Gujarat High Court High Court

Laxmiben vs Unknown on 8 October, 2008

Gujarat High Court
Laxmiben vs Unknown on 8 October, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2388/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

MISC.CIVIL
APPLICATION - FOR INDIGENT PERSON No. 2388 of 2008
 

In


 

CROSS
OBJECTION (STAMP NUMBER) No. 42 of 2008
 

In
 

FIRST
APPEAL No. 2339 of 2008
 

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


 

LAXMIBEN
VITHALBHAI RAJPUT & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Opponent(s)
 

=======================================================
Appearance : 
MR.HIREN
M MODI for Applicant(s) : 1 - 4. 
None for Opponent(s) : 1 - 3,
5, 
MS LILU K BHAYA for Opponent(s) :
4, 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 08/10/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

This
application has been filed by the applicants to declare them as an
indigent persons.

Heard
learned counsel appearing for the respective parties.

Learned
counsel for the applicants, Mr.Modi has submitted that during the
pendency of the application, they have received amount for paying
the Court fees.

In
view of the above, the learned counsel, Mr.Modi seeks permission to
withdraw this application with a permission to submit the Court fee
into the office. Permission, as prayed for, is granted. This
application stands disposed of as withdrawn.

(R.P.DHOLAKIA,
J.) (Z.K.SAIYED, J.)

/patil

   

Top