Allahabad High Court
Massan Shah Mutawall Waqf No. 148 … vs U.P. Sunni Central Board Of Waqf … on 14 July, 2010
Court No. - 34 Case :- WRIT - C No. - 39960 of 2010 Petitioner :- Massan Shah Mutawall Waqf No. 148 Budaun Respondent :- U.P. Sunni Central Board Of Waqf Thr Chairman And Others Petitioner Counsel :- Kiram Ahmad Respondent Counsel :- Lal Prabhakar Singh,Abrar Ahmad,Punit Kumar Gupta Hon'ble Prakash Chandra Verma,J.
Hon’ble Ram Autar Singh,J.
The petitioner has an alternative remedy available under the Waqf Act,1995
to file an appeal before the Tribunal. Therefore, we are not inclined to
entertain this writ petition. The writ petition is dismissed on the ground of an
alternative remedy.
Order Date :- 14.7.2010
ssm