High Court Karnataka High Court

Sri Basaveshwara Recreation … vs The State Of Karnataka on 10 August, 2010

Karnataka High Court
Sri Basaveshwara Recreation … vs The State Of Karnataka on 10 August, 2010
Author: Ajit J Gunjal
IN THE HIGH COURT OF KAR.NA'1'AKA AT BANGALORE

DATED THIS THE 10m {DAY OF AuGUsf1>.f;j~;_o':1_bf;~ if 

BEFORE

THE HONTSLE Mr. JUs*_1'Irj zg3'1IRE'CfI"THE"~RESPONI;)EN'I'S NOT TO INSIST THE
PETITIONER  I '---.Q'B"I'AIN LICENSE UNDER

KARNATAKA"POLIC--E'.ACT OR UNDER LICENSING <3:
COE.\ITROLLING_V OF PLACES OF' PUBLIC AMUSEMENT

 FOR ¥?LA'I/ING OF""SKI1,I, GAMES LIKE CHESS. DART
 . CAIvIE,, SNOOKER. CAROM, ELECTRONIC COIN
' 'GAMES POKER, WALL GAME, SIX COLOUR GAMES.

IRLI.MM.Y?_E*I"IC'"IN THE PREMISES OF THE PETITIONER

ASSOCI.AfIjION .

".TI'~IIS VVRIT PETITION COMING ON FOR

 A PRELIMINARY HEARING THIS DAY. THE COURT MADE
"  TI_~I_E FOLLOVVING:



mg-

ORDER

Mr.l\larendra Prasad. learned High Cotiift

Government Pleader clirectetl to take noti-e:eV’.____foT1′:_’4

respondent

2. Even though. the matter for’pre’lin:,i1j§WV..,t.,

hearing, with consent, it is tiakenup forfinailr dislposél;

3. The petitioner’- «is lz.-tiiijAs’soeié1t.ior1 registered

under the Karnata__l<a SoCie.ties'.Regis't1iet.i'on Act, 1960.
The Case of "t,he7_..p.et'ii:ic?.1'ie.1'-Asscciation is that it is
engagect ~–isn_ and other cultural

aet,i\ritie's such l)aL1't Game, Snooker, Carom.

Elect1'onieCoi1=": GaI1ies;…_l3()kerr, Wall Game, Six Colour

"*«,Gariie¢s,E._Ru,rnn1y'"'e»t.<:,_.,«and other indoor games for the

jnembers. It is the case of the petitioner

t.ha:twt.iie_ res_ponde1'1t;s are insisting that the petitioner

*.,sh_oulc1_oi:3tain license either under the Karnataka Police

Act, or under the provisioiis of Licensiiig and Controlling

__Q_f' Places of Public Amusement Order 2002.

4. Identical questions have been considered by

this Court in W.P.No.l8625/2005 disposed of on

“\

.. 4….

27.01.2006 hoiding that permissitm under the Police

Act is not required to run 21 Society or a recreation club

of the present. r1atu1’e_a.11ci the petitioners need _.._r;ot.

obtain any 1iC.€3l’1S€ to run the ree1*eat.ion activities –for_

benefit of its members. Co1i$equent’_1y. fo1’iowi:-jg oiigier’ ‘

passed:

{3} Petition stands allotoed.

(b}’i’he respondents the
petitioner shot1l.(§1″ ()1:it;éii1’1. ” r.1:1&eCeoSa1″_y**’ vglicense
for the afo1’esaio that shed}
€XC11.It;f’1€’:’:”;.flg’J]’l{‘? .r game and

‘ shall monitor the

a§V:tri’vit4iesV t3:fjV’t1:he%–~Aésséiciatio11.

_____ _F1’asad, learned High Court

(3oV’eVrr1:11E:~r1:t,«vr. “P.1_eader appea1’irig for respor1derit.s is

perniit,t’ed ‘t;?;)j_ memo of appearance within four weeks.

Sd/-3
JUDGE

SS/~