Gujarat High Court Case Information System
Print
MCA/47/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR INDIGENT PERSON No. 47 of 2008
In
FIRST
APPEAL (STAMP NUMBER) No. 3457 of 2007
=========================================================
KODIBEN
WD/O. PRADIPSINH SARDARSINH & 2 - Applicant(s)
Versus
DELETED
& 2 - Opponent(s)
=========================================================
Appearance
:
MR
LM CHHABLANI for
Applicant(s) : 1,PARTY-IN-PERSON
for Applicant(s) : 2
- 3.
None
for Opponent(s) : 1,
RULE
SERVED for
Opponent(s) : 2,
MR
SANDIP C SHAH for
Opponent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 14/07/2008
ORAL
ORDER
Present
application has been filed with a prayer to permit the applicants to
sue in forma pauper.
This
Court has issued rule on 25.4.2008. However, in the cause title,
State Government is not joined as a party respondent. Therefore,
learned advocate Mr.Chhablani requests this Court to permit the
applicants to join the State Government as party opponent No.4.
Permission
is accordingly granted. Rule upon opponent No.4 returnable on
11.8.2008.
The
District Collector, Sabarkantha is directed to send the report in
respect of applicant Nos.1, 2 and 3 to the Government Pleader’s
office of Gujarat High Court on or before the returnable date.
(H.K.RATHOD,J.)
(vipul)
Top