Gujarat High Court Case Information System
Print
MCA/2220/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR INDIGENT PERSON No. 2220 of 2004
In
FIRST APPEAL (STAMP NUMBER) No. 4154 of 2002
=========================================================
YUSUFBHAI
SULTANBHAI VAGHELA - Applicant(s)
Versus
GUJARAT
ELECTRICITY BOARD - Opponent(s)
=========================================================
Appearance :
MS
YAMINI J DESAI for
Applicant(s) : 1, 1.2.1,1.2.2 NOTICE SERVED for Applicant(s) :
1.2.1,1.2.2
NOTICE SERVED for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 11/04/2011
ORAL
ORDER
Pursuant
to the earlier order dated 10.3.2011, the responsible Officer of the
respondent No.2 – State conducted the required inquiry and
today Ms.Shachi Mathur, ld.AGP for the respondent No.2 states that as
per the report of the concerned Officer, the applicants do not
possess any immovable property and the inquiry further revealed that
the monthly income of the applicants is around Rs.1500/-.
Considering
the facts and circumstances of the case, the applicants –
original appellants are permitted to file this appeal as indigent
persons as provided under Order 44 Rule 1 of the CPC. The application
accordingly stands disposed of. The inquiry papers presented by
Ms.Mathur, ld.AGP for the respondent No.2 – State shall be
retained on record.
(J.C.UPADHYAYA,
J.)
(binoy)
Top