High Court Karnataka High Court

M/S. Sagar Recreation … vs The Government Of Karnataka on 19 November, 2010

Karnataka High Court
M/S. Sagar Recreation … vs The Government Of Karnataka on 19 November, 2010
Author: Mohan Shantanagoudar
IN THE HIGH COURT or KARNATAKA AT BANGALORE,

DATED THIS THE 19"?" om or NOVEMBER__,;'_20if)_~    _

BEFORE

THE HON'BLE MRJUSTICE MOHAl"=~l s;f--'iA~i§iTAi§i%Aa}"§oijo';--ig:j"'i.g

WRIT PETITION NO.359?'€)/2010 (6MgPoL:cE;) 
BETWEEN :  ' l ' if

M/s.Sagar Recreation As"soc*iat*;ori;. f
No.34, A.M.LaneV "N 7 '
Kalasipalya Main_:Ro_ad   _  - 
Kalsipalya       
Bangalore    "   "   .
Rep.by its Secretary  »    '

S.Babu_. .... _ *<:.._..  V '  PETITIONER

(By SriV"K.l\=larijiJvr1:ii§li:&.i,'Ei¥li'.-i§:."\.'ishwanath, Advs.,)

AND:

 1. T!*.i;e'vG'overniT1eni of Karnataka

H--om5e'.DepartmeEit;'Vidhana Soudha

» loser':gva'}«oref~-Rep by its Secretary.

 'The VCoifn--m'is's"ioner of Police

AI.rifantry_R;oad, Bangalore.

 The DE.-puty Commissioner of Police

" Viisangélore West Division

v _'B§i.ngalore.



-2-

4. The Assistant Commissioner of Police
Chickpet Division
Bangalore.

5. The inspector of Poiice
Kaiasipaiya Poiice Station
Bangalore.

6. The Assistant Commissioner of Fjoiiceii' 3 
C.C.B. Poiice Station, N.T. Pet ' ' C '

Bangalore.   

(By Sri Sangamesh G.Pati|, 

This writ petition is filed iinder.~,mii:;ies.~ 226 and 227
of the ConstitLi'1:io_n oii""'Ii~..dia,' fp.rayin,<g  to direct the
respondents n,ot'1to'* insi_st:;u;5on~ tiiewpetitioner to obtain

license to carry,on__l_awfI,i’i__aic,l;ivii:ies in the premises of the

petitioner’s ‘As.socia?tion_,Veither_under the Police Act, or
under the provisions’of ‘i_~i.cenc’ing and Controiling of Places
of Pubiic’-Arriiusement~Qrder».and not to interfere in the play
of skiii oriented games» like Rummy, Dart, Chess, Poker,
Wall Ball Skill, VCoi.n’;-Games and Skill Games, Carrom etc.,

whighiare.the games ofskill.

it T’h’isA_w,rit–..petition coming on for preiiminary hearing,

t__h’iS,_daiy:’t!T]€~CQ_tlH; made the foi|owing:–

QRDER

étllheéiiijnheld Government Advocate is directed to

it ‘i~Ital<e"'notice on behalf of respondents.

.53

V

2. This petition is filed seeking a direi:jtio’n:«.,to_y

the respondents not to insist upon the ”

obtain the licence to carry on ,thé”i’a«wful .acAtiv_iti:es1’«~in’2

the premises of the petitioners :Associa.t_ion

under the Police Act or of
Licencing and Cont_ro_llin_gw§_ Public
Amusement Order and, the play of
games like Wail Ball Sill,
Coin are the games of
skill. is also conducting

library aiwdiilviteraryl »–a.”cti\’/ities, mobile repair class,

com«;ijuVte~r basic V«l.avngu,age, yoga, etc.

__3…_*,’7{i*re___issue is no more res integra. It is

cot/e~reci bfIj’;_th=e’two decisions of this Court. The order,

‘V,_’date”c1′..V'”1i,._2′.”v’ February, 2002 passed in Writ Petition

A of 2002, reads as follows:-

}\-‘”>

-4-

“3. …. .., I hold that the Petitioner’s_____

Association is not required to obtain

license under the Licensing _;a:1d;~..’.__i:

Controlling of Places of hi

Amusements (Bangalore ‘City)

1989, for the Purpose of ;”}’7Uf:i’.’:A7il’i’lV9 ‘hO«’»l,’f6′-£.3,O,l

and indoor games, and. dance,,:ly§ogaVVV
and other cultural or recreational”acti\}ities.
However, if .T’fo.i,ind to “Vibe
indulging in an yl other}. in vhactivities,
this Order’ will way of
authorities appropriate’; action in

II

accordariiceagwith mi. .

ihe November, 2004 passed in
Writ Peta’ti”o.n”i’J,o,V3?l2feZ8of 2004, reads as foilows:

the writ petition is allowed,

that there is no necessity for the

Vpeltjitionge-r’.1~~to obtain the licence to play six
game. However, there is no
inipediment for the respondents to inspect

A’ premises of the petitioner and to take

VJ-‘\

action in accordance with iaw, if the_…__

petitioner or its members have to carry Q

any illegal activities.”

In view of the afore~extracted no

hesitation in allowing this petiti;iont .ibyPdi*r.ecri’i–iigojetiétet7

respondents not to insist upon the”petitione’r;to__obt:ain

licence for the play of .l,i_vl<e"'Ruéf'iv'i"m3/ifs, Dart,
Chess, Poker, Wall Bva'lI..V:S_iAii,_LC2pi:n"'{3gan1e,s and Carrom,
etc., in the premises ei'tti'eE":Lin'd,¢.r 'ti.1V'e,,.i:'<;«:i'r'nataka Police
Act, 1963 orthe5i§u'_les,_or1-Qrdersfrarned thereunder.
I-»ioweve.r,V"V'it':'-is clear that the respondents

shall takeV"'a,pp,roxpriuai".e'" action against the petitioner in

wilt"h~la.w,v if it is found indulging in any

um|'awfuvi.,V"il:'frivn§oral or forbidden activities.

No. ordefr-.as to costs.

A -.__VWr.i-t~’p’e~t’iition is disposed of accordingly.

3’/\

Sri Sangamesh G. Patil, iearned AGA’ is

permétted to fiie his memo of appearance

weeks.

*ck/–

Asdli T ¢ <;: } '« %