IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 14?" DAY OF SEPTEMBEP..;.";2f»'V;)':1__Lf')u
BEFORE
THE I-£ON'BLE MRJUSTICE MOFJANE-S!f{7ANT}=T~N'AGOU_@A!2'E
WRIT PETITION NO;29*0z95/V2OiV:CJ (eM--Pc:LEITc53 A
BETWEEN: E A E V'
Omega Recreationai Assbciiatioznf " A
No.91, Ground Fioor E V
6"' Biock, Koramanga:!a"E><tfn *
Bangaiore 1 " V' g
Rep.by its.SecreSt'a-ify~v j'_
Nirmal SE-am_Van_i '
S/0.i:3te bhLlViv:C'vhaFf;Ci' _ .. PETITIONER
(By Sh. K.S?§asfTEi{ij_ra_%1v«S;§Eh'e£t~y, Adv.,)
AND; ~ .
Co:,mmés.sione*r"'of 'Police
E _V Bangaiéor-e City
" , L"1f'a».If1tF\fRO:ad
-._Ba'fig"a»lQr§e"'
De'fi{1ty'.V'Commissioner of Police
S'oui:h Division
" Bafigalore
i\.J
3. Assistant Commissioner of Poiice
Koramangaia Sub--E)vn.
Bangalore
4. Inspector of Police
Koramangala Poiice Station
Bangalore it it
(By Sri S.B.Shahapur, AGA)
This writ petition is fited "under Arti'c«!es 226 and 227
of the Constitution, of I.nd'Ea',r.."pr'aying to "direct the
respondents not to m_s.i'st 'upon petitioner to obtain
Iicense for playing games; of ems like-.carr’gm, chess, cards
(rummy) tabie. tennis-,V–v..poker,\_rnahjong, sudko, Joker
Bonus, Bridgve-,u_Chine._se§C’tiec.kevr.;_’~.etc;; either under the
Karnataka 4POa|ice-“‘VAct. or under the l,icensing & Controliing
of Places of P1.i’b£i'(:’ Amuse-rn’entp.O’rdei’, etc.
for pretiménary hearing,
this day the VCo.urt ‘ma’de”t~h__e–fo||owing:–
flookoen
£__–ear.ned ‘Government Advocate takes notice on
‘ ~bén3If-.of respondents.
%. H eard…fj V V
c/’
2. According to the petitioner, it is an association
registered under the provisions of Karnataka..Soc.i_etVies
Registration Act, 1960 and running the
for the benefit of its members.» iiii'”i7he
running sports and cuiturai actiyitiiesiifoiirthe.,b«enefi.t:’i’ofV
its members. While doing’*sjo’,–.,thei/ ‘arevi.ajiso”‘=permitting’
their members to pi’a..y_ si§ii’i”‘g’arjnes-._iike Ca’ro”m, Chess,
Piaying Cards, Tennis,’i-‘F,?Voi{e:’r,’v Sudko, Joker
Bonus, Brid_gé’,j.;;C’h ingese-L
”seeking for a direction to the
respo”nde,_nt’s the petitioner to obtain
iicence Li’nd’er_[the._ Kiarnataka Police Act or under
an’d””””‘Controiiing of Piaces of Public
piaying of the aforesaid skiii games in
the p_’rern.i.sAes of the petitioner–Association, by filing
this “writ petition.
V3
,4,
4. Learned counset appearing on behaif of
the petitioner and the learned Government |_?_!__eader
for the respondents agree that this
directly covered by the order
WP.No.7984/2008 (shreer’ikinayas<ka« iR_recrea+<tibrn T 1
Association vs. State of Karna'takaga';jdr others)',-.g
disposed of on _ Henoé.~
that, this matter n1a'yf«. in 'terms of the
said order. L g
5. Hgén’c’;~é,=..-it.h:e =i1w’rit””petEtio.nfA is iiabie to be
dispo’s_ed;_ h the order passed in
WP. No.’ 7984 ‘ Sh ree Vina ya ka Recreation
Aissociatfon ViiS’.””State of Karnataka and others),
on 13.3.2009, Accordingiy, the
fo.I_1Iow.i~ngviA.iorder is made:–
iivvlietitioner is permitted to give a detailed
‘B_”rep’resentation to the respondents in writing along
V”
.”th.e§y “prayed
with copies of necessary notifications or circulars or
guidelines and afso the Order passed by thisvi~¢:oiii<.tu in
simiiar matters, within four weeks
receipt of a copy of this order; -.Qnfuirevc'ei–pt'.'of'_jisui'chV'
representation, the respondents are' dire_cteVd..tofrpyass
appropriate orders in acc'ordan.ce.Vwyitvh'after'
affording reasonabie~oppoir'tu'i'i.i'tyVVV'i-QA the 'p'et'itioner and
to decide the same exp-ed
Writ dispose-d"éf~ai¢cordingly.
Hovye\'}'e:r,.cV_t3i*.is=ord_er.shalt not come in the way of
the respoirnidents the petitioner to monitor
its_§"acti.vities' and to take action if any illegai activities
r are c.arried"~on by the petitioner.
sdi:
Judge