Karnataka High Court
Destiny Recreation Association vs The State Of Karnataka on 13 August, 2009
%»%.AN15% IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE. 13:»: my 09* AUGUST 2oo9_' J_k BEFORE THE HON'BLE MR. JUSTICE. gm J. 4- _ WRIT PETITION No.22:79/%2ooé%(Gr»1;P¢15ce;% BETWEEN : Destiny Recreation AssQciation_,.. E' No. I 17/4, 1" Floor, ' ' Old Madras Road, Main Channel Road, V' Bangalore - 560 Repmsezitééi its V v Sxi.C.Na§;ee.£1' ' ' (By Adv.) A21.' The "Kamataka, A Dcpt.vvOi?_fie:i11=:.»~Afl'ajrs, '?Ji(i}tiana* Smidha, Bangalare - 560 001. ; Commissioaer of Police, V_In:'.'muy Road, Bangalore~ 1. The Deputy Commissioner Of Police, Bangalerc East Division. . . . PETITIONER ~., .fi§r;ri5?¢'1d'a &&&&& learned Additional ' 'Viv _ respoiadesits. i .4 H " A. , to be served. V ;'hearing, with consent, it is taken up for final disposal. w 4. The Asst. Commissioner Of Police, Halasur Police Station, Eiangalore. 5. The Inspector of Police, Halasuru Police Station, 1 Bangalore. T' K (By Sri.Narendra Prasad, HCGP) ' This writ petition is filed "'1mdor- Articles 227 of tho Constitution of h1di£§;o»s§**ith a p1*a_voi~"to declare that the petitioner is governed" the "provision of Karnataka Societies Rog'a_t1*afEAioIV1V A.sc;'£, 1960 and not by the provision of the Lioonsirig f';--a3:1d'" of the Public Amusement Order "1985 as thc*;)_1aoc where the petitioner is carrying o11"its..je.ct1vit_1cs'. is not a piace of Public Amuscn;e13§:VL}}y issuixag a"w1"it" of mandamus. Tliis *W1ii ing on for prel:mmary' ' hearing, thijiday, the following: i %oRoER is directed to take notice for 2. Even though the matter is Iisted for preliminary /' //:7" .. 4 _ benefit of its members. Consequently, following order is passed: (a) Petition stands allowed (b)'I'he respondents shall got insist --: " "
petitioner should
for the aforesaid Buf’-howrcvofg thatostfiafl L’
exclude the Dart; ~. T. and
eiecutrnic ‘4
(C) The if; . _ ” “1.:no1:::itor the
‘
5. HCGP appearmg
for respolglento file memo of appearance
u’%iiji3inA refit Wm.
JUDGE