High Court Kerala High Court

The Kerala State Wakf Board vs The Appellate Authority(Lr) on 29 May, 2008

Kerala High Court
The Kerala State Wakf Board vs The Appellate Authority(Lr) on 29 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15461 of 2008(N)


1. THE KERALA STATE WAKF BOARD, V.I.P.ROAD,
                      ...  Petitioner

                        Vs



1. THE APPELLATE AUTHORITY(LR), KANNUR
                       ...       Respondent

2. SPECIAL TAHSILDAR, LR, LAND TRIBUNAL,

3. N.P.KUNHIPATHU, W/O.ABOOBACKER HAJI,

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

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :29/05/2008

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                W. P (C) Nos. 15461 & 15803 of 2008
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                    Dated this, the 29th May, 2008.

                            J U D G M E N T

In these two writ petitions, the Kerala State Wakf Board is the

petitioner. They filed applications under Section 90(3) of the Wakf

Act before the Land Tribunal concerned seeking to declare that

certain proceedings of the Land Tribunal, whereby 81 cents and 1.64

acres of wakf properties were assigned in favour of the predecessors-

in-interest of the contesting respondents in these writ petitions under

the Kerala Land Reforms Act and certificates of purchase in respect

of the same were issued in favour of the contesting respondents. The

applications were dismissed by the concerned Land Tribunal on the

ground that the remedy of the petitioner lies in filing an appeal

against the order assigning the property to the kudikidappukaran and

not to file an application before the Tribunal. Against the same, along

with petitions to condone delay in filing the same, the petitioner

herein filed appeals before the Appellate Authority. Both the

applications for condonation of delay as well as the appeals were

dismissed primarily on the ground that the petitioner had still not filed

an appeal against the original order of assignment and filed appeals

only against the orders of the Land Tribunal in the applications

submitted by the petitioner. According to the Appellate Authority

also, the petitioner ought to have filed appeals against the original

orders of the Land Tribunal assigning the land and not against the

orders dismissing the applications of the petitioner under Section 90

(3). The petitioner is challenging the orders of the Land Tribunal and

that of the Appellate Authority in these two writ petitions.

2. The contention of the petitioner is that the lower authorities

did not appreciate the contentions of the petitioner properly. Under

Section 90(1), in every suit or proceeding relating to title to or

possession of wakf property concerned, the court or Tribunal shall

W.P.C. No. 15461 & 15803/2008. -: 2 :-

issue notice to the Board at the cost of the party instituting such suit

or proceeding. In this case, before passing the orders under the

Kerala Land Reforms Act, the Land Tribunal did not issue notices to

the Wakf Board. It is under the above circumstances that the

petitioner filed applications under Section 90(3), which provides that

in the absence of a notice under sub-section (1), any decree or order

passed in the suit or proceeding shall be declared void, if the Board,

within one month of its coming to know of such suit or proceeding,

applies to the court in this behalf. It is in exercise of that right under

Section 90(3), the petitioner has filed the applications before the

Tribunal, which are perfectly maintainable. Therefore, the orders of

the Tribunal as well as the Appellate Authority to the effect that the

petitioner should have filed appeals against the original orders for

assignment is patently unsustainable, is the contention. The

petitioner also points out that under Section 107 of the Wakf Act, the

provisions of the Limitation Act 1963 are not applicable to a wakf

property.

3. I have considered the rival contentions in detail.

4. Going by Section 90(3), perhaps the contention of the

petitioner may be correct because Section 90(3) gives a right to the

Wakf Board to file a petition against a suit or proceeding before the

Court or Tribunal itself. But, Section 90(3) specifies that such

petition shall be filed within one month of its coming to know of such

suit or proceeding. In this case, the properties in question were

assigned to the respective tenant as early as on 21-5-1975 and 21-10-

1976. Admittedly, ever since then and even before that date, the

properties in question were in the possession of the respective tenant.

30 years have gone by. No reasonable person can assume that both

the managing committee of the Wakf as well as the Wakf Board were

W.P.C. No. 15461 & 15803/2008. -: 3 :-

totally unaware of the possession of the property by the contesting

respondents and their predecessors-in-interest. If possession was in

the hands of the tenant, then they should naturally have constructive

knowledge about proceedings under the Kerala Land Reforms Act

especially when Wakf Act does not exempt wakf properties from the

purview of the Kerala Land Reforms Act. In fact, in the applications

filed before the Land Tribunal, the petitioner does not specifically

state the date on which the petitioner came to know of the

proceedings. A vague statement that they have filed the application

within one month alone is there. I am of opinion that it cannot for a

moment be believed that the Wakf Board was totally unaware of the

possession of the wakf properties by the kudikidappukaran for all

these 30 years and more. Therefore, clearly, the petitioner has not

filed the applications within the time prescribed in Section 90(3) of

the Wakf Act. There is also no provision for condonation of delay in

the Act. That being so, clearly those petitions are not maintainable.

Therefore, I am not inclined to exercise my discretionary jurisdiction

under Article 226 of the Constitution of India in favour of the

petitioner for the above said reasons. Accordingly, the writ petitions

are dismissed.

S. Siri Jagan, Judge.

Tds/