High Court Karnataka High Court

R T Nagar Institute And … vs The State Of Karnataka Rep By Its … on 17 April, 2009

Karnataka High Court
R T Nagar Institute And … vs The State Of Karnataka Rep By Its … on 17 April, 2009
Author: N.K.Patil
IN THE iHGIE COURT OF KARRATAKA AT BANGALORE. 'Jv"?.N£:n 6951 of 2009

-3
..'§..

8 THE SUB INSPECTOR OF POLECE
RINAGAR BANGALORE.

 :=zesPoN:2Er~;T§;_ *._V
(sea. HT. NARENEDRA PRA8AD HCGP ma RESPONDENTS)  __ ' » ' '

ms WP. IS HLEE} UNDER ARTiCL.E$ Aéib’ “;’>.*.2”.*1vn%’ ma 4′

CONSTUUTION OF INGIA, PRAYING T0 DIRECT THE’RESPQ§éDEN’f’f;’~.VN0T

TO W838? THE F’ETiT¥0NER–$OCiET\’ T0 OBTNN :S;.’iCEN3E.TG RUN

RECREATSQN CENTER. TO DELCARE THAT, ‘THE-_PET¥T¥0NER~SOCsET’*!V

DOES NOT FALL UNDER THE BE???-4iTiON “0? “”PL.A(TE”Q:5. PUB’?.¥Cé

AMUSEMENT’. DIRECT THE RESP’QN’E%ENTS”‘ OR’ _ANY
AUTHOREZED BY THEM FROM iNTERFERi£’-tG’éWiTH THE C;AF’RY%NG ON OF
RECREATIONAL ACTWINES IN THE PREMEEEE OF PETTHONER

ms WP. comma oN””F~5R. F%REi§:§4:1:§A§2H’.. fiaaaans mas DAY.

THE coum” MADE THE Fo:.:.ow:NG:V 2

The Association
rapresentad. Petitkzixer in this petition has
sought :3′ dire¢t’i5»n. ‘ onderats not to insist the

petitioner-sdcéety ta-v.obt_a:in to run their recreation

” “n:~entVeé:fli’:’tc;;–.f{:ie:,~§are”Vihat; the petitionerusaciety does not fall

of “place of public amusement” and

‘ aiséi respondents or any perscans authorized

X tl1efr1… “frot11 interfering with the lcarrying on af

mzjfeaiionai activitim in the premise of the petitioner

${m, :

/

IR T313 II1(}l1COL’R’i’ 1313′ KARNATAKA AT BAN{}AL£)RI-.’ W;P,Na3i 6951 of 2909

IN TEE IHGII CQURT G1?’ KARSQATAKA RT B&NGALORE. ‘Jv’.P,No. 695% of 2009

–3«

wind cf four months from the date of fine

representation in be submitted by the petitimesf Q

With these observations, the

flied by petitioner sands dispased j;

Learned Government FiaaderV”pernf&§2§d ‘_vfo .

mama of appearance far four

weeks from today.

ZN “Fifi 11161! OC%L=’R’E’ £2?’ KARNA’Fé’uKA AT I3A£~EGAi.QRE ‘s3e’.P,1’~Ia3a 6951 if 2099