Gujarat High Court High Court

Patel vs State on 9 March, 2010

Gujarat High Court
Patel vs State on 9 March, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3023/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3023 of 2010
 

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

PATEL
PRAVIN MAGANLAL - Petitioner
 

Versus
 

STATE
OF GUJARAT & 1 - Respondents
 

====================================== 
Appearance
: 
MR
HARNISH V DARJI for Petitioner. 
MR NIKUNT RAVAL, AGP for
Respondent No. 1.  
None for Respondent No.
2. 
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 09/03/2010 
ORAL ORDER

Mr.

Harnish V. Darji, learned advocate appearing for the petitioner
seeks permission to withdraw this petition with a liberty to
approach either the competent Civil Court or the Court of learned
JMFC for seeking appropriate direction to the authority for
correction of date of birth in the birth register. Mr. Darji submits
that the petitioner will approach the competent Civil Court within
three weeks from today. If such a proceedings are moved by the
petitioner, the concerned competent Court is directed to decide the
said issue as expeditiously as possible, preferably within the
period of six months from the date of receipt of writ from this
Court or from the date of receipt of certified copy of this order,
whichever is earlier.

With
this direction, this petition is accordingly disposed of as
withdrawn. D.S. permitted.

Sd/-

[K. A. PUJ, J.]

Savariya

   

Top