.2; = 1. _ we aupgfizymnoeur OF E'-'ONCE
{S:§£.'§a"'f. NARENDRA mmsw HCGP FOR Responosmsnt 'to 3)
" CGNSTITUTKQN OF INQIA PRAYWG T0 DIRECT THE RESPONDENTS NOT
, ‘T0 3538581″ UPON THE PET ITIGNER TO OBTAIN THE UCENSE TO CARRY EN
IN 2113 men com? or-‘ xnmmaxa AT BANGALORE w1>3~:0.1o12s Qt: zone
.1.
m ms HIGH COURT at-‘ KARMA IAKA ATMMGALQQE %
DATED wars Tim 1711! my on’ novnun§n.% ”
ms uoums m. Jusricépmt-ug rii. _: % _ T X
W.P.N(_).IQ125 or g_{__)08:”£.C§M.~P0i;iC;1?3}”
emweau V ‘ V” ‘ ” ‘
1 sm KESHOR an M
AGED ABOUT 39 \’EA.*=l€.5.j._ 4
GEN-SECRETARY, I ‘ V _ .
SMWADRIRECREATICN, j ”
Association BHAGATH COMPLEFQ
CHATRAKERE;-THIRAIRHAUJ
SHIVAM<)GHA§"i_?
_ PETITIONER
(By Sri: c v:NA~r~.$§:a.%;!:j{ 3. size; fwvocATEs)
AND:
2 STATE QFA r;AR$mA:<.A
Vaamewnreo. BY ITS secnz-rmav,
, % HOME oepaarmem, VIBHANA ssuom,
1' . . . . .
. % ‘
3* . “THE iN’§’P_EEiTOR or: POL£CE
THlR~’iHA?~iALLi Pouce STATION,
‘3H¥¥.5M€)GHA 577 432.
RESPONDENTS
THIS WP. 18 F£LED USDER ARTiCl..ES 226 AND 22? OF THE
mwruz ACTEVWES nu THE PREWSES or-‘ me PETiT£~ONEf-ZS
IN THE HIGH COBR3′ OF KARNATAKA AT BANGALORE W_P.NO. 10135 W 2008
IN TI-IE Ham; cmm or KARNATAKA AT BANGALGRE wjmo. 19125 OF 2903
AS30CiA”ftON EiTHER UNBER THE UCENSING AND CONTROLLE$IG’>OF
THE KARNATAKA POUCE ACT AND NOT TO INTERFERE IN THE. QF
SKiLL DART GAMES LIKE DART GAME. CHESS. SNOOKER, ‘Rl._’i7:fl%.*!’t’;” V.
POKER. ELECTRONIC COW GAMES. CAROM. ETC… « _
GAMES OF $KlLL.
Tl-its wp. coming on FOR omens, THISEDM THE étltgtxfir mane ” ‘V 1’
THE FOLLOWtl~iG:
.-omen:
Though this matter “tntiay
with fine consantaf Seamed both
the partla, the mater fittatdtsposal.
2. The A peffitionggié’ secretary of
Sahyadri Shimoga. In
this for a direction, to the
E me petifioner to obtain the
Iimenpe to c§rr~’t%…V’*f1″‘ia\}&ifu!..’.activ’rties in the premises of the
under the Licaxsing and
__ Kamataka Police Act and not to
i:1te§*faezré:éV.ii1″‘V’the play of ski?! dart games. like, chess,
‘ rummy, poker, eiectronic min gamw, mrom,
are the gamm of skill.
IN THE HIGH QOHRT OFKARNATAKA A3′ BANGALORE WPNO. i0}2S W 2938
IN tum I-IIG}§ CGURT 0? KARNATAKA AT BANGALQRE. wmao. 10125 or: 2903
~5~
with necessary dccuments, and the orders
this Ceurt in simiiar matters, within three
date of receipt uf the copy ofthis ‘A _ H V 3 V
Further, i’8Sf30l”‘!dBHt$r-2 and »3
receive me same and afizsrfipriatg
accardance with tag same,
expeditiousiy. V _ A V ‘V
W”tth writ petition
med by %
Learnt? mrmitted to file
memo of apfiéaffime to 3 within three
weeks fror:1’tadayr ._ ‘ S /
….. d __
Judge
1}»? THE HIGH COURT OF KARNATAKA AT BANGALORE WRNO, £6125 OF 2038