Gujarat High Court Case Information System
Print
MCA/2600/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 2600 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 806 of 2010
=========================================
SAVITABEN
WD/O RAMABHAI KALUBHAI PARMAR & 3 - Applicant(s)
Versus
IMTIYAZBHAI
SIKANDARBHAI SHAIKH, DRIVER & 3 - Opponent(s)
=========================================
Appearance :
MR
MA KHARADI for
Applicant(s) : 1 - 4.
RULE SERVED BY DS for Opponent(s) : 1 -
2.
DS AFF.NOT FILED (R) for Opponent(s) : 3 -
4.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 20/01/2011
ORAL
ORDER
Considering
the fact that the applicants are already awarded Rs. 4,47,000/- with
9% interest in the year 2006 it cannot be said that the applicants
are not in a position to pay the Court fees. By no stretch of
imagination it can be said that the applicants are indigent person,
having claim in their favour of Rs. 4,47,000/- with 9% interest at
the relevant time and having received 30% of the amount and rest of
the amount invested in the Fixed Deposit. Hence, there is no
substance in the present application, which deserves to be dismissed
and is dismissed accordingly. Rule is discharged.
(M.R.
SHAH, J.)
siji
Top