IN THE HIGH COURT OF KARNATAKA AT BANGALORE
amen THIS THE 2"" my OF JUNE,
BEFORE
THE HQMBLE MRJUSTICE MOH;{\-N"5HAN--f;4f§1}§é£:i}:D§;R A
WRIT PETITION No.13455/9201';(c;~M~mz;;<:E)
BETWEEN :
The Farmers Sports and .Re-crs3a'LiAo_:r: Centre '
Palahally '
Srirangapatna Taiuk ._ x
Mandya Dist. '
Rep.by its Secretary '
Hemanth Kunfiar 51*' _ _ .
Aged 40 ye-:ai's "?_...,PETITIONER
(By Sri P'.*s . Diva k"ai"ag':Advs.,)
AND :
1. The ~(3?,<.3ver.Vn:'*:1,Ae'r1'ii" of "Kafnata ka
tiC}:m£3.LVDI-;jpartment... <
._Vidhémja _Sa_udha
' Banga|'or_e~.
. 'Rep.'b~;"~«§.t_s SveC'retary
23 Sz.1pe.:j'ihté:hdent of Police
Mandya Dist, Mandya
A The Deputy Superéntendent sf Pofice
§r%'rangapatna Tafukf Mandya Dist.
4. The Cirde Inspector of
Poiice, Srirangapatna Taiuk
Mandya Dist.
5! Sub Inspector of Police
Srirangapatna Poiice Station
Srirangapatna Taiuk 'V
Maridya Dist. V F<ESPON'DE'i\i,TS "
(By Smt.M.C.Nagashree,
This writ petition is filed u:iicier_.Arti'oles 226 and 227 of
the Constitutionef India,i-.pi'aying;to E:liree1t'*tlhe respondents
not to insist ,upoI1-_ the p_eti'tione':*."_to obtain the license to
conduct skilled ofienteel g'::_1Ines4_lsi11ehlrumrny, chess and
carom andf 'other"'-lawfuigactivities._Vunder the Police Act, or
under the p£'QV:iSi;'Q_nS of L1"ce;:;si'n*g and Controlling of Places of
Public: .[mT1ivt1.se'1jr1en:EQrder;---.l97'O'*en(i not to interfere with the
lawfulj activities _of'rthe el.i1b_ to conduct skill games like,
tummy', chess aficl
;:ietitionV.oloming on for preliminary hearing,
this jday the Court made the following:~
ORDER
i_’ee’iir3e’el”l.Government Advocate is directed to
take unlotiee for respondents.
2! The petitioner is an Association registered
” “tinder the Kamateka Societies Registration Act, 1960.
3.
The case of the petitioner-Association
,3
engaged in conducting sport;’s””‘a’nd_”..éothef:’tcuitizraig
activities such as Rummy, Dart €;’3_eirn_e”s, Ci’iF§SS.,.
Biiiiards, etc. and other indvoerygarries’ th.e’V”‘b’e”nefit””
of its members. It is the’V.ic’ase*.o’ft_the’ apet.iti.e}ner that
the respondents are’_the petitioner
shouid obtain_fii__cense””either.’:’vi..tinde:rithe Karnataka
Poiice Act Licensing and
(:’8{r)i5roiIin:g–V.._o.f Amusement Order,
3A.”ldent’i<:ai have been considered by
this;'Co.Lirt.' win"WPi'No..i.18625/2005, disposed of on
27;'ia.2»*f):iO6i'..ohoidin§"'Athat permission under the Police
AQtV'iis…iji:«ot iireoluired to run a Society or a Recreation
Ciitiyyio present nature and the petitioner need not
ebtaiiieny iicense to run the recreation activities for
V»
-4-
the benefit ef its members. Accordingly,
order is made:~
The respondents Shall
petitioner should obtain the’–»._,5etCesS.ary_’ §’EV<:e.h§'ew'?6rs the it
skilled games such a"s~…ifum'tfiy',~:'::hVeis;.s andvV"Ca"rc»m and
other lawful activitieei Stitgl .h¢"v¢ev_e~r, that shall
exclude the C{.l.V34i"{:I:_~il7_.:.['aE'T."l:i\33f. *é{itled"'geh*ie-.a.hd electronic coin
This orcle:":'jl:.Qv4.e'\rei"will not come in the way of
the res;§o*~nVdenVts-__VArhbh.'i~toring the activities of the
* _Apei':l_:t:'i~o »..Asso€ii'avti-en.
it disposed of accordingly.
3&5;
§§§§§