Gujarat High Court High Court

Praaveen vs Neeta on 9 July, 2010

Gujarat High Court
Praaveen vs Neeta on 9 July, 2010
Author: Jayant Patel,&Nbsp;Honble Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4445/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 4445 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 4609 of 2009
 

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

 

PRAAVEEN
RAMESH GHUWALEWALA - Petitioner(s)
 

Versus
 

NEETA
PRAVEEN GHUWALEWALA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MANISH J PATEL for
Petitioner(s) : 1, 
MR PARESH M DARJI for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

Date
: 09/07/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
present application is for condonation of delay of 17 days in
preferring First Appeal against the judgment and order of the Family
Court.

Considering
the facts and circumstances, in view of the grounds stated in the
application for condonation of delay, sufficient cause is made out.

Hence,
delay deserves to be condoned, therefore condoned. The application is
allowed to the aforesaid extent. Rule is made absolute.

First
Appeal be listed for hearing on 19.07.2010.

(Jayant
Patel, J.)

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top