Gujarat High Court High Court

Himmatsinh vs State on 1 March, 2011

Gujarat High Court
Himmatsinh vs State on 1 March, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2097/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2097 of 2011
 

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

 

HIMMATSINH
BHAGVATSINH SODHA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH AGP & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.
ANKIT SHAH for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 25/02/2011 

 

 
 
ORAL
ORDER

The
learned advocate for the petitioner has moved a draft amendment. The
same is granted and may be carried out before the next date of
hearing.

Heard
Mr. Ankit Shah, learned advocate for the petitioner. It is submitted
by him that the application for change of date of birth made by the
petitioner on 26.05.2005 has been rejected, vide impugned order dated
04.01.2011, after about five years thereof, without considering the
aspect highlighted by the petitioner that there was a clerical
mistake regarding the date of birth shown in the School Leaving
Certificate of the second school attended by the petitioner.

Notice,
returnable on 08.03.2011.

Reply,
if any, be filed on or before that date.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top