High Court Karnataka High Court

Rajadhani Recreation Club vs The State Of Karnataka on 11 February, 2009

Karnataka High Court
Rajadhani Recreation Club vs The State Of Karnataka on 11 February, 2009
Author: Mohan Shantanagoudar
='jSi*iv --Mu;::1avar. 

IN THE HIGH coum' OF KARNATAKA   

CIRCUIT BENCH AT DHARWAD. M    Cf  A

sATE::> THIS THE 11"' my OF:'»...4lé-'EE3§L,.7fiA"A%°«:»'?:  

BEFORE
HUMBLE MRJUSTICEMQHAN"S%.§1)5NA.TAi\§A(3OU£)AI2

ggazn' P1913  '--_-=¥P71')LIQ)

Between :

Rajadhani'Réct'e;i£ion'7{i111b~.éV' _
H~N CIVIC "240/A/.4, R  >._  
I-h1b1iRoad?. .  
Shivani <::::rc1e_ -   *

Sirsi   k 

Hep. Byéts E?residén.tA
S/e.K;Buda11sab'*~-. _

Aged' 40  ()<;t_<:':_j.. Business

 VR/o.Siisi' '   ..PETI'1ICNER

 (By Sri '.A.P."HVe1géide, Adv.,)

-- %&%[m ': 

'A " - é ' j:  __'1§«'--'TAIi§:»'Sfate of Kamataka

_4 V. R_a:p.by its Secretary
 Home fieparment

 " " Vidhana Soudha



_ 2 _
Bangaiore

2. Superintendent of Poiice
Kaxwar Distxiet
Karwar

3. Deputy Superintendent of Police
Sirsi
Kaiwar Dist.

4. Circle Police Inspector 
Sirsi, Karwar Dist.

Sub-mspecter of Police
Market Police Station
Karwar Dist. V  é_  'A  :4 RESPONBENTS

5.1'!

(By Sri K.8.Adhyapak, ma) %   

 '0":

This Wfit_4 m;::ic_1{i:g5 e.i¢a;: finder Artieies 225 av. 227 of the
Cloxzstitution of Ingiiapraying to direct the respondents not to

jmaist  the petitienex' to obtain licence for the play of
 s:;ooker['bi11iaz':1s  game in {he schedule premises
_ "eit31e1*.famie1*..the"--Ka1nataka Police Act or under the Licensing

'Cofi£1'§)'iiiflgVOft;':§e Place sf Pubiic Amusement Order, etc.

-- This Petition coming on for preiiminary 11eari_ng this

V V' giay, tlié: Cauflivmade the follewing :~

ORDER

‘ ‘Heard the learned ceunsei on either sides.

W.

\E«/’

.4.

0f Pubiic: Amusement Order, 1970 or under the Karnataka

Police Act, 1968.

4. Leamtxed Gevarnment Advocate has

the petititbner is rimming a Recreation Club, _

them, they have not visited

Club at any point of time. £tV,i*€~_’contc:ic:3;é.ci4’t:haLi;. %’

respondents never insisted fiétitioxiéi’. such
licence from the resmnilgxts. .A ~ V

From, the .si1§1′;r.1if5Si011AV€)f_._the’ respondents, it is clear

to me that to prove the allegations

made the refipfindfants.

” may, this Court has consistently held

f1Q4″‘%such i:’–fe:(::;uk1%d licence is required to run the

_. jvflgcmafion Qiub.

— VTi’:eé*efore, in the circumstances, the writ petition is

‘ ad of heidfilg that the petifioner need not obtain

einy licence from the resyondsnts to run the Assaciation

..5..

and to enable its members to play chess, camm,

badminton and tummy and other activities which

carried witheut obtaining a licence either L?ax”}(1’§f3f.__’_”‘fi”3.,(:§

KarI1ataka Peiice Act or under the LicenSi1’:§g__§”5$§i£1 ‘

of Places of Public Amusement

this order shall not come ii} the wa{y._o’i’ fl1eTV»r£é~3p§)t1dé;11§:s L,

from visiting the club to monitfif a;cti1}iiir.§s’é§n&;to take
action if any illegal on by the

petitioner. ‘V

é