Gujarat High Court High Court

Chaudhari vs State on 12 November, 2008

Gujarat High Court
Chaudhari vs State on 12 November, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13438/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13438 of 2008
 

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


 

CHAUDHARI
KALPANABEN BABUBHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
NP CHAUDHARY for Petitioner(s) : 1,MR TUSHAR
CHAUDHARY for Petitioner(s) : 1, 
MR.VIPUL MISTRY, A.G.P., for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 12/11/2008 

 

 
 
ORAL
ORDER

Learned
advocate for the petitioner seeks permission to withdraw this
petition with a view to approach the concerned authority for
correction of date of birth as recorded in the School Leaving
Certificate and also in the Passport issued by the Regional Passport
Authority.

If
such a representation is made, it shall be decided in accordance with
law.

Permission
to withdraw this petition is granted.

Matter
stands disposed of as withdrawn.

[Anant
S. Dave, J.]

jani

   

Top