IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 8%: DAY or? OCTOBER'
BEFORE " V' " V'
THE HONBLE Mr.JUSTICE._AJIT;'J'§G§IfJaiAIg"A.V
WRIT PETITION No.29261 op' 2009(%oM-i§o%Lio-E}{A
BETWEEN:
M/s.Sri Tirurnala Recreation Asso*e_iation,vv...
No.7 and 8, Sannegowtia CompL1e.x,.,V%"'«.%
Kodigehalli Main Road'; " = ° * '
SahakaranagarPost, '
Bangalore--560-i032. V' . .
Representeo'._byj;iioirts Secrefary
Sri C.RaV1';k'ufnar*;'~;~'V" b V. ...PETI'I'IONER
{Sri M:?ifih.Et1*,V.:'Adv';.] "
AND: ' V % k
1. The state pf Karfiaiaka.
Home Departm_er1?;,
"Viéhana..Soudha,
» :"--Ban.ga1ore"-»560 001.
" V._eRep.f'e.senV'EeVd by its Principal
secre'ua{:y%'o::
2. Th.e'"C.ornmissioner of Police.
_ ;Ir1fam";ry Road, Bar1galore-560 O01.
'»'-Hie Deputy Commissioner of Police,
Bangalore North, Maleshwaram,
T Banga1ore--56O O04.
4. The Assistant Commissioner of Police.
Yelahanka, Bar1galore--56O 064.
5. The Inspector of Police,
Kociigehalli Police Station,
Kodigehalli, Bangalore--56O e92.-, ..7_lpR£fiSli35Ql\l:D«l::;N'l'SVVf
[Sri N.B.VishWanath, AGA)V
This Writ petition is fi.le'd» uncierArt'icl'es"i226 and
227 of the Constitution of Ifi-ciia, praying to direct the
respondents not insist fupo_n the petitioner
association to obtain; _Ali_ce2p.se'=-.'p"to"~carry on lawful
activities in the premfisesj'of th'e.A_fass.ociation either
under the police ac'tv».for '-under «the provisions of
licensing a..r1d«, "_'~contr__g1.l.~ing. of.V__p_Hplaces of public
amusement 7orc't;e_r--:_ and fiirtlqieinot to interfere in the
play of skill _o1*ioent-e.d"gjamesl-- like" rummy, poker, chess
and carrom*i.a'n;d.:xotlier ._indoor and outdoor activities of
the pe:'ltition.e5r_, l"
'I'h_is * ="coming on for preliminary
hearing tlhisl day, the Qcurt made the following:
ORDER
i»4I_r;N’:;3;”./lishwanath. learned AGA is directed to
ta1.<el'noticjeV:for respondents. Learned counsel for the
petitioner to serve a set of papers on him.
2. Even though the matter is listed for
preliminary hearing, with consent, it is takvenjup for
final disposal.
3. The petitioner is T.
under the Karnataka
The case of the it
engaged in conduct*in_g indoor
games, outdoor games for the
benefit of its w.C.ase: of the petitioner
that the iiesp’ondents”5ajr.e’insisting that the petitioner
should, obtain.’f-1icen’s.e”‘*either under the Karnataka
Police A’ct_ or under’ .the provisions of Licensing and
Con:troi’*of Piac*esv__ofpPubliC Amusement Order.
questions have been considered by
this C_uourt~*Aiin W.P.No.i8625/2005 disposed of on
holding that permission under the Police
” . ‘Act-.is not required to run a Society or a recreation
“dub Of the present nature and the petitioners need
W
J
.Wi«thinVAI’ou1j’Weeks.
4
not obtain any license to run the recreation activities
for the benefit of its members.
Consequently, the following order is
[a] Petition stands ailowecl.
(b}The respondents shaIi’*”not tiéief
petitioner should obtain thie’neeeesa1’y
for the aforesaici that
shall excIucIe,_the “Qi(i’eoe”V:game and
electronic coin :garn–e:s;
a.c”ti\rii’ie-sifofith;e””AsS0eiation.
glearnecl AGA appearing for
respgondents V”ie._Vper11:itted to fiie memo of appearance
E
.»/#6
Sc;/…
JUDGE