Gujarat High Court High Court

Patel vs Talati on 27 April, 2011

Gujarat High Court
Patel vs Talati on 27 April, 2011
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4892/2011	 2	ORDER

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4892 of
2011 
=========================================================

 

PATEL
KAPILABEN BHIKHALAL - Petitioner(s)
 

Versus
 

TALATI
CUM MANTRI - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
LALIT V PATEL for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 27/04/2011 

 

ORAL
ORDER

1.
Leave to amend so as to add Collector and Mamlatdar as respondent
Nos.2 and 3.

2.
The amendment to be carried out forthwith. The petitioner shall
supply copy of the petition alongwith all annexures to the learned
AGP so far as the newly added respondents are concerned.

2.
Heard Mr. Patel learned advocate for the petitioner and Mr. Raval,
learned AGP for the respondent.

3.
The petitioner has preferred present petition seeking below mentioned
relief/s:-

“6
(A)….

(B)
issue appropriate writ, order or direction upon the respondent
authorities directing to decide the representation dated 25.1.2011
made by the petitioner for making necessary changes of Date of Birth,
Name and Surname of the petitioner in the register maintained by them
and for issuance of fresh Birth Certificate.

(C)……

4.
Having regard to the averements and submissions made in the
application and the relief prayed for in the petition, learned AGP
has submitted that the competent authority shall take into
consideration the application-representation made by the petitioner
as early as possible but not later than 20.5.2011 and after hearing
the petitioner pass appropriate order on or before 31.5.2011 if it is
found in accordance with law.

5. In
view of the aforesaid statement by learned AGP, the petition is
disposed of with the observation that the competent authority may
take into consideration the petitioner’s application as expeditiously
as possible and preferably within the time limit as mentioned
hereinabove and take appropriate decision in accordance with law.

6. Learned
AGP may inform the authority about the decision of this Court in the
case between Nitaben Nareshbhai Patel vs. State of Gujarat
(2008[1] G.L.H. 556) and instruct the authority to take
decision after taking into account the judgment of this Court.

(K.M.THAKER,J.)

Suresh*

   

Top