Gujarat High Court High Court

In The High Court Of Gujarat At … vs Moti Rantai Gram Panchayat on 5 January, 2015

Gujarat High Court
In The High Court Of Gujarat At … vs Moti Rantai Gram Panchayat on 5 January, 2015
         C/SCA/18648/2014                                ORDER




        IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
          SPECIAL CIVIL APPLICATION NO. 18648 of 2014
============================================================
====
           PATEL MEENABEN SHAMBHUBHAI....Petitioner(s)
                            Versus
        MOTI RANTAI GRAM PANCHAYAT, & 1....Respondent(s)
================================================================
Appearance:
MR TEJAS P SATTA, ADVOCATE for the Petitioner(s) No. 1
================================================================
        CORAM: HONOURABLE SMT. JUSTICE ABHILASHA
               KUMARI

                            Date : 05/01/2015


                             ORAL ORDER

Heard Mr.Tejas P. Satta, learned advocate for the 
petitioner.

It is submitted that the petitioner has made an 
application   dated   15.11.2014   to   respondent   No.2­ 
Talati­cum­Mantri, for change of her date of birth in 
the   record   as   well   as   for   the   issuance   of   a   fresh 
Birth Certificate showing the correct date of birth. 
However,   the   said   application   has   not   been   decided 
till date.

Issue   Notice   for   final   disposal,   making   it 
returnable on 20.01.2015.

In addition to the normal mode of service, Direct 
Service is also permitted. 

Page 1 of 2

C/SCA/18648/2014 ORDER

(SMT. ABHILASHA KUMARI, J.)
piyush

Page 2 of 2