IPQ 1"fii2 }{I(]f{.(:()1}i2'F C)I7 Bi}\F{P€/\'FiXP(/X /\rF [3fl\?€C}/\i,()I{£E£ *,
DATED THIS THE 20"' DAY OF I'\E()VI'§EMBE;§,R, 12;i_§I59' ,1";-I I.
BEFORE
THE H()N'BL,E, MR. JUSTICE HN. ISIAGIAT-.rI10EAI\I~
WRIT PETITION N0. 1*}9'34/2.IIII8TI1;1s.RI4:'SI
BETWEEN :
§\/IANGALORE. FRIENDS
N M CRICKETERS
JEEPU. MANGALDRE 1
(BY Sri. P 1<ARI:;fI\I.:{§l<;wAR;*AD\,r'.iiII Q
S 'PETITIDNER
AND:
1.
THE V1Cc)TvIMISSIDI;N’.E’R-~
M/\NGALuOP.,E CIT? cQRI>c)RATIoN
Mg, ROAD. ,_.$VIAE\i’C}AL()RE. D.K. DIST.
. A ?–R=E~€\?”I_%3NLI’I§-3 II§I’S’I5Ii2CT()R
» V”‘M_ANVc3Ai._.Q’RE CITY CORPORATION
‘ D.K. DIST.
3. L:RvA- C_ULTI;RA1- ASSOCIATION
I T1113/gm/IARKET, URVA, MANALORE,
AA D._K.vL”!iST., BYITS SECRETARY. RESPDNDENTS
& ‘V»’-IS?-wv*A5IT SHETTY. ADV. FOR R-1 & 2
DIN-ESH RAG. ADV. R-3′)
5fLxA.
‘IH1S WRIT ?ETfI’ION IS FILED LNDER ARTECLES 226
22:! OF THE CONSTTYIJTION 0? IN{)IA wrm A PR;fiLYE§R~»_’i”Q
QUSH um OR§ER mama 20.19.2093 PASSED BY
R;ESP{“)NDENT AT ANNEX’€_JRE A AND ETC. :
ms WRIT PEIITTIGN comxzs G,3s2§FoR1’P1izI5::;iz§i;:4é;sRY
HEARING T» B GROUP THIS DAY, COUR_T–«.PASSED_
.F01.LOW£N(}; ” ”
0RDEK_
In this writ gnetition the petiti0fié:”-_»pra:s}éd :f§fi’ a Vfwzrii in
nature of certiorari to qzzashw Adrdeaj’ :2i).b>18.2t308 as per
Azmexure A graziiizzg ¥.v§censev,5;:iv–£é.\}fa«ur’-9f_tE§£{i to hold
cficket iI’} nAL}1;’€ _ greund for the period fi'<:«rn
G4.G£.2GCr9 t Ca of marafiamus ta consider
the petiti;;;§2e('g f€%i}:"$vS€f}f{£iii0¥'£S eiated 27.}.L2(}fi7 ami 96.36.2008 as
:' _pé1" 8:};-gggd C seéfiéctivaiy.
” . ‘j_=;L§V£he firs: prayer is cozzeemed, the same had
bacgome irxfrijgrtudus. Even the request in Azmexures B and (2 had
” = 4_bé§::3:rié”i§xfi1xctuou$.
3.2 First respandent Corpezsratien shafl esvoive guidelines in the
‘ifnatter sf gaming iicense pemfitting the spurts ciubs in the
(/7’\Lm.
‘Mangaiore city Cerporation to accommodate vafious sports ;*v11:1i9s fi:.1 v..
the town Whi) are desirous 0f conducting toumaxnents H
grounds under the contmi of the Cm”pora§éi<3:'1."I$.is fneeg1¥:<§s;$'.'iV:sa§r:,
thai; the first respoxzderzf; Corporation shal£b’i1’w a,’1’1’j;. o11.e ”
club £0 have monopoly of securing. iicefise “13 T €jo:i’c1ué’¥:”‘ the
teumaments for 332 the éime to <;.<}me.'.§i"i:,–1'l_:1'e éuty offirSt'res1§0nden1
Corporation to accommodate agsw zflany-.s§por£s_A–c11:i:..\#E:Q are desireus
of conducting mumzxztfnents. ciigéctigan is hereby
issued to {fie fifsi: Tr§$g;o2'1:3¥'§-:Vr:"i tfzé' ';?§?£}3¥='€ gsriféper, scientific and saciabie
guidekines in the mafiér' pevgfiiifiing the gpcarts clubs to canduct
toumanifsnis in fiuhlié piay Qfioands. This exercise is :0 be dime
&s-.e;;'p ec.i€iti0iis1y'M*as posS:Vi"b'£é and in any event not Eater than three
A '::'i_§§§:i3s'&3d_.pff.N
5e';ts;:f (:fracaipt cf C093; ofthis arder.
fl:i$ abave observaiicn, the writ petiiien. is hereby
Sd/-
IUDGE
X ” 13:13:23 132099