Gujarat High Court
Akbarali vs Gujarat on 6 August, 2010
Gujarat High Court Case Information System
Print
SCA/10971/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10971 of 2008
=========================================================
AKBARALI
VALIBHAI THARADARA & 3 - Petitioner(s)
Versus
GUJARAT
STATE WAKAF BOARD & 2 - Respondent(s)
=========================================================
Appearance
:
MR
MEHUL H RATHOD for
Petitioner(s) : 1 - 4.
MR LR PATHAN for Respondent(s) : 1,
MR
SURESH M SHAH for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 06/08/2010
ORAL
ORDER
Learned
advocate Mr. Mehul Rathod appearing on behalf of petitioners requests
for some time to check the relevant provisions of Section 83 of Wakaf
Act, 1995 and he also wants to check the relevant decisions on the
issue whether Civil Revision Application or Special Civil Application
is maintainable against the order passed by the Tribunal under the
provisions of Section 83 of Wakaf Act, 1995 or not ?
Therefore,
matter is adjourned to 12 th
August 2010.
[H.K.
RATHOD, J.]
#Dave
Top