2014 INSC 0249 Unique Identification Auth. of India & Another v. Central Bureau of Investigation (Supreme Court Of India) HON'BLE MR. JUSTICE B.S. CHAUHAN HON'BLE MR. JUSTICE J. CHELAMESWAR Special Leave to Appeal (Criminal) No. 2524 Of 2014 | 24-03-2014 1. Issue notice. 2. In addition to normal mode of service, dasti service, is permitted. 3. Operation of the impugned order shall remain stayed. 4. In the meanwhile, the present petitioner is restrained from transferring any biometric information of any person who has been allotted the Aadhaar number to any other agency without his consent in writing. 5. More so, no person shall be deprived of any service for want of Aadhaar number in case he/she is otherwise eligible/entitled. All the authorities are directed to modify their forms/circulars/likes so as to not compulsorily require the Aadhaar number in order to meet the requirement of the interim order passed by this Court forthwith. 6. Tag and list the matter with main matter i.e. WP(C) No.494/2012. 1 SpotLaw