Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 5, Cited by 0]

Karnataka High Court

Sun Sports And Cultural Association vs State Of Karnataka on 10 October, 2018

Equivalent citations: AIRONLINE 2018 KAR 1198

Author: B.V.Nagarathna

Bench: B.V.Nagarathna

                             1



 IN THE HIGH COURT OF KARNATAKA AT BENGALURU

     DATED THIS THE 10TH DAY OF OCTOBER, 2018

                         BEFORE

     THE HON'BLE MRS. JUSTICE B.V.NAGARATHNA

     WRIT PETITION NO.43216/2018 (GM-POLICE)

Between:

Sun Sports and Cultural Association
No.30, 1st Main Road,
Vidyaranyanagar,
Magadi Road,
Bangalore - 560 023,
Represented by its
President Sri.Ramesh.P
Age about 42 years.                       ...Petitioner

(By Sri.Sharath Kumar Shetty, Advocate)

And:

1.     State of Karnataka
       Represented by its Secretary,
       Home Department,
       Vidhana Soudha, Bangalore - 560001.

2.     The Commissioner of Police,
       Bangalore - 560001.

3.     The Deputy Commissioner of Police,
       Upparpet,
       Bangalore - 560053.

4.     The Assistant Commissioner of Police,
       Basaveshwaranagar,
       Bangalore - 560079.

5.     The Inspector of Police,
                               2



      K.P.Agrahara Police Station,
      Bangalore - 560 023.

6.    The Assistant Commissioner of Police,
      The City Crime Branch,
      N.T.Pet, Bangalore - 560002.
                                        ... Respondents

(By Sri.Vijay Kumar A.Patil, AGA)

       This Writ Petition is filed under Articles 226 & 227
of Constitution of India praying to direct the
respondents not to insist upon the petitioner to obtain
the license to carry on lawful activities in the premises
of the petitioners association either under the Licensing
and Controlling of the Karnataka Police Act and not to
interfere in the play of Skill Fantastic-3, Six Colour
Game, Chess, Snooker, Rummy, Poker, Electronic Coin
Games, Carom, Billiards etc., which are the games of
skill and etc.,

      This Writ Petition coming on for Preliminary
Hearing this day, the Court made the following:

                          ORDER

Heard.

Issue notice to respondents. Learned Additional Government Advocate accepts notice for respondents.

Though this writ petition is listed for preliminary hearing, with the consent of learned counsel on both sides, it is heard finally. 3

2. Learned counsel for petitioner as well as learned Additional Government Advocate appearing for respondents submit that the order passed by this court in W.P.No.15788/18 disposed off on 8/6/2018 in the case of Deeksha Recreation Club v. The State of Karnataka & Others, could be followed in this case also.

3. Submission of the learned counsel is placed on record.

4. The relevant portion of the said order reads as under;

"The issue which has been raised in the present petition has already been considered by this Court in W.P.No.30071/2014 dated 15/10/2014 (The Media N Members Club vs. State of Karnataka and Others) wherein the petition was disposed of with the following directions:-
"(i) The petitioner shall install within a period of six weeks, CC TV cameras, at all the places of access to its members and also at all the places, wherein games(s) is/are played by the members. The CC TV footage of 4 atleast prior 15 days' period shall be made available by the petitioner, to the police, as and when called upon to do so.
ii) The petitioner shall issue identity card(s) to all its member(s), which shall be produced by the member(s), when called upon by the police, during the raid(s) and surveillance etc.
(iii) The petitioner shall not allow any non-member(s) or the guest(s) of the member(s), to make use of its premises for the purpose of playing any kind of game(s) or recreational activities.
(iv) The petitioner shall not permit any activity by any of its member(s), by indulging in acts of amusement, falling within the definition of Ss.2(14) & 2(15) of the Act and shall not permit any game(s) of chance as per Explanation (II) of Sub-section (7) of Section 2 of Karnataka Police Act, 1963. The member(s) shall not be allowed to play any kind of game(s) 5 with stakes or make any profit or gain out of the game(s) played.
v) The petitioner shall put proper mechanism in place and shall ensure that no game(s) is played in any unlawful manner by the member(s). If the police find that game(s) played is contrary to any law and in violation of the settled practice, it is open to them to take action against petitioner and the offenders, in accordance with law.
vi) The jurisdictional police shall have liberty to visit premises periodically and/or on receipt of any information about any unlawful activity being carried on in the petitioner's premises.
vii) The respondents are directed not to interfere with the lawful recreational activities carried on by the members of the petitioner - Club/Association.
viii) It is made clear that this order would not come in the way of the jurisdictional police invoking the provisions of the Act and taking action in accordance with law, if the 6 member(s) of the petitioner are found to have indulged in any unlawful or immoral activities.

Present writ petition is also disposed of in the aforesaid terms."

5. In view of the above, writ petition is disposed off in the aforesaid terms.

Learned Additional Government Advocate is permitted to file memo of appearance within four weeks from today.

Sd/-

JUDGE Mgn/-