IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CIVIL APPLICATION No 8218 of 1996
For Approval and Signature:
Hon'ble MR.JUSTICE M.S.PARIKH
============================================================
1. Whether Reporters of Local Papers may be allowed
to see the judgements?
2. To be referred to the Reporter or not?
3. Whether Their Lordships wish to see the fair copy
of the judgement?
4. Whether this case involves a substantial question
of law as to the interpretation of the Constitution
of India, 1950 of any Order made thereunder?
5. Whether it is to be circulated to the Civil Judge?
————————————————————–
ARCHANABEN HASMUKHBHAI PATEL
Versus
UNION OF INDIA
————————————————————–
Appearance:
MR HM PARIKH for Petitioner
Ms PROMILA SAFAYA, for Respondents
————————————————————–
CORAM : MR.JUSTICE M.S.PARIKH
Date of decision: 28/10/96
ORAL JUDGEMENT
Rule. Service of Rule waived by Ms. Promila
Safaya, learned Advocate for respondents.
Heard. As between the School leaving Certificate
and the Birth Certificate the evidence of birth
certificate is ordinarily more acceptable. Bearing in
mind the facts and circumstances of the case, following
direction is required to be issued :
The respondent – Passport Officer is hereby
directed to act upon the Birth Certificate of the
petitioner, issued from the Authority, Public Health
Department, from the record of Birth Register of
Samarkha, Taluka Anand, Dist. Kaira, Gujarat and process
the issuance of passport in accordance with law and
procedure which the respondent is required to follow.
Rule made absolute in the aforesaid terms. No
order as to costs.
Direct service permitted.
* * * * *