Allahabad High Court High Court

Mohd. Abdul Aziz vs Waqf Basheeratun Nisa on 11 January, 2010

Allahabad High Court
Mohd. Abdul Aziz vs Waqf Basheeratun Nisa on 11 January, 2010
Court No. - 4

Case :- CIVIL REVISION No. - 193 of 2008

Petitioner :- Mohd. Abdul Aziz
Respondent :- Waqf Basheeratun Nisa

Petitioner Counsel :- Shakti Dhar Dube,Neeraj Dube
Respondent Counsel :- Mir Syed
Hon’ble Krishna Murari, J.

Learned counsel for the respondent prays for and is allowed three 

weeks’   time   to   file   reply   to   the   supplementary   affidavit.   The 

revisionist shall have two weeks thereafter to file supplementary 

rejoinder affidavit.

List after expiry of the aforesaid period.

Interim order is extended till the next date of listing.

11.01.2010
VKS/ C.R. 193/08