Allahabad High Court High Court

Waqf Allal Aulad And Another vs Ist A.D.J.,Bijnor & Another on 25 January, 2010

Allahabad High Court
Waqf Allal Aulad And Another vs Ist A.D.J.,Bijnor & Another on 25 January, 2010
Case :- WRIT - A No. - 44115 of 1998

Petitioner :- Waqf Allal Aulad And Another
Respondent :- Ist A.D.J.,Bijnor & Another
Petitioner Counsel :- Anil Sharma,Amit Sharma,Anurag Khanna,Ravi
Kant,Rohit Agarwal,Vijay Tiwari
Respondent Counsel :- C.S.C.,D.C. Mathur,Vijay Tiwari

Hon'ble Sibghat Ullah Khan,J.

Even though from the perusal of judgment of both the courts below it appears
that waqf deed was filed before the trial Court, however, learned counsel for
applicant in the review petition is seriously disputing this position.
Accordingly, summon the original file of the suit (S.C.C. Suit no.32 of 1995)
decided by J.S.C.C. Bijnor on 27.01.1998 through special messanger at the
cost of the applicant in review petition. The cost shall positively be deposited
within a week and file must be summoned within two weeks from the date of
deposit of the cost.

List after three weeks on the first date on which I sit at Allahabad.
Order Date :- 25.1.2010
vkg