High Court Kerala High Court

Nazarudheen M. vs The Kerala State Wakf Board on 18 December, 2009

Kerala High Court
Nazarudheen M. vs The Kerala State Wakf Board on 18 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34070 of 2009(C)


1. NAZARUDHEEN M., AGED 47 YEARS,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE WAKF BOARD,
                       ...       Respondent

2. ALIYARU KUNJU AHAMMED PILLAI,

3. ABUL AZEEZ ISMAIL PLLAI,

                For Petitioner  :SRI.M.ZIYAD

                For Respondent  :SRI.M.M.SAIDU MUHAMMED,SC,WAKF BOARD

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :18/12/2009

 O R D E R
                       P.N.RAVINDRAN, J
                            -------------------
                       W.P.(C).34070/2009
                           --------------------
           Dated this the 18th day of December, 2009

                            JUDGMENT

This writ petition is filed seeking a direction to the Kerala

State Wakf Board to consider Ext.P1 complaint and conduct an

enquiry in the allegations levelled against respondents 2 and 3.

Sri.M.M.Saidu Muhammed the learned standing counsel

appearing for the Kerala State Wakf Board submits that the

petitioner has been asked to furnish additional details and that

the Kerala State Wakf Board will consider Ext.P1 complaint and

proceed to conduct an enquiry if the petitioner furnishes the

additional information sought from him. In such circumstances

I dispose of this writ petition with the direction that in the

event of the petitioner furnishing additional information sought

by the Kerala State Wakf Board within one month from today,

the Kerala State Wakf Board shall consider Ext.P1 in the light of

the additional information furnished by the petitioner and take

a decision thereon after notice to and affording the petitioner

and respondents 2 and 3 a reasonable opportunity of being

heard, expeditiously and in any event within three months

W.P.(C).34070/09
2

from the date of receipt of the additional information from the

petitioner.

P.N.RAVINDRAN,
Judge

mrcs