Gujarat High Court High Court

Somaben vs Unknown on 4 July, 2008

Gujarat High Court
Somaben vs Unknown on 4 July, 2008
Bench: K.A.Puj
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

MCA/1397/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR INDIGENT PERSON No. 1397 of 2007
 

In


 

FIRST
APPEAL No. 2557 of 2007
 

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

 

SOMABEN
WD/O RANIYABHAI MANIYABHAI GANAVA & 3 - Applicant(s)
 

Versus
 

KALUBHAI
JIVABHAI PARMAR & 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
RAJESH K SHAH for
Applicant(s) : 1 - 4. 
None for Opponent(s) : 1, 
RULE UNSERVED
for Opponent(s) : 2, 
RULE SERVED for Opponent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 04/07/2008 

 

 
 
ORAL
ORDER

Leave
to join State Government, and it be served through Government
Pleader’s office. The copy of this application is given to Assistant
Government Pleader. Mr Rajendra K Shah learned advocate appearing
for the applicant states that the applicant is a Schedule tribe
person and as per the notification issued by the Under Secretary to
Government, Legal Department, Sachivalaya, Gandhinagar dated 16th
July 2004, the applicant is not required to pay Court fees. He has
produced on record the certificate issued by the District Social
Welfare Officer and the Notification. Ms Pathak Learned Assistant
Government Pleader is directed to verify this submission and confirms
about the certificate as well as the Notification. S.O to 14th
July 2008.

(K.A
Puj,J)

mary//