Allahabad High Court
C/M Waqf No.47 Jalaun Waqf … vs U.P. Sunni Central Waqf Board … on 15 June, 2010
Court No. - 10 Case :- WRIT - C No. - 35009 of 2010 Petitioner :- C/M Waqf No.47 Jalaun Waqf Allah-E-Iqbal Library Jalaun Respondent :- U.P. Sunni Central Waqf Board Thru' Chairman/C.E.O. & Others Petitioner Counsel :- Vinay Khare Respondent Counsel :- P.K. Gupta Hon'ble Rakesh Sharma,J.
Hon’ble Sabhajeet Yadav,J.
Heard.
The petitioner has alternative remedy available under the statute. Accordingly,
the writ petition is dismissed. However, the dismissal of the writ petition will
not preclude the petitioner to pursue its remedy before the appropriate forum.
Order Date :- 15.6.2010
VPC