Gujarat High Court High Court

Ukabhai vs Arvind on 22 February, 2010

Gujarat High Court
Ukabhai vs Arvind on 22 February, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2030/2010	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 2030 of 2010
 

In


 

MISC.CIVIL
APPLICATION - FOR ORDERS No. 448 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 557 of 2010
 

With


 

MISC.CIVIL
APPLICATION No. 448 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 557 of 2010
 

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

 

UKABHAI
SOBHANBHAI PATEL - Petitioner(s)
 

Versus
 

ARVIND
JINABHAI GAMIT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SHASHIKANT S GADE for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 22/02/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. SS Gade on behalf of applicant.

Learned
advocate Mr. Gade requests to this Court to join State of Gujarat,
District Collector, Navsari as a party respondent no. 2.
Considering his request, permission is granted to join State of
Gujarat, District Collector, Navsari. Learned AGP Mr. Sharma
received copy of present application and appearing on behalf of
respondent no. 2. With consent of both learned advocates,
application is taken up for final disposal today.

Rule.

Learned AGP Mr. Sharma waives service of notice on behalf of
respondent no. 2. the present application is filed with a prayer to
condone delay of 62 days in filing Misc. civil application for
indigent person. Considering submission made by both learned
advocates and averment made in this application supported with
affidavit, delay of 62 days is condoned in interest of justice as
sufficient cause is shown by applicant to the satisfaction of this
Court. Accordingly, Rule is made absolute.

Registry
is directed to register MCA as delay has been condoned by this Court
today.

ORDER
IN MISC CIVIL APPLICATION

Learned
advocate Mr. Gade requests to this Court to join State of Gujarat,
District Collector, Navsari as a party respondent no. 2. Considering
his request, permission is granted to join State of Gujarat,
District Collector, Navsari. Learned AGP Mr. Sharma received copy
of Misc. civil application and appearing on behalf of respondent no.

2.

Rule.

Learned AGP Mr. Sharma waives service of notice on behalf of
respondent no. 2. With consent of both learned advocates, present
application is taken up for hearing.

The
present application is filed with a prayer to permit applicant to
file first appeal as indigent person. The Trial Court has permitted
to file civil suit as indigent person. The property schedule is
also attached with present application. The financial condition of
applicant is not improved thereafter. Still he is not able to pay
court fees being a poor person.

Considering
submission made by both learned advocates and averment made in this
application supported with affidavit, prayer made in this
application is granted. Accordingly, present applicant is permitted
to file first appeal as indigent person on usual condition.

Accordingly,
Rule is made absolute.

(H.K.RATHOD,
J)

asma

   

Top