2;; IN THE HIGH COURT OF' KARNATAKA, BANGALORE DATED THIS TIWEE 3157' DAY OF BEFORE THE HONBLE DR. JUSTICE £:,,B1§1A_K'1"HAVAf1'éALA WRIT PE'"_I'I'£'ION N039121 OF? Tm2,mQQA~3'AV(GAM BETWEEN : M /s. GANGA RECREATIONAL ASSQ(JlA'i'ION'= No.9/A, MATI'Ar)AHA1_..1;;i..,. * " j' GANGANAGAR, 13ANGALQR.I?: ' V REP BY ms SECRETARY . A : SRLDANIEL. s/Qv.Mrzs.J*1':«'Y SR1.ES.I'NDIRI*2SI---E, PICGP) This writ petition is filed under Articles 226 and 227 of the Const.it.ution of India praying to dire.ct~--.»the respondents not t.o insist. upon the petiitioiier t,ov~.o'b_ta.in
license for playing games of skiils like (:ai*o.m_,’ct;-s}:ss’;..
cards [rummy), etc. either tinder the Kai’ii1gi.’:.z1l<;i'*1?§oi.ic£e.
Act or under the l.icerisi11g and Co1iit.rolli11;,§_ o£.Lic_ense of _« '
places of Public Amusement. Ordeii-ia,1_1d etc. "
This petition coming on tel' };5:reilin"ii'r12i'nj lgieéiriiiiigglg.
this day. the Court. 1'}18.C1€ the {oilowing~–
0 R
Learned G()verri'niei'it. _<'}\diIc~.ica.te- .. A takes notice for
respondent l\ios.1 to 4. _ b
2. Heaird tiheg leei_’r1_1é.d cttninsei appeai*i11g, for the
pet,it.ioi’1er ._E1~I1d l-E: V.’-.1l,’_l4V1″C-.’d’ ‘ (.}o’xrerii-1 11 ent Advocate.
3. Leeirned._co-z.1’nsetfor the pet.it.ioner submits that
lc–2e11″neci. _Si1’1gie VJtLi(igge of this Court: by order dated
:xdi.spc)sedm off the Writ. Petition No.’7012/07
V)-mi
l’dire’cti1ig:”‘t.21e.r’espondents M police not. to interfere with
the'”*-lawi’1;1i*”i.”ecreational activities carried on by the
of the Society. It i’i.irt:her si.1bmit1e.ci. that in
.’ tfhelldecisiciii reported in ILR 1993 KAR 3357 in the ease
‘”oi’l ‘RAMA Ri3:pRi3A’r1oi\i ASSOCIATION v.
COMMISSiONER OF POIJCE’, this Court has heid that
Liceusiiig and C01’1t,roiii:’1;.g of I.ieense of ‘P1.f1’E.)ii(r
Ente1’t.ai:’11I1ent. Order. 1962 is not appii(TElbi{§WEIt}-«>fit–._t?i.L$.b”‘N
engaged in recreationa}. activities.
4. L€I:’11″I1CC,’i Govemmem Acii\?()c:ei’te ..su_bri1’1it.s ‘i_h2_1i”WPV«
N0.70}2/O7 has been disposed ei’-.sT,ate’d.i,
that this writ petition may b”e_€i’isposed. (Sfbn V’*;:cient_iea1
terms. .
5. The petiti01’1e’:’ j- W_I_\/i’:/’E5. ‘C}_a.1;1g21 Recreational
Ass0L?i.a_t;i()_;”i at”.Sai’ig;i1_’o_re~–claims that the Society was
estabIishe;–d_ ‘to VV”prL>Vide”:~s. facilities to its Association
IH(E1Tfl.b(T1’S for 19:-(:.siee1t.iA(,?:t1 and e:1i.ert.ainmem” viz. outdoor
mid_ii1.d00r’«.g:1mes like carom, chess, C?3.1″dS {Rummy},
t;abi’eF i,ei;-fi:i–s.A’.:= j3o11ag, stuiko. joker bonus,
[Vbrid.ge.,$”r:11.iiiese Checker, etc. It stated that the
..:”~petit;io1’1e1′ – Society is not carryir1g;g on any other
“d’et.i_Vii.ies except; the abcyve mer1ti0t’1ed. But: the
resp0:1de:’1t:s withotit any mamier of right, are trying to
int.eri’e1’e with the z1ffai1*s ELW/t}’1c*. S(‘)(riet.y on the ;.{round
‘* _MCt?:ME\/EISSI()N§3-R OF Po1:.Ic;:z: 3;
that the Scxtiety rec11,1}’1-ccsi to obt.ai1’1 ljoense under the
I..icensi11g” and C0nt.r01Ii1’1g of License of Rubiic
Entert:ai11ment. Order. 1962 iSSL1fi?d 1.1nd(-:1′
and (15) of the Kamataka Police Act,
ground that the Associa1.io1’1 is g:a”f’ryiI..1g
pubiic amusement and t.11e1fe£'()ré7i(_{
e1’1tertainmeI1t. The petit’i’:L)9.1.ier — ‘—S(‘>cw§e_”t_y {UV
C0;1vjm:e the r<3sp()11d(ér1_t.s. b'L"1"t","i nj \/'V:¢i} jl'}. 'I'}iéréI.bre. the
petitiorler — Society is vhéi'(ire _.~1,Iii$j~._(_'20urE. Seeking
dc~r;la1'atio11 t.h'r'1'f"V:TJ1:1C p=:*ti%;.i0fic'1*wSarliiiiy is not wsquired
to ()E)t2f:ij'}m1£'11dc11ts fmnl
L–j1:if;Ac1ffc:::£:1 wV1″‘c-.h_}~the e1ffai1’s of yhe pet:i1io11er.
Peruse-rd the order datecé 19.4.2007 passed in
V” ‘W1?_’.j’AI’E0.7012/07 rcxw ASSOCIATES 3; OTHERS
OTH ER-S} .
V Siilggjti Judge of this C<:e:.,11**{ 11231-S (iisp:_;se.c£_ of the'? wrii.
L
I;,v.:-':.n1c(.I .
9. Lca1’11eci G0ve>.rr1m<21'1t.. Adv(:)c.a1t:c is g_;ra1T1icd t:1"11'ee
weeks' time to fife memo of appe21m11(éc':. '
RV