Allahabad High Court High Court

Ayazuddin vs U.P.Sunni Central Waqf Board … on 24 June, 2010

Allahabad High Court
Ayazuddin vs U.P.Sunni Central Waqf Board … on 24 June, 2010
Court No. - 3

Case :- MISC. BENCH No. - 6030 of 2010

Petitioner :- Ayazuddin
Respondent :- U.P.Sunni Central Waqf Board Through Its Chief Executive
Petitioner Counsel :- Z.Jilani
Respondent Counsel :- M.Saeed,Syed Mohd. Haider

Hon'ble Shri Narayan Shukla,J.

Hon’ble Devendra Kumar Arora,J.

Notice on behalf of opposite parties no. 1 and 2 has been accepted by Sri
Mohd. Syeed, Advocate whereas Sri Sudhir Pandey, Advocate has put in
appearance on behalf of opposite parties no. 3 and 4.

They pray for and are granted ten days’ time to file counter affidavit.

List in the week commencing 05.07.2010.

In the meantime, as an interim measure, we hereby confine the function of the
Committee appointed under the office Memorandum dated 15.06.2010 issued
by the Chief Executive Officer of U.P. Sunni Central Waqf Board, Lucknow
to act upon as Mutawalli of Waqf Takia Kalan (Waqf No. 20), Bahraich and
the petitioner shall continue to work as Sajjadanashin of the Waqf, till further
orders of this Court.

Order Date :- 24.6.2010
Suresh/-