IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
omen THIS THE 23RD DAY OF NOVEMBER 2009
BEFORE ' C
THE HONBLE Mr.JUSTICE AJIT J.GUNi;{AL-«iii-L~li f _
WRIT PETITION No.34295 OF' [2io0%9{GM4'i>ioi;:C'e1j _ Q C'
BE)! WEEN:
Sari Shivashakthi Recreation Association, .
E.Rama,mu1"thy Complex, '
Kanakapura Main Road,
Konanakunte Cross,
Opp. Manasa Theater,
Banga1ore--560 062, A V
Represented by its vSeC:-_"eta'1*y;
Sri Kumar. " =i '"
' .PETi'E'iONER
(SriVisi:nu ' ~C
AND:
1. State of'E'§.§1iIiateLka,
. R£~:f)'r&js.er:t.ed by ItS"Secretary,
"Depa3:t:«:rier1t,of Home,
__ :VV.iG.}3 'vS'ei1t_iha,
~. Ba'r1ga1o1¢e--'1, ."
--V 2. Goriifiiissione-r of Police,
Iri'f3§i;i;_fy Road, Bangalore City,
'' Banga1ore~560 O01.
-- he Deputy Commissioner of Police,
__ South Division, Bangalore.
Ix.)
4. The Asst. Corrirnissicmer of Police,
Banashankari Sub-D1'Vision,
Bangalore.
5. The Inspector of Police,
Kurnaraswamy Layout Police Station,
Mysore Road, Bangalore.
6. The City Crime Branch of Policc;"" *
Rayan Circle, Mysore Road, V
Bangalore. V * . ~
(Sri N.B.Vishwanath, AGA)
This writ petitionis filed' 'u.r1de'1*.._Article's 226 and
227 of the Constitution [of I-_nd.j_ia to direct the
respondents not to insist the iyetitio-nerfiio 'obtain licence
under Karnataka Police"'»Act '*o_ry_u.nder'Tlicencing and
Controlling oi",Pl'ace.s o17_Pu_b--l.ic Arririfsernent for playing of
skill games_lik.e cjl*ie_ss,j'sniooi(er,fy' carom, electronic coin
garr1es@_da1ft«s Vga:nne,"rrnnn*:-y 'etc. in the premises of the
petitioner--association. '
This dwrit .p'etit'ior1'~°ucoIning on for preliminary
_v hearing' this day..,__the Court made the following:
ORDER
‘yiisl;ixvanat.h, learned AGA is directed to
_ take””not.ice””tor respondents. Learned counsel for the
” pe”titi.oner to serve a set of papers on him.
/
/X
3
2. Even though the {flatter is listed for preliminary
hearing. with the coiisent of both the counsel, it i.s
taken up for final disposal. H
3. The petitioner is an
under the Karnataka Societies ” it
The Case of the petitioner–Assoeiaftioii
engaged in conducting
snooker, billiards ete..;__fo1′ oi;.it’s.iiieii€l:).ers. It
is the ease of the peti”ti:on.ei:’i._ti§ii:2}tt’4llfiieltrespondents are
insisting that petitiionlegilighjotildll under
the Katnatalilav-“.Poliee’zAet__ or.’ under the provisions of
Lieensing3’_a;nvd of Places of Public
XXEI1U.§’e3€i’1’i’€1’l{, Oxrd_er. V
4.:l.’k:’d€fi?fitlC8l questions have been considered by
W.P.No.l8625/2005 disposed of on
V. holding that permission under the
it “‘V.V,;p1*o2:isions of Licensing and Controlling of Places of
Public Amusement: Order is not required to run a
fie