Gujarat High Court High Court

Bhavnaben vs Unknown on 17 January, 2011

Gujarat High Court
Bhavnaben vs Unknown on 17 January, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/3133/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 3133 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 3514 of 2010
 

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


 

BHAVNABEN
WD/O UPENDRASINH KRUSHNASINH VAGHELA & 1 - Applicant(s)
 

Versus
 

VIJAYENDRASINH
KALYANSINH SHEKHAVAT & 5 - Opponent(s)
 

=========================================
 
Appearance : 
MR
SAMIR J DAVE for
Applicant(s) : 1 - 2. 
DS AFF.NOT FILED (R) for Opponent(s) : 1 -
5. 
MS PATHAK, AGP for Opponent(s) :
6, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 17/01/2011 

 

ORAL
ORDER

Heard
Shri Samir Dave, learned advocate appearing on behalf of the
applicants and Ms Pathak, learned AGP appearing on behalf of opponent
no. 6. So far as other opponents are concerned, they are not
required to be heard.

The
present application has been preferred by the applicants-original
claimants permitting them to prosecute the First Appeal as indigent
person. Considering the fact that the applicants were permitted to
prosecute the Claim Petition before the learned tribunal as indigent
person and the Claim Petition has been dismissed, and, therefore, the
same position continues, the present application is allowed and the
prayer in terms of paragraph 4(b) is granted. Rule is made absolute
accordingly. No cost.

(M.R.

SHAH, J.)

siji

   

Top