High Court Karnataka High Court

Vishwanatha vs State Of Karnataka on 22 April, 2009

Karnataka High Court
Vishwanatha vs State Of Karnataka on 22 April, 2009
Author: Mohan Shantanagoudar
 

 

3: fiméfisa msgmm §mz 1§;RA;:§;§«% Lk%

Bfififififififiz

¥E3E$kERTHA
E';'Q SI».-{E§s"§§'.fi. Efiififlfifii 

Aéfia 2% vzaas

PA§§V§?§fifiMA%E , >.s:

%A¥E§$R vzasag figs $353,
mwm@&%@_@._;jy*,_. , :

'i§BE.§$E §KS"?RE_$"E'   1}  '  "  . ., g ?E""i'E'€'§<I.§}*§$E

'1§§$:$aE:§;32§§2§Ag'g$§aa:a?2$;

1.

S.A?£.$?–Ki%§%?£K$,v
az§ag$ay?Es §$»:?§ $EflRE?ARY
E§§£%?X§fi.§§§§ETfiH?

4:Ea§§a;§zx5g§§$:

agt , g$é§§%%$a Sfififififififi? E§§$$?E%%

‘w.$§&&:H&T:@E aahaa

.- gfigagsggfifig

.’~8a§§$;§§

x_E$?£$$EN?$$ 3? avg axgzafigx

“~w =3, %H§3a:v:s:§§&; S§¢E§?£§Y Rfifi

‘=»a3&z§? §z§$:?@3
iK£§§A?é%A 3£$fi%§&%? £Q¥§A?E3§
“$xkK:wfi?:ax Efifififi
%¥$$R§ fiE¥§SEfi§
fivsaag flaw R§§§§¥§Sfi?§

i§§:§§E Egfifififlfififig fi5fi.%5}

mmm fivflm

,_ ,.,.w..1.,.m. W mmmmm mm mam” W mwmmm WWW wW*%m~* mmmfim Rim mmm W

in}

“E’§’§E§ §§3.§”E’ ;.§§?E’?’§i§fi’. ES FIEES §l.%§£*§L’§ §;§é.”Ef.’:’.”.f$
E26 Eafiéfl 59?”? £3? ‘E’§~§§;§ %:%:’.’2§e-§;7*.:’§’E§E”‘¥.,?’1?*Z€%§*é C55′
*2? E33 REa.”3′? “§’E’§§€ §;§§’§%3?>§EEf*§’§”$ 35$ “~’,’,”~’~I?’:’s”si’3″_:>”‘vv

3.E?REfiE}§’?fi.TEéZ:a’?é :35 *:’*:»«:3 §g?:*:=?;<;§;:&:§. :é.a;as§5_;""é*'§a.–a§'::-?z_s:—.._fa-:«§:§:_
*'?«..'} TIRE ram IE$$f..%'A§*§%?3E £35" 595%? 3.3.5.: %a%;:.§:..é§3;.:::,,a;:at-g;§='
Ef~$€Z'$§?{3&?z'?E§§$ fiiéfififiiéf? :'7}§s'E'£ .€2§",_ "~§§E'§éff'E*%.' E'<.TS"=

3..35¢:9?§ @:E;¥.:€:Z’§Zr’;;i§£L’?’ §:?s*§«;§e’::.z;:*z?._4.z=.;w$’ §*:.:§«:?:7:a:”§;R-.i:;:2£v:§
Q? “?z§«€§:: mix; 5%. : ”

‘I’}€E§ 333.3′, TEE $«’I3’=’%.§R”‘i’ ;’«€3§§E”‘锑5:{§ E”GL.}..£Z9’aié’§?éE£;=~*=. “~-._H

2*:-{:3 ?ETE’2’E$f£ ES r.:€s:»»:::2%:3 £.:s;;”‘3:§a z”£§’:;%Sfi’..’v :+§a§.2.’:§zr;”V»%,

mmwfi
33%. B: fifimizate

taim natfm an ?:>e.%zflff@~£’vr2*;}:s{_1;aé:zii;é;§:%,=r;~::1i:’s, ”

Thé    §¢t§i;5é9n¢r Em fizat his
  Sf hm in $.s,L,c,

maria {E fig 43$ 6%}; tlzifi fiajss’, iffmfigfx $13:
the fiacrw paassfi by the

$’:ur?@ $22.5 ya: i§§5′ The

mrfi éaszifi Ea fiim £3 gfiséuafid at

.51 ta fiw Wfii yfifiiémfig Er’:

\\r’\ »’f\'”:

fgmfg W’mW§’&aze’M$m-.amn. mm .mm.m….’~. . .

-. …-munuunn rilul-I COURT OF KARNATAKA HIGH CO.t.fRT OF KARNATAKA HIGH COURT OF KARNATAKA HIGF

3

birth is 5.10.1979. Since the: Date of Birth was not

filed O.S.No.34/2&3? before the Civil

Kundapur, for daolaration and. ‘

suit: the Civil Court has dechaI*9d:”‘-
birth of the petitimmrstr is 5;1<j.L1.9r79}%

directed the second i1g§-ein 1:'r'::~ cfilete the
wrong date of birth of '$.S.L.C. marks
card and of birth of
the judgment and decree
of is confrrfi in

4; £-1bc§:ve, it is clear that the Civil Court

~._£hat the oormct date of birth of the

1979. In view of the same, the correct

% % ' shall have to be substituted in S.S.L.C.

' H " 'A    by the rcspondcnts.

W

'hand. as



WWW Mm’ mmmmm WEWW m.~a§3m as-» zamawmfim. rams-Jz mam W mmmmm WW amam W mmmmm HWM mm? W mmm”r;a%e.Mm

MGM

‘ ‘ .: -§ ,»

– ?m§;w¢;.3&$

5%

fix ?xm:f<ii@.%:;'§ $333 §@i§é';3%'iE'% flfiifif is m§a;:{$:»

Rfimfifisfii yaw $5 3 am éjzmmd 12$ §g~s§;k%A
S.$'L,€», maria zxarti fir fimtaraifi fly '
birtlrz $3' {$13 pafitiezaar as .:=:,;s:

*f.3'$.P€a¢34;' 2395?; &a 4mxp&i'::%33;$§y "'a.$"'g;w$a£*.:fiiaV§A.

iatfif am ms mtg: zimaiz. gs date
cf rmzépt 9? fliifi a:sr§;e*z"; _EfE;= 32$ arfier
mf the Civi} passaé in
£}.S.sE'3a'3'4f Smirk, than
$115 as abififi by 2:13

. % :}{z'gE*3.e3:' Eamfia 1*

3. 9:+:;2*£tflpa§:T’b;m3 :3. agagmaw Si:

Sd/-3
Judge

MC”: