High Court Karnataka High Court

Om Cultural Recreation … vs State Of Karnataka on 16 September, 2009

Karnataka High Court
Om Cultural Recreation … vs State Of Karnataka on 16 September, 2009
Author: Ajit J Gunjal
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD

DATED THIS THE 16"' DAY OF SEPTEMBER, 2009
BEFORE

THE HON'BLE MRJUSTICE AJIT JOUNJAL T   

WRIT PETITION NO.6s284/2o09(OM--POLI'CE)v     *

BETWEEN:   ._

OM CULTURAL RECREATION ASSOCIATIc2'N(.R)
181" FLOOR, MEENAKSHI CIRCLE, ' __ 
DOUBLE ROAD, UPTO UNIVERSAL__SHOP._ '
PUTTUR DOCTOR OALLI ROAD, BELLARY
REPRESENTED BY ITS PRESIDENT-~~.._ ' _
K.C.1\/IANJUNATH, RES.NO.142V,8a~~1.4"3, 
17TH WARD, JANTHAKAL _CO_MPLEx_,V   , 
OPPOSITE TO OLD BUS STAN--D ROAD, BELLARY.

-- V  1  " A .j~P_E_TITIONER
(BY SRI. V.M.SHEE--LAVANTH', ..r§Dv;*;g,_ I " 

AND:

1. STATE OF KARNATAKA,C"'--- 
REPRE.SEN'I'ED«BYI ITS SECRETARY
HOME DEPAIRTMENZI' '  '
VIDHANA SOUDHA, BANGALORE.

' I . "I*rIE%SUP'ERINTEN'DENT OF POLICE,
. V'-BELLAR&2_ 

3, 'DE~P.UTYSUPERINTENDENT OF

A VPOLICE,' BROOSPET POLICE STATION,
B.ELI.._._ARY.~'

 '  V' 43. , INSPECTOR OF POLICE, BROOSPET

IBY' SR1. R.K.HATTI, HCGP FOR R1)

' POLICE STATION, BELLARY.
A . RESPONDENTS

THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA PRAYING TO DIRECT THE
RESPONDENTS NOT TO INSEST UPON THE PETITONER TO



:2:

OBTAIN LICENCE FOR THE PLAY OF CHESS, CAROM, POKER,
DART GAME, SKILL GAMES, RUMMV, TABLE TENNIS AND ALL
INDOOR GAMES BEING RUN UNDER THE NAME AND STYLE OF
M/ S OM CULTURAL RECREATION ASSOCIATION, EITHER
UNDER THE KARNATAKA POLICE ACT OR UNDER THE
LICENSING AND CONTROLLING OF THE PLACE OF PUBLIC
AMUSEMENT ORDER, BANGALORE CITY AND ETC. ' 

THIS WRIT PETITION COMING ON FOR PREL1ItI_I_M.I§§*..

HEARING, THIS DAY, THE COURT MADE THE FOLLOWING*:.."  _ --. '

O R D E R

Mr. R K Haiti, learned Govefénment ‘directedl
to take notice for respondent,l’~1’o,,_1.

2. Even though the miatiteir is Iisted.I_”Oi’ pfeliminary

hearing,’ I*with”conse,nt, i~t_is.tal,<en~u15 for final disposal.
3';_ I _'I'he j3'eti«tio*nei"=.iSl an Association registered under

the Karnatakia"-SOciet3tRegistration Act, 1960. The case of

thcjfsetiitiOrIer–Aislsoci.ation is that it is engaged in conducting

' sports l_ind'O–or games such as Snooker, Billiards, Carrom,

and"*such games for the benefit of its members. It is

the caseof the petitioner that the respondents are insisting
I' tihata the petitioner should obtain licence under the

iipjrovisions of Karnataka Police Act and also under the