High Court Karnataka High Court

Sri P Devaraju vs The Passport Officer on 7 November, 2008

Karnataka High Court
Sri P Devaraju vs The Passport Officer on 7 November, 2008
Author: N.K.Patil
     A.S.G.)

IN THE 3363 QQQET OF Ir__§&ATAi{A AT QEGALORE W.P.No. I 39% OF 2008
1

IN THE HSGH COURT OF KARMATAKA AT  j ..

mm» 11113 mi: 7" am or xova:mxrg..¢% ::r%9§) ¢;;% " 

'me HON'BLE MR. .:us'nc:L" N.K,F'AT!L   A   %

BETWEEN:

sag PDEVARAJU 
are MYSORE pufiARA4ueow5A . j

    % %
RIAT no 2. BANGARAGIRL  » ..  :

mmmmmem,
MY$0RE 570 ocm__

AND :

*rHE'pAssma2«:,>r=.?tc5RT'TA..,? 
REGIQNAL paesmm o:*=;;££P~MANGALA
BA¥a'C;ALORE95

 RESPONDENT

06*

V’ “s§§R£<§TiNG THE RESPONDENT T0 RENSW THE PASSPORT IN
_ TO THE APPUCATQON HLEE3 BY THE F'E!'lTiONER D'£'.28.3.98.

THIS WRIT PETHTON COMING ON FOR PRELIMINARY HEAFRNG,

T Q: was war, we comm MADE THE FOLLOWING:

IN THE MGR COURT OF KARNATAKA AT BANGALORE W}-",No.i3980 OF 2008

Egvmmon no.139so <51-"fig

IN THE HIGH COURT OF KARNATAKA AT BANGALORE W.P'.No.l398fl OF 2008
2

2_£.__l2__.E__8

Petitioner in this petition has sought oquaoog

the order dated 9*’ September by ”

Passport Offimr, Bangalore

and a writ of mandamus, Afne. _ to ” L’

renew me passport in pggrsuorst:o’Vo_;ofV’1″hze appiioation filed
by the petitioner dated 2?’

2. I hayio-i’:!;1}é»~ar<:f:A_' appearing for

petitioner aifio V. 'Ass:sta' nt Solicitor

General fof time.

3, During of submission, Sri.
Balakrishfja _ counsel appearing for

tf1a1t”,H;d1e insiant writ patio’ ‘on filed by

as wifiwdrawn, reserving

to redress his grievance before the

Vviogai forum and alt the contentions urged in

H ‘ ‘on may be Iefi’ open.

£1′? 3315 HIGH COURT OF KJKRNATAKA AT BANGALORE W.P.No. 1 3980 OF 2008

IN THE BIG COURT OF KARI’-{AT AT ” W.P.No.l3980 OF 2008

3

4. The submission made by teamed

appearing for as sinted supra, is

record.

5. In flue fight of the subrniésioty’ i;

counsel for pefitioner, as
filed by petitioner is
liberty to petitioner to before the
rmpondent hegfvesfi; gs *.f*%;x5;g’3’|’opriate iegal
forum, if he” .._§§f::’1v#1e9d afme. An the
contefitinhs fin are left open.
orderedax;c~or¢si:1;j§y?jkL 1 7 if % %

Sri “Asé§vindaAKxjfii}ar, learned AsslSia’ nt Soiicitor

fiia memo of appearance on

withifi two weeks frwn today.

sal-

Iudge

113: THE EKGH COURT OF” KARNATAKA AT BANGALORE W.P.No.l 39$) op zoos