High Court Karnataka High Court

Mr.S.Kaushal S/O Sri N. Srinivas vs The Regional Transport Authority on 22 February, 2010

Karnataka High Court
Mr.S.Kaushal S/O Sri N. Srinivas vs The Regional Transport Authority on 22 February, 2010
Author: Mohan Shantanagoudar
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};