Citation : 2025 Latest Caselaw 782 UK
Judgement Date : 7 July, 2025
Office Notes,
reports, orders or
SL. proceedings or
Date COURT'S OR JUDGES'S ORDERS
No directions and
Registrar's order
with Signatures
FA No.190 of 2024
Hon'ble Manoj Kumar Tiwari, J.
Hon'ble Subhash Upadhyay, J.
Mr. Bharat Tewari, Advocate for the appellant.
2. This is an appeal under Section 19 of The Family Courts Act, challenging judgment dated 08.08.2024 passed by Judge, Family Court, Haldwani, whereby the suit filed by the appellant for divorce, was dismissed.
3. As per office report, there is a delay of 24 days in filing the appeal.
4. Issue notice to respondent on the Delay Condonation Application, returnable within four weeks.
5. List on 16.09.2025.
(Subhash Upadhyay, J.) (Manoj Kumar Tiwari, J.) 07.07.2025 07.07.2025 Rajni
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!