Citation : 2023 Latest Caselaw 3269 UK
Judgement Date : 20 October, 2023
Office Notes,
reports, orders or
SL. proceedings or
Date COURT'S OR JUDGES'S ORDERS
No directions and
Registrar's order
with Signatures
CLR No. 116 of 2022
Hon'ble Vivek Bharti Sharma, J.
Present Mr. C. K. Sharma, Advocate for the revisionist.
Present Mr. Karan Singh Dugtal, Advocate holding brief of Ms. Nishat Intezar, counsel for the respondent-Uttarakhand Waqf Board.
2. Counsel for the revisionist would submit that the impugned order is bad in the eye of law for the reasons as stated in the Revision petition and this matter could not be heard since December, 2022 as no time was left on the three consecutive dates of hearing.
3. Revision is admitted.
4. The operation of the impugned judgment and order dated 15.10.2022 passed by Waqf Tribunal (Kumaun Region), Haldwani, District Nainital in Waqf Appeal No. 8 of 2021, Atik Ahmad vs. Uttarakhand Waqf Board and another, and the order dated 19.02.2021 passed by the Uttarakhand Waqf Board is stayed till the next date of listing.
5. List on 18.03.2024 along with connected revision.
(Vivek Bharti Sharma, J.) 20.10.2023 Kaushal
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!