High Court Madhya Pradesh High Court

Smt. Farzana vs Mohd.Idrees on 11 July, 2011

Madhya Pradesh High Court
Smt. Farzana vs Mohd.Idrees on 11 July, 2011
                    M.A.No.1672/2011




11.7.2011
      Shri Sajidulla Khan, counsel for appellant.
      None for respondent, though served and represented.

I.A.No.4730/2011 under section 5 of the Limitation Act.
The respondent inspite of notice has not filed reply of this
application. There is delay of 578 days in filing this appeal.

For the reasons stated in the application, supported by an
affidavit and looking to the fact that before the trial Court
proceedings were ex-party, we find it appropriate to condone
the delay. Accordingly the delay in filing this appeal is
condoned.

Heard on admission.

Admit.

Issue notice to the other side. Steps within a period of
one week by Regd. A/D mode.

I.A.No.4731/2011 for stay.

Issue notice of this application to the other side.
Till next date of hearing, custody of minor child Ku.Baby
@ Afreen as on today, be maintained by the parties.

C.C., as per rules.



 (Krishn Kumar Lahoti)                    (Smt.Vimla Jain)
      JUDGE                                  JUDGE
M.