Gujarat High Court Case Information System
Print
SCA/112/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 112 of 2010
=========================================================
RAMANBHAI
KOYABHAI PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
SK PATEL for
Petitioner(s) : 1,
MR CB UPADHYAY, LD.ASST.GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 11/01/2010
ORAL
ORDER
By
way of this petition, the petitioner
has inter alia prayed for holding the action of the respondents
of not exercising powers for correction of birth date as illegal and
arbitrary and further for directing the respondent-authorities
to issue a birth certificate to the petitioner
with her correct date of birth i.e. 29th June 1947.
The
petitioner
has an alternative remedy before the concerned Judicial
Magistrate First Class for redressal of his grievance.
Therefore, this Court is not inclined to entertain this petition.
Hence, the same is rejected.
However,
it will be open to the petitioner
to approach the concerned Judicial
Magistrate First Class.
(K.S.
Jhaveri, J)
Aakar
Top