2013 INSC 0907 Justice K.S. Puttaswamy (Retd) & Another v. Union of India & Others (Supreme Court Of India) HON'BLE DR. JUSTICE B.S. CHAUHAN HON'BLE MR. JUSTICE S.A. BOBDE Writ Petition (Civil) No. 494 Of 2012 With T.P.(C) No. 47-48 Of 2013 & 476 Of 2013, W.P.(C) No. 829 Of 2013 | 23-09-2013 Issue notice in W.P.(C) No. 829/2013. Application for deletion of the name of petitioner no. 1 in T.P.(C) Nos. 47 of 2013 is allowed. Heard learned counsel for the parties. Having regard to the facts and circumstances of the case, we are satisfied that this is a fit case where the prayer for transfer in T.P.(C)nos. 47-48 of 2013 and T.P.(C) No. 476 of 2013 is to be allowed. On the facts of the case, we allow these Transfer Petitions and direct that W.P(C) No. 439 of 2012 titled S. Raju Vs. Govt. of India and Others pending before the D.B. of the High Court of Judicature at Madras and PIL No. 10 of 2012 titled Vickram Crishna and Others Vs. UIDAI and Others pending before the High Court of Judicature at Bombay be transferred to this Court. The Registry of the High Court of Madras and Registry of the High Court of Bombay are requested to transmit the original records to this Court expeditiously. These Transfer Petitions are accordingly allowed. 1 SpotLaw All the matters require to be heard finally. List all matters for final hearing after the Constitution Bench is over. In the meanwhile, no person should suffer for not getting the Adhaar card inspite of the fact that some authority had issued a circular making it mandatory and when any person applies to get the Adhaar Card voluntarily, it may be checked whether that person is entitled for it under the law and it should not be given to any illegal immigrant. 2 SpotLaw