Gujarat High Court Case Information System
Print
SCA/2097/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2097 of 2011
=========================================================
HIMMATSINH
BHAGVATSINH SODHA - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH AGP & 2 - Respondent(s)
=========================================================
Appearance
:
MR.
ANKIT SHAH for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 25/02/2011
ORAL
ORDER
The
learned advocate for the petitioner has moved a draft amendment. The
same is granted and may be carried out before the next date of
hearing.
Heard
Mr. Ankit Shah, learned advocate for the petitioner. It is submitted
by him that the application for change of date of birth made by the
petitioner on 26.05.2005 has been rejected, vide impugned order dated
04.01.2011, after about five years thereof, without considering the
aspect highlighted by the petitioner that there was a clerical
mistake regarding the date of birth shown in the School Leaving
Certificate of the second school attended by the petitioner.
Notice,
returnable on 08.03.2011.
Reply,
if any, be filed on or before that date.
(Smt. Abhilasha Kumari, J.)
Safir*
Top