High Court Karnataka High Court

M/S. Rajarajeshwari Sports And … vs The Government Of Karnataka on 30 March, 2009

Karnataka High Court
M/S. Rajarajeshwari Sports And … vs The Government Of Karnataka on 30 March, 2009
Author: N.K.Patil


{N ‘TEES EiB3I1CQ’€}R’E’ OF KARHATAK3 AT I3A2–5{}A}..{§E ‘Ju’.i3′.}~3<:n .5951 csf 26139
-3-

W THE HIGH CGURT GF KARMA ?’AKA A T BANGALORE

BATES THIS THE 30%: DAY <3? MARCH, .

35502: L %
ms HON’B1.E me. JUST! .L£~.x,p;ir1g@ ” *{ %

w.2=>.m. 5953 0? 2O()9:’A:’i’_:;i*;–;¢–“_1’5ii’oi§:i’C:%’.§A3

BET’v’VEEN

‘E

M38. F&AJARA}ESi-§é”JARi spams & EULTURAL A£~SOC%AT%%?3N
GAET%G;fiNA8BE RGAQ -.

HGSKOTE TALUK ‘ ._ 5 _ ” ~

8A%éGA§..ORE RURAL assrrzzcr ;

REP’ awrs secasma’-r : ~

sas’ suwau RAG

V. PETITKDNER

{By Sré: summaéa”:f’«A§§’a;*<iir;5e§Ts~:~f;.i;~.. V

ANS :

cs.)

€431

{II ‘

ms €3<;!'e'E;R¥*»lE'a3E_%*~E'x'–.(12€-" :–<A.R:~'mA:<A
HOME :,s;:a;a2*r:vza:41;. V£'C%§–£5'aNA soucm
aarasmaae ' V _

'gap. 3*; as sggaaiaav

' v .. T%:5'A31}PE:§{i%$4TENGEP¢T 0? F*0LiCE
V T 'aargegaaszg ¥~€€,§RAL {)£8TRtC"E"
'.3s%N$.ALs3R§j V V

r.H£=§::=*=z3%'v' SGPERNTENDENT 0? pence
ameéuaaag RURAL msmzczr

.. EANQALORE

" rag éN$PEC1'GR or PGUCE"

msaumasnarw i~%ALLi muse game»:

2-:{:2s:»<0*:'£, BANGALORE RLERAL mamas?

"WEE SLEE-ENt3F"EC'€OR C}? PGLECE
75%' TIE {E63 €='€}i}RT Q? K.¢aR.}~§§§T;5iE<ZA AT B£.2'§€3 ALORE '§s"?.}-.\%). 59$: af EQQSI

TIE IfiGi{%{§R'E" OF K?aI{§\l'§xTAKi3u AT &&§€Gz'-KLQRE \3.?,P.}~i<3. 35%} Q? '2{3f}'9

".5

-$..

TH€RUE\e%ASHE¥ 3 Y HALL! PQUCE STATEN
HDSKGTE3 BANGALORE RURAL WSTRECT

RESPGNBENT55′
{sag m.:~»4ARE:~:9RA PRASA8 HCGP sea RESPQNBENFS) .. T

Ti-HS ‘e”»§.P. £3 FSLED UMBER ARTiCLES 226 AND _._
CQhESTi’1’UT¥QN OF iNE}§A, PRAYENG TC) DJRECT THE R”ESF*Q{~.§§ENTS’N{}? —
TO iNS§S’£’ LEPGN THE PEETEQNER TC} SETAM YHE LtCENCE-TQCARFEY T’
G%’w¥ i..eiWFUL A’CT¥ViT£ES N THE PREMISES OF THE”‘PE–T%TiG7f=§ER’S

A$SOC§ATéO3’~E, Em-iER UNDER THE POLi’GE””‘a’m’.–“…T GR UNEER THE

¥’RGVES£C:§’sES SF i.iCENC£?*éG AN? CONTRGLUNG OF 1″-‘§.A{‘}ES €.’}F_ F”;}i3i.iCT_ T
A§efi.é8EME§~R’ ORSER AND N3? T3 §NTERf3ERE 325 13′-‘iE F-‘i.~,_A’i’ QF S5?-Zita.’
ORENTED GRMES LEKE RUMMY, CHES8, POKER,_ WALL 8A£.,.Lj8KELL,’ Cfiiifi ” ,

GAMES AND fiflki. GAMES CARROHZ ET€.3..__ WHECH ARE THE ‘C§F’.v§%z1VES
SKELL AS HELD BY TE-44$ HGs’4’BLE C{}UR”%’~i.N ‘s?AR£0U::2 WRH PETW-3OPéERS.
GECLARE ‘{HAT THE PETi’§’lONER AS3QC..iAT$GN DOfiS NGT REQLHRE
AN’! BCENSE FROM THE RES?ONDENT_..Ti),_Ca%RRY ON THE LQAWFUL
ACT§’#’§?iES AT THE ?ETiT%QNER$~A_S3%€3iAT¥GN F-‘RE%AiSES.

“rags wfip’ cermne oz: ‘ ‘PR”EL§§;é;i-:¢.é§*5_ s»;é.AR::«:<3 ms am',
THE couiazt mag THE FO1.L{}W!NG:" i _
gfififlfiggj' % .%

The Associatien
r&pr%entc–d*'b§AV'A§*£;V§ $ég§:reté§fy…v'Péfitieréesr in this petition has
seught fa'?-_Aa" fespcmderrts net to msist

upon pet§tiofié'r'§c: .q{;ta i:§ fiiné: iicence tn carry an iawfui

1V5a'cti~gri'{§%$.§ in; mg' prérfiisa of 'time petitienefis assnciatien,

éithér_T'.ifi§:}?o§ice Act car under me Provisicns cf

Léteficéfzg _:3r2d ?–3i§ntra;iiing of P331295 :1'? Pubiic Amusement

tn interfere in we may cf skiii oriented

_ g;_a'rrifes*":%%!<e tummy, chess, poker, was: ms: skiii, min

*d#¢

IN THE {RG11 CGEFRT 53$? KAR2'~L=XTA§<IA AT flA}§G.3.L0RE W.?.?.'*$0. 5951 sf 2€$(?E7

EN TQEE IHGII COURT €33' K.5xRNATi%K2k XE BANG ALGRE. $#\PlN9I 59.51 <3? 29¢}?
a}

games and skfii games carram etc. which are the gafrym

sf ski}! as Heid by fiwis aourt in various writ pet%iEen$:*a'~:'fa§fid.._'

3233:': tax deciare that the petitiener' zassmiafioij:

requira any iicense fmm the resp:a?identAjt'¢;

iawfui activities at the paatitiangrs aséiaétafion

2. Tha oniy grievance #5 ‘out
by {earned czounsei five; that
petiiinrzer is 3 Re;c¥eati§;.n…:’2§s~.${:§cVA»;§Ta’ti’é§1:’ its iawfui
activities aftgt Certificate
fram thef :!’§xi’V¥V’!1E3)Ei.ii’é=-1*-“1 dated 20th
M3;-gh -‘ebjemt of the petitioner’s

3ssae%at§c::i’é$ $::: V’gtrffix(it§s.{_'”..:*ecreati0n far its memberg and

fat” ?Jfi}3:if'{!f%”i€:f}t s:;fA”t;a2%:t:sr:a§ vaiuw by tsrarsducting gsrcgrams

iéizé’ literary acfivitées amt} eta. am} aim ta

prézfsfséte iike chess, mgfrem, rummy and etc, and

&nt’:’y__E>s festicied to its members oniy. Be that 3% if

V’ is fine case 6f the petitiarzer that, fiié rmipandents,

f_ ‘ u .w.%§’:eut any fiistificaiien are terferirgg wiih the day –taday

/WW

R-5 E52 §§’a$§1€Z’€I3{§E1′.’§ G? %;?x%$:’i’§’AK.,-“x A3.’ $?z}§G?1L{:’RE 33533′ 5%: af 2339

13$ EEZGEE Ci}’€}7R”{‘ K}? AT I3=:\§’~E(3ALf}§3IE. ‘I*«’3E’.E’«E::-. 5951 sf 2{.i£29

-4.

aéfivfiées as? the peiifiener ‘$ assaciafian and insisting this

pefitiofier ta cbtairz iiaefice uncier tine Kamaiaka Puhiic

Amusement Licengérsg orées” iwueti under the pro_v£=_:giee_;fs-:3

of Karnataka Poiice Act, inspita af bringing it: ~

éhat, ifiera is no fieeé for the pefitianer

finance Gr ;3e¥’¥’fiiSS§Gi”‘I, in véew sf thé'{3i~.–t iéié deiévntay *

Ceurt it’: heats ef judgmer’1t.V
cartstrained ta reiiress. !i:VVi é’£a;::r’e ctgufi, by
wéy sf preaenfing this appropriate
mag, as Stat .

3. i h: ay§’i.)’__’ c’«§’§§1u r*¥sel appearéng for
petfiione§E 35$ Pieader appearing fer
re:spanadeA%its_:_’ – A L’ V

.. After éaréffii fiferusai cf the grounds urged by

‘§:w§§d%fig the prayer sought in this wrii: petificn,

it” –:_fh.é§, petiticner without red:;%ing his

‘g:;’rie*s.€a §11::$*«:_b§:e§’a::*e the mmgetent autharity, by way of

“rjep:”$e:*:tatir::n, pciniin nut that, he is not fiabée is

I MW

32%? 3% Efifiéi CQE; E’ 17 KAEEVATAKA AT BAE~IG.~’i.LO1%E. \3e’._P.?~Z<:«.59§i 43$' 2&9?

-5»
tabtain any iicence under ‘rifle Kamaiaka Police Act car

under tha pmvisians sf Licensing and Con’trol¥ing c;_f…__1_:he

Piaca of the Fmbiic Amusement order, in view’ : i’=.«.’=,T:~§¥&r..V

%aid cktswn by fiwis Court in sémiiar H

straightaway appreached this Coe§’?fAA»Vbjf’ asgéy

writ petition. Therefore, withmgt e$f§{_éS’$ing1.fifijk 6p§¥i’§fih ‘V

can the marits and demerits suffice
far this Court to issiseV%p7ipr_;>;EV»:§fie$;$;’:.§’ Vfizth the
mrfifi. V’ 2 . -. .V .

5. Fcnf metitien flied
by
ifierein is permitted in
mgijmif L w “<:5%1so§idated raprwentatiofi
vi-2&1 reacfisary crders ar notifiwcafions
V (i:' passed by thig Caurt in simiiar

'A the re-s;§3er1dents~2 to 5 within 3

AA f)&iz'§1'i.'<fi'§ caf four weeks fmm the date of receipt of 3

9'? this ordmh %

//__,__.,..

{N 31% {ESE f.Zi”,3′{}R’§’ 0′? KJ§R}€é%.TAKA AT I3A}’éI3AI.,OZ~2E 5931 GE “.2€¥{2’3