IN THE HIGH COURT OF' KARNATAKA
CIRCUYI' BENCH AT DHARWAD
DATED THIS THE 1013* DAY 05* auLY%'?_:§)o:§TVV.: '
PRESENT
THE H()N'BLE MR.JUS"I'ICE MQQANI1$fiAN9m¢AG'3UmA§é'i_
{ %
THE HOIWBLE MRS. '3...y.NAGA?MiiNA
WRIT A9PEAf.%T:ec._3§%Q/ é6:§s,:(s~_REs)
BETWEEN:
PROF." DR.'RL}iDRA'?F:"PA 'v,. 'nAnIBi~iAv1
s/0 LATE VEE%i:mPA% [';AD~£.BHA.VI
AGE: 5? YEARS
ace: Pf€'{)P'ESS()R"iN EC.QNOMICS
R/0.»/1:923.' Q '
NAWKNAGAR " "
- !*I?Q'ii1.LI;_$<'5{)025' %%%%% .. » APPSLLANT
» {Bar Vs;-21' s.$=. 3E._LmRY, ADV. (ABSEND)
H 'A1'.*i'D':
1. ' KARNATAKA Unrvrsizsrrv
"1=§AvATE NAGAR
X 4_ DHARWAI)~E$80€)03
REPRESENTEEL) If-BY rm REGISTRAR
THE CHAIRMAR
DEPARTMENTAL ENQUIRE? COMMITTEE
IN RE PRQRDADIEHAVI DATE OF BIRTH
KARNATAKA UNIVERSITY
PAVATENAGAR
DHARWAD ---- 580903 RESPONDENTS.
(3? SR! RH. CHANDANGOUDAR, A[)V., FoR14j”Ri–,«.V”‘–32
SERVED) ‘
THIS WRIT APPEAL IS FILED uNDER..Sfi;£:ri¥i}Ni4 ms.
THE KARNATAKA HIGH COURT, Am PRAYING ‘I”‘()_’ VsE%§’
ASIDE THE ORDER PASSED {N ‘!_’HE “writ-T.___PE1jIT1_(_m’
N{).29’73/2006 DATED 27/2/2(}06′; :
THIS WRIT comma (3:N”‘~EOR F”‘EbxEAL HfiA7§;*’i1«;(3«, -5TH%1s *
DAY not-um snlmraxaeotinaa J., I}EL!’VERED THE
FOLLOWING:- ‘
‘E_l;;p_GMEP$’1’
Perused the recozds.
‘ ‘ mhfiixtin had questioner} the Show
cause name dgie¢”‘+’15.é;2o06 by which he was asked to
sh.e1§§’ ucause aé. his date of bizth shoulrd not be taken
V fig, as against 30.4.1948. The said Show cause
‘.;c1’t$tice”__ an the basis cf the mport gven by the
éyfiiier constituted for verification of date of birth ef
V. ‘Athrzgapjgiéllant as some of £115 coflcaguas of the petitiener had
about the correciness Gf date of birth ef the
” “:;:zppt:1iaJ1t.
3. Since it is open for the appellant ”
objections, if any before the conccmad authorirfif, é
single Judge felt that it is totally: »z:nn¢ce’§,§g ‘ .fc; a
the writ petition.
4. We agree _with Ltakhén’ by tile icaltaed
single Judge: as the iibetty to show cause
to the notice i’3SLlCd ” feels that it is
tmnecessarvy the High Court
qucstionm g thr: SIi(;rw Héfice, we decline to
interfere with the “f Appeal fails and the
same is dismissed. .,