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 19, Cited by 1]

Karnataka High Court

Sri. Hariraj Shetty vs Secretary Home Affairs on 26 October, 2018

Author: John Michael Cunha

Bench: John Michael Cunha

                            1


       IN THE HIGH COURT OF KARNATAKA AT BENGALURU

         DATED THIS THE 26TH DAY OF OCTOBER, 2018

                         BEFORE

       THE HON'BLE MR. JUSTICE JOHN MICHAEL CUNHA

         WRIT PETITION NO.44868 OF 2017 (GM-POL)

BETWEEN:

SRI. HARIRAJ SHETTY
S/O.B. VASANTHRAM SHETTY,
AGED ABOUT 53 YEARS
NO. 15, BASEMENT,
CUNNINGHAM ROAD,
BENGALURU 560052
                                          ... PETITIONER

(BY SRI: S BALAKRISHNAN, ADVOCATE)


AND

1.    SECRETARY HOME AFFAIRS
      GOVERNMENT OF KARNATAKA,
      VIDHANA SOUDHA,
      BENGALORE 560001

2.    COMMISSIONER OF POLICE,
      INFANTRY ROAD,
      BENGALURU 560001.


3.    DEPUTY COMMISIONER OF POLICE
      BENGALURU WEST,
      BENGALURU 560012
                            2


4.   SUB INSPECTOR OF POLICE
     K P AGRAHARA POLICE STATION,
     BANGALORE 560023

5.   SRI.RAMESH RAO
     FATHER NAME NOT KNOWN
     AGED ABOUT 45 YEARS
     POLICE INSPECTOR,
     CCB SPECIAL ENQUIRY UNIT,
     BENGALURU 560002

6.   THE REGISTRAR GENERAL
     HIGH COURT OF KARNATAKA,
     BANGALORE 560001
                                         ... RESPONDENTS

(BY SRI: S.RACHAIAH, HCGP FOR R1 TO R4
R5 SERVED-UNREPRESENTED
SRI: SRIRANGA.S., ADVOCATE FOR R6)

     THIS WRIT PETITION IS FILED UNDER ARTICLE 226 AND
227 OF CONSTITUTION OF INDIA READ WITH SECTION 482 OF
CR.P.C PRAYING TO QUASH THE CASE REGISTERED IN FIR
NO.45/2017 DTD:8.3.2017 VIDE ANNEXURE-B ON THE FILE OF
KP AGRAHARA POLICE STATION. DIRECT THE COMMISSIONER
OF POLICE/R-2 TO HOLD DEPARTMENTAL ENQUIRY AS PER THE
SUPREME COURT GUIDELINES AGAINST THE R-4 AND TO TAKE
ACTIONS AS PER LAW. RESTRAINING THE RESPONDENTS NOT
TO INTERVENE WITH THE SMOOTH FUNCTIONING OF THE
RECREATION    CLUB-'KITTY  FAMILY   RECREATION   CLUB'.
DECLARE POKE PLAYED IN A COMPUTERIZED ELECTRONIC
MACHINE [VIDEO GAMES] FANTASTIC 3 PLAYED WITH 3 DICE
AND 6 COLOUR PIN A GAME OF SKILL. DIRECT THE REGISTRAR
GENERAL OF HIGH COURT BANGALORE TO DIRECT ALL THE
MAGISTRATES    NOT    TO   GIVE   BLANKET   PERMISSION
MECHANICALLY, UNLESS AND UNTIL THE MAGISTRATES
SATISFIES WITH THE REPORT SUBMITTED BY THE POLICE.
                               3




DIRECT THE R-4 TO ISSUE A DETAILED NOTICE TO THE CLUB
MANAGEMENT, IF ANY ILLEGALLTY FOUND IN THE CLUB AND
CALL FOR AN EXPLANATION FORM THE CLUB MANAGEMENT, AS
PER CR.P.C 1973 [155]41, A, B, C AND ALSO DISCHARGE THEIR
DUTIES AS PER THE DIRECTIONS GIVEN BY THE APEX COURT
AND HIGH COURT OF KARNATAKA. DECLARE THAT K.P. ACT 79
& 80 DOES NOT APPLY FOR REGISTERED RECREATIONAL CLUBS
THIS APPLIES ONLY FOR THE GAMING HOUSES. GRANT AN
INTERIM ORDER TO STAY ALL FURTHER INVESTIGATIONS IN
CRIME NO.45/2017 DTD:8.3.2017 VIDE ANNEXURE-B AND
FURTHER TO RELEASE ARTICLES SEIZED IN P.F.NO.37/2017
DTD:8.3.2017 VIDE ANNEXURE-C IN FAVOUR OF THE CLUB.

     THIS WRIT PETITION HAVING BEEN HEARD AND
RESERVED FOR ORDERS ON 09.08.2018 AND COMING ON FOR
PRONOUNCMENT THIS DAY, JOHN MICHAEL CUNHA. J, MADE
THE FOLLOWING:-


                           ORDER

Petitioner claims to be a Consultant of the Kittys Family Recreation Club. According to him, he is neither the office bearer nor the member of the said club, but the 5th Respondent has registered a case against him and others in Crime No.45 of 2017, alleging that poker game and wagering were being played by non-members of the said club in violation of the conditions stipulated in the license, causing disturbance to the peace and tranquility of general public and neighbouring shop owners. 4 Hence, the complainant obtained search warrant from the Assistant Commissioner of Police and raided the club on 07.03.2017. During raid, they apprehended accused Nos.1 to 11 and recovered cash of Rs.18,825/-, two sheets paper having details of money received from customers, 52 keys (video game machine keys), 26 mother boards etc. On 08.03.2017, the SHO of K.P.Agrahara Police sought permission of the Court for registration of the case and pursuant to the orders of the Court, registered a case in Crime No.45 of 2017 for the offences punishable under sections 79 and 80 of the Karnataka Police Act.

2. Feeling aggrieved by the raid, arrest and seizure of the above articles by respondent Nos.4 and 5, the petitioner has filed this writ petition contending that sections 78, 79 and 80 of the Karnataka Police Act ("K.P. Act" for short) applies only to the gaming home and not for recreation club which conducts only game of skill and hence, prima facie interference by respondent Nos.4 and 5 is illegal and contrary to the provisions of the K.P. Act. Further it is contended that in view of section 176 of the K.P. Act, the provisions of sections 79 and 80 of the K.P. Act are 5 not applicable to pure game of skill and therefore, registration of the FIR and the consequent investigation conducted by the respondents being contrary to the provisions of law, is liable to be set-aside. It is further contended that the proceedings are initiated against the petitioner in violation of the provisions of section 155 of Cr.P.C., which mandatorily requires the orders of the Magistrate for registration of the case. On these grounds, the petitioner has sought for following reliefs:

a) Quash the case registered in FIR No.45/2017 dated 8.3.2017 vide Annexure-B on the file of KP Agrahara Police Station;
b) Directing the Commissioner of Police/Respondent No.2 to hold departmental enquiry as per the Supreme Court guidelines against the 4th respondent and to take actions as per law.
c) Restraining the respondent's not to intervene with the smooth functioning of the recreation club- 'Kitty Family Recreation Club'.
d) Declare Poker played in a computerized electronic machine (video games), Fantastic 3 played with 3 dice and 6 colour pin as a game of skill and pass such other order/s which the Hon'ble Court deems fit in the ends of law and justice.
e) Direct the Registrar General of High Court Bengaluru to direct all the Magistrates not to give blanket permission mechanically, unless and until the 6 Magistrates satisfies with the report submitted by the Police;
f) Direct the respondent No.4 to issue a detailed notice to the club management, if any illegality found in the club and call for an explanation from the club Management, as per CrPC 1973(155) 41, A,B,C and also discharge their duties as per the directions given by the Apex Court and High Court of Karnataka.
g) Declare that, KP Act 79 & 80 does not apply for registrered recreational clubs; this applies only for the gaming houses;
h) Pass such other order or order deems fit in the facts and grounds of the case, and in the ends of law and justice.

3. I have heard the learned counsel for the petitioner and the learned HCGP for respondent Nos.1 to 4 and perused the FIR and the documents produced by the petitioner at Annexures 'A' to 'F'.

4. Petitioner has placed reliance on large number of authorities to contend that the action taken against the petitioner by respondent Nos.4 and 5 is illegal and in violation of the provisions of the K.P. Act. But, on considering the contention urged by the petitioner and the proposition of law laid down in the various decisions relied on by the learned 7 counsel, I am of the view that the reliefs claimed by the petitioner are wholly misconceived and the reliance placed on the above decisions is totally misplaced.

5. Undisputedly, the substance of the accusations against the petitioner is that the petitioner not being a member of Kittys Family Recreation Club was found indulging in a game of chance and wagering. FIR is registered under sections 79 and 80 of K.P. Act.

6. Sections 79 and 80 of the Karnataka Police Act read as follows:

79. Keeping common gaming house, etc.,- Any person who-
a) opens, keeps or uses any building, room, tent, enclosure, vehicle, vessel, or place for the purpose of a common gaming-

house;

b) being the owner or occupier of any such building, room, tent, enclosure, vehicle, vessel, or place knowingly or wilfully permits the same to be opened, occupied, kept or used by any other person for the purpose aforesaid;

c) has the care or management of, or in any manner assists in conducting the 8 business of any such building, room, tent, enclosure, vehicle, vessel or place opened, occupied, kept or used for the purpose aforesaid; or

d) advances or furnishes money for the purpose of gaming with persons frequenting any such building, room, tent enclosure, vehicle, vessel, or place;

shall, on conviction, be punished with imprisonment which may extend to one year and with fine:

Provided that.-
i. for a first offence, such imprisonment shall not be less than three months and fine shall not be less than five hundred rupees;
ii. for a second offence, such imprisonment shall not be less than six months and fine shall not be less than five hundred rupees; and iii. for a third or subsequent offence, such imprisonment shall not be less than nine months and fine shall not be less than one thousand rupees.
80. Gaming in common gaming-house, etc.-

Whoever is found in any common gaming-house gaming or present for the purpose of gaming shall, on conviction, be punished with imprisonment which may extend to one year and with fine:

9

Provided that.-
a) for a first offence such imprisonment shall not be less than one month and fine shall not be less than two hundred rupees;
b) for a second offence such imprisonment shall not be less than three months and fine shall not be less than two hundred rupees; and
c) for a third or subsequent offence such imprisonment shall not be less than six months and fine shall not be less than five hundred rupees.

7. The contention of the petitioner is that poker played in a computerized electronic machine (video game), Fantastic 3 played with 3 dices and 6 colour pins are games of skill and therefore, the provisions of sections 79 and 80 of the Karnataka Police Act, 1963 are not applicable in the present set of facts. In support of this contention, learned counsel for the petitioner has staunchly relied on section 176 of the K.P. Act which has the effect of expressly saving the games of skill from the rigors of sections 79 and 80 of the K.P. Act. Section 176 reads as follows:

176. Saving of games of skill.- For the removal of doubts it is hereby declared that the provisions of Sections 79 and 80 shall not be 10 applicable to the playing of any pure game of skill and to wagering by persons taking part in such game of skill.

8. A reading of section 176 of K.P. Act, no doubt, indicates that a person taking part in a game of skill could also wager. But, in the instant case, the material allegations are that the accused Nos.9 to 11 being the owners of the Club, have willfully permitted the non-members namely accused Nos.1 to 8 to use the gaming house or the recreation club for the aforesaid purpose.

9. What constitutes the offence under section 79(b) of the K.P. Act is the willful conduct of the owner or occupier of any such building or gaming house in allowing the non-members to use the gaming house.

10. Ofcourse, in a Club there may be diversion of activities and the members of the Club while engaged in the recreation or indulging in the game, in view of section 176 of K.P. Act, could also wager. But a Club by its very constitution is a place to which only its members could be admitted. Therefore 11 it follows that only the members could engage in any diversion of recreational activities. Such an exemption or concession cannot be claimed by a non-member. Further the entry to the Club is also restricted by the terms of the bye-laws of the Club. Therefore, a non-member cannot claim as a matter of right to indulge in any gaming activities of the Club.

11. In the instant case, no material is produced by the petitioner to show that neither he nor accused Nos.1 to 8 were the members of the aforesaid Club at the time of the raid and that they are entitled, as a matter of right, to play poker in the aforesaid Club with or without stakes. If infact they were entitled to play the game of poker as a matter of right as members of the aforesaid Club, accused Nos.1 to 8 could have very well claimed the benefit of section 176 of the K.P. Act. A non-member, therefore, cannot indulge in any gaming activity in a recreation club or a gaming house, nor can he wager therein. He can do so only at the peril of facing prosecution. Likewise, the owner or the occupier of the Club or gaming house would render himself liable for penal action under sections 79 and 80 of 12 the K.P. Act for permitting such activities in the licensed Club by non-members. Therefore, in view of this clear position of law and fact, in my view, it is not necessary to embark upon any enquiry as to whether the poker game was a game of skill or a game of chance. As long as the petitioner and other accused are found indulging in gaming activities run by its owner or occupier contrary to the terms of the license by allowing non- members into the building, in my view, the rigors of sections 79 and 80 of the K.P. Act get attracted. Therefore, I do not find any good ground to accept the contention of the petitioner that initiation of action against the petitioner on the purported allegation is illegal and contrary to the provisions of the Karnataka Police Act. Even otherwise, the petitioner is not being either owner or member of the aforesaid recreation club, the contention urged by the petitioner, whether poker played in a computerized electronic machine (video game) in the aforesaid Club is a game of skill or a game of chance cannot be decided at the instance of the petitioner . For all these reasons, I am of the view that the petitioner is not entitled for any of the reliefs claimed in the petition.

13

12. In so far as the contention regarding the non- compliance of section 155 of Cr.P.C. is concerned, suffice it to note that in the annexures produced by the petitioner himself there is a clear recital that prior to the registration of the FIR, the necessary permission of the Magistrate was secured by the respondent No.4. This fact is specifically stated even in the FIR. Therefore, no grouse could be raised by the petitioner on the purported ground that for want of prior authorization under section 155 of Cr.P.C., FIR registered against the petitioner and the consequent investigation is liable to be set-aside.

13. The various decisions relied on by the petitioner, in my view, are not applicable to the facts of this case. In RAMA RECREATION ASSOCIATION vs. COMMISSIONER OF POLICE, ILR 1993 Karnataka 3357, the question that arose for consideration of this court was, whether the activities of a club or the activities of an Association require licensing under the provisions of the Karnataka Police Act. In the said case, the petitioner therein was a registered society which was formed by its members for playing games of recreation like carrom, chess, rummy. The 14 recreational activities referred above were confined only to the members of the club. In that context, police authorities having insisted for the license to run the said club in terms of the Karnataka Public Amusement Licensing Order, this Court held that, in a Club, there may be any diversion or game but that by itself will not convert the place into the place of public amusement. A Club is a place to which only its members are permitted to engage in any diversion or recreational activities etc. The entry to the Club is restricted by the terms of the bye- laws and in that circumstance, it was held that the petitioner cannot be compelled to obtain a license under the Licensing Order.

In the instant case, the factual matrix is entirely different. The allegations pertain to misuse of the license by permitting non-members to use the Club premises for wagering purposes.

14. In the next decision in MOIN BASHA KURNOOLI vs. THE STATE OF KARNATAKA, 2014 (4) KCCR 3355, the issues involved were, 15 (1) Whether section 78(3) of the K.P. Act is a cognizable offence or non-cognizable offence, in view of the power of arrest without a warrant provided under section 88 of the said Act?

(2) Whether the investigation of the cases under section 78(3) of the K.P. Act and all further proceedings are vitiated by incurable illegalities or defects for want of permission to investigate the case by the competent Magistrate under section 155(2) of Cr.P.C.?

(3) Whether the reports (charge sheets) of the Police Officers with regard to non-cognizable offences can be treated as complaints under section 2(d) of Cr.P.C.?

After analyzing the various decisions on the above points, this Court laid down certain guidelines to the Magistrate with regard to the compliance of provisions of section 155 of Cr.P.C. as well as on application of judicial mind by the Magistrate while taking cognizance of the offences pertaining to non-cognizable offences.

In the instant case, undisputedly, prior permission as required under section 155(2) of Cr.P.C. was taken by the fourth respondent before registration of the FIR. The materials 16 produced before the Court indicate that the learned Magistrate has applied his mind to the facts of the case and has granted the requisite permission. Therefore, even this decision is not helpful to the petitioner to advance the contentions urged in the petition.

15. In W.P.No.20659/2015, the applicability of section 188 of Indian Penal Code was in question. The said issue is not germane before us in the instant case. Therefore, the principles laid down in the said decision are not applicable to the facts of this case.

16. In E.ERANNA & Others vs. THE STATE OF KARNATAKA, ILR 1977 KAR 793, the conviction of the accused therein was set-aside on the ground that the essential ingredients of the offences were not proved. The prosecution had failed to establish that the petitioner/accused therein was playing a game of chance. The court therefore held that the prosecution having failed to prove that 'Andar Bahar' is a game of chance, there was no justification to maintain the conviction 17 of the accused and consequently, set-aside the sentence awarded on the accused.

17. W.P.No.27530/2013, W.P.No.38042/2010 and W.P.No.14828/2014 related to requirement of license which is not an issue involved in this case.

18. In D.V.R. RECREATION CLUB vs. THE STATE OF KARNATAKA & Others, 2017(1) Kar.L.R. 280, the Division Bench of this Court while interpreting section 176 of the Karnataka Police Act has held that in view of said provision, a person taking part in games of skill could also wager. I have followed this principle while rejecting the contention urged by the petitioner .

Thus on overall consideration of all the facts and circumstances of this case, I hold that the petitioner is not entitled for the reliefs claimed in the petition.

For the aforesaid reasons, the writ petition is dismissed.

SD/-

JUDGE Bss.