Citation : 2023 Latest Caselaw 8391 Bom
Judgement Date : 18 August, 2023
1 917.cao.1036.2023
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH : NAGPUR
CIVIL APPLICATION NO. 1036 OF 2023 IN
FAMILY COURT APPEAL ST. NO. 14027 OF 2023
Vasant s/o Bapuraoji Padole
..vs..
Kalavati Vasantrao Padole @ Kalavati d/o Raghoba Bhadre
----------------------------------------------------------------------------------------------
Office Notes, Office Memoranda of Coram, Court's or Judge's orders
appearances, Court's orders of directions
and Registrar's orders
--------------------------------------------------------------------------------------
Ms. Rashmi N. Gaikwad, Advocate for the applicant/appellant.
CORAM : VINAY JOSHI AND VALMIKI SA MENEZES, JJ.
DATED : 18/08/2023.
. Heard.
2. This is an application seeking for condonation of delay of 32 days caused in filing the appeal raising a challenge to the judgment and order of the Family Court.
3. For the reasons stated in the application, the application is allowed. Delay is condoned. Application stands disposed of.
4. Appeal be registered and numbered accordingly.
FAMILY COURT APPEAL ST. NO. 14027 OF 2023
Heard.
2. Issue notice to the respondent, returnable on 15.09.2023.
3. Learned Counsel Shri N.R. Kanungo appeared on caveat and waive notice for the respondent.
(VALMIKI SA MENEZES, J.) (VINAY JOSHI, J.)
Signed by: Trupti D.Trupti Agrawal Designation: PA To Honourable Judge Date: 18/08/2023 18:14:02
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!