Court No. - 24 Case :- CIVIL REVISION No. - 69 of 2009 Petitioner :- Mohd. Israr Khan Respondent :- U.P.Shia Central Waqf Board Through Its Chief Executive Petitioner Counsel :- Mohd. Adil Khan Respondent Counsel :- Jawed Murtaza,Gaurav Mehrotra Hon'ble Rajiv Sharma,J.
Counsel for the applicant/opposite party no.4 states that due to
inadvertent error some incorrect facts have been mentioned in
paragraph 2 of the order dated 23.4.2010 and it may be deleted to avoid
confusion.
Sri Arif Khan, Counsel for the Revisionist has no objection to this prayer.
Accordingly, the sentence ” against which Revisionists filed a Revision
No. 154 of 2008 which was admitted and the operation of the order
passed by the Tribunal was stayed and the respondents 3 and 4 were
restrained from interfering in day-to-day working and management of
Dargah/Qarbala by the Revisionists” occurring from sixth line onward in
paragrapgh 2 of the order is hereby deleted with red ink.
Application for correction is disposed of accordingly.
However, the interim order granted earlier is extended till the next date of
listing.
Order Date :- 6.7.2010
HM