HE may :::~::2m OF K.x$RI\%AT;'=.§t\f'BI.E MR. Jusr:c::Ai;;(.P.a13; a Lt
w.?.2s;o. 8509 sf2C1{_)8 ic;1%fi:MAj %'%%% = %
§3E?'J'u' EEE*=é
1 %€e§SJAYALAi<8iv%fi£1TALKiES
ggearaanamr CSNEMA THEATRE?! ,
aauzaaeaz TGWN, s'..~.«::~; =
KQLAR aszsm-<:;:*;..' g * '
V _ __ _ _ ...:'-'-*ETiT!ONER
gay Sn: xv; caAmQa';as§4Ei§;3s_Aa3;0¢'A?E ;.. V .
fie!'%D ;
1 THE :3:s'm_.ac;? M§&Gt§'fRAT;$' :<:<§i.AR EHSTRICT
.~ . 2 *::3«-2,2 c:C;sx:zs:::ss:@%e§,R,_;§:@a ssaaaamr
'V 1. HOMEL aepammgwr,
' - ,'u'if3HAi?---%A gamma,
' s.»mc25Lo§-:5; 559391.
' " _..RESPONDENT$
H V _{$m'£:!i:'§HAv--fe§..$<U§§%BARAGER3MATH H{3{3PFORR1--2 ;;
AA 'T,i~§iS 'a"s*'t§~.P. éfi FILES UMBER ARTECLES 223 AND» 227 GF THE
€..;:%2~4s;':'2Té;ms:4 <39 éflfiih maveua TD aamsa THE iMPUGNE£':
_ 3*; am: 3*: ma: saamaa ACWBN mg "mg RESPONDENT,
THE PTQEE {TOLERT if}? }§A§~".1"§ATA.K_A AT EANGALGRE '%fi'.NG. 8569 {I1}? 2933
"£3137; Efiifiii C{':i5?'.'2" G}? AT BANG.F%.L*LJR£. '3r"l".}EO. 85%? Q37 2893
'3
W'-
?§~é%S W.P. COMSNG {IN FOR PF€Ei.iMiNAR':" !~%EARiNG W 'B' GROUP
1?-§§S $A"iZ THE 'COURT MACE THE FGLi.GWi%éG: _
:ORDER:
The petitioner, assaiiing the correctnefi;-.§.:A..£Sf’ .
impugned pmceeding dated 16*” January
aver and passed by the first
exhibéting non Kannada ‘vide
presented this writ petititzm’
2. The petitiener V§§f..Fiirns §n his
‘§’heater :§i§’e.<*}1:§'t3':«V3;'gaii«' Kniar District, has
purc§1asa§fi«;t?ie righ§s:'Vf§:V.TéEugu fiim by paymg huge
amcunt .91' mfifi'.-sfy fenf." But, withnut any justifmtien
a7¥*:r.:iA 'any afiéfiéffty cf iaw, firs}: respondent has
ragaiutian an 16.1.2005, prohibiting
the §:2et%t%_anés?"'A fram exhihitirzg new Teiugu Fifrns
'§ifinL4?:gneé't}s%y in his theater from the date sf reiwse sf
.1_:hé-;é;5at5d movies, for a period of twu weeks vide
' "*4;4§§«§§':%exure~8, and the $3 3 mi been given effect to,
E-E ESE C:C}URfZ' Q37 K.=§R3\§s~'§.TAi€..?s. AT B.*«?s3'€{%AL{}§£ %".§".N{). 356$' 017
EEK' TE-E'; HIGH Cifififi? OF KAR3~5ATA§{A. A? EAREGALORE. "'%".'i',NG. 8533'? C}? 39333
"-3.
$3633, as tfze exhibitcrs of the Fiims in ianguage other.
Kannada would have no difficuity in exhibiting the§;;’*’§§¥:3;S’___fai.
present, no further cxrcéer need be passed at this__st§§Q§:~?fV.: A%T.ft?2Aai1 ”
is the case, £2 is very much epen fer fige peii§£c:§$ar’:i¢’pftssipsgéé, T
‘#319 crder passed by the Apex C1513′? iné%;f’fii%ar n:aai7iear.’:4E§:efc§§:e’.V%
zhe firs: respondent. aiong wétiz thehédifiifiiéavnaiviegfigsérfition in
addition to the represe¥2ia§f:_§;? tfiédfigh ms
caunsei vide Annexuw-C a period sf
three weeks «of this crows”.
First receive me same,
wnséde: by petitioner threugh his
ceunsei” a’é’iee§” ‘ .Annexure-C and aiso the
aa’d:’E§an:a’i* rgpre é&n.t§€§én ‘Via suixmittw by the peiiiiorser
:”‘._:’§*if<';i2..:_;;;V_'i*:" and dispose of the same, in accordarm
'E-32%; .AV.'§f?ord§ng reassnabie oppomzniiy to the
' gzeiétédrier, exfiefiéousiy. Grdered accorcfingiy.
Sd/-T3
% Iudgé
ism
Emfi €{}i}R'f' OF AT E.%3'*~3GALQ§<".iE '$5I'.N{3. 833$' £3? 2i}{}$