Karnataka High Court
Satelite Recreation Association vs The State Of Karnataka on 9 November, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALO$'s§E
DATE!) THIS THE 9" DAY OF NOVEMBER
BEFORE: _ _ '
THE HON'BLE MRJUSTICE MOHAN sHANT5MA_¢9fi.§AR ,V
wag: PETITIQN Ng.;§Q1gg2§1iiAg" "(
fl 3
Satelite Recreation Association
N0.919, Ilnd Floor,
Guru Complex, .
Marathahalli Main Road,
Opp. CBJ Main Gate -.
Marathahaili . V
Bangalore--56O "_' Q 1. = V' j'
Represented byfifs }?;resent;'. ' "'.";'Petitioner
[By Sri Ashek..N:.:~152>;f;jl, ' '.rgdx}&5.;%_au%:f )
1. The Statevof Karr'1atéika,-- '
Rep.by its S'ecreta_r';J ' "
Home 'Department,
'~ _ Vicih2aI1p3.VASo_udha;' ' ----- ~ "
V Baingalore,
'I'h-E: Poiiée..VCo;thzhissioner,
Infantry Rcaid.,"
Bangalore »"
V, J The I)y=Co:mmissioner of Police,
South East Division,
'A.Bang'alore.
dart games, chess, tummy. poker, wall bail, coin games,
carrom etc., which are the games of skill.
3. The issue is no more res integra It V'
the two decisions of this Court. I-Ti1e~--.orc?_er, to
February, 2002 passed in Writ Petitiono"No:: of
as follows:
"3. .... it: fhozdi~"" that ] Petitioner's
Association is not regttiredh ..artg license
under the LiceiLs_ing;tind' .o_fI"Iaces of
Public €{Bongaioré"""t3ity) Order
1989. outdoor and
indoori"'garnes,.':'::*n:;:sic.'.Veand«' dance, yoga and other
rculti;{ral._ or 'activities. However, if the
petitioner founci indulging in any other
uniawfui°'octiviti'es,A*~.this":Order will not come in the
iof V» authori.t_i_es, taking appropriate action in
A ' . accovraafice.._with law. "
ogder, dated 30"' November, 2004
»passed';.-in Writ Petition No.37228 of 2004,
i ' reads as follows:
_ "4. the writ petition is allowed, declaring
V' '-that there is no necessity for the petitioner to obtain
E the licence to play six colours game. However, there
is no impediment for the respondents to inspect the
IX
premises of the petitioner and to take action in
accordance with law, ij” the petitioner or its member$VVi»._h._V_
have to carry on any illegal activities.”
5. In View of the afore–extra.r:ted._orcfierllvvléililo’,
hesitation in allowing this petition by
not to insist upon the petitioner toobtain 1ic:ence_ play of
games like dart game, ches__s, rumn1_3t,”vp_o}:er, coi’1’1–.garnes, wall
ball, carrom, etc., in the premises. Lei§:hver””‘t1fng1er. the Karnataka
Police Act, 1963 or the Rule§3″o”r» thereunder.
Writ Petition ‘
However: thattherespondents shall take
appropriate’-action in accordance with
law, if it is any unlawful, immoral or
it . ….. .. v
‘ order last’ to costs.