Gujarat High Court High Court

Meenaben vs State on 25 January, 2011

Gujarat High Court
Meenaben vs State on 25 January, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/176/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 176 of 2011
 

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

 

MEENABEN
AMBABHAI PATIL (MARATHA) - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.HIREN
M MODI for
Petitioner(s) : 1, 
MS VS PATHAK A.G.P. for  Respondent No.1
 

None
for Respondent(s) : 2. 
MR HS MUNSHAW for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 25/01/2011 

 

ORAL ORDER

RULE.

Ms.VS Pathak, learned A.G.P. waives the service of notice of rule
on behalf of the respondent No.1 and Mr.HS Munshaw, , learned
advocate appearing on behalf of the respondent No.3 – A.M.C..

Present
application has been preferred by the applicant – original
claimant, permitting her to prosecute the First Appeal as an
indigent person.

Having
heard Mr.Hiren Modi, learned advocate appearing on behalf of the
applicant, Ms.VS Pathak, learned A.G.P. appearing for the respondent
No.1 and Mr.HS Munshaw, learned advocate appearing for respondent
No.3 – A.M.C., and considering the averments made in the
application and  considering the fact that the applicant –
original claimant was permitted to prosecute the claim petition as
indigent person and the said claim petition has been dismissed and
there is not change in circumstances, present application is
allowed. The applicant is permitted to prosecute the First Appeal as
an indigent person. Rule is made absolute accordingly. In
the facts and circumstances of the case, there shall be no order as
to costs.

rafik							[M.R.
SHAH, J.]

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top