Gujarat High Court Case Information System
Print
MCA/2432/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR DIRECTION No. 2432 of 2008
In
SPECIAL
CIVIL APPLICATION No. 511 of 2008
=========================================================
VIMALKUMAR
PRAVINKUMAR BHRAMBHATT - Applicant(s)
Versus
AHMEDABAD
MUNICIPAL CORPORATION & 1 - Opponent(s)
=========================================================
Appearance
:
MR
RAVINDRA SHAH for
Applicant(s) : 1,
...for Opponent(s) : 1,
MS DS PANDIT,
ASSTT.GOVERNMENT PLEADER for Opponent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
Date
: 12/09/2008
ORAL
ORDER
Notice
returnable on 19th September, 2008. Ms. D.S. Pandit,
learned AGP appears and waives service of notice on behalf of
opponent no.2 State.
The
officer who has issued fresh birth date certificate after the orders
passed by this Court is directed to appear in person on 19th
September, 2008. While appearing before the Court, he shall bring
detailed data in all cases of the last three years where such system
has been adopted by the Municipal Corporation more particularly, by
the authority issuing birth certificate. Experience of the Court is
that Municipal Corporation is simply complying with the orders passed
by this Court and enters the name in compliance of the order passed
by the Court. Normally, unless specifically prayed, two names by
using a word alias , are not found mentioned in the birth
certificate issued by the Municipal Corporation. It appears that new
method has been adopted in the present case with some motive. So,
before passing any further orders, it would be appropriate to hear
the learned counsel appearing for the Municipal Corporation in
presence of the officer who has issued fresh certificate which is at
Annexure:B [page-11] to the petition.
Notice
to the Corporation be served along with annexures to this
application. Direct service to opponent no.1 is permitted.
[C.K.
BUCH, J.]
pirzada/-
Top