Gujarat High Court
Hazrat vs Leave on 5 May, 2011
Gujarat High Court Case Information System
Print
CRA/112/2011 1/ 1 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 & 11 - Opponent(s)
=========================================================
Appearance
:
MR
MB FAROOQUI for
Applicant(s) : 1 - 3.
MR MA SAPA for Opponent(s) : 1 - 7
None
for Opponent(s) :
8-12.
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE BELA TRIVEDI
Date
: 05/05/2011
ORAL
ORDER
1. Leave
to amend the cause title as regards the District shown as Vadodara in
place of Ahmedabad.
2. Mr.
Farooqui requests that the petitioner No.3 is required to be
transposed as respondent No.13, as he is not in a position to appear
for him and that he has filed his Vakalat Patra only for petitioners
No.1 and 2. Accordingly, permission is granted.
3. Notice
to respondents returnable on 23rd
June 2011. Mr. Sapa waives service of notice for respondents
Nos.1 to 7.
(BELA
TRIVEDI, J.)
jani
Top