Gujarat High Court
Misc.Civil Application No. 946 Of … vs Unknown on 2 August, 2010
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL APPLICATION No 946 of 2002
in
FIRST APPEAL (STAMP NUMBER) No 194 of 2002
--------------------------------------------------------------
HEIRS OF DECD.MANUBHAI MOHANBHAI AHIR
Versus
AGRAWAT VAMANDAS GHANSHYAMDAS
--------------------------------------------------------------
Appearance:
1. Misc.Civil Application No. 946 of 2002
MR GM JOSHI for Petitioner No. 1-1/2
.......... for Respondent No. 1-3
--------------------------------------------------------------
CORAM : MR.JUSTICE B.J.SHETHNA
and
MR.JUSTICE KUNDAN SINGH
Date of Order: 25/11/2002
ORAL ORDER
(Per : MR.JUSTICE B.J.SHETHNA)
In view of the order passed on Civil Application
No.1459/02 in First Appeal No.421/02 permitting the
applicants-claimants to withdraw Rs.10,000/= to pay court
fees stamp in cross appeal / cross objections, learned
counsel for the applicants has not pressed this
application to file the appeal as indigent person.
Accordingly, permission is granted. Dismissed as not
pressed.
(B.J.Shethna, J.)
(Kundan Singh, J.)
*Pvv