High Court Madras High Court

Janab Noor Jahan vs P.Mohammed Ismail on 21 August, 2006

Madras High Court
Janab Noor Jahan vs P.Mohammed Ismail on 21 August, 2006
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated:- 21.08.2006

Coram:-

The Honble Mr. Justice P.SATHASIVAM
and
The Honble Mr. Justice S.MANIKUMAR

Writ Appeal No.1889 of 2003
& WAMP Nos.2620, 3569, 3570/ 2003 & 1065/2006

1.Janab Noor Jahan
2.Janab S.Syed Khader
3.Janab A.Abdul Rasheed Khan
4.Janab S.Showkath Ali
5.Janab M.Ubaidur Rahman			 ... Appellants
						
	Vs.

1.P.Mohammed Ismail
2.Aboobacker
3.Tamil Nadu Wakf Board,
   rep. by its Chairman,
   No.3, Santhome High Road,
   Chennai-4.

4.The Chief Executive Officer,
   Tamil Nadu Wakf Board,
   No.3 Santhome High Road,
   Chennai.

5.The Superintendent  of Wakfs,
   South Arcot Zone,
   512, Gandhi Road,
   Panruti-607 106.				.. Respondents


	Writ appeal filed under Clause 15 of the Letters Patent against  the order dated 29.04.2003 made  in  WP.No.17864 of 1999.
	For Appellants		: Mr.AR.L.Sundaresan, SC for
				  Mrs.A.L.Gandhimathi

	For  Respondents	: Mr. M.Muniruddin Sheriff for 		Wakf Board		3 to 5


JUDGMENT

(Judgment of the Court was delivered by P.SATHASIVAM, J.)
By consent of both parties, the writ appeal itself is taken up for disposal.

2. Learned Senior counsel appearing for the appellants fairly states that in view of the fact that the period came to an end, as on date nothing survives for adjudication .

3. The above statement is hereby recorded. In such circumstances, there is no need to go into the findings/conclusion of the learned single Judge and the writ appeal is dismissed as infructuous. No costs. Consequently, WAMP Nos.2620, 3569, 3570 of 2003 and 1065 of 2006 are also dismissed.

raa

To

1.The Chairman,
Tamil Nadu Wakf Board,
No.3, Santhome High Road,
Chennai-4.

2.The Chief Executive Officer,
Tamil Nadu Wakf Board,
No.3 Santhome High Road,
Chennai.

3.The Superintendent of Wakfs,
South Arcot Zone,
512, Gandhi Road,
Panruti-607 106.