2019 INSC 0939 SUPREME COURT OF INDIA Shia Central Board of Waqf U P Vs. Sunni Central Board of Wakf SLP (Civil) Diary No.22744/2017 (Ranjan Gogoi,CJI., S.A.Bobde and Dr D.Y.Chandrachud,JJ., Ashok Bhushan and S.Abdul Nazeer,JJ., 09.11.2019 JUDGMENT 1. 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. 1 SpotLaw 2 SpotLaw