Gujarat High Court High Court

Patel vs Union on 28 July, 2008

Gujarat High Court
Patel vs Union on 28 July, 2008
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8567/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8567 of 2008
 

=========================================================

 

PATEL
RAJENDRAKUMAR PRAHLADJI - Petitioner(s)
 

Versus
 

UNION
OF INDIA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AY KOGJE for
Petitioner(s) : 1, 
MR VB KUNDAN SINGH for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 28/07/2008 

 

 
 
ORAL
ORDER

Mr.

AY Kogje learned Counsel for the petitioner does not press the
petition with a view to approach before the passport authority by
supplying additional details, as may be required by the passport
authority, and for following the procedure known to law.

Mr.

Singh learned Counsel for the passport authority states that if the
details are submitted, the matter shall be considered in accordance
with law.

In
view of the above, the petitioner may supply details within a period
of two weeks from today. If the details are supplied, the matter
shall be considered in accordance with law, and the appropriate
decision shall be rendered within a period of two weeks thereafter,
by the passport authority.

The
petition is disposed of accordingly. It is clarified that in the
event, the decision of the passport authority is against the
petitioner, the petitioner may have the remedy in accordance with
law, by challenging the said order.

(JAYANT
PATEL, J.)

Suresh

   

Top