Karnataka High Court
M/S Barton Association vs Commissioner Of Police Bangalore … on 13 July, 2009
IN THE HIGH comm' OF' XARNATAKA, BANGALORE
§A'¥'ED THIS THE 3 18'!' DAY 0? JULY, 2399
BEFORE
THE HGWBLE MR'. JUSTXCE; AJIT J GUNJA_Ig""' «' "
Wm' PETITION Eggs. 17864«--1'?868 01:' 2008 V'
V
mvm
1 M/S BARTON ASSOCIATION , c:-J*V~1§'$A:'~x.,;~.<l?J=_..:_f:*~r..y*V""%_'7_VC_m
NO.4r,BAE?"I'ON CENTRE,MC~_Ft£}AD V '
BANGALORE, 221:? BY ITS PRESIVDENT ;;gce».:S
SIMON JOSEPH - v-__?¢:% em. V
2 EANGALORE SHRUNGMRA"As:3oc;iAT~1€_ENir "
MR s1:r§ao:§z"Jé4.3E_:5£%:"V"
3 CANTONNIENT A,S£s=_(3Ise
N0395, P*:-: I?e0AD.. »-
SHIVAJI NAGAR, .BA3\§GALORE
REQBYLAITS PRE.s1nmI'
' S1MON.%~-JOSEPH ----
4*: _ aQ'2';e.LEt_ ASSOCIATION
" ;$:€),'{;--2'1"M0*m"RoYAL ARCADE
BRIGADE; 'R1933, BANGALORE
_ RE"? Bari' I'"i'f%"PRESII3EN'I'
SIMON QOSEPH
'A5 §Ri'GADE ASSOCIATION
NC.-'7}'-- 10, GROUND FLOOR
ERIGADE ROAD, BANGALORE
.. JEEP BY ITS PREISIBENT
RAMAPPA
PETHIQIERS.
_ Kggy Szi ~~£§.é3. VESHWANATH, &,G.A. 3
{By Sri BIPI3'-I HEGDE, ADV. )
AND
1 COMMISSIGNER 09' POLECE £§.Aféc§;AL§33§E-:c~::*v--
INFANTRY R()AD,BAP€GALORE-- 'T ' 'T
2 DEPUTY c0MM;ss:0NE:é_L:.§f POi;.i»C E:.
scum mvrslon, EANGALQRAE '
3 ASST C-OMM§SS§€)§£§E_R oF'Poi;1:::f'§§';'--..'
CUBBON PARK 3113 r;»ms1<:;i*«;%, A
BANGALORE T .
4 ASST coMMf1'ss1G:§E1é'Q? " V
B}~iARATP§£Nfg£":}_§I?.vS3UB_ azwszoar'
'
5 'mE%1s%1_:%é;'1€1"Gié'1 ::;%;i.<;1:_2'1§é;f;L:._ :3§'}:*-1«;%.1?'.v;+i*
<:1:.IB8NIaaRKiVm--1,i:::.;; smriarxi
BA'1wALR1§.'j-~ ' _
a ma: S*m'rz,::fé £iMQ'u:3§;_.4%0FpIcER
C~c~MMgRANCzALORE.. é _
F2' i1z§,§As3>;é;'r.§0N HOUSE 9931039
V _ 'AS_i§«{)l{N'A:_C}°;§.R POLICE} STATIOPQ
* ._BAN<";;_ 11<;*¢V1§*N ES EST
RZEQLEEEEEE T0 QBTMN A LECENSE EENDER THE §.,§CE§\E='.3§N{:~§ $s§'-EE3
CQNTRQLLENG 0? PLACES 0:2' PUBLEC Araz*£Us132vzEg§.f;'_*<éV1*~2i';:§';;<:;~?;V.<3:"~r2
UNEER mg KARNATAKA P€§}§_.§CE AQT, 1963 .'?'fi3 "'n::'§zja-R:"E::§T::. 11%
I£'¥'?EFiE§<"ER¥NG WITH THE REcREA'?:_Q:~¢j, ".s;.C?m_T2'..»,_:N,__f:':»~§g~.._
SCHEDULE ?E§fEMI8ES is HEGHLY ARBY§'R£:_RY'AND.§LE.{EiZ§A,ég"~..
THESE PETETIONS CO Mime _V FOR "Er{§§z§§§?E WI'2AY,% "9§~§::;;«T;
comm' MADE THE FOLLOWING-:
Even though the 1fia:ii:'.:jL'-r"i3.i¥ii;st§§v: tE:s;4preiiminary hearing,
with cansent, it igsialzfin flip fGr¢:f;11a1.'V£§.ispQs;al§
2. The fififitifiilzéf .f§s$o<:i§1tién' registered fllldfil' the
Karnataiééz" S0éi;§:~§}fi&$;'§. 1960. The case of the
petition:{f«:15;'ss0e§:ia.§ii3.§'§g:65$' '€?_§éL§. is engaged §3§I co.:1ciU.c:'ii11g cultural
activities suéh as. ur Weeks.
3 ztzcreation club of the pmsent nature ané tha petifépigéis need
mast Qbtain any iicezise to ml: the recraatiofl
benefxit of its members. Cons€quanfly,fo1ioWit1"g*':.>:fi€:fE:§ ;::--as~;:__é€.1':VV .
{a} Petition stands allowed.
(b) The mspondems s7E%8}}.___.110?é itfisiiat t1;é't'VV':. i§jze.§ti:3:1:r§cr
should abtain the aforesaid
games. Bui ho*;§§g%3=er, t 1r§e Dart game,
vicico game and
{C} The §h%;fi":-iméngior the activities of the
, ' V
4. hlaarned fisdditiona} Gaverflment
Aévocate apf.eari:1g'Vf0i"'--.ihé=:* '}esp0:1dz:::1ts is pezinittsci to {:16 meme)
sal-
" JUDGE
-- age
AJGJ: WP. Nos.17864~» 68/2008 36
13.10.2009
17925 z§>jC’»=f€ G.3_’fM”‘Pc>QCCé>
ORDER ON ‘FOR BEING sPoKEN’%%’ro’ §% %%j f
In the cause–t1’t1e of ~~
W.P.Nos.1’7925/2008 is left egg.
included. V ‘ v% VV ‘ V ‘
% ,Tudgé