Gujarat High Court High Court

Ismailbhai vs ================================================= on 23 August, 2010

Gujarat High Court
Ismailbhai vs ================================================= on 23 August, 2010
Author: Mr.Bhawani Singh,&Nbsp;Honourable H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

MCA/89/2003	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR INDIGENT PERSON No. 89 of 2003
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 2963 of 2002
 

with
 

FIRST
APPEAL No.2574 of
2005 
 
=================================================


 

ISMAILBHAI
UMARBHAI KHAIBHAR - Applicant(s)
 

Versus
 

GUJARAT
STATE ROAD TRASPORT CORPORATION - Opponent(s)
 

=================================================
Appearance : 
MR
AMAR D MITHANI for Applicant(s) : 1, 
MS MITA PANCHAL, AGP, for
Respondent-State
 

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

Date
: 05/09/2005 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE)

ORDER
IN MCA:

Of
course, report from Collector, Junagadh, suggests that applicant is
not an indigent person for reasons that he possesses mobile, has land
belonging to grand-father, and income of Rs.1,800/- per month by
doing miscellaneous work, but it cannot be accepted in view of
finding by Claims Tribunal that his disability is to the extent of
90%, both the legs having been affected, therefore, unable to do work
of driver. With this background, report cannot be accepted. Claim of
applicant is allowed, he is held indigent, unable to pay Court fee
and prosecute the Appeal. Therefore, application is allowed, claimant
is permitted to prosecute the Appeal as an indigent person.
Application disposed of. Notice discharged.

ORDER
IN FA:

Admit.

(Bhawani
Singh)

Chief
Justice

(H.K.Rathod)

Judge

(sunil)

   

Top