1
IN THE HiGH coum' op' xARnfA'rAKA
CIRCUIT BENCH AT DHARWAI)
DATED THIS THE ism DAY OF APRIL 2009:' 'if; .
BEFORE
HON' BLE MR. JUSTICE par: .1 GE§I.f~f§J;Ai;Iv »' 4'
WRIT PETWION No.5g1ss oF~g_o_e39 '1Gp.&~9(;z.}1cf%i.17%%:'--ff'
BETWEEN :
sum GURUDATI' FRiEN}.)S AS_SOC§ATION « _
AN ASSOCIATION REGESTERED UNDER-THE
socxmxas REG¥SI'RATi{)Il_AC'l',i_' 1 " x *
msmr PETH, KUMATA, m: Human ' j
DIST: KARWAR, REP BY.iTS_ SECRETARY' * '
sum NA(}ANAND._BHAS;KA§? BASARUR
R/O:
' PETITIONER
(BY gram, N
AND A. -- ..
. *%%:%%%L':'rH;s', GOVEHJMEM ore KARNATAKA
:<I,oix4Eu1*;23'.PAR'rME:NT
" ' szxnflzma SOUQHA, BANGALORE
% -._«ms.:P':sY';:rs sgczmragv
'm'i3;% sfipmnxmsnossm' OF POLICE
KARWAR, NORTH CANARA
, : '* .'I'I--IE DEPUTY SUPERINTENDENT or» muca
' --*KARWAR, NORTH CANARA
THE INSPECTOR OF POLICE
KUMATA POLICE STATION
DiS'I': KARWAR RESPONDENTS
(BY SR1. R K HATFI, HCGP FOR 1?} TO R4)
3
members. The Society has further planned vaxtious
like providing Libraxy and literaxy activities a_;:;1d”«’ %
trainiiig in Drama. Physical education and ..
case of the petitioner that the
the petitioner shouid obtain :45 L»
Indian Police Act and also un.c1e§.:mc px%.()Vi:s_Vic)1.*1s$§’.=oui«;”‘i..’vi'{V:eI1’Vsi11g V
and Control of piaceez of Order; 14389.
4. Idenfieai evensidexed by this
Court in on 27.01.2006
holdingthmzi Act is not mquiwd
to runia club of the present natme
and the any ficcnsc to 11211 the
far the benefit of its members.
V. ‘petition stmds allowed.
xespomients shall not insist. that the
.. should obtain the neomsary license for the
HI/{lire
games. But however, that shailcizncltfie the %’l;
visit-.0 game and cbctmnic coin gmes. The
respe1:1de’.e.ts also shall monitor the of the
Association. /fl
5. Mr. R K Ham is pemimtn file
appearance within four weeks.
BN3.