Gujarat High Court High Court

Hazrat vs Leave on 5 May, 2011

Gujarat High Court
Hazrat vs Leave on 5 May, 2011
Author: B.M.Trivedi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/112/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 112 of 2011
 

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

 

HAZRAT
CHHOTA IDRUS MASJID AND DARGAH WAQF THROUGH TRUSTEES & 2 -
Applicant(s)
 

Versus
 

ARAB
MOHAMMED RIZWAN BIN AHMED SAIED AL HASHMI & 11 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
MB FAROOQUI for
Applicant(s) : 1 - 3. 
MR MA SAPA for Opponent(s) : 1 - 7 
None
for Opponent(s) :
8-12. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE BELA TRIVEDI
		
	

 

Date
: 05/05/2011 

 

ORAL
ORDER

1. Leave
to amend the cause title as regards the District shown as Vadodara in
place of Ahmedabad.

2. Mr.

Farooqui requests that the petitioner No.3 is required to be
transposed as respondent No.13, as he is not in a position to appear
for him and that he has filed his Vakalat Patra only for petitioners
No.1 and 2. Accordingly, permission is granted.

3. Notice
to respondents returnable on 23rd
June 2011. Mr. Sapa waives service of notice for respondents
Nos.1 to 7.

(BELA
TRIVEDI, J.)

jani

   

Top