w' ' .
, I131 L--7}_f'hc=: f)cp1ii:y ifiaminissioner of $301106
I}? THE HIGH GGURT OF KARNA'l'A.K1& AT BANGALORE
I.')ATED nus THE 1" am: or smpmmnaa 2009
33901212: V
THE KOWBLE mR.JUs'rIc1-3 MORAN
WRIT m*rmo§__No.259e7/2009
BETWEEN:
M f 3. Shite Ku1adevat;?;é:"'?1'a5.ian11a"Recreation Asaeciation,
NC-.255, Kapaii Comme:i:=i231.Co_:3ip3.ex;'ff % '
Shfip No.1, 13* Fiflfli', " _ .V 1 '
Ananfiaa Ashram' Road," * .
Opp. Kencha.;*x:i}':;:_i,odg'3, s_a;1ga:o;4e--.."~ u
Represented by _S€cretary V
Sri.Vasan£h Ti{_:i.i1:§1::}i:z'§ . ' .. PETITIGNER
{By
AND:v ' % 'V
1. '"I"he G0Vcmmen.t0£'§ia1I1ataka
f§:'ep._ by its'-»Se£§1*etaI'j¢'
E3691.' Ham}:-& ..... 14 v
. ""'v'idh5ana'~Soudha
Bajagafiérc? '1,
"!'}f;£3'vvC;{&§i;§3u§i$§'sioI1er ef Police
'--..I11f2yJt*'}i:'§%3oad
Baugaloréi
* Beztngaiore Was: Divisimrz.
Bangalore
-3-
4. The Asst. Commissioner 0-fP0l:'ece
Uppa1'pet]Cihi11.. '>;é§;~£ic1es 22? of the
Constimtiox} ' mspondents not
to insist Vito license to can? on
" of the peh'iionsr's
AS.'i'»()C;§.%I1'if$I3,V£i;if,VV}:1.¢;*.:.V3EfA:v' file Police Act, 0:' under the
proVisions €;f contmlling of places of public
a1i3.1:iS€§fl€IiiA. not to interfere in the play' (:1-f skill
like tummy, xiiaxt, chcss, poker, wall ball
c0_i:1'g;21£:}e:s mid skill games, carrom etc', which are the
game~§ £>*f ski}: as held by this Honbic Court in various wrfi;
A ~ " fihfifions.
3. The mtitiorxer is seeking £01' a cii:*ecti011__._fc9 the
respondents not :0 insist the petitioner {<3 abmjix-v:Ii(;jénse
unéer the Karnataka Iaolice Act 9:” under 4_
Contreliing of Places of Pubiic ‘p§ia5}:ingL'<)fVV ' j a
skill} gz-.uJ::e$ like rummy, dart,.»':'cht.:'t Sé%
skiil, coir: games and 'hf £116
pctjtiene_r–Ass0<:iatiQn.,. by
4. behaif of the
petiticgzgxi Pleader for
the res§{§:i:§enf%$ 3 that this Illattfif’ is
direcflfif CQ§’érfl{:€4i..VA’. the Ofdfil’ passsd in
7984f2Qb8 (Shree ifinagaka Recreatian
‘as. State of Ifnrnataka and others),
13.3.2009. Hangs, they prayezd tiiat,
1:j1§$ .21:-agt€Ec5i’ 12133; M dismrseé of in temizs af the gaici
” ., 2:.:”i”s:”-igr. H
5. Hence, the: writ petfizien is Iiabie to be disposed
of foliswisixg the order passed in WP.No.?’984,/2008
{Shree Vinayaka Recreation Association pf
Karnataka and others), disposed of or; :1
Accordingly, the faliowing 0rde1′.is~::1ade’:’– ” V’
Petitioner is permitgea g’v¢=;v 5 “c1eM§;;ai;:z§..,,
representation t0 the respoiféiiéiits in égieng with
copies 01′ ;)r circulars or
guide1iI1e:§4’Va:§}’ti by this Court in
rireeks from the dam of
recei1:;§a§ drder. On recéipt of such
rep1§e$ent5a¥;ti<§1a,. VV£~heA"v_:'§e:§j30ndeI1ts are directed to pass
" " , 'figéfifepriatg ertiétrsv in accordance with law after
féafséinabie opportunity to the: pfiiitifiilfii' arid ta
defiide expeditieuslyr.
‘ z ¥E.¥’;~it petition is disposed of 8€’COi'(§ii1g}.§?.
/’U
)r
\<»-~.._./
Hcxwevér, this erdtzr shall mot conic in the way 03'
the respondents fr01:;1 visiting the petitioner K} ffizmitor
its activitim and to taka action if any iliegaliéé'
are carrisd on by the petifioner.