Gujarat High Court High Court

Yusufbhai vs 2.1 on 19 April, 2011

Gujarat High Court
Yusufbhai vs 2.1 on 19 April, 2011
Author: J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2220/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR INDIGENT PERSON No. 2220 of 2004
 

In
FIRST APPEAL (STAMP NUMBER) No. 4154 of 2002
 

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


 

YUSUFBHAI
SULTANBHAI VAGHELA - Applicant(s)
 

Versus
 

GUJARAT
ELECTRICITY BOARD - Opponent(s)
 

=========================================================
 
Appearance : 
MS
YAMINI J DESAI for
Applicant(s) : 1, 1.2.1,1.2.2 NOTICE SERVED for Applicant(s) :
1.2.1,1.2.2  
NOTICE SERVED for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 11/04/2011 

 

ORAL
ORDER

Pursuant
to the earlier order dated 10.3.2011, the responsible Officer of the
respondent No.2 – State conducted the required inquiry and
today Ms.Shachi Mathur, ld.AGP for the respondent No.2 states that as
per the report of the concerned Officer, the applicants do not
possess any immovable property and the inquiry further revealed that
the monthly income of the applicants is around Rs.1500/-.

Considering
the facts and circumstances of the case, the applicants –
original appellants are permitted to file this appeal as indigent
persons as provided under Order 44 Rule 1 of the CPC. The application
accordingly stands disposed of. The inquiry papers presented by
Ms.Mathur, ld.AGP for the respondent No.2 – State shall be
retained on record.

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top