Gujarat High Court Case Information System
Print
CA/2775/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 2775 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 865 of 2010
=========================================================
UAHABEN
MAHENDRABHAI AVGHADE - Petitioner(s)
Versus
MAHENDRABHAI
RAJARAM AVGHADE - Respondent(s)
=========================================================
Appearance :
MR
ND SONGARA for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 11/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Leave
to correct the name of the applicant as “Ushaben”.
The
present application is for condonation of delay of 593 days in
preferring appeal against judgement and decree of the Family Court
which is impugned in the First Appeal.
The
respondent is served. On his behalf his father Rajaram Avghade is
present and he states that he is not knowing the whereabouts of his
son and he is not desirous to state anything against on the aspects
of condonation of delay.
Considering
the facts and circumstances and in view of the grounds stated in the
application for condonation of delay, sufficient cause is made out.
Hence delay deserves to be condoned and therefore, condoned.
Application
allowed to the aforesaid extent. Rule made absolute accordingly.
(JAYANT
PATEL, J.)
(G.B.
SHAH, J.)
*bjoy
Top