Gujarat High Court High Court

Manjulaben vs Unknown on 5 April, 2011

Gujarat High Court
Manjulaben vs Unknown on 5 April, 2011
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/659/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR INDIGENT PERSON No. 659 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 2933 of 2010
 

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

 

MANJULABEN
HARISINH RATHOD & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR.HIREN
M MODI for
Applicant(s) : 1 - 3. 
RULE SERVED for Opponent(s) : 1, 3, 
RULE
NOT RECD BACK for Opponent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 05/04/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Pursuant
to the earlier order passed by this Court, the report has been
submitted by the learned AGP which shows that the applicants are
having the property which can be valued at Rs. 33,26,350/- plus other
income. The applicant to consider the said aspect. S.O. to 19th
April, 2011.

[JAYANT
PATEL, J.]

[H.B.

ANTANI, J.]

pirzada/-

   

Top