High Court Karnataka High Court

Star One Association vs The State Of Karnataka on 20 May, 2008

Karnataka High Court
Star One Association vs The State Of Karnataka on 20 May, 2008
Author: B.V.Nagarathna


IN arm men czomr or KARNATAKA AT HANGALQRE
mam 1:1:-m um 29″‘ DAY’ :33 MAY 2(!tjIt£–: T %

trim Hormm MRS. msnczrmv. & kk

w.9.Na.7ea5x2aoé;G£4éoix:E; _VV””
Bxrwazfi : ‘ I A T V

swan 3&3 ASSGEIATION
we ldfififlfiafi 2.3 5 V_’w V
?A?E& MUNIYRPFA cd?LEx_:a}

arr: we BUS swans =_ f”

xEL3nA§aALaA- ;””~J’ ‘,g_ It
aAsGALmR3,nng8L nzsmaxaww UF2HT
PIN canE_+,5s2,123« 2 _x1;

REP av ITS sssaxmnax “»_ .’

V sR1mIva$fik§B?H?’=’7 * …PETITIONER

3 gay §%::_fi,Ha¢Ensnaa CHBDDA, Anv)

ENE :

1

THE sffiwfi av Kififlfifhfih
.3? irs sscnsrgav TO sovw.

~wfiflME BEPARTMENT

‘a M 5’§U:EflIRG
“_ 2afic5n3Rs + 56$ 091

‘g %HE_Suézé1§wENnEsT as POLICE

‘aamaaaanz BI$TRICT
agsaanenz – 550 aoi

:;”TB3 DEPUTY cennzsaxouza 93 PDLICE
V”‘§fiWQRLQK3 flISTRICT

HEBAMHEGALA * 562 123

T33 CERCLE INSPECTOR QF PGLICE
BAHGHLDRE DISTRICT
RELEHKNGALA – 562 123

THE SUE~INSPECTOR GF POLICE
HELAMHNGRER POLICE STHEIOH

.,,-… … …………..v.. ruswrt …..m.u Ur mmnmm -nun COURT or KARNATAKA men COURT or KARNATAKA. u-Eaéiii

2.. In this Emit Petition the pet_:_i_._tiane1′:

being a registered a£m<:ia.ti:::n has a.

ciirecticn against: the rasponcie;i{:sv,:éT:'£:."E§*t

ixwiat upaan the §etii::i;<:&:3er–~'s}=£rs§$ciaiiVi'éi1"._¢tO;i

obtain license: to carry
in the premises
aaaociatiun, eitixtar Iifiarnvataiica Police
Act :32: under tfiéi Licensing and
Controlligigi' <;:ff Pnmiawtent:
Order; ta interfere or
irupgaie. the mernbara of the
a:sas:&~¢i'§'tiV¥fii1":':'i'i:1 games such as runny,
etch, and other akill

¢:dW"- V

V;-ni}:rr;:i.:3sioz:: at the laarned Counsel for

tiiaa-3 fsfititioner is that 21:: activity

2 AA fiegeésitating abtaining of license under the
"'§£.'i}r.:en3ing Grder is carried on in the premises

H of the petitiemer, that the activity of

playing the games of Bart, Chess, Runway,

Sneckarffiilliarda and Caxcm etc., are not in

nun: \..\.Iul\I vi" l\r'Il\lVu"Ill"|l\l-1 rnwn uyynl ur Iv-uuwu-\IHI\H nlurs uuufll VI' IKHKNAIAISA HIUH LUUKI U!' KARNATAKA HIGH COURT OF KARNATAKA HIGH

facts, this Ccuuzzt has r:a3tz:ain.ec_i__ the
xmapemrxdents fJZO31'i intaxsfering with tia-_é'– l§§w£ul

activities of the petiticnar.

a. In the light at tha:"14a1a}%Qva§'

ya-has the ficallawing oi:c1:a7'::V_;- A

a} The z:e'ai;;:"th “the lawful
ra;:raatiV;:aVn”.ax3, ‘_a.c’§:tiih%*~iti..é:=s-” carried on

by’ -.the;_’ m:’at!:.?>e-s;:~${f–.g>3f ‘ ‘tlia petitioner-

iAs:§Te3ci.a.tic:fi_n”.” _’

1:.;fl_1’_._t;_ ésleax that the

——– .’TA’*’j,re§’§:m:nci.:ants a1=e~”at liberty to take
a%p§*::’c’;:;_:ia_te action according to
gaetitionar indtxlga-:3 in

” _ activity.

I-§etiti-on i5 disposed of

AV§i7::c<$if§:':ii;,::A_}.y. No coats.

VI'.é¥:;;: irié;sd Gmra-rrment Pleads: is pexznzitted

tfi .. his mama cf appearance with:Ln' six

" iaé%eek# fxcm tzrsday.

Sd/~
Judge

E35.