IN THE HIGH couar OF KARNATAKA AT BANQAVLQDREVV DATED THIS THE 16"' DAY OF SEPTEMBER BEFORE , THE HON'BLE MRJUSTICE MOILMNLIESHVANTAN'AGt)"QB;§:R: wan PETITION No.2,t9577/2o.,:,o(EM--i5o%}a¢é)t BETWEEN: Bhumi Sports and Recreation V ' Association, Kaciatanaiug ' Sfirangapatta.*;a1' TaIuk,; ~ 7 Mandya D--iSt.ricitv,_*;'_ ' _ . Rep. by its Pru6_sident,'''*E.'.'jvvE. ' . sri.Man;ufiath'1-::.M.--._f " ...PETITIONER Kempegowda, Advs.) AND: " _ 'The: Geverttrne--nt' of Kamataka, . 3 Heme. Department, Vidhanasoudha, V _ " 'BEtngaI'c.re"j~ 560 001, " ..__Rep.'fby Secretary. tsticerintendent of Police, Niajidya District, Mandya. if-The Circle Inspector, Srirangapatana, Mandya District. -3- 4. The Sub-Inspector of Police, Srirangapatana P.S., Mandya District. ...RESPOND_$l\ITS [By Sri.S.B.Shahapur, AGA) This Writ petition is filed under 227 of the Constitution of lnd3'a"'wi-t.h a prayer to direct ' the respondents not to insist upon} the' .,p'etitioner: to
obtain the license to carry on the lawful a’c.tivi,ties –_in.. the
premises of the petitioner’s Association, eith-er,1,;nder the 2
Police Act, or under the ‘i?roVisions of_I’._ice-rising and
Controlling of Places of Public Amusement Order and
not to interfere in “play of” skill l”‘oriented” Games like
Rummy, Dart, chess’;-.p”o_ker. va11ey;bau,, ball Badminton.
Foot Ball, Carrorn, etc.,~1wh’ich? areV”th;e games of skill as
held by the Honfble C’o’urt”pin’*i{ariou_s petition.
:?peti’tio’n ishlcoming on for preliminary
this ‘-day, ‘ Court-made the following:
_ — .. I-Ieard ‘learned counsel on either sides.
V ACCO1’dlI1g””tO the petitioner, it is an association
“‘re”gisteredj”11nder the provisions of Karnataka Societies
Act, 1960 and running the recreation club
for thetbenefit of its members. The Association is
‘running sports and cultural activities for the benefit of
hits members. While doing so, they are also permitting
V’
_3_
their members to play Rummy, Dart, chess, poker,
valley ball, ball Badminton, Foot Ball, Carro:fr:7t;”..etc.,
which are considered as games of skill.
3. The petitioner is seeking for a_ to
respondents not to insist the petitioénerdéto ‘
under the Karnataka Polite-._Act orV_’finderiipieensing
Controlling of Places of pubiie.tAmesemeiitttdiotepiaying of
skill games like Rufiitiiy, pokeievaiiey ball,
bail Badminton. Foqtefialir, in the premises
of the this writ petition.
e.Leei§tietiteeiiii}eei appearing on behalf of the
petitioner. ” Government Pleader for
__f1’espon”dents.v agree that this matter is
‘ Vdirepctlyv eevered by the order passed in
Assoeiation vs. State of Karnataka and others),
A ttisposed of on 13.3.2009. Hence, they prayed that,
dfthis matter may be disposed of in terms of the said ‘
order.
yx
-4-
5. Hence, the writ petition is liable to be disposed
of following the order passed in WP.No.798_4__/2008
{Shree Vinayaka Recreation Association vs; of
Karnataka and others), disposed of o’–.’-‘.i:”1
Accordingly, the following orderis” 1’nadeL:- ‘.
Petitioner is permittedfletoy gi\r’ev_-‘pa. 2 deitaiiledp
representation to the respondents in with
copies of necessary nrjtiificaijonsp orh”ci’r’cu1ars or
guidelines and also the’:Qr,der: this Court in
similar mattersg’wi;thign~j’our”tbeelcs from the date of
receipt of a°Co.py’i ppofipithisi order. On receipt of such
represerztation,’ ‘the = respondents are directed to pass
appropriated” in accordance with law after
» ;afford_in.g«reasonable opportunity to the petitioner and to
* expeditiously.
.. petition is disposed of accordingly.
However, this order shall not come in the way of
Vgthe respondents from visiting the petitioner to monitor
W”
its activities and to take action if any iilegai activities
are carried on by the petitioner.
SPS