High Court Karnataka High Court

M/S Friends Recreation vs The Government Of Karnataka on 5 August, 2009

Karnataka High Court
M/S Friends Recreation vs The Government Of Karnataka on 5 August, 2009
Author: Ajit J Gunjal
IN THE HIGH COIFRT OF KARNATAKA AT B,z'~§NGALORE
IEATED THES THE 531 DAY 017? AUGUST 2009 

BEFGRE

THE HOEWBLE MR. JUSTICE AJIT' J.GLI}'€fi<V)i£A~~~: "   T ' *

WRIT PETITION NO.22624/{QEECJCE{GMA+§§:Ei<;§;)' 7

BETWEEN :

M] S.F’riends Rec:I*ea:£:im;1″ ‘
Association, V
No.48, 15’ Mai1″1,, _ . _ , ,_ .

Kamalanagar,      4'  

Bangalore --§-:§s;:%:«.%<j-':f9';_V     %

Represented byT.it:§-‘§V ” ‘

SeCI’etaY.3″‘:A”V[‘

S:i.V.Lakshmé’11.~V V …?ET£’I’§{0NER’

(By ‘s;::)M.P.x1£si¥;wsi~:§tii”ax,
_ SI*i’;«MaIij:1nath,f ‘ fadvs.)

A. _____

. “‘§’1f1″:3; T.C}ey€1’hn¢nt 0f Karnataka,
. _E§om€”1’3%_:§.;:§a’:t{i1cr1t,
‘Vi_:di1a:1a Spudha, Banfilare.
Rs:-i”pre$£1′:’£;éd by i1’:$ Smmmmf.

~*}::~:¢ (§én1missioner of Poiice,
” Road, Bangalcre —- 563 GO 1.

. ‘ __ The Deguiy Comxmissioiler

‘ Of Ponce,
Bangalore West Divi,s:i.on,
Bangalore.

3 file’ fghagt’ ‘e”:’*esp0ndents are insistimg that the
obtain license either under the

Act 0:’ under the pmvigions ef LiC€i}C€
Qfiontfcfiiiig 3f Race cf Public Amusament Gide? 1@’?$.
Eéenticai questians have been censidemd hy
Cgurt in ‘iE!.§’.§\Eo.18é25/2005 disposed af’ on

.G1.2G{}é:3 heiding that pem1issie3::z zizlcifir the Peiice

-3-

2. Even though the Inatter is fisted for p1″€1iI:1iriar’§;°

haarirzg, with ccmsaent, it is takarz up far finai disposal.

3. Thfi petitionér is an Association reg1f_s£¢i=:§ci-._v
under the Karnataka Societies Registration ~
The case of the petiti0n€r-A$s_0::ia:ion_” “£3; .: i}:s1 4′

members for the sake of Iecreatiéxz if

cuimrai vaiuas planned
V3.I”i{‘)1;1S §)F(}gI’Ei§{31f:’M§:i’1{C gifid iiterary
activities Repair (Bass,
CorfiPut§-r’ gfgga etc. and 3130
provi&€s f:7}r” 1:’_)}3.); taut dcxor gaztnes such as

Chess, Rum:ifiy,”E70ker;’–V_CafGm and. etc. It is the cases: of

5′,/’