Allahabad High Court High Court

Smt. Jamila And Ors. vs Shia Central Board Of Waqfs … on 18 January, 2010

Allahabad High Court
Smt. Jamila And Ors. vs Shia Central Board Of Waqfs … on 18 January, 2010
Court No. - 11

Case :- CIVIL REVISION No. - 5 of 2010

Petitioner :- Smt. Jamila And Ors.
Respondent :- Shia Central Board Of Waqfs U.P.Thorugh Its Chief
Executive
Petitioner Counsel :- M.A.Siddiqui

Hon'ble Anil Kumar,J.

Sri S.A.A. Rizvi learned counsel has put in appearance on behalf of opposite
party n.1, who prays for and is granted a week’s time to file objection.

Summon the lower court record.

List on 3.2.2010. Learned counsel for the parties will come prepare for final
hearing on the next date of listing.

Till the next date of listing , the operation and implementation of the
impugned order dated 5.1.2010 passed by Waqf Tribunal/ Civil Judge(Senior
Division) , Faizabad in Waqf Appeal No. 2 of 2002 , Jamila and another Vs.
Shia Central Board of Waqf shall remain stayed.

Order Date :- 18.1.2010
dk/