Gujarat High Court Case Information System
Print
SCA/2934/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2934 of 2010
======================================
RAJESH
RAMESHBHAI PATEL
Versus
PRINCIPAL
& ORS
======================================
Appearance :
MR
RAMKRISHNA B DAVE for Petitioner
MR NIRAJ SONI, AGP for Respondent
No. 3
MR PS CHAMPANERI for Respondent No.
2
======================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 01/04/2010
ORAL
ORDER
Mr.
R.B. Dave, learned Advocate for the petitioner, seeks permission to
withdraw this petition with a liberty to approach the learned
Judicial Magistrate, First Class, for correction of the birth date
in the School Leaving Certificate. Permission as prayed for is
granted. This petition is accordingly disposed of as withdrawn.
Notice is discharged.
Mr.
Dave, learned Advocate for the petitioner submits that the
petitioner will make a representation before the learned Magistrate,
within a period of two weeks from today. Looking to the urgency of
the matter, the learned Magistrate shall take up such matter on
priority basis and to dispose of the same as expeditiously as
possible preferably within a period of six months from the date of
receipt of the application.
(K.
A. PUJ, J.)
pnnair
Top