MCA/1952/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD MISC.CIVIL APPLICATION - FOR RESTORATION No. 1952 of 2008 In CIVIL APPLICATION No. 5762 of 2003 In LETTERS PATENT APPEAL No. 1137 of 2005 In LETTERS PATENT APPEAL (STAMP NUMBER) No. 807 of 2003 ================================================= CHHABILDAS KESHAVLAL JAGADA & 8 - Applicant(s) Versus DINESHCHANDRA KHIMJIBHAI RATHOD & 4 - Opponent(s) ================================================= Appearance : MR RM CHHAYA for Applicant(s) : 1 - 9. None for Opponent(s) : 1 - 2,4 - 5. GOVERNMENT PLEADER for Opponent(s) : 3, ================================================= CORAM : HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH and HONOURABLE MR.JUSTICE D.H.WAGHELA Date : 07/07/2008 ORAL ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)
Mr.
R.M. Chhaya, learned advocate for the applicants, states that process
fee will be paid within one week.
While
allowing this application by restoring Civil Application No. 5762 of
2003 in Letters Patent Appeal (Stamp) No.807 of 2003, we would like
to refer to the order dated 06.02.2007 in Civil Application No. 2139
of 2003. In the said order we have recorded the statement of the
then President of the Gujarat High Court Bar Association to consider
the suggestion that it would be for the convenience of all the
concerned if the advocates deposit with the Registry appropriate sums
in advance so that the process fee payable by the respective clients
can be adjusted against such deposits, just as the learned advocates
deposit the charges for the daily cause lists in advance and the
charges are adjusted against such deposits.
A
copy of this order shall be supplied to Mr. Y.N. Oza, President of
the Gujarat High Court Bar Association.
Subject
to the above observation, the Miscellaneous Civil application is
disposed of.
(M.S.
SHAH, Actg. C.J.)
(D.H. WAGHELA, J.)
[sn
devu] pps