High Court Karnataka High Court

Balaji Recreation Association vs The State Of Karnataka on 28 March, 2008

Karnataka High Court
Balaji Recreation Association vs The State Of Karnataka on 28 March, 2008
Author: K.L.Manjunath
5. Cirole Inspector of Polioe,
North-East Division,   ._
Yelahanlca sub--D:i.v:Ls:Lon,
Bangaloxe.

6. Inspector of Police,  
Yelahanlca Police Station;
Bangalore. 

7. Central crime 3::-a;.§¢11,--'_V  7  
Chamarajpety Ban9'ilo1:e?.,   ..   " --.RBSPONDB:~fl?S

 wmi: r»2qa_:1r._:;o;a"3;a:.__.£1xaa under Arta.226 :.
22': of'"!t'h'e«..£1$onsk€;i'tt1t.*i,d:x .-.;£""Ind1a to direct the
reapondantn n7c:V1:V.._V'i:o"«vo.;i.i5:s_:mt upon the petitioner
association   V_:L:i.<:¢nso for the play of
dart game, c:he:i:a,""ru:uiay_,' snooker and oarw: either
under theL.V~'PoJ..i.ce Act or under the
Licensing and, 'Controlling of Place of Public:

 Vvordaa":£«,.. ..... Eangalore City,1989, as the
AV  a'aa"3.dVg&ames are declared as game of 51:11; by

" ~. V"'----.Vrhié"."_v»§e:§i'i:1on is coming on for pxeJ.imJ.'na.ry
hea.m:,i.ng Vthig: 'day, the Court made the following:

ORDER

Petitioner has filed this petition to issue

u .-; writ of manciamu.-3 directing the respondent: not

to interfere with the lawful aativities of the

EV

-4.

faata, this petition is dismissed witfi ‘
123.5000;-. Rs.5000/– sha1?..~~» »3:;y
petiticner ta the nigh C$nrt:*fie§a%”jS§¥§$¢§a

Cammittee within a wfi§k, “#§ilifi#;Q agfiaf~.

Secretary shall eexecaute ~

R/150508