High Court Karnataka High Court

Sri Ranga Recreation Associaton vs State Of Karnataka on 19 December, 2008

Karnataka High Court
Sri Ranga Recreation Associaton vs State Of Karnataka on 19 December, 2008
Author: N.K.Patil
IN 1:: E2110 URTO = KARNATAKA T ammo » W.P,Na.168D6 05? mg

1

{N THE 3-HGH COURT OF KARNATAKA AT BANGALORE .

DATED 11:13 mm 19"' DAY an osclmnxn. 

ma HON'BLE ma. .:us*ncs §|.K.PA'_fi:.» j A k,: V

mmon N . or 

BETWEEN:

SRIRANGA Recaamou ASSOCiA'?£}N _  A  
Nm,MuN£s+mARA NAG-ARA ULLA.L_|%%A|N--ROA9, *  
GNANABHARTHIBANGJELORE 56; '  .' V 

REF'. BY KS SECRETARY, an ER. niaaermm « _
3A3u.s¢oa'RAMM<.RIsHNA_T '     " .

AGED ABOUT 40 YEAR5. RIAT .»;o.52, V'

i<.K,LAYDUT. BEHEND DEEPA'C€)MPtE3<._ .  »
PAPAm7;Dv, 'E3ANfGAL{;1_RE:«  972;'   j

V ....   ":;.,'1  ~_  . PET"-IONER'
{By ssa: IWZA Atfm1EL:V§<};;.£;zs;%, Afiyvggare;
AND:  L %   
1 sure <3VF*-KARNATAKAAV ' 
8?: :73 secrcaraszv; ~
..;-4<a:.1E'~:)2:=ao.:2m=.;~:r,

'  _ ~.v:s3H,mAVs0unHA."' """ " "
~ , _'B#.NGAA£..0_RE, 

 ;2..  .-1;HE..<§;<:.=§ar«i'iss;'i:»aaER <3: POLKZE

. '3N?AN7'R"_*(_RQAD.
' ...3"""=",*4"'-'1""'~§?

13 THE é'%tAfim HOUSE omega

. GNANABHARAWI POLICE snmon,
~ : BANGALORE.

 RESPONDENTS

ASHA M. szumaaaaeammm, HCGP )

Sit!’

!N ‘!’1’il.*I fiifiirfi CUUH.’i’ OF KARNATAKKA AT BAN(iAi,.(3Ki;’ W.P.No.l6S06 U}-‘ 2098

I}-2′ TILE’ HIGH COURT OF KARNATAKA AT MNGALORE W.P-%Jo.1€8G6 QF 2008
4

3. I have heard Seamed caunsel appearing fer

petitioner and {earned Government Pleader appearéfg

for respondents.

4. After carefui perusal 0f the material1_ava:i’iavb{¥3j:an 3 ‘

fiie, what emergw is that, petitionar i’

been registered only on «–.._VNo\Vien’ibs5r

petitioner has presented _§iuring
Dac.-ember 2008 wifi1v<:mV.aA' nee-mary

decumenis to sLgb:3ta.nfia§;Ié'ffm-at autharities

of flue reeapqtidefit égja aweir affairs, except
the Registmmh%a¢rfificat;§ss.c;ued by me Registrar of

Sacieties, B'e.qgaIara.-, .'._ "P;.=_;'-.*i'rt4ic'.sr1er has atso not pointed

.«-.qut is. insisting upon them to obtain

'if1:e–..P0i5ce Act or under the Lime-ncing and

coma: ofpsm of Public Amusement Order, 1970, as

. :;~v«._'__refarred" On the basis of mere assumption and

fafasutfsption that, the authorities would not permit them

out their day to da activities and may prevent

IN THE HEGH (TUUI-{'1' OF i(AKNA'l'AKA A'l'l:iAN(_iA£.0!{1:' W.P.No.lt$8(i6 {J19 2008

N THE HIGH COURT OF KARNATAKA AT BANGALORE W.P.N0.l6806 OF 2008
6

be dismissed as premature. Accordingly, it is dismissgéd,

Hcewever, it is open for the petitioner to

representation along with necessary ‘ ~

documents including the copy of

Court in similar matters, wifllin’ .

from me date of receipt of to
respondents 2 and 3. is
submitted by petifigner, herein are
directed to order,
in acmrdance with law as
expefitsousw . .

6 Learned   to file
memo of    within

three weeks  1,: ff  "   . V 



It: 3

13%’ ‘i’,fl3:’§ fiffifi COUR’I'()}’ £§AR.NA’i’AK.,AA’l’ B,AN¥3.AL{JRli W.i’.No.lé§i)6 Of’ 3138