Gujarat High Court High Court

Bansilal vs Unknown on 18 March, 2009

Gujarat High Court
Bansilal vs Unknown on 18 March, 2009
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

MCA/2826/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR DIRECTION No. 2826 of 2007
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 4818 of 2005
 

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

 

BANSILAL
HARKATLAL JAGETIA & 1 - Applicant(s)
 

Versus
 

JAMALKHAN
CANDAMOHMMAD MANSURI & 3 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
JV JAPEE for
Applicant(s) : 1 - 2. 
None for Opponent(s) : 1 - 3. 
RULE SERVED
BY DS for Opponent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 18/03/2009 

 

 
 
ORAL
ORDER

Heard
learned advocate Ms. Gayatri Jadeja for learned advocate Mr. JV
Japee on behalf of applicant, learned AGP Ms. Manisha appearing for
State.

The
present application is filed with a prayer to permit applicant to
file first appeal as indigent person.

I
have considered submissions made by both learned advocates and
considering averment made in this application supported with
affidavit. Before claims Tribunal also applicant was permitted to
file claim petition as indigent person. Thereafter, there is no
changed in financial condition of applicant.

In
view of this fact, prayer made in this application to permit
applicant to file first appeal in forma Pauperies is granted on
usual conditions.

Accordingly,
present civil application is disposed of.

(H.K.RATHOD,
J)

asma

   

Top