IN THE men coum or KARNATAKA” if if _
CIRCUIT BENCH AT 1)!-iARWAD_ H V j
DATED ms me 12*” may or ” ‘ % T
BEFORE.
THE HONBLE Ma.Jus’If:cE Mqkiéja: sa5m’Aa;%geQ£1nAa
wan ETITIOi§i’?4~’§O..§1?333/éV’_:%0;§I:_3 9_’.{_6’».*{l-PO_1.)
Galeyara Balaga-::(_R£gd)” ~ A_ *
TMC No._4.39,_ §§:9..49»._
Ward Nu.5, Behind
Navanagar, “‘ -. ‘
Taluk Hunagund, B’aL_’aI_kct flisuict
Rep by its Prcsizicxit 2 A V
Anjanayya, SIC: Raxxiayya
agrwnmt:
_ Nimbaylagundi of Hgnagund. ..Pe1:itionc:r
u
5 n.
……..’_..–.a…
_ 1. The
Rep byjits Secretaxy
.A Blame” Vfiepartmcnt
Vflihana Souéha
–.. ‘E£9ngaiorc–56_0 001.
VA Esupcrintendent of Poiice
Bagalkot District, Bagaikot.
-2-
3. Deputy Supcrixatendent of Police
Bagalkot Sub~Division, Bagaikot.
4. Circtle: Police Inspector
Hunagund, Bagalkot District.
5. Poiice Sub-inspectozr
H1;magund,I~Iun.agundTa1uk ¢ * ¢ ~
Bagalkot District. _ ..R¢s”3..~pfidentS
(By Sri KB. Adhyapak, AGA.:
This Writ petition” under Articles 2236 and 227 of
the Constitution of India,” 9m_yi1%{1 g; the naspondents
not to insist upon the pettitioxac’-.’i”‘tc; qbtainligzcnse for playing
the skilled games 1ikeV.Ac:hes{}~3, Vcazpm,”v_r1iim1’1y, table tennis,
volley ball a;:m’1″.ot_her§;in¢:i.c22r gamjis for the recreation its
members bgimg ufidci: the ,N:av:a’1-3 Style of Galcyara
Ba]aga(Rei;d),,_I*i1i1ié2gux1:1’«–?I_’é11;k3 Bagalkot District.
for pnzliminaxy heaxing,
this day the fhc following»
W7§§nER
” “L:=,a111Vct1.,V_V_(}vei*r1ment Advocate takes notice on
‘V fiéspondents.
2,’ .’I*:i’*g;:’.T::1:etiti0ncr has sought: for a direction to the
respcxidiants not to insist upen. the petitioner to obtain
iigéiace for the play of chess, caroxn, dart game, poker,
‘V M __€:oin game, sic caiour games, rummy, table tennis,
V”
-5-
5. However, it is made clear that the respondsnts
shall take appropriate action against the
accordance with Law, if it is found V’ ”
unlawful, immoral or: forbidden aofiviiies. _. . ‘ ‘ L ]
No order as to costs. ? ‘
Writ petition is €i5.V:§p<a§–;ed3~;-.€:.£'4Eoootdingl5}.
Sri Adhyapak, file his
Hmnof
~o{"=f"%Iudqe