Gujarat High Court High Court

Misc.Civil Application No. 946 Of … vs Unknown on 2 August, 2010

Gujarat High Court
Misc.Civil Application No. 946 Of … vs Unknown on 2 August, 2010
Author: B.J.Shethna,&Nbsp;Honourable Mr.Justice Singh,&Nbsp;
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     MISC.CIVIL APPLICATION No 946 of 2002


             in


     FIRST APPEAL (STAMP NUMBER) No 194 of 2002



     --------------------------------------------------------------
     HEIRS OF DECD.MANUBHAI MOHANBHAI AHIR
Versus
     AGRAWAT VAMANDAS GHANSHYAMDAS
     --------------------------------------------------------------
     Appearance:
     1. Misc.Civil Application No. 946 of 2002
          MR GM JOSHI for Petitioner No. 1-1/2
          .......... for Respondent No. 1-3


     --------------------------------------------------------------


                  CORAM : MR.JUSTICE B.J.SHETHNA
                                     and
                          MR.JUSTICE KUNDAN SINGH


                  Date of Order: 25/11/2002


ORAL ORDER

(Per : MR.JUSTICE B.J.SHETHNA)

In view of the order passed on Civil Application
No.1459/02 in First Appeal No.421/02 permitting the
applicants-claimants to withdraw Rs.10,000/= to pay court
fees stamp in cross appeal / cross objections, learned
counsel for the applicants has not pressed this
application to file the appeal as indigent person.
Accordingly, permission is granted. Dismissed as not
pressed.

(B.J.Shethna, J.)

(Kundan Singh, J.)
*Pvv