. I .
IN THE HEGI-I COURT OF' KARINATAKA, EBANGALCEREZ
DATED THIS THE 2533 DAY OF AUGUST, 2013
PRESENT 1
THE HON'BLE MR. J. S. KHEHAR, CHIEF 3
AND
THE i~iON'BLE) MRS. JUSTICE MANJULA C§<IEZ:I;L'€.}'1"{3 A' J
WP. NCL2164 OF 2010 L;G"M~aarAKF+P::g.V
BETWEEN:
1. Mohammad Habibur Rehfiafi' _
S /' :1) M0hAa?.i1;;med_.V{3'sfIxa1'1 _ --
Aged abbut -yj<é:a.J;S»T.__" '
R /' at 'is? 2 335 ,»,_'E". ~-- E-x_t€:'isi0r1
H0sk0€t:..T<;w'n ._ A ._ "
E;a~£1gaI0re'?R_1jI*al Ilistrict
" <2 iciakif }~msaan'
% - %s;,xasa,r:1ar
'5;:~';g::'(i'~. §ab_0:iI;v 36 years
" X %E%/a:L#'~a'7,T11Na1aga:1:
Piaxnmavari Pet
Hosvktrte Town
.»BaI1Vglal0re Rural District.
ffitxishad Pasha
S/0 Mahaboob Sab
Aged about 39 years
R/at # 2, Mutton Market Road
Hoskote Town I
Bangalore Rural District
4. Syed Ml11"i€€I'AhI13€Ci
S/0 H. S. Basheer
Aged abeut 41 years
R/at 01d S. B. M. Road
Fakilwada, Hoskote Town
Bangalore Rural District
Ameer beig, S/0 Adam beig
Agttd about 36 years
R/at Koie, Huskote Town.
93
Bangalore: Rural £}istz'i(:1:"
(By Sri. Rasheed Khaxtg, Advré ._ ' % ,..}?EsPoN3:::ENT
, '_ (B3; S'. A--n.1;_t;;f_ac'aha, Advocate)
is filed under Articies 226 and 227 of
the £Z'iQ13'st.i1::.:€1"a;1 offiiidia praying to direct the respondent to
.co11stitut§: Maiisggiiég Committee for managing the Masjid-e~
A1116 S1i’nnaihul«~’Jamath, New Burial Ground, idgah and its
. ‘=.§f€1£3«’§I1iZ iands, Hoskote Town, Bangaiom: Rurai District by
“}*1{3}<j1i;t3g:L_e:1e(;'i:ion by considering the representation, dated
".._'V'24:{3'};'=2Oi3§9 as psi' Annexure-C and digmct the respondenf; to
hQld"'3I':'q'uiI§;' regarding the misuse: and misappropriation of
fuénds of the 'WAKF properiies of the Hoskota Town,
V B.aj;1"gaIore Rural {Dist fmm 1911 January 2006 to till date.
This W113'. coming on for Preliminary Hearing this day,
S Chief Justice passcd the fvllomving:
_,.–_—-
oH§Eg
.:.s.Kxmg1AR. c.J. {Oral}:
Miss. Axmradha learned counsel appgafiaigv Rffxt’-:’t
Karnataka State Wakf Board acknowI:2;§tiéé:$;’t11’9,t.
the Managng Committee of >’
Jamath axpirfid as far back as in .;;s zégttch it is
asserted on behalf of the ‘ 3. f1″{§st 1 eiection
has to be 1″}s.{:’i€i” té fishe Committee as per the
Scheme of
2. med ¢o~.;uj;s’e: ftsr the respondents states that the
(::a»;1eI1’cié;1Ij’fr)};;.Aé{:l(%:¥i:t.i0I1 to the Managing Committee {If the:
M8SjtiC§fé.%fXVI1I6:”VSvt.tI;tij&tfl}11i Jamath finalised by the Wai/G” Board
in .c0nsc:§i1ar1%;e “With the Scheme of Martagemerat, shail be
.1 -. withifi one month from 23.8.10 and the process of
.V;e1eC–ti{):1’»’St1a11 be carried out a$ per the aforesaid caiendar,
‘ }v’E§:Vetf§é’t1p0n 1.211% new Managing Committae shall be instaiied
‘xVithi11 an outer limit 0f IL1″l1″€(3 mezmths from today’.
4
3, in View of the SU.bZI1i$SiOi{1 made by ‘i:1}r5=:” }L€a%’i”;1u’ez:i
0011:1861 for the F€$pOI1d€I1tS, the instant wfi.t~«.__§96ti$jéfi
disposaé of with 21 fiirection to ‘t:he:’JE9{é:’1″1a}:éx}:a;«
Board {.0 carry (mt its obligatior; for <i'L"}_1i{i.I:1Cti11.g _~_::IE:ct:i<§r1}§'~
the Managing Committee of t}1€:'*=jikiasjié-eeAifié.= V'
Jamath in ternizs of the this'
I VA 1'%M&%j%V: C,mg§ :{u5'i',"%.C@
sari
Iudge
sak