Gujarat High Court High Court

Patel vs State on 8 August, 2008

Gujarat High Court
Patel vs State on 8 August, 2008
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/721120/2008	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7211 of 2008
 

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

 

PATEL
MONABEN MAHENDRABHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KIRIT R PATEL for
Petitioner(s) : 1, 
MR HH PARIKH, AGP for Respondent(s) : 1, 
MR
DHAVAL G NANAVATI for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 08/08/2008 

 

 
 
ORAL
ORDER

The
petitioner has preferred the petition for appropriate directions to
the respondent authorities to amend the entry in the register of
birth and death by correcting the same as 8.6.1986, which is wrongly
recorded as 8.8.1986.

Heard
Mr.Patel, learned Counsel for the petitioner and Mr.Parikh, learned
AGP for respondent No.1. Mr.Nanavati is not present.

Considering
the facts and circumstances, it appears that the petitioner has made
representation on 3.4.2008, however, the same is not decided and at
that stage, the present petition is preferred.

In
view of the above, as no decision is rendered by the authority, it
is not possible for this Court to undertake the judicial scrutiny of
the decision. Therefore, the only direction, which can be given in
the present petition is to direct the authority to whom the
representation is made, copy whereof is produced at Annexure D dated
3.4.2008, to decide the same within some reasonable time limit.

Mr.Patel,
learned Counsel appearing for the petitioner, submitted that in
similar matter, this Court has passed the order dated 1.2.2008 in
Special Civil Application No.511 of 2008 and, therefore, this Court
may issue such directions. The petitioner may show the copy of the
order, if applicable to his case to the competent authority.

Hence,
the present petition is disposed of with the direction that the
concerned officer of respondent No.2 Corporation shall take
appropriate decision upon the application/representation of the
petitioner dated 3.4.2008 as early as possible, preferably within a
period of one month from the date of receipt of the order of this
Court. Direct service is permitted.

8.8.2008						(Jayant
Patel, J.)
 


vinod

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top