IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 207" my OF ocroeesz, Aa.g"1g:
BEFORE
THE HON'8LE MRJUSTICE MOHAN s}4.ANrA.r§§A6-Céwo-43:2. 3
WRIT PETITION No.33o§7/2010C(<sM-romce) I
BETWEEN:
Kadaii Recreation
Office at Karunadham V
Commercial Complex .
K.S. Rao Road»
Mangaiore,_£).'*K.
Rep by its S3eci%é--:=ta"r'y'*w.. ,
Dinesh D%eva'di'gai.:_,_ 3 " ..Petitioner
(By l\dv.,)
AND: A A 'H 4' O' O.
1. Tihe State of.._i_{'aVrnav'taka
~.c|33/ its SVecretary'- ----------
=_Home D4ep.artment
_ _V~idh»aria"Soudha
" ._ .f5%ariga'i~o_re:;'.E":60 001.
2. "The»-._'Com'inissior1er of Police
Marigjaiore, Dakshéna Kannada
or ,_.Mar1gaiore.
A Deputy Commissioner of
Poiice, Mangalore Division
(Law 8: Order), Mangalore.
4. The Assistant Commissioner of
Police, Mangaiore City Division
Bunder, Mangaiore.
S. The Inspector of Police
Mangaiore North Poiice Station
Buncfer, Mangaiore.
(By Sri Narendra Prasad, HCGP.,)
This writ petition is fileci i,irid.er Ai*tic1es_2V2,6 2227 of " it
the Constitution of India. praying to it deoiare that the
petitioner is not required to obtain'any'--.permissionAor iicense
under the provisions of licensing _arid._conI'itrolling of places of
the public amusement order. ' 1 ' . i
This Writ petition,-'tioniirigt hearing,
this day the Co'u1't;:.;jnade=__the following'-9.
._....,e»mi
Th"iS,_"writ by a registered society,
whichclainis-,t'h'a"t it functioning as a recreation.-
v:'a~ssocia"tiori"catering to the recreation activities of its
providing facilities to piay games of
chess, 'c,ar'rom, rummy (card games), snooker and aii
']~.,i'm:iro_or games in its premises.
vs
2. The grievance of the petitioner is that the
respondents have been Linnecessariiy visiting the
premises of the petitioner–association thou_g..h:~.s4’_:n~ot
necessary nor required in iaw, compeliiingi.’.i’\:.,,tThie.._T’.
petitioner-association to Obt3iI_’_!»~~ I.icenc’e” ‘ uriée’r v’_’the,_ 1″
provisions of either the Licencizhg
Places of Pubiic Amusements(i3ang”aiore_VC:itv–)””‘Order, ” V
2002( for shot the Licencingg””Orgd«er)i._and’ aggrieved by
such unwarranted ‘present writ
petition is fiie~d’.V«4T
for the petitioner submits
that no uxactivitv-._necessitating obtaining of iicense
Licensing Order is carried on in the
petitionenassociation; that the
acitivity vo.f’_p;iaiving the games of chess, carrom, rummy
.”*~.__”-{card “ga’mes), snooker, etc., are at! not in the nature
rof«..g’.ambiing activity or game of chance; that such
Yr”
-4-
games are not prohibited or regulated, moreover, the
place of the petitioner is not a public place
sense entry is restricted only to the
petitioner–association and no.i’.~~~t0_ oLitsid.ers”‘
accordingly there is no requirem’ent7t_Aon: the
petitioner to obtain a |icense”‘~as conf:emyp’lat’évd”’under ”
Clause-3 of the Licensing Olridertjjy
4. Learn’EAdv__ G0:v’t’.*:..p:le’%1Vd;$rfr.,,,,,ééifiearing for the
respondents iglllefglatlions in so far as
the int.erfere~n’ce’:’1::{on the respondents are
concerned,’_ V__th”at the petitioner has not
opened alny recreation…-7l’c|ub as averred; that in the
any’vv——r–e’creation club, the allegation of
___inte’rfe:renc’e’..i_s”:jnore imaginable than real; that even in
respectv.offlalllsociety, which functions as a recreation
may have the activity of members
–.participating in the games of chess, carrom, rummy,
\r”
and snooker, etc., the police are required to monitor
to know if any other prohibited or regulated activities
also being carried on in such premises and if aVtVr..al}_Vit
should be in the context of such
respondents may visit the placeyand _.n”o’t~–.1iC:t,h’e:rwisev” it
etc.,
5. Learned counsel for._t’i~..g pet’i-tioneri’relied…on an a ”
earlier decision of. this«««VVV:y”‘C0b.rt .”r’e.nydered in
W.P.No.1394 of zoo;decrements:1.1.2993 and
submits that _on,Ls:.miiar’te’rnn5:Vth.li’s._pet’iti’on may also be
disposed
In the ‘vciVrcuins’ta1nces, this writ petition is
,.,_dist$bseo’ of wiV’th’th«e following directions:–
i;vé”..e:re.spondents are directed not to
V iri~terfere with the recreatioriai activities
.. ‘carried on by the members of the
‘”‘betitioner–association, provided they do
V3
not indulge in any anti-social or unlawful
activity which is prohibited by law, such
as gambling or sale of alcoholic drinl<5;"»_
etc., and
b. It is made clear that if any
activities are noticed tosbe »–carri_ed_vV4o'n'I.in"
the premises of the ~;;)eti!5ion:er-1-V'
association, the poi-.-T_r_,e a'uthori'ties" ];?.F_e
free to interfere an"ciV..:._V'tal_<e aporooriate
action and this..c_orde'r"sliiallnot stand" in
the way of such "a_ctioni¥"ti'eing?. taken.