MCA/372/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD MISC.CIVIL APPLICATION - FOR INDIGENT PERSON No. 372 of 2008 In FIRST APPEAL (STAMP NUMBER) No. 4357 of 2007 ========================================================= ISHWARBHAI R GOHIL - Applicant(s) Versus STATE OF KARNATAKA THROUGH CHIEF SECRETARY & 6 - Opponent(s) ========================================================= Appearance : PARTY-IN-PERSON for Applicant(s) : 1, None for Opponent(s) : 1 - 6. - for Opponent(s) : 7, ========================================================= CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 09/07/2008 ORAL ORDER
1. Heard
party-in-person.
2. The
Registry has placed on record the Report sent by the Circle Officer,
Ahmedabad dated 03.07.2008. On perusal of the same, it transpires
that the applicant has sufficient funds at his disposal for the
purpose of paying the requisite Court Fees. It also transpires that
the applicant is also having immovable property in his name.
3. In
view of the above, the application is dismissed. It is made clear
that if the applicant is desirous to proceed with the appeal, then he
shall pay the requisite Court Fees within a period of three months
from today failing which the Registry is directed to place the matter
before appropriate Court for passing appropriate orders.
[K.
S. JHAVERI, J.]
Pravin/*