Gujarat High Court High Court

Savitaben vs Unknown on 20 January, 2011

Gujarat High Court
Savitaben vs Unknown on 20 January, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2600/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION  No. 2600 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 806 of 2010
 

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


 

SAVITABEN
WD/O RAMABHAI KALUBHAI PARMAR & 3 - Applicant(s)
 

Versus
 

IMTIYAZBHAI
SIKANDARBHAI SHAIKH, DRIVER & 3 - Opponent(s)
 

=========================================
 
Appearance : 
MR
MA KHARADI for
Applicant(s) : 1 - 4. 
RULE SERVED BY DS for Opponent(s) : 1 -
2. 
DS AFF.NOT FILED (R) for Opponent(s) : 3 -
4. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 20/01/2011 

 

ORAL
ORDER

Considering
the fact that the applicants are already awarded Rs. 4,47,000/- with
9% interest in the year 2006 it cannot be said that the applicants
are not in a position to pay the Court fees. By no stretch of
imagination it can be said that the applicants are indigent person,
having claim in their favour of Rs. 4,47,000/- with 9% interest at
the relevant time and having received 30% of the amount and rest of
the amount invested in the Fixed Deposit. Hence, there is no
substance in the present application, which deserves to be dismissed
and is dismissed accordingly. Rule is discharged.

(M.R.

SHAH, J.)

siji

   

Top