High Court Karnataka High Court

Sri Manjuanthaswamy Recreation vs The State Of Karnataka on 18 August, 2009

Karnataka High Court
Sri Manjuanthaswamy Recreation vs The State Of Karnataka on 18 August, 2009
Author: Mohan Shantanagoudar
-g..

EN THE may CGUR? a? KAQNATAKA AT Efiss~=46A:;§¥§§j

§A"§"EE) '3';-4:25 THE 28"' my 05 AU6U$'FA£"::f;3$,§":    é *

B§?O§2§ 

THE i~%$¥\3'B7i.E M§.3£}S??iCEV§;%§>HAV:¥§i--~ $%§.ANT$52§EeGUi%1;§§v A k

wax? PEYITEQN NQ.Z4§ 57'?é f2QQ9V"€é3I§Ii-;5G§;;§f€:)
w::":'w:5m;   'A g'   

Sri ix/1az1ju1t1ati1aswamj,2 Kécfizafiéii 
F\§a:3.3'§, N£,K.S..%z'2f:11e_._d 1  V' "  ' 
Beilary Main 'E"$¢.:iae;§,_. ' 

Sa:1ga11ag3r'=,  37
Ba:1gaEb:*é432 7f,
R€;2,bj,'t }LiS_Z?':a.':r;*[1'"z.':'t?2,_   . _'
{}.A.?ui3faS#;§amjgge:%$;$d,ai»V¢  " __ .. PETITEGNER

{By Sm} V§§i:--r§i2~v%:';&e3jE  §;}.«'..!?{E'~£ a§1j€$§1 iirawiia, ;%dvs.,j:

'  "'i.'h£:~ .;b'iaftai: 5§ ..E'~i3r:1ataj«:a

.;-§€e*p.fb*'f,I 2;Y;$vA'i'S§i.:f3I"€faIj€

" A E??£:§3t.' éff' Hsmfi

V-i§fi(ih:»;n;a7'j'E5cudha
B[a;:'ggi<;:';:*e~ 1

 iifixe iiammissiener Gf Fofma
_ iigzfantry Read
" Bzémgaisre City
Eassgaicxrem E

" I343



3. The Deputy Commissiomer sf Fofica
North Qivisien, Bangalsm

4. like asst, Commissioner of Faiictz
d.C.Nagar S11b~DiVi,si<m
Bangaiere

S. The bzispector of Poiica
R."E".Nagar Police Station
Bangaloré

6. The City Crime Branch cf }}Ofi.(;E':'~..
Hagan Circie, Mys<::_re Eigaé _ " -_   
Eamgalafe V   , V}'.-RE}$PQNBENT'S

{B}? 31$ ti.'£'.£'\3aren{£ra ;*--'1*a*.s:;;v;:1;T'    »

'£'hi:~:V'zn'3'i?:EVj;T3et3Z"{2£<:;z: isfiied u;r1«:?.ar"Artic1c$ 2216 mid 1327 of
the Ci;:1 games, rummyf aicx

 , 21:2 thepitmiscs 9i"fi1g__§§:fitien&r--ass:3ciafio:1, etc.

._ ,A  "i'E11 ;3sv w';:"ix!;«--..g:etiti€3;n (taming an far preliminary htaring,
 $21}; vt;i'?t§ C{}E}I°i.'..}I15{CiE the f'oB.wi1zg;--»

ORDER

W H ” .. , E-£ae”a::zi.§::§. the iéamxed cotmsei an either sides.

‘ According ta Ehé pe’§:itia:1ez”*, it is an assaciatien

“1”~<::gstere(£ 211163;' the pr0Visi0z1$ 0? kiarzzataka Sacietias

M

Eiagisgtration Act, 19£3{.} and running the recre;?2};i<3;%:T.g:iz1b

far the bfiflfifii sf fig members. The Ass%§§{:ia:fit:2:i

farming sgorts and cumxrai activities .f6f"th'_€, VEC2,”~;4t4h<=§§a péfiimiféifig

{their meinbera to piay caréjiizg. (:£1eS~s,V :;:10{§.ke:j;–«3£sa<:;*:ro:1i¢ L'

Cain games, Ftllillfijgf, etc,__.,.. V%g2¢_%1:'<:.ii1 are? -Qcnsiidered as
games 01' skiii.

3. The 4j;;.i(::f,itiG:1%§f”isV:: fer ‘V3 direzction ta Lila
}:’€S§:)ss.?;,’=f19{¥i3f1?:i’;’éfy :1fiii§i:?.;~::s insist ‘:fE”i?e”pétition$r to obtain license
urzdeijtiis Ei:;::1*11;§;:a5£-;;;1i.}?{;ii<:e Act. or under Licersfiixag and

ifioxfireiiéfxg of .J;?Ea¢1s:.g§ }'i3fiE'E;i§§i€: Amusemefii far piayiflg Q3'

_ s-,%§';%i gamfig fiiéé 'iii;-'riesg, Smaokar, Carom, hiiectrenic Cain

'ga'1n€:S,' }€i1;§:;i;:y, 3133;. in iha_p3:*sI:1ises 0%' {he §fi§i"5{iOfl€I'~

§:f§$0¢':a;€it%:1';V' by fiiing this writ petitéezm

" -Qt.' Learnsd C0'i.1fiS€§E agpearizzsg 03:1 behaif 0f the

A' "i§::«*-%fi§'{i§:":€r ami E315 Eearneci §.§={)"s?€i'}f}IZ1€11t Eleafier £9? {he

.r§:*&sp0:2{§e:::s 33 {ha guise: gubmiitefi mat this mafia? i$

'\_/5»

ciirectiy covered by thfi ercier gassed in
WP.N"o..'§'984/2008 {Sizree Vinayaka Recgfieatian

Associmian vs. State of Karnataka.

disposed of an 13.3.2909. Eierxté,

this mafia? may be éisposedflilof sf
Qrder. ‘ V ‘ ‘ A

5, fiance, the writ is Eiéiiééétié disjmseé
9:’ ibiiawing ms #984/2003

géssociation vs. State of
ggaryiamlaa disposed of on 13.3.2099,
AacfirdiI1§i§r,_”£§3.é,*f0iia§é?if1g Ofdfif is madetm

2,.%’eii%§QE1€rA psmnitteé is give 3 defaiiad

“:.f€:§:*3$€::::2{?ci::;si:j;; H} the regpsndents in sszriang aiang with

Ca:.”;yi€S,- . Si m@;:$ssa_ry n0tifiCa*:i<:;:1$ Gr circulars 9:"

Agfui€i§:iiii:12::S 311$ 8330 {E16 Grfier passed By ibis 8012:': in

matiers, within four weeks fmm ths date sf

_.;§r€€e;3:§t $2' a {tap}; 01"" this areisr. G31 recaipt <31' such

-§-

mglressantatimz, the 1″€$§Ofid€’fitS am ciiractad ig:G.._§;as3

apprapriate £)}’C§€f*S in accczrdance with, § iaxiI.’_’ _

a;ff0:*di:1g }Z”‘€8;8OI18§3§€ Qpgraoriuniijeg $9 ‘ah-:3 peL§::ié§r;§e’:*V.;a11;d Sgéé ” =

(if3{3i{ifi the same axpefiifiausiy’. _ 1 .. – _
writ petitiefi 13 disposéedf 9}’ £5; €:<)rdi11g;§3:. A' " '

fiaweven this order sh7a_3i :{3<}"{ :;r34_.i;”«i.$i*£-E_;I1g;’.Vggéiiiianer to inorzitor

is 3at:§¥ities§”j;aI1{§:fiA:§;0 if an}? iiiagaé; a::’:t%:;i§ie3
are cafifiééi elm. §>§{‘i;§;é ;:§é:it%{:sne;.”..

sd/–

} JUDGE