Gujarat High Court Case Information System
Print
MCA/1137/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 1137 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 4395 of 2009
=========================================================
PUNJIBEN
WD/O PUNJAJI MAKWANA & 3 - Applicant(s)
Versus
DIPAKKUMAR
RAMESHCHANDRA SHUKLA & 1 - Opponent(s)
=========================================================
Appearance
:
MR
MITESH R AMIN for
Applicant(s) : 1 - 4.
None for Opponent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 11/08/2010
ORAL
ORDER
Learned
Assistant Government Pleader Ms.Manisha Narsinghani pointed out the
report received by the Office of the Government Pleader from the
Office of the Mamlatdar, Himatnagar dated 3rd August 2010,
wherein it is stated that the only property the applicants have is
the house in the name of the husband of applicant no.1 in Village
Agiol and Fixed Deposit Certificate of Rs.8,200/- in her name and
Rs.8,200/- each in the name of her three sons. That being so, the
present application is allowed. The applicants are permitted to
prosecute the First Appeal as indigent persons.
(RAVI
R. TRIPATHI, J.)
karim
Top