Gujarat High Court High Court

Appearance : vs Unknown on 25 September, 2008

Gujarat High Court
Appearance : vs Unknown on 25 September, 2008
Author: Anant S. Dave,&Nbsp;
   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 This application stands disposed of as withdrawn.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