Allahabad High Court High Court

Waqf Khuda Band Tala Mausooma Waqf … vs State Of U.P. & Others on 3 February, 2010

Allahabad High Court
Waqf Khuda Band Tala Mausooma Waqf … vs State Of U.P. & Others on 3 February, 2010
Court No. - 2

Case :- WRIT - C No. - 4187 of 2010

Petitioner :- Waqf Khuda Band Tala Mausooma Waqf Alal Aulad & Anr.
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ajay Kr. Singh,Ashish Kr. Singh
Respondent Counsel :- C.S.C.

Hon'ble Ashok Bhushan,J.

Hon’ble Virendra Singh,J.

Learned Standing Counsel takes notice on behalf of the respondents.

Petitioner’s case in the writ petition is that petitioner is the Land Lord of the
premises which has been let out to the respondent no.2 and a hostel for
Scheduled Caste students is running in the said premises. The petitioner’s case
is that steps are being taken for construction of a Smadhi of Ex- Member of
Parliament on the Waqf property without there being any permission of the
petitioner land lord. It is submitted that the respondents being only tenant
have no authority or jurisdiction to take any decision for construction of any
Samadhi on the land which has been let out.

Let a counter affidavit be filed by the respondents within three weeks.

List thereafter for admission.

In the meantime, status quo as on today with regard to the nature of the
property in dispute shall be maintained.

Copy of this order be given to the learned counsel for the petitioner today
itself on payment of usual charges.

Order Date :- 3.2.2010
SB