High Court Kerala High Court

Abdul Jalal vs Haj Committee Of India on 15 September, 2009

Kerala High Court
Abdul Jalal vs Haj Committee Of India on 15 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1632 of 2009()


1. ABDUL JALAL,AGED 70 YEARS,
                      ...  Petitioner
2. IBRAHIM, AGED 64 YEARS,

                        Vs



1. HAJ COMMITTEE OF INDIA,
                       ...       Respondent

2. KERALA STATE HAJ COMMITTEE, HAJ HOUSE,

3. UNION OF INDIA REPRESENTED BY

                For Petitioner  :SRI.M.M.ABDUL AZIZ (SR.)

                For Respondent  :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER

 Dated :15/09/2009

 O R D E R
           S.R.Bannurmath, C.J. & A.K. Basheer, J.
                ------------------------------------------
                      W.A No.1632 of 2009
                ------------------------------------------
           Dated this the 15th day of September, 2009

                           JUDGMENT

S.R.Bannurmath, C.J.

Aggrieved by the rejection of the writ petition filed

by the petitioners seeking for a direction to respondents 1 and 2

to consider their applications on a preferential basis considering

their age and previous non-allotment for the purpose of Haj

Pilgrimage, the present writ appeal is filed.

2. It is contended by the learned counsel for the

appellants that the appellants herein are two group leaders aged

about 70 years and 64 years respectively, of the group of nine

persons in all, who are their spouses and very close relatives,

and they had applied for Haj Pilgrimage before the Committee

for the past three occasions and were unsuccessful. As the Haj

Committee failed to consider their request, the present writ

petition was filed.

WA.No.1632 of 2009

– 2 –

3. It is vehemently contended that though large

number of seats are available and especially taking into

consideration that almost ten percent of the same has been

reserved for VIPs and VVIPs, the appellants/petitioners who are

at the fag end of their life, were denied illegally opportunity to

perform Haj which is very sacred for the Muslim community.

4. On issuance of the notice, the respondents

represented by the Assistant Solicitor General of India have filed

their detailed counter affidavit, inter alia, contending that no

doubt there was no preference given to the previously non

allotted pilgrims, but from next year onwards it is proposed to

do so. Taking into consideration the fact that the appellants are

very old and especially when large number of seats are reserved

for VIPs and others and a chunk of nearly 50000 seats is given

to the private tour operators, in our view, the appellants’ case

requires positive consideration, especially taking into

consideration their ripe age and the fact that they had applied for

WA.No.1632 of 2009

– 3 –

Haj unsuccessfully for the previous two years, namely 2007 and

2008. It is not much in dispute that so far there is no policy to

make difference between first timers and repeaters. This is

practically discriminatory. Taking into consideration the overall

aspects of the matter, we find that the rejection of the writ

petition by the learned Single Judge on technical ground is not

well founded. No doubt, the learned Single Judge has given

certain directions for the future, but that may not solve the

problem of the appellants herein.

5. Hence while retaining the directions issued by the

learned Single Judge for the future, we allow the writ petition

and direct respondents 1 and 2 to accommodate the appellants

and their group members consisting of nine in number for the

Haj Pilgrimage of 2009. Respondents 1 and 2 are directed to

take immediate steps in this regard and ensure that the direction

issued by this Court is complied with expeditiously and

immediately. We have also kept in mind the interim order of

WA.No.1632 of 2009

– 4 –

reserving nine seats by the Committee is in operation and hence

there will not be any difficulty to follow the direction. However,

it is made clear that this order is passed in the peculiar facts and

circumstances of the case and the same shall not be treated as a

precedent for others.

With this observation the writ appeal stands allowed.

S.R.Bannurmath,
Chief Justice

A.K. Basheer,
Judge

vns/vku.