Gujarat High Court Case Information System
Print
SCA/5393/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5393 of 2008
=========================================================
MAHUVA
KHOJA SIYA ISNA ASRI MADARSA PARTY JAMAT TRUST & 9 -
Petitioner(s)
Versus
SAJJADALI
HUSSEINALI KADAK & 6 - Respondent(s)
=========================================================
Appearance
:
MR
SHITAL R PATEL for
Petitioner(s) : 1 - 10.
None for Respondent(s) : 1 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 08/07/2008
ORAL
ORDER
Mr.Shital
Patel, learned advocate appearing on behalf of the petitioners has
submitted that in the facts and circumstances of the case, if
suitable directions are issued to the learned Judicial Magistrate
(First Class), Mahuva to decide and dispose of the application
submitted by the petitioners under sec.68 of the Wakf Act, he will
be satisfied.
The
submission made by the learned advocate appearing on behalf of the
petitioners seems to be reasonable.
In
the facts and circumstances of the case, the learned Judicial
Magistrate (First Class), Mahuva is directed to decide and dispose
of the Civil Misc.Application No.59 of 2007 submitted by the
petitioners under sec.68 of the Wakf Act, 1995 as expeditiously as
possible preferably within a period of four months from the date of
receipt of writ of this order, subject to cooperation by all the
concerned.
With
the aforesaid directions, present petition stands disposed of.
D.S.
Permitted.
[M.R.
SHAH, J.]
rafik
Top