’..’.if.. in l

4. Identical questions ha\ie__

this Court in W.P.No. 1862-572005 bf: on ‘ A
27.01.2006 holding .that Police
Act is not required to ‘recreation club
of the present need not
obtain activities for the
benefztoii following order is
Dasseclzl’ V I» it it

‘ ‘ “[33 Petit-ionstandsw allowed.

restaondents shall not insist that the

it should obtain the necessary license

the aforesaid games. But however, that shall

V exclude the Dart game, video game and
electronic coin games.

(c) The respondents also shall monitor the

activities of the Association. #7
/

Mr.S.B.Shahapur, learned Additional Government
Advocate appearing for respondents is perrnitted

memo of appearance within four weeks.

SS/-