IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP.No. 219 of 2007()
1. MRS. THITHEEBI, AGED ABOUT 69 YEARS,
... Petitioner
2. ALIKOYA, AGED ABOUT 51 YEARS,
3. SAKKEER, AGED 37 YEARS,
4. MAJEED (CORRECT NAME IS M.T.SAFARUDEEN),
5. SAINABA, AGED 38 YEARS,
6. FATHIMA, AGED 35 YEARS,
7. FOUSIYA, AGED 31 YEARS,
Vs
1. M.S.IMBICHIPATHUMABI ALIAS BEEVI,
... Respondent
2. SIDDIQUE, AGED 47 YEARS,
3. MUSTHAFA, AGED 43 YEARS,
For Petitioner :SRI.AVM.SALAHUDIN
For Respondent :SRI.R.SUDHISH
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :30/09/2010
O R D E R
PIUS C. KURIAKOSE &
P. S. GOPINATHAN, JJ.
------------------------------------------------
C. R. P. No.219 of 2007
------------------------------------------------
Dated this the 30th day of September, 2010
ORDER
Pius C. Kuriakose, J
Under challenge in this revision is the
judgment and decree passed by the Wakf Tribunal
ordering eviction of the petitioners from the
building in question. According to us, the issue is
covered directly by the judgment of the Supreme
Court in Ramesh Gobindram v. Sugra Humayun
Mirza Wakf (2010(3) KLT 862 (SC). We hold that
the Wakf Tribunal does not have jurisdiction to try
and dispose of the suit in question. In that view of
the matter by setting aside the judgment and
decree under challenge, we allow the revision and
C. R. P. No.219 of 2007 -2-
dismiss the suit as withdrawn. Plaintiffs/
respondents are given liberty to approach the
competent court within a period of six weeks from
today.
PIUS C. KURIAKOSE
JUDGE
P. S. GOPINATHAN
JUDGE
kns/-