Gujarat High Court
Raval vs Unknown on 18 April, 2011
Gujarat High Court Case Information System
Print
MCA/526/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR ORDERS No. 526 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 2215 of 2010
=========================================================
RAVAL
LILABEN W/OP SHAILESHBHAI KANTIBHAI RAVAL & 3 - Applicant(s)
Versus
ASHOKBHAI
RAVJIBHAI PATEL & 2 - Opponent(s)
=========================================================
Appearance
:
MRMANISHSSHAH
for
Applicant(s) : 1 - 4.
None for Opponent(s) : 1,
MR VIBHUTI
NANAVATI for Opponent(s) : 2,
NOTICE NOT RECD BACK for Opponent(s)
: 3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 18/04/2011
ORAL
ORDER
The
applicant has prayed to allow her to file appeal as an Indigent
person against the Judgement and Order dated 23.04.2010 passed by the
Tribunal in M.A.C.P. N. 600 of 2007. Pursuant to the notice and
report from the Mamlatdar, it is found that the applicant is not
having sufficient income. The application is therefore, granted in
terms of paragraph No. 10(b). The application stands disposed of
accordingly.
First
Appeal to be listed for admission on 10.05.2011.
(K.S.JHAVERI,
J.)
niru*
Top