Gujarat High Court
Praaveen vs Neeta on 9 July, 2010
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