mmvw mwmw; mar mfimmméflgifl M§§:i§~% €35? MRNAYAKA Wfififl fimm' £3? mmmmm fiififi QOURT Q? KARNAYAKA HEGH 639%? G? mmmmm Mfifivfi
1
12: nm HIGH coum' er KARNATAKA AT
DATED THIS THE 22m: DAY 01'» FEBRUARs?['26}2%¢% f '<\
Barrow
Tm I-It'.)N'BLE nmwsncm
WRIT PETITION N0.22+35 €!.F
BETWEEN: M
MR.3.KAU3'ifiL _ -.
sic: 512.1 N. snmzvaa
AGED ABOUT 19 YEAP:3--,.j"V '
RIM' ue.15«.-. I
s1?.Eaz~zxn1-;:_ ng*sV:'u3!-zC¥;;_ II _r:,'1=t_a'1~ mmmzry
, ~_;»:::zIs'?:*i¢.¥"@.F EEPERRAL Asians
3e_t:.cs;:;a,'=§'r2: 8LCKI!£, mmmsmm.
" _
AVREE 3?'
'1'~mm.s:>ua:.;-~' swam? €}FF'ICER
" '*2 was-5:331:53 mmxmmr,
or xmariatram
mmwna was':
I . .. R%?0E®§R'i'3
33.8. VI , ERR Fm R2}
.-.--«u------
my 3:.-;:9mm B, ABV... 302: as.
Hmfi
mm ~Wmu W mmmmm mmm Wam-z W mamimmm mm mum W mmmmm Mimi mam W mmmnm mm mam" W m&m"wAe:»:;:_.;ea
2
mzs wax? rwrzrxex rs mam: ¥.§NI)ER AR-:tzi::;£=_V
22$ ANS 22? of THE GONSTITUTIOH as' Innxa P§.aY:.z§s'~..
To nscmas 'T'!-IE msrnonsmmrr awn 1'?.6.Q9"'«--1rzgs;_.
Am+IEX--E 333115;!) 5? 'mm a}. as ILLEGAL, aA;'a_"IVH._V'L-.AwJ.'_"'-T
RN13 UHSUSTAINABLE UNHER LAY.
THIS as-rrrxom Is warns 62;} ref.' i?fi'!,;Y';
ma *2' snow? was nmr, cguwr -wa.z:;: é Psi;-3,
E'oLwwm<3:--- _ _ _
The endo:acmenf"';5;n.nexn. & ;-y1:%%%;-émch is in the
nature of shaw--s::_a11seA" __ dvgmd. 2009 is
called in qugtgm
2. the petitioner
furnished 25.12.1991 at the am
___._of fbassport in the year 2003.
186 dated 5.10.03 was mum ta
was valid upta '?.1e.os. In the
_ thc date at birth at' me peumzm was
%% % as 25.12.1991, mm on the dam of birth
was mama and panama Na.H1775159
daxwzéfihflommberzfiaswasimatzedwithtmaame
E /B
R, .'
MEWM ¢.:.;:§;.mm Q?-' Kfiflwflwkfifi Hfififi Q? KARNA"E"fiK& MEQH filfléfifl? Q? KAQNAYAKA HIGH CQURT OF KARN&'§"A§{fi MGM KSQURY 0? %fi.EéNfi'%.f¥'A%% Hififi <
3
date ofbirth as found in the old pasmrt and
the infarmation gm by the petitbneg. f 1
mplicatitm praying for 01" u
Theneafier, the petiticmr applied 1:11:15!'
birth in the passport £45., in
change his date of to
25.12.1990. In mm: produced
one more birth Bfilore
pmduwa ____ A: wnmcfingl the
the petitioner to ezmlain
_ the which the petiticzmm has
ggggg H1;birt11cerfific:a1:&1'eveal1ng' tm
diflefi .. Said ahowhcauae notice Vida
V V 133.} qumtioned in ms writ peaition.
fined Gaunsael for the mtifioner submits
he has a}. filnd 1513 reply to ma show-cause
"ixatfiee as per Atmamrs-F afiortling his mlanmicn.
He pray: that respondent No.1 may be dire. ta
RV..<§
wmwm Wmm W mmmmm mam Awmzwm W mmmmm mm: mam" W mmmaxm mm; mm? W mmmmm mm-5 mam W mmmmm Ham;
4
cconsider the reply submitted by tlw pefinianer
pass wvproprifie orders.
4. Sri. Pramad. V,
rasponwnt No.1 submits V.
– the petitioner, the respondent
letters to the two autfiéiiitfiis bsfied two
difierent date of4I§irf.h like genuine
date cf afier
getting authoriiics,
the “§f1the petitioner will be
rape “”” 1′ ndems am in the procm uf
gefi ~. of birth ofthe petitioner by writmg’
aufimrities, the grievance of
” V rm more suzvivm. Acoardkagly, writ
stands» cmposm at with a diremn no
to ml-re eerimtien in tin passport
wrding date of birth of the petitiancr, as early as
5
possible, afier getting information fiom than _
sumo:-irm. %
Petition E disj of j;
“‘mn125.2.10
xi… §§,§,§§ %u $2.59 mam: §«E.§.§ E. Eaéu $9: §<E§§ mfi §..§u mam: .§§§§§ ..§ §$.§3…E§m§ §§§,§§ E E2};