Gujarat High Court High Court

Mahuva vs Sajjadali on 8 July, 2008

Gujarat High Court
Mahuva vs Sajjadali on 8 July, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5393/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5393 of 2008
 

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

 

MAHUVA
KHOJA SIYA ISNA ASRI MADARSA PARTY JAMAT TRUST & 9 -
Petitioner(s)
 

Versus
 

SAJJADALI
HUSSEINALI KADAK & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SHITAL R PATEL for
Petitioner(s) : 1 - 10. 
None for Respondent(s) : 1 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 08/07/2008 

 

 
 
ORAL
ORDER

Mr.Shital
Patel, learned advocate appearing on behalf of the petitioners has
submitted that in the facts and circumstances of the case, if
suitable directions are issued to the learned Judicial Magistrate
(First Class), Mahuva to decide and dispose of the application
submitted by the petitioners under sec.68 of the Wakf Act, he will
be satisfied.

The
submission made by the learned advocate appearing on behalf of the
petitioners seems to be reasonable.

In
the facts and circumstances of the case, the learned Judicial
Magistrate (First Class), Mahuva is directed to decide and dispose
of the Civil Misc.Application No.59 of 2007 submitted by the
petitioners under sec.68 of the Wakf Act, 1995 as expeditiously as
possible preferably within a period of four months from the date of
receipt of writ of this order, subject to cooperation by all the
concerned.

With
the aforesaid directions, present petition stands disposed of.

D.S.

Permitted.

[M.R.

SHAH, J.]

rafik

   

Top