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