Gujarat High Court Case Information System
Print
MCA/2420/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 2420 of 2008
In
FIRST
APPEAL (STAMP NUMBER) No. 2960 of 2008
=========================================
RANCHHODBHAI
PUJABHAI RATHOD (VANAND)
Versus
RAJUBHAI
ARVINDBHAI MARATHA & ORS
=========================================
Appearance :
MR
VIBHUTI NANAVATI for
Applicant
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 10/09/2008
ORAL
ORDER
:(Per : HONOURABLE MR.JUSTICE J.R.VORA)
Heard
learned Advocate Mr. Vibhuti Nanavati for the applicant and learned
APP Mr. L.B. Dabhi for the respondent No.4 State. This application
is preferred for permission to file First Appeal (St) No. 2960 of
2008 as an Indigent Person against the judgment and award delivered
by Motor Accident Claims Tribunal (Auxiliary), Kachchh at Bhuj, on
27.6.2008 in Motor Accident Claim Petition No. 259 of 2003.
It
is submitted by learned Advocate for the applicant that the petition
before the Tribunal was filed as an indigent person and the schedule
of property of the applicant is produced with the application and
accordingly property worth of Rs. 1,000/- is owned by the applicant.
It is submitted that in pursuance of the Award, still nothing is
deposited by the Insurance Company before the Tribunal and nothing is
yielded to the applicant.
In
view of above, this Application is allowed and the applicant is
permitted to file First Appeal under Order 43 of the Code of Civil
Procedure as an indigent person.
(J.
R. VORA, J.)
(Z.K.SAIYED,
J.)
pnnair
Top