Gujarat High Court Case Information System
Print
CA/5713/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 5713 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 997 of 2011
=========================================================
VAJIBEN
VALJI BATTA (AAYAR) & 5 - Petitioner(s)
Versus
VITHALBHAI
MADHABHAI BALOSIYA & 5 - Respondent(s)
=========================================================
Appearance
:
MR
MEHUL S SHAH for
Petitioner(s) : 1 - 6.MR SURESH M SHAH for Petitioner(s) : 1 -
6.
UNSERVED-EXPIRED (R) for Respondent(s) : 1,
RULE SERVED for
Respondent(s) : 2,5 - 6.
MR SHALIN N MEHTA for Respondent(s) :
3,
RULE UNSERVED for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 28/09/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Mr.
Shah for the applicant files an affidavit and further states that the
amount has been deposited by the Insurance Company and withdrawal is
permitted and the applicant shall be in a position to pay the
requisite court fee within one week.
Hence,
as the applicant is now to pay the court fee on or before 10th
October, 2011, the present Civil Application to prefer an appeal as
an indigent person would not survive. Time to pay court fee shall be
available to the applicant up to 10th October, 2011.
The
application disposed of accordingly.
First
Appeal be listed for hearing on 11th October, 2011.
[JAYANT
PATEL, J.]
[R.M.
CHHAYA, J.]
pirzada/-
Top