Gujarat High Court Case Information System
Print
MCA/3134/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 3134 of 2008
In
FIRST
APPEAL (STAMP NUMBER) No. 2618 of 2007
=========================================================
CHANDRAKANTBHAI
BRIJLAL SONI & 1 - Applicant(s)
Versus
AHMED
HUSSEIN TAJUBKHAN BALOCH & 2 - Opponent(s)
=========================================================
Appearance
:
MR
ZUBIN F BHARDA for
Applicant(s) : 1
- 2.
MR
PINAKIN B RAVAL for
Opponent(s) : 1,
MS
KIRAN D PANDEY for
Opponent(s) : 2,
MR
M.R.MENGDE AGP for
Opponent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 29/12/2008
ORAL
ORDER
1. Heard
learned advocate Mr.Zubin Bharda for th applicants.
2. Learned
advocate Mr.Pinakin B. Raval for respondent No.1, learned advocate
Ms.Kiran Pandey for respondent No.2 and learned AGP Mr.Mengde for
respondent No.3.
3. This
application is filed with a prayer to permit the applicant to file
the first appeal as an indigent persons. The report dated 12.12.2008
is received by learned AGP from the District Magistrate, Navsari
wherein it is made clear that financial condition of the applicant is
not so good and he is the only member maintaining the family while
doing some miscellaneous work and except that, there is no separate
income is available to the applicant.
4. Considering
the aforesaid report and averments made in the application, present
application is allowed in terms of Para.4(A) on usual conditions.
5. The
Registry to register the First Appeal (St.) No.2618 of 2007 and
notify for admission in due course.
(H.K.RATHOD,J.)
(vipul)
Top