High Court Karnataka High Court

Akaash Recreation vs The State Of Karnataka on 20 October, 2010

Karnataka High Court
Akaash Recreation vs The State Of Karnataka on 20 October, 2010
Author: Mohan Shantanagoudar
 

1

91 THE HIGH comm' 05' Kammarcg AT Baneazgam,
mmn THIS TEE 20%: my 91:' ocTc:BEE{A:.>c§:%:3F %    

BEFCIBRE   

TI-IE HONELE 1£R.JUS'I'ICE zzangzsr ssimrfixgrébuiigg .

wan' Fame; Ng,32gf30[_.2_€jV 1k£3%gG;a+:~z=~\*>z.z:;.*az%%% 
gmwmmr  %  E

AKZAA$H RECREATION  .  
As3ocm*r.:oHREc3z3(cLuB)_T_*   %
N0. gas 15, RKMAms:E*1*,_._   '
RoBER*rs0NPE'.m,f   A   
KGF',KQLAR DI£s'I'I€'°£{".'I'   ' 

Rnpmsmrmak mi §E*S;'--_$I§CRETAR'Y,;:._:  A
smamezsrx    
sxoaoemawzng.        mmonza
{BY 321 Jimwxfisiti'   %

V1. '1'*1'-'IE ;5a'rATE 'w.V'i€ARN§5TAKA

    
V' «1>Ez*Ah':2&Em' 05* HOME AFFAIRS,


   961.

 '   %   zi. mm srflafimsmzm as? muss

KODER '£'II8'i'RIC'.'£',

' 3-  "  %z*z--:1=*.:'AL'1;:E1¢::r1'&r 3UPERIN£'EI<tDEN'F 011* POIJSE

KGF',

%    Kmmx nmmcr.

 



_.§1oUR1'»5--,  Z   »

 

XCJIAR DETRICT.

5. THE CIRCLE HWSPECTGR OF POLICE
RQBERTSONPET CIRCLE,
KER

5. THE 333 mspmrzrron op   '   4'   & ~ 7

RC!BER'TSeOI'fFE';£' 1"-'.8.

KGF'.       T

(BY am 3 , AGA)

mrs Wm ?ETI'I'IO'I¢I_8' £'zL.im 1;' - 1:3 '$R'I'IGLE 225
AND 22? me THE Vconsmnrlus QR  'PRAYING TC}
DRECT THE R.E $Pt)1§1D£§N'1'$ f;;iof1"-*1%:.y mam' UPON THE

mmomx 'I? <:;.:=m.m*«L1aEn's$ mkk THE my or

sxooxm, C§HE$--$,""' com mm AND

DIsmIc1f~, umnm  roman: act on
HNBER THE GQI€'rR{}L._GRA__T§£E PLACE OF THE PUBLIC:

AlIU8EI4ER'I'__ o:am:R,:%  THE PGKER can 13
nxcmmafn as A game cm 3311.1. BY mm Hezsram

 %  Hartman I8 aonmw on FOR mzmmmraw
 'mas IEAY; THE own': man THE mamma-

 _ _ 0 DER
 A Sri "$.31£ahapur, mm Govewzt Adwcate, is

 d"' 'ޢ .,  take muse' far the respondents.

A 2. ‘Ibis petition is med aaelcm a an-eemn to

the rwporrsdenm wt to imist upon the mtm” ‘ 1181’ to

l/8

4

eflwrzuflaujklammfifieg fifis<3mkv:wfiIna§lfiw

owns in the zvqy qf auflxwfi&m'z@amg3 F _
qppnyvfimeacfibnincmx9nflnms2vfih}gu;§Q _ Qwj *

4. The amlex dated 39*?

2604; reads as £91z¢w!;=; fE*_

*4. the writ
dedartng’ mm ism’: f¢r%zne
pezzztionw to crlztain t?ze’– %zi;%:¢n¢éaiAm pm six
cabana gwa A}flfi3mfiQ’flgfifiV&s no
flnnmfimenfifi§1hénw$%n&§fi§a1&fipaa¢ha
pnmnfimwiyflfifigfififififimffidd£3takecumbn
in near its

rnafi&a3″imm#»zu_c¢wy an emg; flwgat

;fi&VEflmkfikfitheafimwemmmnaiflaky,Ihauno

‘ this panama by d:trect1’ ‘mg the:
VV_ mgpnnfisfigfifittoinahttqmuzflmspefifionmrunohnfin

,utfi@¢m¢3fimr%h¢ guy afganxw.Eka an:ganm,<flHma,

V f ¢mmfigffiHfiuds,mvfinmwqganwcbmr%fEkfi$euL,fiithe