High Court Karnataka High Court

M/S Shree Kuladevatha Prasanna vs The Government Of Karnataka on 1 September, 2009

Karnataka High Court
M/S Shree Kuladevatha Prasanna vs The Government Of Karnataka on 1 September, 2009
Author: Mohan Shantanagoudar
w' '  .

 , I131 L--7}_f'hc=: f)cp1ii:y ifiaminissioner of $301106

I}? THE HIGH GGURT OF KARNA'l'A.K1& AT BANGALORE

I.')ATED nus THE 1" am: or smpmmnaa 2009
33901212: V
THE KOWBLE mR.JUs'rIc1-3 MORAN 
WRIT m*rmo§__No.259e7/2009   

BETWEEN:   

M f 3. Shite Ku1adevat;?;é:"'?1'a5.ian11a"Recreation Asaeciation,
NC-.255, Kapaii Comme:i:=i231.Co_:3ip3.ex;'ff  % '
Shfip No.1, 13* Fiflfli', " _ .V 1  '
Ananfiaa Ashram' Road," *    . 
Opp. Kencha.;*x:i}':;:_i,odg'3, s_a;1ga:o;4e--.."~ u 
Represented by _S€cretary   V

Sri.Vasan£h Ti{_:i.i1:§1::}i:z'§ . ' .. PETITIGNER

{By   
AND:v '  % 'V 

1. '"I"he G0Vcmmen.t0£'§ia1I1ataka
f§:'ep._ by its'-»Se£§1*etaI'j¢'
 E3691.'  Ham}:-&  ..... 14 v
. ""'v'idh5ana'~Soudha
 Bajagafiérc? '1,

"!'}f;£3'vvC;{&§i;§3u§i$§'sioI1er ef Police
'--..I11f2yJt*'}i:'§%3oad
Baugaloréi

*  Beztngaiore Was: Divisimrz.
Bangalore



-3-

4. The Asst. Commissioner 0-fP0l:'ece
Uppa1'pet]Cihi11..    '>;é§;~£ic1es 22? of the
Constimtiox} '  mspondents not
to insist  Vito  license to can? on
 "    of the peh'iionsr's
AS.'i'»()C;§.%I1'if$I3,V£i;if,VV}:1.¢;*.:.V3EfA:v'  file Police Act, 0:' under the

proVisions €;f  contmlling of places of public

  a1i3.1:iS€§fl€IiiA.  not to interfere in the play' (:1-f skill

   like tummy, xiiaxt, chcss, poker, wall ball

 c0_i:1'g;21£:}e:s mid skill games, carrom etc', which are the

 game~§ £>*f ski}: as held by this Honbic Court in various wrfi;

A ~  " fihfifions.



3. The mtitiorxer is seeking £01' a cii:*ecti011__._fc9 the

respondents not :0 insist the petitioner {<3 abmjix-v:Ii(;jénse

unéer the Karnataka Iaolice Act 9:” under 4_

Contreliing of Places of Pubiic ‘p§ia5}:ingL'<)fVV ' j a

skill} gz-.uJ::e$ like rummy, dart,.»':'cht.:'t Sé%

skiil, coir: games and 'hf £116

pctjtiene_r–Ass0<:iatiQn.,. by

4. behaif of the
petiticgzgxi Pleader for
the res§{§:i:§enf%$ 3 that this Illattfif’ is
direcflfif CQ§’érfl{:€4i..VA’. the Ofdfil’ passsd in

7984f2Qb8 (Shree ifinagaka Recreatian

‘as. State of Ifnrnataka and others),

13.3.2009. Hangs, they prayezd tiiat,

1:j1§$ .21:-agt€Ec5i’ 12133; M dismrseé of in temizs af the gaici

” ., 2:.:”i”s:”-igr. H

5. Hence, the: writ petfizien is Iiabie to be disposed
of foliswisixg the order passed in WP.No.?’984,/2008

{Shree Vinayaka Recreation Association pf

Karnataka and others), disposed of or; :1

Accordingly, the faliowing 0rde1′.is~::1ade’:’– ” V’

Petitioner is permitgea g’v¢=;v 5 “c1eM§;;ai;:z§..,,

representation t0 the respoiféiiéiits in égieng with

copies 01′ ;)r circulars or
guide1iI1e:§4’Va:§}’ti by this Court in
rireeks from the dam of
recei1:;§a§ drder. On recéipt of such

rep1§e$ent5a¥;ti<§1a,. VV£~heA"v_:'§e:§j30ndeI1ts are directed to pass

" " , 'figéfifepriatg ertiétrsv in accordance with law after

féafséinabie opportunity to the: pfiiitifiilfii' arid ta

defiide expeditieuslyr.

‘ z ¥E.¥’;~it petition is disposed of 8€’COi'(§ii1g}.§?.

/’U

)r
\<»-~.._./

Hcxwevér, this erdtzr shall mot conic in the way 03'
the respondents fr01:;1 visiting the petitioner K} ffizmitor
its activitim and to taka action if any iliegaliéé'

are carrisd on by the petifioner.