Gujarat High Court High Court

Chhabildas vs Unknown on 7 July, 2008

Gujarat High Court
Chhabildas vs Unknown on 7 July, 2008
Bench: Mohit S. D.H.Waghela, D.H.Waghela
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

MCA/1952/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 1952 of 2008
 

In


 

CIVIL
APPLICATION No. 5762 of 2003
 

In
LETTERS PATENT APPEAL No. 1137 of 2005
 

In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 807 of 2003
 

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


 

CHHABILDAS
KESHAVLAL JAGADA & 8 - Applicant(s)
 

Versus
 

DINESHCHANDRA
KHIMJIBHAI RATHOD & 4 - Opponent(s)
 

=================================================
 
Appearance : 
MR
RM CHHAYA for Applicant(s) : 1 - 9. 
None for Opponent(s) : 1 - 2,4
- 5. 
GOVERNMENT PLEADER for Opponent(s) :
3, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR. M.S.SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 07/07/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)

Mr.

R.M. Chhaya, learned advocate for the applicants, states that process
fee will be paid within one week.

While
allowing this application by restoring Civil Application No. 5762 of
2003 in Letters Patent Appeal (Stamp) No.807 of 2003, we would like
to refer to the order dated 06.02.2007 in Civil Application No. 2139
of 2003. In the said order we have recorded the statement of the
then President of the Gujarat High Court Bar Association to consider
the suggestion that it would be for the convenience of all the
concerned if the advocates deposit with the Registry appropriate sums
in advance so that the process fee payable by the respective clients
can be adjusted against such deposits, just as the learned advocates
deposit the charges for the daily cause lists in advance and the
charges are adjusted against such deposits.

A
copy of this order shall be supplied to Mr. Y.N. Oza, President of
the Gujarat High Court Bar Association.

Subject
to the above observation, the Miscellaneous Civil application is
disposed of.

(M.S.

SHAH, Actg. C.J.)

(D.H. WAGHELA, J.)

[sn
devu] pps