Gujarat High Court High Court

Babubhai vs The on 22 August, 2008

Gujarat High Court
Babubhai vs The on 22 August, 2008
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/726920/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7269 of 2008
 

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


 

BABUBHAI
VISABHAI PATEL & 1 - Petitioner(s)
 

Versus
 

THE
REGISTRAR - Respondent(s)
 

=========================================================
 
Appearance : 
MR
TEJAS P SATTA for Petitioner(s) : 1 - 2. 
None
for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 22/08/2008 

 

 
ORAL
ORDER

Leave
to join State of Gujarat, through Secretary, Health and Family
Welfare Department as party respondent.

Notice
to the newly added party returnable on 4th December, 2008.
It is further directed that the respondent Secretary, Health &
Family Welfare Department shall report to this Court about the
procedure in existence, if any for registration of birth prior to
enactment of the Registration of Birth & Death Act, 1969
including the registration as per the Births, Deaths and Marriages
Registration Act, 1886 or otherwise on the next returnable date

(JAYANT PATEL, J.)

*bjoy

   

Top