Gujarat High Court High Court

Ishwarbhai vs Unknown on 9 July, 2008

Gujarat High Court
Ishwarbhai vs Unknown on 9 July, 2008
Bench: Ks Jhaveri
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

MCA/372/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR INDIGENT PERSON No. 372 of 2008
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 4357 of 2007
 

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

 

ISHWARBHAI
R GOHIL - Applicant(s)
 

Versus
 

STATE
OF KARNATAKA THROUGH CHIEF SECRETARY & 6 - Opponent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for Applicant(s) : 1, 
None for
Opponent(s) : 1 - 6. 
- for Opponent(s) :
7, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 09/07/2008 

 

 
 
ORAL
ORDER

1. Heard
party-in-person.

2. The
Registry has placed on record the Report sent by the Circle Officer,
Ahmedabad dated 03.07.2008. On perusal of the same, it transpires
that the applicant has sufficient funds at his disposal for the
purpose of paying the requisite Court Fees. It also transpires that
the applicant is also having immovable property in his name.

3. In
view of the above, the application is dismissed. It is made clear
that if the applicant is desirous to proceed with the appeal, then he
shall pay the requisite Court Fees within a period of three months
from today failing which the Registry is directed to place the matter
before appropriate Court for passing appropriate orders.

[K.

S. JHAVERI, J.]

Pravin/*