High Court Karnataka High Court

Satalite Town Recreation … vs State Of Karnataka on 14 September, 2010

Karnataka High Court
Satalite Town Recreation … vs State Of Karnataka on 14 September, 2010
Author: Mohan Shantanagoudar
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 14" om OF 5EPTEMBER;~-2'OuiQ__j'   

BEFORE

THE HON'BLE MRJUSTICE MOHZAN s++AoN?m'Aeo'LéjoAr::oE

wan" PETITION M9218/2010 (e.M.oopoL:ce;
BETWEEN:  E  E E

Satalite Town -- V

Recreation Association V V
No.7, S.L.N. Buiidivng  
Chikka Bomnj~a'sa.njdra  ._ - 
Yashwantha.pura5jV;a_EnvRoaodo.  
E5angaiore¥64    .  
Rep-by      
Ashwath Kumfar   _  .. PETITIONER

(By sri"'-:3,"M,Sns~.{a«L};;n5'ar;fA..du.,)

AND; _

'V "  , 1.  of» Karnéta*i<a"

. .,By Ho.m.e'Department
" V _Re.p:."b..y itVs.oSi--:3:reta ry
. "\[idha«r§_a.__S'o§udha
' ._Banga.|oor--eECity
Bangaiofe City

  The'Commsssioner of Police

V. _'_I'r§_«faratry Road



Ix)

Bangalore City
Bangalore

3. Asst.Commissioner of Police
Yelahanka
Bangalore
Bangalore City

4. Station House Officer

Inspector of Police
Yelahanka Police   V * _  
Bangalore--64  .. RE~S_Pi'3-N'E)EFrlTS

(By Sri S.B.ShahapUr, 'Ai:;_A)  *  V

This wrE~vt";'iet§--tiori_' is; fiiied'-ui"1lcl_erV_.Atticies 226 and 227
of the C;o'hs'tii.tutvio_n.V 'i.nV_c"i"i'a,7._: praying to direct the

resporldeht~s.:i:3  to._""i'i*isist upon the petitioner-
associaytio-n to Vobt'a.iyn »2iicenVs'e;to carry on lawful activities in
the prem'i».ses ofthe.Vpeti't--i.oner--association either under the

Police, Act4"or"'un'de'r the provisions of Licensing and

cori_t'i~o!;gl-ing~.i.of F5la'c'es' of Pubiic Amusement Order and

*fu'rther_'not.._to___interfere with the play of skill oriented

garn_es"'a"n.c;i votrier indoor and outdoor activities of the

peiiti o r,.. etc.

This writ petition coming on for preliminary hearing,

 .,2thi.s.'..éday the Court made the following:--



0 R D E R
Learned Government Advocate tai<eS...._I'uioticI'ei..V"on

behalf of the respondents.

Heard.

2. According to the association
registered under Societies
Registration Act,’ 19:6’G’i:an:d’.i’Li.n_n’i.nVgvgtfhveiwihrecreation ciub
for the Association is
for the benefit of
its so, they are permitting

their members t_oA’pi’a«y~”i’indoor and outdoor games and

p-rioviding”‘tr*a–i~n’ing for the adventurous games like

‘”r_o’c’i< trucking and karate along with the

cuitu rai _ac–t'iivities.

The petitioner is seeking for a direction to the

arespondents not to insist the petitioner to obtain

i/5

‘i V’ C¥_’i’vd€”l’x.

,4,

licence under the Karnataka Potice Act or under

Licensing and Controlling of Piaces o_f..,V_V’-éubiic

Amusement for ptaying the above

filing this writ petition.

4. Learned counsel,’ a_ppearin’*:_1 ;b:e’ha’E’;f

the petitioner and the Pieader
for the respondents”_ad:ree’]A matter is
directly coyered I1 passed in
WP. No. ii/Qiniayaka Recreation
Assoiciavfionhi oi’:::vdKe.*}:-nataka and others),
disposed Hence, they prayed
tha_t._v thuixs'”‘~.mat.te,rVAmlaylibe disposed of in terms of the

the writ petition is Eiable to be

disposed of foiiowing the order passed in

1_wR.No.79s4/zoos (Shree Vinayaka Recreation

‘ V’éAssociation vs. State of Karnataka and others),

V’

disposed of on 13.3.2009, ‘Accordingly,’ the

following order is made:–

Petitioner is permitted to give

representation to the respondents .a:lorigu”

with copies of necessary notifi’cVat7i_onis or_vA%Ac–i.rvc:,iia.lrs_ilor_

guidelines and also the Ord_er..ppassed. ‘by: in”

similar matters, withigr form’ from*th’e date of
receipt of a copy of ‘o’r”der._…:_fO’n’l’_r’eceipt of such

representatioriflfliie ;res:pond’ents”~a.r.e7 directed to pass

aPDro.p*I”-i*até.”‘L:lhorrjifits accordance with law after
affordiingi’ reasongmle_’opp”o_.rt.unity to the petitioner and
to decidelt’he”sameA’-elixpeditiously.

it \/i\frit~p’eti_tion is disposed of accordingly.

this order shall not come in the way of

Q theéaresvpohndents from visiting the petitioner to monitor

P

.5.

its activities and to take action, if any iiiegal activities

are carried on by the petitioner.

*ck/~