Tuesday, 21, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

SHRIMANTH BALASAHEB PATIL vs. HONBLE SPEAKER KARNATAKA LEGISLATIVE ASSEMBLY
2019 Latest Caselaw 1094 SC

Citation : 2019 Latest Caselaw 1094 SC
Judgement Date : 13 Nov 2019

    
   SC Pdf Link
Headnote :

Limitation - A delay of 24,964 days remains unexplained - The Special Leave Petition filed by the Shia Waqf Board has been dismissed.



[Para 1]

 

(Constitution Bench)

Before :- Ranjan Gogoi, CJI., S.A. Bobde, Dr. Dhananjaya Y. Chandrachud, Ashok Bhushan, S. Abdul Nazeer, JJ.

SLP (Civil) Diary No. 22744 of 2017. D/d. 9.11.2019.

Shia Central Board of Waqf U.P. - Petitioner

Versus

Sunni Central Board of Wakf - Respondent

For the Petitioner :- M.C. Dhingra, Advocate.

ORDER

SLP (Civil) Diary number 22744 of 2017

There is an inordinate delay of 24964 days in the Special Leave Petition filed by the Shia Central Board of Waqf Uttar Pradesh against the final judgment dated 30 March 1946 of the Civil Judge, Faizabad. The delay has not been adequately explained. The Special Leave Petition is accordingly dismissed.

Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter