Gujarat High Court Case Information System
Print
MCA/2388/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR INDIGENT PERSON No. 2388 of 2008
In
CROSS
OBJECTION (STAMP NUMBER) No. 42 of 2008
In
FIRST
APPEAL No. 2339 of 2008
=======================================================
LAXMIBEN
VITHALBHAI RAJPUT & 3 - Applicant(s)
Versus
STATE
OF GUJARAT & 4 - Opponent(s)
=======================================================
Appearance :
MR.HIREN
M MODI for Applicant(s) : 1 - 4.
None for Opponent(s) : 1 - 3,
5,
MS LILU K BHAYA for Opponent(s) :
4,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 08/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
This
application has been filed by the applicants to declare them as an
indigent persons.
Heard
learned counsel appearing for the respective parties.
Learned
counsel for the applicants, Mr.Modi has submitted that during the
pendency of the application, they have received amount for paying
the Court fees.
In
view of the above, the learned counsel, Mr.Modi seeks permission to
withdraw this application with a permission to submit the Court fee
into the office. Permission, as prayed for, is granted. This
application stands disposed of as withdrawn.
(R.P.DHOLAKIA,
J.) (Z.K.SAIYED, J.)
/patil
Top