High Court Karnataka High Court

Galeyara Balaga (Regd) vs The State Of Karnataka on 12 March, 2009

Karnataka High Court
Galeyara Balaga (Regd) vs The State Of Karnataka on 12 March, 2009
Author: Mohan Shantanagoudar


IN THE men coum or KARNATAKA” if if _

CIRCUIT BENCH AT 1)!-iARWAD_ H V j

DATED ms me 12*” may or ” ‘ % T

BEFORE.

THE HONBLE Ma.Jus’If:cE Mqkiéja: sa5m’Aa;%geQ£1nAa

wan ETITIOi§i’?4~’§O..§1?333/éV’_:%0;§I:_3 9_’.{_6’».*{l-PO_1.)

Galeyara Balaga-::(_R£gd)” ~ A_ *
TMC No._4.39,_ §§:9..49»._

Ward Nu.5, Behind
Navanagar, “‘ -. ‘
Taluk Hunagund, B’aL_’aI_kct flisuict
Rep by its Prcsizicxit 2 A V
Anjanayya, SIC: Raxxiayya

agrwnmt:

_ Nimbaylagundi of Hgnagund. ..Pe1:itionc:r

u
5 n.

……..’_..–.a…

_ 1. The

Rep byjits Secretaxy

.A Blame” Vfiepartmcnt

Vflihana Souéha

–.. ‘E£9ngaiorc–56_0 001.

VA Esupcrintendent of Poiice

Bagalkot District, Bagaikot.

-2-

3. Deputy Supcrixatendent of Police
Bagalkot Sub~Division, Bagaikot.

4. Circtle: Police Inspector
Hunagund, Bagalkot District.

5. Poiice Sub-inspectozr

H1;magund,I~Iun.agundTa1uk ¢ * ¢ ~
Bagalkot District. _ ..R¢s”3..~pfidentS

(By Sri KB. Adhyapak, AGA.:

This Writ petition” under Articles 2236 and 227 of
the Constitution of India,” 9m_yi1%{1 g; the naspondents
not to insist upon the pettitioxac’-.’i”‘tc; qbtainligzcnse for playing
the skilled games 1ikeV.Ac:hes{}~3, Vcazpm,”v_r1iim1’1y, table tennis,
volley ball a;:m’1″.ot_her§;in¢:i.c22r gamjis for the recreation its
members bgimg ufidci: the ,N:av:a’1-3 Style of Galcyara
Ba]aga(Rei;d),,_I*i1i1ié2gux1:1’«–?I_’é11;k3 Bagalkot District.

for pnzliminaxy heaxing,
this day the fhc following»

W7§§nER

” “L:=,a111Vct1.,V_V_(}vei*r1ment Advocate takes notice on

‘V fiéspondents.

2,’ .’I*:i’*g;:’.T::1:etiti0ncr has sought: for a direction to the

respcxidiants not to insist upen. the petitioner to obtain

iigéiace for the play of chess, caroxn, dart game, poker,

‘V M __€:oin game, sic caiour games, rummy, table tennis,

V”

-5-

5. However, it is made clear that the respondsnts

shall take appropriate action against the

accordance with Law, if it is found V’ ”

unlawful, immoral or: forbidden aofiviiies. _. . ‘ ‘ L ]
No order as to costs. ? ‘

Writ petition is €i5.V:§p<a§–;ed3~;-.€:.£'4Eoootdingl5}.
Sri Adhyapak, file his
Hmnof
~o{"=f"%Iudqe