Gujarat High Court Case Information System
Print
CRA/112/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No.112 of 2011
=========================================
HAZRAT
CHHOTA IDRUS MASJID AND DARGAH WAQF THROUGH TRUSTEES & 2 -
Applicant(s)
Versus
ARAB
MOHAMMED RIZWAN BIN AHMED SAIED AL HASHMI & 12 - Opponent(s)
=========================================
Appearance:
MR
MS SHAH for MR MB FAROOQUI for
Applicant(s): 1 - 2.
None for Applicant(s): 3,
MR MA SAPA for
Opponent(s): 1 - 7.
UNSERVED-EXPIRED (N) for Opponent(s):
8,
NOTICE SERVED for Opponent(s): 9 - 13.
MR MB PARIKH for
Opponent(s): 9, 11,
MR HEMANT K MAKWANA for Opponent(s):
12,
=========================================
CORAM
:
HONOURABLE
MS. JUSTICE HARSHA DEVANI
Date
: 02/08/2011
ORAL
ORDER
1. Learned
advocate for the applicants seeks permission to delete respondent
No.8 from the array of respondents.
2. Permission,
as prayed for, is granted. The respondent No.8 – Arab Abdul
Habib Bin Hasanbhai shall stand deleted from the array of
respondents.
3. Heard
Mr. M.S. Shah, learned advocate for Mr. M.B. Farooqui, learned
advocate for the applicants, Mr. M.A. Sapa, learned advocate for the
contesting respondents and Mr. M.B. Parikh, learned advocate for the
respondents No.9 and 11. The matter is adjourned to 16th
August, 2011 to enable the learned advocate for the contesting
respondents to place on record documents in support of his arguments,
if he so deems fit. It is accepted by the learned advocates for the
respective parties that the matter shall be argued finally on that
day.
(
Harsha Devani, J. )
hki
Top