High Court Karnataka High Court

M/S Aishwarya vs The Government Of Karnataka on 15 December, 2010

Karnataka High Court
M/S Aishwarya vs The Government Of Karnataka on 15 December, 2010
Author: Mohan Shantanagoudar

3»: Tim may 3332′? 3? Kfi§KA”§’AKfi. AT

m’1*-m THEE THE; 15% my Q_F..£%ECEj;Eu§B:§Ei’_§°£”i逧:9 V

BEFQRE =

‘THE HQKBLE §€R.Ji}$’I’EGE mfaam

WRIT PETITICRN Naafaomgkfie 16:1 (GM-$213303;

Mfsfififiwfiflffi    " _  
    »

HS. 184; 3, R’C:.4_?5s;; 43?: 4::’a8″
HEIJEEURQERGSS,
mymfimma ?:;:«s*:;_
mnamapfi n.» 5C3é§’f}43. ‘
REFREQEHTED BY’?I”$ S§2:cwRa2;TAR¥
3121, V – .. psfrrrzmmg

& am K*§£&NJ£§I€A’§*H,

‘3 V’ v,. ….. ..

….. «

E TEE me’ mzsIA”§A§€A

f-i,Ef:’.’RE$ERTE§ BY F13 SECRETARY,
.. , Haw BE?AR’1’B.$§”1’§
_ satmm,

é mm aommsmzvzfia 9? PSLISE,

fl€¥FAH”‘I’R’Y EGAB,
E1%2€GAL£}R.§

3 THE DE?UT¥’ Sfifikfifllfifififi QF %L§C;E,
EA.’€*¥®sLGRE EAST §§’.i§§$§§,

§§ Qflifi EVE’;

&fi,Z’¥&f’aL«QRE

4 TEE A.$3m’I’fis.R’I’ csmmazema 3? m;::’;*:.E,, T’

E{.E.§[1RAM3I}B-§I’if$IQR; _ V’ – ”

5 THE fi€S;PE(3’I”OR 01:: PQLECE, *
Ham-tux mms s<rm1r:*i:=%:m<;:Ej
€1.€.E.17OL§CE S'P:s$'i?'£QH.', 1. .
mzpm',

EAKGALGREE. V

{BY smmfimmgfi ar§:.pA€:m7.§, ..

'i'I$13i$:_?WRi;'2'3?*?E;.ffifI';'1jC1iE§'*i$"§ffl_,EI3* 132632312 2'-'s.R'£'IC.LE 5226
A192» 29,? *G§'T%:IE Qfirisfffiflififi 95' mm mma 're
112mm':-"ms %mr:~ Te msistr UPQH mm
?E'TI'i*IQ1'€ER-'i"£1'.* –C1;*E'I§'/&,E\'§..§..I{,':4E:–i\3?CE 15% mm are mwmz
fi.Ca'§"IVI'i"E8 H-'I TI*IE FRE51'A.E§ES (3? TEE PE'T'fI"£€3I'¥ER3
ASEQGIATIGE, T'3'R§ER TKE FGLEQE ACT QR
Ffififififiiflfiffi (3? LIEEKCEIG & SOETRGLLIKG

' «.31? :33.» Amrsfimm 3RI}E1*e; Arm rzszvr rs

'TLEIE PRAY OF' SKILL GREHTED Cififlfi

RI3'l!;d'M§r',.VI}a.AR'F, mass, yormk, wag EAL-L sma,

3f3§£¥?€_ .ss{=ss'Im,L Gama, czamg Em, WHECHZ ARE
THE m.h£E$-'Q? SKH.LA$ EELD E? mzs i«ImrBLE scum?

L Ei v;a12I<:2i2e PE"ff1*Ii.i}E€8 ma'

_ FETFFEQK § Cfififlfifi ON FQR PREL

}Ij:§1E;g;?,H:G: mzs mfg: THE mun': mm mm mLmW@Q;-

58333

Sri Sanmmeah G Patii, learneci AGA is dirracfgé.

ta itake naficg far the respandmts.

V';

3

2. This patition is filed gaakim 3. V.

ma msmmdmm new: it: iirxsist apex: {ha . p15¢°’?:i;?§.i:§:f1fiV£* K

obtain ‘him licenm ta carry an tfie

the gremfaaes af tha peti¥’i:3;;er’$’ .§saQci§;$§¢§:§ ,

Lméer the Pelican Asst 03:’ ‘V of
Licencmg and Public
Amuaement Grgiazf the play at’
games Hke; Cmln Gaxncs,
Carramg are the gamczs of

31:53}.

3′. ‘i’1:1fc::._ _Ei}3%$uu.=: ‘£15 an mere 223 imegra. It is

V. ‘twu decisians. {if this €m3.r*£$ The ordar,

&a;:;-gfi : 2932 passed 1;; “Writ Petitiesn

rwfia as feilawg:

is 3% tfiififed $8 fifizfirz am; iii
méartfm Licensing mid ifimmllirtg qfficmur
qffubfie Amuwuntzs §mg~a£are aim Gr-tier
I389; jib? the mtpax 6}’ many mszfimr mad

i2′:&ar@n=m3′,z::1.s£x’:3w:r:.’d:z3fae-2, yegawaéofiier

W

4

czzfizfl £33′ mc I-fiwézzerg
f fawaad £3 be iamggatng in my ” ,
zmimzzfifl a¢i:2&s,, tifis firdernafi nevi

may sf mrmnzms mldng V

amrdasm wm izzw. ”

fin ma owes, «hm aew%*mm;m :e.5?o9 ¢. f
and in Hxit :aut.i.e;$.em”‘%.urc.3*:4’22*s_’.=oi 26234
inlet: is fallmu:

'-4,  sag '     zztémcied,
ahexaring       for gm
   six mtciurs
   for the
  ~«:.;:§$ gamma sf mg

,§sfi£aF:}r%éi-%:s:zsz;f’tm'{ mm £33 acmrzmme with
$339 mmfiars fame is awry

‘3?.5;3 via-§§%’cf..t.31e afaremtracteé ersier, i have no

égiloxving this petizien by éirvaclzirlg the

ré9§%én&i§§$ ‘£23: to ixmist upcm the paetitiafier ta abtain

%A%»::cencie%f’Tsr the may efgam aka mmy; mart; mm;

: ‘V’3$i’a}'{=€@iz1 Gamm, ca:-mm, Waii 33.21 am 323., whisk

% ma gamga afgfiii in the premigcs eitixr under the

Y5

S

Kmnataka Felice Act, 1§% 9;’ the E21133 Q1′ Qrdaars
frammri marauflfim

6. Hcswewr, it is made ciear ‘V

rasponéants $2131}; take apprmpriate actian

petftionar in awszsrfimac ‘i? it

iriduigrzg in any uatavmx, mma f¢§£bi’Vdfa:j§é£f§,”‘*..

agttiviiies .

Fetitifln is a.Zima?&zS:__

1% ‘ ‘
leamad fififis. fa pe;~m;’2m
to wfiifzin am week.

Sd/–

Judge