High Court Karnataka High Court

Mitra Kreeda And Sanskitrika … vs State Of Karnataka on 24 April, 2009

Karnataka High Court
Mitra Kreeda And Sanskitrika … vs State Of Karnataka on 24 April, 2009
Author: Ajit J Gunjal
IN THE HIGH COURT OF' KARNATAKA

CIRCUET BENCH AT DHARWAD

DATED THIS THE 24¢ DAY OF' APRIL 2009  j

BEFORE

THE HONBLE MRJUSTICE AJIT J.C':'{;}1"€.~.3:i?§.l.:  «

wrm' PETITION NO.626'f6 ;1§2oo9g{3;y;-":20£;I,C'P§)"   X  J. [ 'T

BETWEEN:

 (I3s"i::R;

MITRA KREZEDA AND sANs1<zTR1I%:A..V:.
SAMSTHE, PP NQ342/1,_' 
PLO'? No.65 . ' 

HUNGUND,,'fl__ '.'ag."
R/P3Y,1*r--s. PRES1D'E:_NT,"--..  
MAHANTESHT' s1DDAL1NGA'm9A PA-RUTI-II,
AGED 37 ¥.1::;aRs',='f~.._ *    ' '

OCC: CC3NTRAC'{'Of€V,__"~._  " 

R/G HUNGUND, DESTLABAVGAALKOT

 PETITIONER

._::S§-!V1VAII»aANA SOUBHA,

_ _ _ " --.8ANGALORE 560 00:
  :2: THE QEPUTY COMMISSIQNER

T 0? 2>oLIcE:,
BAGALKGF DISTRECT,
BAGALKOT.



: 2 :
4. THE DEPUTY SUPERINTENDENT OF' POLICE,
BAGALKCYI' DIVISION,
BAGALKOT.

5. 'THE CIRCLE INSPECTOR OF POLICE,
HUNGUND, DIST. BAGALKCYY.

6. THE POLICE SUB INSPECTOR
(CRIME BRANCH) HUNGUND, 1
TQ. HUNGUND, DIST. BAGALKOTLV

(BY SR1. R.K. HA'I'1'I,HCGP}   __   1
was PETITION IS 911.313 _ARTt'cL..ES 226 AND 22?
or THE coNs"r:TUTIoi$:'~{}rr {axiom ~-§?;%AY1:$1G TOHDAIRECT THE

RESPC$NDENTC'§'.LI'Ci2< NQ%}"~TfO Izxzslér THE PETITONER SOCIETY
TO OB:T£xIf¢4'_LICEféVC'Ei.FO'E§""i'§{{§ PLAY OF CHESS, CAROM, [)AR"I',
WALL c:0'_IN V  .--  '$Utx COLOUR GAMES, RUMMY
BIL1,1A_.RDs/'SNQKER m:;gL THE INDOOR GAMES BEING RUN
 r4Aiv1a.__..m»:D STYLE OF' MITRA KREEDS AND

,_ 1'SA.NSI{vf§ITIK'A"SANSTHE I-IUNGUND, No.19? 342/1 PLOT No.66
  :¥~:1;_;1~«:<3r,:j1x=.::»," E:T§};..a*.R UNDER THE KARNATAKA POLICE ACT OR

UNDER ' "i*jr3;ET* PROVISIONS 0:? THE LICENSING AND
cc)'r=me:::f-:;L:rsic3 OF' PLACE OF' PUBLIC AMUSEMENT ORDER

 19?o ARE: ETC.

THIS PETITION COMING ON FOR' PRELIMINARY HEARING,

 }:"HES DAY, THE COURT MADE THE FOLLOWING:

...  .



O R' D E R
Mr. R K Hatti, learned   is;

directed to take notice for respondentiV_i\ios;1v 6.: V'  

2. Even though mm-.r is Iieted for
preliminary hearing, taken up for
“”” is Association registered
under ” Registration Act, 1960.

The 5 case of petitioner—Assoeiation is that it is

. i sports and indoor games such as

Carrem, and such other games for

the”‘4–.be§iefii4:”” of its members. It is the case of the

H .Ve,.i’I3’A’~’«’fitione1:’ that the respondents are insisting that the

petitioner Should obtain licence under the provisions of

VT ” ‘”Ke3:’nataka Police Act and also under the provisions of”

/

Z

:j+:

the Licensing and Controlling of Plaeeiiwof

Amusement Order, 1970.

4. Identiwl quest} z haee. ‘ ‘ Vby’ L’
this Court in w.1=. Noo i$e251L%2oo5: To ee¢ided on
27.01.2006 holding’ under the IPo]ice
Act is not reqoireo t9-‘ftiihiglg. eecreation club
of the need not obtain
any activities for the
beI1ei’i:t.._’of. Rfiofisequently, petition stands
allowed. A ‘ V V’ é

Tfie.._respondents shall not insist that the

obtain the necessaxy license for the

,_-,aJ”‘~–

1 But however, that shalléinciude the

‘game, video game and electronic coin games. The

reéépfindents also shall monitor the activities of :11}?

” V Association. /

2/V/)

.5.

.’,,v.

6. Mr. R K Haiti is permitted to

appearance within four weeks.

kmv