I?J T'P£E3 P1I(}}{ (:()[}P€T7 CJI? }(}\¥{?¢}\TFE\P{}\, E3}\P€(}!\I,C)}QI£
DATEII) THIS THE 3155"' DAY OF DECEMBER 2009
BEFORE
THE HONBLE DR. JUSTICE K.BHAK'rHA*§/A'rSj{\§;A  '
WRIT PETITION NOS.39015~ 16:0?' ~20o9%  V'
BETVVEEN :
SRLLAKSI IMAMMA MEMORIAL.._S'P._OR'FS  '
AND RECREATION ASSOCIATION ' *
WARD No.16. 'I'.S.NO.52-/H  
PLOT NO. 1. PUTTUR H'Q_S'I?1T11LI_.  V  --«
ROAD. BELLARY   " 
REP BY ITS PRESIDENT  V
SRI.B.'IHIPI53AYYA.'   "  _  - 
S/O B.SANNA;:>:>Ai;vO.\_S.'  i  _ 
AGE: 55Y13__A;?IS.4_  'V I 'V   .
R / A WAR13  1 3: 'HO
NO. 199. REEDDY7 .S<1fI'E'1'mON ER
{BY SRII1'. M';'4NADA_Ifi., Z\I_§\2~O'1C:A'1'1e:)
        
 ' 1  T1---11=;~OOv:;:i:.NM13N1' OF KARNATAKA
v«1'-{J5:AI»Bf'~'z?.v1'1'S'.S' S-E*3CRFfl'ARY
'1D:«:PT. OF HOME AND IN"I'I:3RNAI.
AI*"I+'AuI'£{S...'~'M.S.BUILDING
BANC1ALC)RE-01 .
 "1'£::II:«: SU'r>ERI:N'r'r+:N1.>Ia;N'r OF POLICE)
'  "--1:=sE.-'i.1.Ar;:Y1)1STR1c'1', 1:-3r51.1_,A_RY
    mi; I()E€PU'I"'Y SUm~:R1N'1'1s:NI)1;N1'
OF POLICIC. BEILLARY CITY
GA.NDHINf\GAR POLICE?) S'T'A'I'1ON
I'3I4)I-I.1\RY
Ix)
4. THE CIRCLE INSPI'£C"1'OR OF
POLICE. BR{3CEi5'IiZ'F POLICE 
STATION. EBIBLLARY  RESPOI\II")II*3NTS._ 
This writ. petition  filed under Artieies  
227 of the Constitution of India preiying...io"~»dire:(:t._ the  
respondents not to i1'1si.ste the petri:i'i'o1<;er  Obt'é7[iI'1 1ieejiiis"e.,
under the Licensing and C()ntroi_1ii1g..oif piaees-.017?1ib.£i.cf
Amusem.e1:1t Order 1. 989 and etc.
This petition coming o..11.Vfor ;5re1ii:1AiTrivaryv hearing V
this day, the Court made the foilowing
Learned G_overnmei_1t, A_d’qoeateV’fakes notice for
respondent
2.”E_Jea,rd counsel appearing for the
pet:ii.;io’i1ei’ and leaihed Government: Advocate.
3.,\_.,L,e£1.rr1ed Civoiinsel for the petitioner stibmits that
Judge of this Court. by order dated
1E§;4.2Q.{)~7:!AjdiSp()sed off the Writ Petit.ioi’1 No.7012/O7
V”‘di1fe?(:t.iiig” the respor1dei’1t.:; ~w police not to iI’1′{f;3l’f-€11’, with
the –5iaw’fui recreat.io1’1a1 E1(‘,{‘.iVi’Eii(3S carried on by the
~~-:~r1e111’oe1″s of thee. Society. it ‘f’ui*t.her sL1b1nit;t.ed that in
‘v”x._,4″,fl_,. .. .
the decisiori 1’epo1’t.e.d in ILR 1998 KAR 3357′ in the case
of ‘RAMA RECREZATION ASSOCIATION V.
COMMISSiONEZR OF POLiCE’.’, this Court has
LiC(311SiI1g and Controlling of License
Entertainment. Order. 1962 is }’1.(?LmE>%pI)1i£i£;;€1ji€:::.jEF9.V..E1vC:’1F..1t)
engaged in recreationai aCUVi1″.i@S.:”:.
4. Learned Government Adxfoeglte eutfiiivtitsvfthat. WP
No.’70l2/0’7 has beef}’*-cti’sp(§$e.:j;i’ :St.,at.ed above and
that this writ pe–titio1’1.A’:’1’1e1yfbe on identical
terms.
5. ‘I’i’1_e” }’e.;et1iti<);1.e41f' Srji.I.aksim1am111a Memorial
Sports ans] Rec1'eat'i«o'1'1_As;éeeiat.io11 at Bellary claims that
the f"§0'(.iiety w"as_ "est:abiisi1ed to provide factilities to its
Assp'c.i21t.i§)a_4Amembers for rec1'ee1ti01'1 and eritertainment
i.1Tld0OI" like ibotball, volleybaii.
. 1{a1bif)’21cieii, ‘(i,fi<:ket' etc. It is $tVlE1t.4{r;"(/1 t.l.1at the pet.itioner ~
igxS0<;:§£:ty its not carrying on any other ae1.ivit.ies except the
eiimve mentiiolmd. But the 1'esp0ndent.s w'ith0ut any
" inanner of rigiit, are trying to i11te.i'i'ere with the affairs of
T
5
E”/”\«\_w,.,/”‘-
the Society on the ground that the Society required to
obtain. iicense under the Licensing and Controlling of
License of Public E11t.ertai1m1ent Order. 1982 issued
under Section 2[14} and (15) of the Kar11at,akE1’PO1iCC
Act, 1963 on the ground that the Association
on activities of public amusement and the1fe’i?.o_re..::it._is a:
place of public entertainment. ‘fhe:.peif;itioriei”‘—-.~dSociety.’
tried to convince the respondents, 1::-at \j;ain._°.
Therefore, the petitioner — Sode’i.e»ty,is before this Court
seeking declaration the 1::{etitio:neri _–_~ Society is not
]’€qL£iI”f3’VC1W”IC–A.V.:C)bt.El’i:1’i’ 1″i'(3.(§l’1S(“3 ‘.t,V1’1’T(Vi’1(3]’ t.he Licensing and
Con.t1’01h;ng. ofLieense._of_Pubiic Entertainment Order,
1962._Vissne’dV_VVui1dei*~._ S’exct’.ic)1i 2(14) and (15) of the
‘ “‘v.,Ka’1=nVatEa1&a”i– A. Police’ “”” “Act, 1963 and restraii’ii11g the
-..1*e.s.po*n.Vde_ntszfrjoni interfering with the affairs of the
pet.-ii.tioIi.er._ u A
‘6_.r¥P€]’t.1S(3d the order dated 19.4.2007 passed in
V”d~d_:\r’.fi?’.:”ANo.7012/07 (‘CITY ASSOCIATEZS 8: OTHERS V.
V.’-Cl‘WeEoM_M1ss1oNeR OF POLICE & OTHERS). Learned
s
E
3
°\.,,«/ ‘
Single Judge. of this Court has disposed of the writ
petitioner direetiiig the I’CSp()I1ClC11[S not to interfere with
the lawful reereat:i.onal activities carried on by the
members of the petitioner — Society, with liberty
respondents to take appropriate action in a(:’eOrc1_ari{:e’~.
with law if the petitioner indulges Li-ri:ia,wfLtl
activity.
7. The petition is covered”‘oy'(ieei,sior1s oflfithis
Court and therefore, there impetiinierit dispose
the present writ petiti(_)i}; the order made by
iearneld Single’ .tJA.L1cig,;ese.__of this Court in the above
nientionelCi’~-.edse. ~
*(;1Iree.i;i.r1g, ’tilie __ respondents not to interfere with the
ll-lwful ree’1fe:§t’iVonal activities carried on by the members
of the “petitiorier W Society. However. it is made clear
the respo11clent.s shall be at liberty to take
2’%.ppro’priate aetio3’1 against the petit:ione1′ if the members
of }’;>eE.it’ione1′ » Society inclulges in any LE.l'”]laVi.-‘fl.1l a(:tivity’.
l
In t1’1e._1’est1lt, writ petition is disposed of
6
9. Le2u’1″1cd Government. Adv0c.at,e gra111t4ed t’%1ree
weeks’ time to file memo of exppearalice. \
RV