High Court Karnataka High Court

M/S. Vinayaka Recreation … vs The Government Of Karnataka on 24 April, 2009

Karnataka High Court
M/S. Vinayaka Recreation … vs The Government Of Karnataka on 24 April, 2009
Author: N.K.Patil


‘(N “F1133 HIGH COURT OF KARNATAKA AT BANGALORE W’.P.Ne. 3598 cf 2&0?
4-

IN 1′?-IE HIGH COURT OF KARMA TAKA A T BANGALORE

DATED THiS THE 24?}: DAY 0:’: APRIL, 2009

BEFORE

ms HON’BLE MR. Jusm;én,}c9A.m _: k n

W.P.NO. 3593 OF»2O09A:4€G’M;PoH§e!. * % L

BETWEEN

1 was. VINAYAKA RECREATION A$:$£3C’iAT£i’3..N
N0.81,2NDFLO0R
VENKATAPURA MAIN READ _

157 BLOCK KORAMAN{5AL-fix
BANGALORE V _ V
REP. BY :73 8ECF€’£:’TAF?.Y ‘ — .. «
sRt.s:~:avAN::~:A’~«._, ‘j– _

1 _ …PETiTlQNER
{By Sréz M Fé__V§$HVJ§NA;€i7i__8. .<.~:2::§;' K:':e:A':4.3u:wH, ADVOCATES )

AND 1

1 ma GCWERNMEN? GP KARNATAKA
HOME DEPARTMENT, ~*.:ID:~.~:ANA SGUDHA
EANGALORE. _ 'V V ' ,

.. 'REP. BY as SECRETARY

, "'1':«:E""a:;§3:~,::::~;1~:3s::=.tE;:z 0F POLiC£E
1aNTF;as:1’Rfw.R;oAo
83As*é.G}~’*d,OR£’-..–v”

‘ * fag E>E?’£ifs”€coMM:ss:oNER or: POLECE
~.a:2A.r3:vALrvKoRAnaA:aeALA osvzsson
B?¥,NG{xLORE

M

$0

K V’ * ” = ».imE}isst$’rANT commasszcmen OF mace

, :saAnavALA muse
SANGALORE

. 1, 5 H THE WSPECTOR GP PGUCE

KGRAMANGALA PCUCE STATION
8ANGfii.{}RE

E2? THEE EHGEE C{}{}’RT OF KAKNATAKA 5%’? l3a§NGAi.0R£E ‘és’.?;H0. 3598 of EGG?

IN ‘F£I[E1I1{‘5ii COLRT CF KARNATAKA AT BAHGALORE, W.P.No. 3593 of 2I3£)9

-3.

games iike rummy, dart, clams, poker, wail bail skill, win

games and skili games carrcm etc. whimh are the games

of skill as held by this court in various writ petiti4c:fa:’».:;:a_:r3g;l

aiso ta declare that the petitianer associa*tio__r:

require any license from the the
iawfui activities at the

2. l have .heard:..VV€.a§%f:jé:”ljgppearing for
petitioner appearing for
mspon .~’ :’ . _ .

for both the partm,

at the outéiat, the subject matter invoived

– .i;j §s_~.Adi’:’§=.i{‘:ii3,+mvera<:i by the arder pfied by flwis

:i.§#.'::§&.v"ifA,?:*"–..I_.&ar¢:!1 2009 In W.P.No. 7934 of zone

Recreaflon Association Vs. state an'

""»-'«4.'__'i{anrnau'h3;§', Department of Home and others).

'A they submitted that, folicwing the said crder,

%j[g#:ei instant writ petition filed by petition-er may aise be

' " U 'die-mused of.

/

IN ‘I’1EEEIIGIICO'{}R’E’O{‘” KAit3€ATAKA AT BANG ALORE W.P.Ne. 3593 of 26619

IN THE HIGH COURT GI’ KARNATAKA AT BAN$ALORE. 13ikP.bZd3. 3598 (If 2909
~5-

(ii) The respondants-2 to 6 herein are—.

directed ta receive the same and V.

appropriate orders, in aacordance with

in the light of the directions .

in similar matters and dis’-*.p@e i:>f fheV
expeditiousiy as a
period of four’ of the
representaf§_§n..to

ma» wit petition

filed by:

Léérfiéd’ is permitted to file

meme}. pf a§5i99.?rahce “vf§ir”}espondent¥s-1 to 6 within four

V’ “w¢e*.§§ fiifzfin tadai ‘ “”” ” ‘V

Sd/-‘
Judge

EN THE. {RG11 COURT 0!? KARNATAKA AT BARGALQRE ‘W.P,No. 3598 01’ 213539