High Court Karnataka High Court

Shri.Venkateshwar Social … vs The State Of Karnataka on 14 September, 2009

Karnataka High Court
Shri.Venkateshwar Social … vs The State Of Karnataka on 14 September, 2009
Author: Ajit J Gunjal
.   

Ad .» 'V

:k

W? No.65186 of 2009

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DI-IARWAD

DATED THIS THE 14'?" DAY OF SEPTEMBER

BEFORE

THE HON'BLE MR.JUSTIC_E..AJIT gJ'.Gifi§fJ,Af.v'_' E'  B

WRIT PETITION No .65 186 /E2009 ~-i:'G'M~--_BPo:1:'iceV}D ,_ , .  

BETWEEN:

Shri Venkateshwar Sqeial V, ,

Association, Holabasayeshwari. , 
Complex, Near Raghavehdra  
Talkies, Mudho1'I'q., ' V
Bagalkot DistriCAt,v--._ H V 
Rep. By its P?jesQi»e_r1t,,   

Sri. Vi1<ra1n"si,righ: ,Ramfs;u:;gh  
Rajapjét. Age:j53I. j5:ear_S,'f .
Occ: President, _0:  ' 'ho'i Tq.,
Baga1k0tD*istrie_t§'  ».  D" 

(By S-ri. us. K:é;1'vve1d,."Ac1.i}ocate)

   'Karnataka,

1 Rep. Byfi.ts1'Secreta:y,
Home 'D,<-zpartment,

 Superintendent of Police,

D  "Bz5Lga1k0t District,

 Bagalkot.

Vidhagza Soudha, Bangalore-«O1.

. . PETITIONER



WP No.65186 of 2009

3. The Deputy Superintendent
of Police, Jamkhandi.

4. The Circle Inspector of Police,
Mudhol, Mudhol Tq.,
Bagalkot District.
5. The Sub--Inspector of Police,
Mudhol, Mudhol Tq.,   "  - _ , "  
Bagalkot District.   "  °._.RE.S'PQ§§DE_l§~lTS _ 

(By Sri. R.K.Hatti, HCGP)

This petition is filed .1find'e.r".A1'ticle"s;226 and 227 of
the C0r1stituti'n.n"_'-- of, India  praying' to direct the
respondents. lnot5ft_ow_ i1:asist- _upo--njthepetitioner to obtain
the license forthe"---pla3fyol'=.r:hes,s,'* carrom, dart game,
poker,  s_ix._iicolaL1V3: games, rumrny, table
tennis; billitarfdvs/shookc.r and "all indoor games being
run under' the'nani1ei"an'd. 'style of Shri Venkateshwar
Social Asso--ciation,._ijMud'ho];" either under the Karnataka
Police Act"sori L1nder'any"provisions of the Licensing and
controlling of Places of Public Amusement Order.

 i.Tl~iis "i'petitionlllllcoming on for preliminary hearing

 'thi's..day',"th-e «Court made the following:

ORDER

.. Mr.” R.K.l~Iatti, learned High Court Government

‘iilleader, accepts notice for respondent Nos.l to 5. %
.. E f
V 5

WP No.65l86 of 2009
: 3 :

2. Even though this matter is listed for preliminary
hearing, with consent, the same is taken up forifinal
disposal. . l i

3. The petitioner is an
under the Karnataka Societies
The case of the petitionergfkssociation
engaged in conducting ciiltural
activities such as indoor games

for the benefit,_of is’:l_t’l*ie case of the

petiticgnleri resphondelnitls are insisting that the
petitioner ” sho1,1_ld.i:V’aobtain” licence either under the

KarnatakaP,o1ice Z3.-ct.’ or under the provisions of

iiléontroliing of places of Public

=- Qrder 1970.

A learned counsel for the petitioner as well as

V”-the learned Government I-‘leader for respondents submit

-,thatl.ithe subject matter of this writ petition is covered by