IN 1:: E2110 URTO = KARNATAKA T ammo » W.P,Na.168D6 05? mg
1
{N THE 3-HGH COURT OF KARNATAKA AT BANGALORE .
DATED 11:13 mm 19"' DAY an osclmnxn.
ma HON'BLE ma. .:us*ncs §|.K.PA'_fi:.» j A k,: V
mmon N . or
BETWEEN:
SRIRANGA Recaamou ASSOCiA'?£}N _ A
Nm,MuN£s+mARA NAG-ARA ULLA.L_|%%A|N--ROA9, *
GNANABHARTHIBANGJELORE 56; ' .' V
REF'. BY KS SECRETARY, an ER. niaaermm « _
3A3u.s¢oa'RAMM<.RIsHNA_T ' " .
AGED ABOUT 40 YEAR5. RIAT .»;o.52, V'
i<.K,LAYDUT. BEHEND DEEPA'C€)MPtE3<._ . »
PAPAm7;Dv, 'E3ANfGAL{;1_RE:« 972;' j
V .... ":;.,'1 ~_ . PET"-IONER'
{By ssa: IWZA Atfm1EL:V§<};;.£;zs;%, Afiyvggare;
AND: L %
1 sure <3VF*-KARNATAKAAV '
8?: :73 secrcaraszv; ~
..;-4<a:.1E'~:)2:=ao.:2m=.;~:r,
' _ ~.v:s3H,mAVs0unHA."' """ " "
~ , _'B#.NGAA£..0_RE,
;2.. .-1;HE..<§;<:.=§ar«i'iss;'i:»aaER <3: POLKZE
. '3N?AN7'R"_*(_RQAD.
' ...3"""=",*4"'-'1""'~§?
13 THE é'%tAfim HOUSE omega
. GNANABHARAWI POLICE snmon,
~ : BANGALORE.
RESPONDENTS
ASHA M. szumaaaaeammm, HCGP )
Sit!’
!N ‘!’1’il.*I fiifiirfi CUUH.’i’ OF KARNATAKKA AT BAN(iAi,.(3Ki;’ W.P.No.l6S06 U}-‘ 2098
I}-2′ TILE’ HIGH COURT OF KARNATAKA AT MNGALORE W.P-%Jo.1€8G6 QF 2008
4
3. I have heard Seamed caunsel appearing fer
petitioner and {earned Government Pleader appearéfg
for respondents.
4. After carefui perusal 0f the material1_ava:i’iavb{¥3j:an 3 ‘
fiie, what emergw is that, petitionar i’
been registered only on «–.._VNo\Vien’ibs5r
petitioner has presented _§iuring
Dac.-ember 2008 wifi1v<:mV.aA' nee-mary
decumenis to sLgb:3ta.nfia§;Ié'ffm-at autharities
of flue reeapqtidefit égja aweir affairs, except
the Registmmh%a¢rfificat;§ss.c;ued by me Registrar of
Sacieties, B'e.qgaIara.-, .'._ "P;.=_;'-.*i'rt4ic'.sr1er has atso not pointed
.«-.qut is. insisting upon them to obtain
'if1:e–..P0i5ce Act or under the Lime-ncing and
coma: ofpsm of Public Amusement Order, 1970, as
. :;~v«._'__refarred" On the basis of mere assumption and
fafasutfsption that, the authorities would not permit them
out their day to da activities and may prevent
IN THE HEGH (TUUI-{'1' OF i(AKNA'l'AKA A'l'l:iAN(_iA£.0!{1:' W.P.No.lt$8(i6 {J19 2008
N THE HIGH COURT OF KARNATAKA AT BANGALORE W.P.N0.l6806 OF 2008
6
be dismissed as premature. Accordingly, it is dismissgéd,
Hcewever, it is open for the petitioner to
representation along with necessary ‘ ~
documents including the copy of
Court in similar matters, wifllin’ .
from me date of receipt of to
respondents 2 and 3. is
submitted by petifigner, herein are
directed to order,
in acmrdance with law as
expefitsousw . .
6 Learned to file memo of within three weeks 1,: ff " . V It: 3
13%’ ‘i’,fl3:’§ fiffifi COUR’I'()}’ £§AR.NA’i’AK.,AA’l’ B,AN¥3.AL{JRli W.i’.No.lé§i)6 Of’ 3138