Gujarat High Court High Court

Hasumatiben vs Rule on 13 September, 2010

Gujarat High Court
Hasumatiben vs Rule on 13 September, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1133/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR INDIGENT PERSON No. 1133 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 5225 of 2009
 

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

 

HASUMATIBEN
JAGDISHBHAI PRAJAPATI - Applicant(s)
 

Versus
 

GUJARAT
STATE ROAD TRANSPORT CORPORATION & 4 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
AV NAIR FOR MR JINESH H KAPADIA
for
Applicant(s) : 1, 
MS SACHI MATHUR AGP for Opponent(s) : 1 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

Date
: 13/09/2010 

 

ORAL
ORDER

1. Rule.

Learned A.G.P. Ms.Sachi Mathur waives service of Rule on behalf of
the respondent-State.

2. Learned
A.G.P. Ms.Mathur has placed on record the documents which she
received from the concerned
authorities. The same are ordered to be taken on record.

3. This
application is filed for seeking permission to file appeal as an
indigent applicant. Looking to the income and the documentary
evidence adduced, the said application is required to be allowed and
is accordingly allowed. The application is disposed of as the
applicant is permitted to file First Appeal(ST.) No.5225 of 2009 as
an indigent applicant. Order accordingly. Rule is made absolute
accordingly.

(S.R.

BRAHMBHATT, J.)

Hitesh

   

Top