Citation : 2023 Latest Caselaw 7144 Kant
Judgement Date : 10 October, 2023
-1-
NC: 2023:KHC:36746
WP No. 20059 of 2023
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 10TH DAY OF OCTOBER, 2023
BEFORE
THE HON'BLE MR JUSTICE R DEVDAS
WRIT PETITION NO. 20059 OF 2023 (GM-POLICE)
BETWEEN:
M/S NITTUR SPORTS AND
RECREATION ASSOCIATION R,
A SOCIETY REGISTERED UNDER
SOCIETY REGISTRATION ACT 1960,
SURVEY NO. 244,
NH 206, NITTUR GRAMA AND POST
NITTUR HOBLI, GUBBI - 572 223,
TUMKUR, (REPRESENTED BY ITS PRESIDENT)
...PETITIONER
(BY SRI. CHIDANANDA S, ADVOCATE)
AND:
Digitally signed by 1. THE STATE OF KARNATAKA,
JUANITA THEJESWINI
REPRESENTED BY ITS PRINCIPAL SECRETARY,
Location: HIGH
COURT OF HOME DEPARTMENT,
KARNATAKA
VIDHANA SOUDHA,
BANGALORE - 560 001.
2. THE SUPRIDENTENT OF POLICE,
TUMKUR DISTRICT, TUMKUR - 572 101.
3. THE DEPUTY SUPERIDNTENT OF POLICE,
SIRA, TUMKUR DISTRICT - 572 105.
-2-
NC: 2023:KHC:36746
WP No. 20059 of 2023
4. THE CIRCLE INSPECTOR,
GUBBI POLICE STATION,
GUBBI - 572 223, TUMKUR.
5. THE SUB INSPECTOR,
GUBBI POLICE STATION,
GUBBI - 572 223, TUMKUR.
...RESPONDENTS
(BY SRI. MANJUNATH K, HCGP)
THIS WP IS FILED UNDER ARTICLES 226 AND 227 OF
THE CONSTITUTION OF INDIA PRAYING TO DIRECT THE
RESPONDENTS NOT TO INSIST THE PETITIONER TO OBTAIN
LICENSE TO CARRY ON LAWFUL ACTIVITIES IN THE PREMISES
OF THE PETITIONER - ASSOCIATION EITHER UNDER THE
LICENSING AND CONTROLLING OF PLACES OF PUBLIC
AMUSEMENT ORDER OR UNDER THE KARNATAKA POLICE ACT
AND ETC.,
THIS PETITION, COMING ON FOR PRELIMINARY
HEARING, THIS DAY, THE COURT MADE THE FOLLOWING:
ORDER
R.DEVDAS J., (ORAL):
Heard the learned counsel for the petitioner and
learned High Court Government Pleader.
2. The petitioner is before this Court praying for
issuance of a writ of mandamus thereby directing the
NC: 2023:KHC:36746 WP No. 20059 of 2023
respondents not to insist upon the petitioner to obtain
license for the recreation activities conducted by the
petitioner in the schedule premises either under the
Karnataka Police Act, 1963 or under the Licensing and
Controlling of the Places of Public Amusement Order,
1970.
3. Learned counsel for the petitioner would submit
that, this Court in similar matters has been pleased to
dispose of the writ petitions granting the relief.
4. Learned High Court Government Pleader would
submit that the writ petition could be disposed of in terms
of the order passed by this Court on 28.11.2018 while
disposing of W.P.No.50923/2018.
5. The submission of the learned High Court
Government Pleader is placed on record. If any illegal or
unlawful activities are conducted or permitted in the
petitioner's premises, it is always open for the respondents
to initiate such action as permitted under law.
NC: 2023:KHC:36746 WP No. 20059 of 2023
6. The learned counsel for the petitioner has
brought to the notice of this Court a judgment passed by
the Division Bench of this Court at Kalaburgi, in
W.A.No.20090/2015 in the case of D.V.R. Recreation Club
Vs State of Karnataka, disposed of on 27.06.2016 and
further order issued on a review petition in the same
matter on 19.10.2016. In view of the subsequent
directions issued by the Hon'ble Division Bench, the
present writ petition is disposed of with the following
directions:
a. 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 game/s is/are played by the members. The CC TV footage of at least prior 15 days' period shall be made available by the petitioner, to the police, as and when called upon to do so.
b. The petitioner shall issue identity card(s) to all its member(s), which shall be produced by the member(s), when called upon by
NC: 2023:KHC:36746 WP No. 20059 of 2023
the police, during the raid(s) and surveillance etc.
c. 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) with stakes or make any profit or gain out of the game(s) played, except games of skills.
d. 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 any of the game/s played is/are contrary to any law and in violation of the settled practice, it is open for them to take action against petitioner and the offenders, in accordance with law.
e. The jurisdictional police shall have liberty to visit premises periodically and/or on receipt of any information about any
NC: 2023:KHC:36746 WP No. 20059 of 2023
unlawful activity being carried on in the petitioner's premises.
f. The respondents are directed not to interfere with the lawful recreational activities carried on by the members of the petitioner - Club/Association.
g. 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 member(s) of the petitioner are found to have indulged in any unlawful or immoral activities.
Ordered accordingly.
Sd/-
JUDGE
rv CT: BHK
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!