Gujarat High Court High Court

Sajjadali vs Gujarat on 16 February, 2010

Gujarat High Court
Sajjadali vs Gujarat on 16 February, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/157/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 157 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 2700 of 2009
 

With


 

CIVIL
APPLICATION No. 1071 of 2010
 

In
LETTERS PATENT APPEAL No. 157 of 2010
 

 
=========================================


 

SAJJADALI
VAZIRALI CHARNIYA & 9 - Appellant(s)
 

Versus
 

GUJARAT
STATE WAKF BOARD & 5 - Respondent(s)
 

=========================================
 
Appearance : 
MR
SHAKEEL A QURESHI for
Appellant(s) : 1 - 10. 
None for Respondent(s) : 1 -
6. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 16/02/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Issue
notice. Apart from Court’s notice, direct service on the respondents
is also permitted. Case be posted for hearing and disposal on 4th
March, 2010. In the meantime, there shall be no order of stay.

(S.J.Mukhopadhaya,
C.J.)

(Anant
S. Dave, J.)

*/Mohandas

   

Top