Gujarat High Court Case Information System
Print
CA/9259/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION-FOR CONDONATION OF DELAY No.9259 of 2011
In
FIRST APPEAL (STAMP) No. 2160 of 2011
To
CIVIL
APPLICATION-FOR CONDONATION OF DELAY No.9260 of 2011
In
FIRST APPEAL (STAMP) No. 2161 of 2011
==============================================================
SUMAN
ANAND BHAMBRI - Petitioner(s)
Versus
SAPANA
W/O SUMAN BHAMBRI - Respondent(s)
==============================================================
Appearance
:
MR JA ADESHRA for Petitioner(s) :
1,
MR BALRAM D JAIN for Respondent(s) :
1,
==============================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 03/10/2011
COMMON
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present applications are for condonation of delay of 52 days in
preferring the appeals against the judgment and decree passed by the
Family Court, which are impugned in the concerned first appeals.
We have
heard Mr.Jain, learned counsel for the opponent. He submitted that
the appeals be heard at the earliest.
Considering
the facts and circumstances and in view of the grounds stated in the
applications for condonation of delay, sufficient cause is made out.
Hence, delay deserves to be condoned and therefore condoned.
Applications are allowed to the aforesaid extent. Rule made absolute
accordingly.
Registry
to place a copy of this order in connected matter.
Sd/-
[JAYANT
PATEL,J]
Sd/-
[
R.M.CHHAYA, J]
***
Bhavesh*
Top