Gujarat High Court High Court

Sajjadali vs Gujarat on 27 January, 2010

Gujarat High Court
Sajjadali vs Gujarat on 27 January, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/13059/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 13059 of 2009
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2645 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 2700 of 2009
 

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


 

SAJJADALI
VAZIRALI CHARNIYA & 9 - Petitioner(s)
 

Versus
 

GUJARAT
STATE WAKF BOARD & 5 - Respondent(s)
 

=================================================
 
Appearance : 
MR
SHAKEEL A QURESHI for Petitioner(s) : 1 - 10. 
MR LR PATHAN for
Respondent(s) : 1, 
RULE SERVED for Respondent(s) : 2 -
6. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 27/01/2010  
ORAL ORDER

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

On
being explained and satisfied with the grounds, the delay of 58 days
in preferring the appeal is condoned.

The
appeal be numbered and listed for admission on 16th
February, 2010.

Rule
is made absolute.

[S.J.

MUKHOPADHAYA, CJ.]

[ANANT
S. DAVE, J.]

sundar/-

   

Top