Gujarat High Court Case Information System
Print
SCA/11042/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11042 of 2008
======================================
ELVINA
JOHN BUNDELA
Versus
REGIONAL
PASSPORT OFFICER
======================================
Appearance :
MR
ZUBIN F BHARDA for Petitioner
MRS VASAVDATTA
BHATT for Respondent
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 25/09/2008 ORAL ORDER
Learned
counsel for the petitioner seeks permission to withdraw this petition
with liberty to approach the concerned jurisdictional Magistrate for
issuance of certificate of date of birth on the basis of the decision
of this Court in the case of Nitaben N. Patel vs. State of Gujarat,
reported in 2008 (1) GLH 556.
Permission
is granted. This application stands disposed of as withdrawn.
If
the petitioner approaches the concerned jurisdictional Magistrate for
issuance of certificate of date of birth, the concerned
jurisdictional Magistrate shall pass order in accordance with law
keeping in mind the law laid down by this Court in the case of
Nitaben N. Patel vs. State of Gujarat, reported in 2008 (1) GLH 556,
as expeditiously as possible.
(ANANT
S. DAVE, J.)
(swamy)
Top