IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP.No. 971 of 2007()
1. ACHAMBAT ABDUL RAHIM,
... Petitioner
2. CHOVVAKKARAN PARAKKAT MUHAMMED KEYI,
3. CHOVVAKKARAN PARAKKAT ABOOBACKER KEYI,
4. ACHAMBAT KUNHALI HAJI,
Vs
1. K.KOYAKUTTY NAHA,
... Respondent
2. N.V.KOYAMUTTY MUSALIAR, S/O.MAMMU,
3. ACHAMBAT MOHAMMED ALI @ BAPPU,
4. UMMERKUTTY NAHA,
5. KIZHAKKINIYAKATH KUNHIKOYAMUTTY NAHA,
6. KERALA WAKF BOARD, REPRESENTED BY ITS
For Petitioner :SRI.T.KRISHNAN UNNI (SR.)
For Respondent :SRI.P.A.ABDUL JABBAR, SC, WAKF BOARD
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :26/10/2010
O R D E R
PIUS C. KURIAKOSE &
P. S. GOPINATHAN, JJ.
------------------------------------------------
C. R. P. Nos.971 of 2007, 168, 248 & 260 of 2008
------------------------------------------------
Dated this the 26th day of October, 2010
ORDER
Pius C. Kuriakose, J
All the CRPs are directed against the
judgment and decree of the Wakf Tribunal,
Kozhikode in O.S.43/03. The suit was one for
declaration and perpetual injunction. We notice
the judgment of the Supreme Court in Ramesh
Gobindram v. Sugra Humayun Mirza Wakf (2010
(3) KLT 862 (SC). We also notice the judgment of
a learned Single Judge of this Court in Abdul
Rahiman Musaliar v. Muhammed Sahib (2002(3)
KLT 742). It appears to us that in view of the
judgment of the Supreme Court, the suit may not
C. R. P. Nos.971/07, 168, 248,
260 of 2008 -2-
be maintainable before the Wakf Tribunal. We do
not propose to decide the issue finally. We set
aside the judgment and decree under revision and
remand the suit back to the Wakf Tribunal,
Kozhikode. The Wakf Tribunal is directed to take
decision first on the question whether the suit is
maintainable after hearing both sides in the light
of the pronouncement of the Supreme Court in
Ramesh Gobindram v. Sugra Humayun Mirza
Wakf (2010(3) KLT 862 (SC). I.A. Nos.2512/10,
2513/10 and CRP.168/08 are also made over to
the Wakf Tribunal which will consider those IAs
and take decision after hearing all concerned
parties. The parties will appear before the Wakf
Tribunal, Kozhikode on 19/11/10. Transmit the
C. R. P. Nos.971/07, 168, 248,
260 of 2008 -3-
records forthwith to the Wakf Tribunal, Kozhikode.
PIUS C. KURIAKOSE
JUDGE
P. S. GOPINATHAN
JUDGE
kns/-