HIGH COURT OF AUSTRALIA The Commissioner of Police Vs. Tanos (Dixon C.J.(1), Webb(1) and Taylor(2) JJ. ) 11 March 1958 CATCHWORDS Police Offences - Disorderly houses - Restaurant premises - Declaration of premises - Necessary factors - Ex parte order - Rescission granted - Appeal by police - "Allow" - "Allowance" - Owner or occupier of premises - Opportunity of being heard - Disorderly Houses Acts 1943 (N.S.W.), ss. 3 (1), 4 (1) - Disorderly Houses Regulations, reg. (1). HEARING Sydney, 1957, December 18, 19; Melbourne, 1958, March 11. 11:3:1958 DECISION Farrell v. Delaney (1952) 52 SR (NSW) 236; 69 WN 260 Ex parte Gleeson (1907) VLR 368 Ex parte Gleeson; In re The Shanghai Club (1907) VLR 463 Ward v. Williams [1955] HCA 4; (1955) 92 CLR 496 In re The Shanghai Club (1907) VLR 463 Cooper v. Wandsworth Board of Works [1863] EngR 424; (1863) 14 CB (NS) 180 (143 ER 414) Boswel's Case [1572] EngR 48[1572] EngR 48; ; (1583) 6 Co Rep 48b (77 ER 326) Bonaker v. Evans [1850] EngR 923; (1850) 16 QB 162 (117 ER 840) In re Hammersmith Rent-Charge [1849] EngR 726; (1849) 4 Ex 87 (154 ER 1136) Delta Properties Pty. Ltd. v. Brisbane City Council [1955] HCA 51; (1955) 95 CLR 11