Karnataka High Court
Mahabaleshwar Recreation … vs The Govt Of Karnataka on 15 April, 2009
zIIII;..
IN THE HIGH comm' or KAI2NATA§fi§ :f7 "
CIRCUIT BENCH AT_JDHAR\V-Alf)' ' I' 1: "
DATED THIS THE 1514* BM O'FA.IKFRI_L"2I)o§
BEFORE ._
HON' BLE MR. .JI.Is'I*I'I:E .4IA,I_fI* J GUINIJALVVI?
WRIT PEFITION {QM-POLICEI
BETWEEN :
MAHABALESVHWAR _RECR_E"A.'I'IGN I-ASSOCIATION
AN AssocI;aT1mI. REGIsTI3RED.»'U;vpER THE
socnmgs fe.9;Gn=a'IfRATI'oN'AI:rIVVVV_
H.NO.1'64, NE'-RR BHADRI'§,KALLI TEMPLE
GOKARVNAI TQ: ._
DIST: KARWAIK-,-- RBI? BY' Im. SECRETARY
PRASANNA IDEVAIIIAYAII NAIK
R/O KUMAT11 " PETITIONER
SR1. NAAS' V--HAT, AI;)v.,)
1. A THE' QECIVERNMENT OF KARNATAKA
HOME DEPARTMENT
VHJHANA SOUDHA, BANGALORE
" * ._REP BY ITS SECRETARY
I 'THE SUPERINTENDENT 0:5 POLICE
KARWAR, NORTH CANARA
U 3. THE DEPUTY SUPERINTENDENT OF POLICE
KARWAR, NORTH CANARA
4. THE INSPECTOR OF POLICE
EIIMATA POLICE STATION ' I
DIST: KARWAR _,,.>RES:PUNDIE1NT'Sv".,V '
(BY SR1. R K HATTI, HCGP EOE mAT,TOOEg4;.M I
TI-IIS PETITION FiLED.»U.%[DE'RVARTICLES 1225 as 22%}
OF COSN'I'i'l'U'l'iON OE INDIA, 'PRAYING '1"-Q"DiREC'I' THE
RESPONDENTS NOT To msisfr THE '~PETI'FIONER To
OBTAIN A LICENSE pNOER_...T_I-IE NAT.AI<A' PUBLIC
AMUSEMENT LIOENSIMI. ORDER.,_ISS!,JED UNDER THE
PROVISIONS OF THE» E{ARNA1?&KA--IIV"OPOLiCE ACT, FOR
CARRYING ON THE ACT'-IVETSES I_!\.!_ 'T§£.E PE'I'I'I'IONER'S
PREMISES AT H_.NO.164,--».1S§EARA"»BHAflRA§KALLI TEMPLE,
GOKARNA 'i'ALUK:"-.KUM'TA,_ ,DIS'f': .;ufI'I'ER KANNADA AND
ALSO DIRECF T153' RESPQNDEIVFFS NOT TO INTERFERE
WITH THE;'LAl?.3ZF"UL_. A€{§?I\f£TIES"._v0F' THE PETITIONERS
ASSOCIATIOIW IETTHE ABOVE SAID; PREMISES.
'THIS EI§'P;I.O'<;O:firIINI«.:I_:OIsI EOE PRELIMINARY HEARING
THIS BAY, THE COURT THE FOLLOWING:
ORDER
. _MaIj, ‘E jI<:."I~Ia_t::i is directed to take notice for mspomient
V' * s _2. Eventhough the matter is Iistsd for jpn=:I1zn' many'
with consent it is taken up far final disposal.
/7
,&
5. The mspondents shall not
petitioner should obtain the negzgssaxy V
‘-* —
aforesaid games. But however, sha11’ifialud§:
game, video game and The r L’
6. M1; to file memo of
appearance ‘A
‘ ‘ ‘ ‘ ‘I
; _v:,2a, .. JUDGE
sw-