High Court Karnataka High Court

Bommaiah vs The State Of Karnataka on 17 October, 2008

Karnataka High Court
Bommaiah vs The State Of Karnataka on 17 October, 2008
Author: Anand Byrareddy
-wn uuvm ur mrcwnrmm a-nu:-s Luuua or KARNATAKA I-HGH couar or KARNATAXA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH c
 _I I

I1"?! THE 'i-H133 CEJUR? £3? l€.'21i.RhE}3.'I'R}€}3. AT BANGALORE

zizama W13 W43 1'?th DAY :31? ozzmssn 26933 

BEFGRE

THE HUH'BLE MR.JfiS?ICE ANAHB E¥nAnS§n$7ff:

Hazw Pnwxwxal.Io.x2537£éo¢§r$¥a;s:»§*,. " _ 

EETFfiEl I

Ecmmaiah, 39 years

3!u.Eyavaiah, Rfo.Eelavadi

Village, fiaddamagga H¢n;i,:"m _ --_

Rrkalgufi Taiuk, Eassan_Eistri¢t;zf.;;.P8?ITIOi8a

gay sri.aatfiyana:m3§aa ¢q@ai'¢éfi;~@dv¢cata)

 

Ala : {4 §¢  , A€;fi  ~.='x&,

1.

Th& State afjKarnataka§A”**
hereiz ragresahtéfi by its ‘ .m
Chiaf Sgcretary, ‘idhana Soudha
Eangalara~560,G@I;A* ” ‘~.’-

2.The Head Master; G6#%&fim§fit
Highar ?:imar§=schg¢lg;Balavadi
Village; fiaddamagge Hbbli,

;firkalq§fi.?aluk, HaSsan*nistrict.

$;The Héad fissfi%£, 8;M.S.Juniar
Cmllaga, Easgvapafitanna Village
Ramafiathaguraffifibli, Arkaiagud

n” ?aluk,xB&s$a&fflistrict.

‘~3fi&gThg Biéckififiucatian flfficer,
.’k:kalqu§ Taluk, Hassan District.

3;mfi&”aéputyTni:actor cf ?uhlic

R-Egstsaticns, Hassan Distriat.

w_$}SacE%tary, Karnataka State
“, Efiuaatisn Beard, Balleahwaram
, Eangalara–3

Z

IL-ii-I COURT OF KARNATAKA I-HGH OF KARNATAKA HKGH COURT OF KARNATAKA HKGH COURT OF KARNATAKA HEGH COURT OF KARNATAKA HIGH C

?.Thé Managing Eiractar
Eaznataka State Read Transport
Cargsxatian, K.H.Raad,

sangaiam. . . .RBFOI’.1’§§i§’f¥!._uW.’

Thia writ patitian is filed underjfimticl§$W?”
226 and 221 af the Canstitutian af India p:a3ing'”
far issuance af a writ at mandamus diracing”the’_
resgcsdents 2 tn 6 ta enter in thei£_r¢39¢£tiv§_j
xacmrfifi the ccrrect date cf fbirth_”uf th¢*T

gatitianer as 14.4.19a9 instead of 19.2,1$5$’ét¢;”
vhis petitian ¢aming¥ an far ‘péélimifiary

haarimg thia day, the_m’C9u;t ‘passed} the

fallawing:– ‘; 2″ ‘AQ *. “‘”

The writf:»@eti£i¢fi:_Ti§._lf£iad saeking
cmrracticn ,af” Efiafl data *Qf=”Ei£§h in the ssh:
Certifi¢ata,”wfiiég_ha$’fiaénnigéuad in favour of

the getiti¢ne:’inffheT§a%r=lfifil.

?,_ sincfi thaO;niifif claimed woubfi invarve

:f”£indifi§s, cf .féfif; ~it —- is aggrogriate that the

Tgeti£ianah*§e Emit ta his remedies by way cf 3

ci?il”3uit;OfiAT

_ fhe petifian is net maintainable. It

‘=i3_zgj§cted.

Sd/-§___
fudge

*3lbf-.