Gujarat High Court Case Information System
Print
SCA/8567/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8567 of 2008
=========================================================
PATEL
RAJENDRAKUMAR PRAHLADJI - Petitioner(s)
Versus
UNION
OF INDIA - Respondent(s)
=========================================================
Appearance
:
MR
AY KOGJE for
Petitioner(s) : 1,
MR VB KUNDAN SINGH for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 28/07/2008
ORAL
ORDER
Mr.
AY Kogje learned Counsel for the petitioner does not press the
petition with a view to approach before the passport authority by
supplying additional details, as may be required by the passport
authority, and for following the procedure known to law.
Mr.
Singh learned Counsel for the passport authority states that if the
details are submitted, the matter shall be considered in accordance
with law.
In
view of the above, the petitioner may supply details within a period
of two weeks from today. If the details are supplied, the matter
shall be considered in accordance with law, and the appropriate
decision shall be rendered within a period of two weeks thereafter,
by the passport authority.
The
petition is disposed of accordingly. It is clarified that in the
event, the decision of the passport authority is against the
petitioner, the petitioner may have the remedy in accordance with
law, by challenging the said order.
(JAYANT
PATEL, J.)
Suresh
Top