Gujarat High Court
Sajjadali vs Gujarat on 27 January, 2010
Gujarat High Court Case Information System
Print
CA/13059/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 13059 of 2009
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2645 of 2009
In
SPECIAL
CIVIL APPLICATION No. 2700 of 2009
=================================================
SAJJADALI
VAZIRALI CHARNIYA & 9 - Petitioner(s)
Versus
GUJARAT
STATE WAKF BOARD & 5 - Respondent(s)
=================================================
Appearance :
MR
SHAKEEL A QURESHI for Petitioner(s) : 1 - 10.
MR LR PATHAN for
Respondent(s) : 1,
RULE SERVED for Respondent(s) : 2 -
6.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 27/01/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
On
being explained and satisfied with the grounds, the delay of 58 days
in preferring the appeal is condoned.
The
appeal be numbered and listed for admission on 16th
February, 2010.
Rule
is made absolute.
[S.J.
MUKHOPADHAYA, CJ.]
[ANANT
S. DAVE, J.]
sundar/-
Top