Gujarat High Court High Court

Hansaben vs Dienshbhai on 11 November, 2011

Gujarat High Court
Hansaben vs Dienshbhai on 11 November, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2744/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 2744 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 421 of 2011
 

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

 

HANSABEN
DINESHBHAI PATEL - Petitioner(s)
 

Versus
 

DIENSHBHAI
DHARAMSHIBHAI PATEL - Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
SANGEETA N PAHWA for
Petitioner(s) : 1, 
MR DIPEN DESAI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

 
 


 

Date
: 11/11/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Considering
the facts and circumstances, as it has been submitted by the learned
Counsel appearing for both the sides, this Court may examine the
merits of the matter, since the applicant herself has remarried with
another person, even the question of maintenance would also not
arise and so far as the dissolution of the marriage is concerned,
she is the beneficiary of the decree of divorce of the Family Court
as she has remarried.

Under
these circumstances, the delay is condoned. The application is
allowed to the aforesaid extent. Rule made absolutely accordingly.
The First Appeal be listed for hearing on 16.11.2011.

(Jayant Patel, J.)

(R. M. Chhaya, J.)

vinod

   

Top