IN arm men czomr or KARNATAKA AT HANGALQRE
mam 1:1:-m um 29″‘ DAY’ :33 MAY 2(!tjIt£–: T %
trim Hormm MRS. msnczrmv. & kk
w.9.Na.7ea5x2aoé;G£4éoix:E; _VV””
Bxrwazfi : ‘ I A T V
swan 3&3 ASSGEIATION
we ldfififlfiafi 2.3 5 V_’w V
?A?E& MUNIYRPFA cd?LEx_:a}
arr: we BUS swans =_ f”
xEL3nA§aALaA- ;””~J’ ‘,g_ It
aAsGALmR3,nng8L nzsmaxaww UF2HT
PIN canE_+,5s2,123« 2 _x1;
REP av ITS sssaxmnax “»_ .’
V sR1mIva$fik§B?H?’=’7 * …PETITIONER
3 gay §%::_fi,Ha¢Ensnaa CHBDDA, Anv)
ENE :
1
THE sffiwfi av Kififlfifhfih
.3? irs sscnsrgav TO sovw.
~wfiflME BEPARTMENT
‘a M 5’§U:EflIRG
“_ 2afic5n3Rs + 56$ 091
‘g %HE_Suézé1§wENnEsT as POLICE
‘aamaaaanz BI$TRICT
agsaanenz – 550 aoi
:;”TB3 DEPUTY cennzsaxouza 93 PDLICE
V”‘§fiWQRLQK3 flISTRICT
HEBAMHEGALA * 562 123
T33 CERCLE INSPECTOR QF PGLICE
BAHGHLDRE DISTRICT
RELEHKNGALA – 562 123
THE SUE~INSPECTOR GF POLICE
HELAMHNGRER POLICE STHEIOH
.,,-… … …………..v.. ruswrt …..m.u Ur mmnmm -nun COURT or KARNATAKA men COURT or KARNATAKA. u-Eaéiii
2.. In this Emit Petition the pet_:_i_._tiane1′:
being a registered a£m<:ia.ti:::n has a.
ciirecticn against: the rasponcie;i{:sv,:éT:'£:."E§*t
ixwiat upaan the §etii::i;<:&:3er–~'s}=£rs§$ciaiiVi'éi1"._¢tO;i
obtain license: to carry
in the premises
aaaociatiun, eitixtar Iifiarnvataiica Police
Act :32: under tfiéi Licensing and
Controlligigi' <;:ff Pnmiawtent:
Order; ta interfere or
irupgaie. the mernbara of the
a:sas:&~¢i'§'tiV¥fii1":':'i'i:1 games such as runny,
etch, and other akill
¢:dW"- V
V;-ni}:rr;:i.:3sioz:: at the laarned Counsel for
tiiaa-3 fsfititioner is that 21:: activity
2 AA fiegeésitating abtaining of license under the
"'§£.'i}r.:en3ing Grder is carried on in the premises
H of the petitiemer, that the activity of
playing the games of Bart, Chess, Runway,
Sneckarffiilliarda and Caxcm etc., are not in
fi
nun: \..\.Iul\I vi" l\r'Il\lVu"Ill"|l\l-1 rnwn uyynl ur Iv-uuwu-\IHI\H nlurs uuufll VI' IKHKNAIAISA HIUH LUUKI U!' KARNATAKA HIGH COURT OF KARNATAKA HIGH
facts, this Ccuuzzt has r:a3tz:ain.ec_i__ the
xmapemrxdents fJZO31'i intaxsfering with tia-_é'– l§§w£ul
activities of the petiticnar.
a. In the light at tha:"14a1a}%Qva§'
ya-has the ficallawing oi:c1:a7'::V_;- A
a} The z:e'ai;;:"th “the lawful
ra;:raatiV;:aVn”.ax3, ‘_a.c’§:tiih%*~iti..é:=s-” carried on
by’ -.the;_’ m:’at!:.?>e-s;:~${f–.g>3f ‘ ‘tlia petitioner-
iAs:§Te3ci.a.tic:fi_n”.” _’
1:.;fl_1’_._t;_ ésleax that the
——– .’TA’*’j,re§’§:m:nci.:ants a1=e~”at liberty to take
a%p§*::’c’;:;_:ia_te action according to
gaetitionar indtxlga-:3 in
” _ activity.
I-§etiti-on i5 disposed of
AV§i7::c<$if§:':ii;,::A_}.y. No coats.
VI'.é¥:;;: irié;sd Gmra-rrment Pleads: is pexznzitted
tfi .. his mama cf appearance with:Ln' six
" iaé%eek# fxcm tzrsday.
Sd/~
Judge
E35.