MCA/1397/2007 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD MISC.CIVIL APPLICATION - FOR INDIGENT PERSON No. 1397 of 2007 In FIRST APPEAL No. 2557 of 2007 ========================================================= SOMABEN WD/O RANIYABHAI MANIYABHAI GANAVA & 3 - Applicant(s) Versus KALUBHAI JIVABHAI PARMAR & 2 - Opponent(s) ========================================================= Appearance : MR RAJESH K SHAH for Applicant(s) : 1 - 4. None for Opponent(s) : 1, RULE UNSERVED for Opponent(s) : 2, RULE SERVED for Opponent(s) : 3, ========================================================= CORAM : HONOURABLE MR.JUSTICE K.A.PUJ Date : 04/07/2008 ORAL ORDER
Leave
to join State Government, and it be served through Government
Pleader’s office. The copy of this application is given to Assistant
Government Pleader. Mr Rajendra K Shah learned advocate appearing
for the applicant states that the applicant is a Schedule tribe
person and as per the notification issued by the Under Secretary to
Government, Legal Department, Sachivalaya, Gandhinagar dated 16th
July 2004, the applicant is not required to pay Court fees. He has
produced on record the certificate issued by the District Social
Welfare Officer and the Notification. Ms Pathak Learned Assistant
Government Pleader is directed to verify this submission and confirms
about the certificate as well as the Notification. S.O to 14th
July 2008.
(K.A
Puj,J)
mary//