IN THE HIGH COURT OF KARNRTAKA, BANGALOREEOIj§'v DATED THIS EETIOW DAY OF SEPTEMBER 2OQ9fE" BEFORE THE HON'BLE MR. JUSTICE MOHAN SEANTRNACOOOAR "
WRIT PETITION NO.17417/2OOS(GMéROEICE)V
BETWEEN
M/S JUBILEE RECREETIONRE~ASSOCIATION
NO 44, 4TE_CROSS;_ESENATNNRSRR,
BANGALORE §60;O§4′ 4’Tg *.. =_~
RERRESENTED’BY’T$S_RRESIOENTwHfi
MR OANCRORAR»E_ V; RETITIONER
(By M/S IAN ASSOCIETES;.SRI L.K. SRINIVASA
‘ ‘v&ERIHY;.AfiV )
COMMISSIONER OE POLICE
‘«EANGAEORE CITY
‘INFANTRY ROAD
EANOEEORE
,M
2 “DEPUTY COMMISSIONER OF POLICE
C»_ NORTH DIVISION
IrBANGREORE
3 ASSISTANT COMMISSIONER OF POLICE
J C NAGAR SUB DIVIISON
BANGALORE
x
E
3
§
S
K
E
3
E
is
3
§
§
3
4
2
3
2
§
E
i
2
§
§
In
3
§
3
§
;
2
E
;
§
S
5
2
§
5
§
3
3
3
E
5
E
5
4 $32 S?§TIQfi Hausa QEEICER
aayaaxxaean ?9LI$E 5T$$IQN _ . =v ,-
3A§9ALaa£ ..3 RES?Qfi$E§T$* _A
{By gr: : 3 3 vzswgxgxa, Qcéé. 3
$313 we 5:533 GREEK AgI;cLfi§»z2§ AND 22?
33 THE CQNSTEUT:§g~0E;zg§:agéKgYzxe we grass?
THE RESFQRDENTS N§?L7fi§ .:gsxs: UPGN $33
PETITIGHEE_?§,QE§§i$ §IQE§$EV?$%:PLAYING GAMES
my sK:L;s3Lfi%E~¢$§E§Mg fififiéé; caays {RHHMY}
rasna iagfifg, :§afi$£gf”£3$&bH$ svnxc, JOKER
5a§v§}”3Ri3§fi} ¢$£$EaE ¢E:cxz3, ETC.; EITHER
sfimER,?$E’$%fi§§$$Eg §0::c§ Aflf GR UNEER THE
L:cENs:a§*gxb_¢é§?$$QL&:NG 9? ELA$ES as Qvsnzc
Am§5zM3N§’a3§g§. V
IS SQMING 62%?’ ESE SRBEES ‘EH13
¥,ég2;Lis$ ¢a$ar mans THE FQLLQ%IN§:
£3 R,i} E Efi
“V_ ‘Learn5& Gavexmment ?leaéex is dizected ts
“% : {aka natiae an hehaif mf Ehg xespanenta.
2. 1% this writ ggtitiaa, the gatitienar baa
ssught £9: a diififitififi éizecting the
‘F/Z3
M”°&4#”‘1~°”W 3 Miran a m..aw:um.r:zvwrm x<ua…m.u
§
2
as
%
E
E
§&e
§
ism
Q
x
§
:3
E
§
:
2::
g
§
§
$
§
E
3
E
3
§
E
E
.5
2
§
§
§
%
.3
iawful activities of the petitian9fly§nflyfiha§
wsuld taka actinn cniy gf tbs” §etiti¢ner”
indulges in any uniawffil ,a£§i%ifié3{ fl_’3$
fuxther aubmits that €h3_:$$§én§en§$gwi;l3nm$_’
inaiat th§ getitianer féh liaan§a_far finch cf
the activities fi@r fwhi&hf,fi3> licenae £3
zequired. _ _w»’%
The–~..Vs7a1?;«d a22.}:§::é.iafs’ic>z;};a 3.593: glaced on
raaa$d.__AL
5. g*Z_h&%a ¢a£efiully cansiéerefi tha argumentg
V,’
V”maQ2 fig figa iearnad caunaai fer the paztiaa
the mats-zialg piaaeé on recmta.
Tfifi ¢filg5s§mplaint sf the §atiti§ner is that
“th@ ‘:$spand$nts ara intérfgrimg wit& the
‘uiawful aativities aarriéd an by them. Learfisd
‘H=.-$avexnment Eleadez baa éenieé the aaid
ailagatians mafia in tha writ petition, Having
zegazd tfi thg fasta and aixaamstanmea ofi the
[V5
%¥”i?6\’°”§.”””% mmam ‘§a’.$;.li’».3$%o…kl°-Au Mm. nm..’..’ .V’CIr- W ….
any appropriate action according to” 7.
law, if the petitioner indulges ainf,*
any unlawful activity.Mm
accordingly. No oosts;w_7o
Learned CkNernmentӣfleadef}ni$ permitted
to file his nemo flf appearanoe’fidihin. eight
weeks iron tooay, “{pU’
Sd/«-
IUDQ
‘£
3
O
U
3
Q
I
§
E
E
5:.
0
32
2’3
0
U
I
Q
13
3
“-2
5
§
IL
0
E
:3
O
U
I
9
I
2
E
E
LI.
0
‘:2
D
O
U
3.’.
9
I
S
S
5
Z
5
gr»
E ,,
3
3
J
E
2
E
E
E
E
E
E
5
E
3
The writ petition UaisU diaposed;Up§fn