Karnataka High Court
The Adarsha Recreation Club vs The State Of Karnataka on 5 March, 2009
ADVOCATE)
IN THE HIGH COLE? OF KARNATAKA
CIRCUIT BENCH AT EDHARWAD
EATED THIS THE 5*" my OF MARCH 2009
BEFORE
THE HGWBLE MR.JUSTICE MOHAN SHANTé;_N;§53_C2L}{'i§R_
wan PETITION Ne. 51664/2GO9_.(fiQ?MC)::' E
BETWEEN: *
THE ADARSHA RECREATIOi'1C~!__UB %
MAHALASA BUILDING.E'K'_BR{3'A.D
YALLAPUR UTTARA KANNADA E
56*' 1T5*'€3HA3'RMA?'5"-V 1
s;-ax: GANAPATI_i<E§ISH§iA BHAT
S/0EEE%KR%1sHENA%AEE:-m.TEE
A/A 55 YEARS E:)C<::EAGR1cuLmR1sT
% ease MAN.3uNATr1ANAGAR
._[__'*TQ,\'ALLAPL3$%------§J' K DIST.
E ..PE'¥"I'I"IOk'~£ER
1. THE $TATE OF KARNATAKA
V 'A BYITS $ECRETARY TO DEPT OF HQME
E%;:~1 S BUILDINGS
E E aA:~4GAL0RE«1.
2. THE SUPERINTENDENT OF POLICE
KARWAR, U K 9:5?
3. THE ASST SUPERINTENDENT OF POLICE
YALLAPUR S
U K 1315?
4, THE CIRCLE INSPECTOR or f3'OLICE*'**'v-A<.:'::~.. *%TIf S
YALLAPUR
UKDE1 A
(By Sri.K.B.ADHYAPAK, AGA)["SS H
THIS PETI'I'IOt\£__IS FILE[}.jU:'%_DER ARHCSLES 226
AND 227 or-" THE c%:\:S'rI"i'ufr1"a?':'e;'f....__'.c.:¥V.'T'0§1*1 running the
rummy gz:3'me5-"?&_;r.§fl"ts sf; r%;}r':T3a£ activities.
4.' covered by the decision of
tmggcoagrt gn"a«{.P.;As359/2004, wner-em it has been
»;»-gem th a*§;% fizhé ._;_:)etiticr:er need net Qbtain iécense from
th;é"':*e§§:i§}.%§;:i»é,¥1r§Vts and the respondents are at iiberty to
mar§ét.o}}tthe activities sf the petitioner and take actian
A ‘~ “_if: é;rcordance wéth Saw, if any iiiegai activities are
” cézrried an by the petitéanerz,
,,…w~’-N-‘””.<"
: 4 :
5. Therefore, writ petition is disposed 0?, in
terms of the order passed by this Court in
w.P.N0.16359/2004. Whiie the petitioner cafi.::4:CaVfry
an iawfui activities, the respondents are
monitor activities of the petitiorger and*’tav%<'e}'_vva'é:fi::s3, '' 'V
accerdance with éaw, if any Eiiegal :jafc*:;§vitEes~ .§'re"'¢é:ffié.d
an by the petiticsner.
ES