High Court Karnataka High Court

Khalid Ahmed S/O Lt Mohammed Ali vs State Of Karnataka on 20 October, 2010

Karnataka High Court
Khalid Ahmed S/O Lt Mohammed Ali vs State Of Karnataka on 20 October, 2010
Author: Mohan Shantanagoudar
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS me 20*" DAY or OCTOBER 2o:uf"'»,

BEFORE :

Ti-IE HON'BLE MRJUSTICE MOI-IAN sHANTANA:GoVoo'ARa'  A
WRIT PETIT;QN No.1476,g;:z3r1§..(_,§_rgr|_-_\:_\_Ijxi<'I!=\,   

Bggwggn :

1. Khalid Rhmed
S/o Late Mohammed Ali,
Aged about 52 years,
Chairman,  ; 
Karnataka State Board of 'Wa-Ms"
No.25, Govers,Road,  V V»
Cox Town, , N    _,    
Bangafore     

2. A.M.Hi.ndeuSgi'ri      
S/0 Late M'oif1amrh,ed_,G'house,
Agedzabout.70y'e,ar's,  ' '
Former M'i'niste_r,"  "   
Govt. of"K._adr'n,ataka'.and 
Member, K'a rnataka ':5ta"te
Board 'of Wakfs _ _

 'Mafia?-.d'.ar"G,a||E, P."B;'Road,

» VH-u,biE_,    __

3. - K.rM'.Ibra'i2-rm, "
S/,0 Moharnmed
Aged 'a.bout 67 years,
 Fornfie,r1'M.L.A. and
" Member, Karnataka State

 -Board of Wakfs,

'Near KPTCL,
___7Banga|ore--Manga|ore Road,
Sunfikuppa



-2-
Kodagu--571 237.

. Syed Mujtaba Hussain Jagirdar

S.o Syed Abduiia Hussaini Jagirdar
Aged about 49 years,

HIG I KHB Colony,

Near Jamia Masjid,

Bijarpu-586 104.

Mouiana Zayeem Raza Abidi   

' S/o Syed Moosa Raza,

Aged about 39 years,
Member, Karnataka State  _
Board of Wakfs '
No.37, Serpentine Street,
Richmond Town,  
BangaEore--56O O25.' '_  

R.Abdu|   

. S/o late Rauf'~--Kf1an., '  

Aged about 5-111y"ears,'--.  ~  
Chairh*ia'iiA,.. K-arnafta*ka'S'tate  '
Bar Cou_nciE'a--n,d.__"'  ~ I
Member, ._Karnai:ak.a'i'State 
Board ofgwakfs " f _  '
No.20/22";..2"d Floor,-,_ A '

Bi,t;japp.a Building,

C{.ibb,o.npet Mai'n-Roa'd,

 vfiiangaéfore';-._

, ,,  
S,/o Syedrfidimed Aga Saheb

Aged a boat 58 years,
Member, Karnataka State

 or Boardof Wakfs
V' ,Ma'dar Khan Mohalia,
 Ramanagram,
 Ramanagram District. .. Petitioners



( By Sri Padmanabha Mahala, Sr.Counsei
for Sri Naveed Ahmed & Sri Samud Khan,
Advocates )

And :

1. State of Karnataka

Represented by its Secretary A_
Department of Minority Welfare
Government of Karnataka  -
Vikasa Soudha,

Bangaiore.

2. The Hon'b!e MinisterVfo_r:y'Wa;F<f, ..  
H33 and Minority Weifaref ' R' " 
Government ofy.Karnata.ka_,'~w. '
Vikasa Soudha,  I 
Bangaiore.  "A" 

3. Prof.Dr.Mumtiaz;*';A!i Khan"-A.' .. " V
The Hro'rr'r'b--!eA"ifiainiste-r for
Wald}: Haj .and.gM..i_n'orit'-,5 Weifa re
Gover'n_m'ent' of 'i~{a'rnat4a'i<--a," 

Vikasa S.oudyha,=..  " ' 
Bangaiore'.-., - -

  Ka r5:aata'ka_ Musiirr-,...§anga rsha

" Sai'nithi:'(Reg.d.),
 A .vN'o,V3ys-/4,~ f;"='Fc:ross,

 .IV1«araApvpa'~«,Garjde'h, J.C.Nagar,
Banga!ore+'j56'0 006,
Re'p.byfits, President

 M.3.A!§.g_ .. Respondents

i( ;B’y,Sr§ Ravivarma Kumar, Sr.Counsei
for Sri J.Prashanth, Advocate for R-1
; and Sri Kaleemuila Shariff, Advocate

for R-3 8: 4)

This Writ Petition is fiied under Articles 226 & 227 of
the Constitution of India praying to quash the impugned
order dated 15.1.2010 passed by the R2 at Annexure.-._P..___”._

This Writ Petition having been heard and
orders on 1-10-2010, pronounced the same on”r«2_0″.’gQc’tober ‘

2010.

ORDER0

Petitioners being the of
the Karnataka State Boapfiijfiuherteinafter referred to as
‘Wakf Board’ for _::-;hc__>rt),:ihay-e1:so’ug’htiorr:gu'”a’shing the order
dated 15.1.22-0310 respondent vide
Annexure:T.PVf,””~.b:yV;’V«1i3i’hVi”cb_:”the ” Board was superceded
under ,triefi’\Na’kf Act, 1995. By superceding

the Wakf Boardv, ‘theaiV2″‘d::””i_jespondent has heid that charge

…V.i\Eos.1«,.}g2’v, ‘S, 6, Siare fully proved and charge No.4 is

__ Further it has been heid that charge Nos.3,

9’a.nc:._V10V”ar’e._notJproved.

“”v.Sri.Padrnanabha Mahaie, iearned Senior Counsel

on behalf of the petitioners submitted that the 2″”

Qfreuspondent has no jurisdiction to pass the impugned order,
r X)

-5-
inasmuch as, it is the Secretary, Department of Minority

Welfare, Government of Karnataka, who has got jurisdiction
to pass such an order on behaif of the State Government;

that the Minister belongs to a poiitical party and theyrefpore,

there is every likeiihood of he being biased

petitioners who belong to a different political

elected body of Wakf Board shouid notilvhave bgeen’

by the respondent No.2 oniy on .

allegations made against the petitiyoners’–.are_ail”falilse and it

perverse; that the President of th’e”Waircee’ded its powers nor has misused

its poi/xf;jers;.that Board has not faiied to compiy with

VH7-._th,’e’V.directli:ons7–._ivssued by the State Government under

Sectioryis of the Wakf Act; and that appreciation of

V the mhateriail on record by the 2″” respondent is improper and

and consequentiy, the 2″” respondent has passed

._1anI. erroneous order. Certain ailegations are aiso made

V’

_ 5 _
against the concerned Minister who is arrayed in person as

respondent No.3.

3. The writ petition is opposed by the respondents by

filing statement of objections. Sri Ravivarma Kumar, learned

Senior Counsel appearing on behalf of 1″ respondent

that the 2″” respondent is justified in passing

order, inasmuch as, he has got the jurisdiictioén unde«r_Se’ctiori.

99 of the Wakf Act. He furtherr,subnr:iitte’d,_i. that,_~v_at’ an

point of time, the petitioners ha.y”e-i,conten.ded,jhthatrwneither if

the Secretary nor the Urcler Secretary-.of the”Go”yernment

have got'”j’ur’isdi,ctiio:n”to’=.p’roceed'””under the provisions of
Section $59, of matter of supercession of

the Wakf Boa-rd,’ .,a-.nd*–._’in”~–“yiew of such a contention, the

0-fr tAb”e”””””Jepartment of Minority Welfare,

‘G,_oi’rernm’ent’ ..of..,_Karnataka, excused himseif and refused to

handl_eVbthe,’m’atter and placed the records before the 2″”

Vbl”.,.i_riespondent’:. for further orders; that the 2″” respondent was

Cio_mpe’lj§ed to hear and consider the matter in accordance

‘ law by applying the “Doctrine §%Necessity”, inasmuch

_ 7 _
as, except the Minister, there was no other authority to hear

such matter; even otherwise, the Karnataka Government

(Transaction of Business) Ruies, 1977, provide jurisd.iction.,to

the Cabinet Minister in charge of the concerned..d’epa4wrtrne:it_”‘ _

has jurisdiction to pass such order.

4. Sri Kaleemuila Shariff, iearned :f;ou’nsei_a’pp’eaVri.n–g.’o1n:

behaif of respondent No.3 subiirrfits that the Ai€e’svpQndent*.:i’

has passed the order on merits a_nti~.he’~.does’not__ha)i3e malice
against the petitioners, in’asmuc.h{.,a’:;,’4″th’e..:impugned order is

not motivated and_’t*h,at the considered the

matter onwmerits_wVi’t3h’oiit’~ij.e-ingt”prejudiceci or biased on any

aspect.

“Si. “It. is totadyvunnecessary for this Court to enter into

V’A’~._the’?of._tii.e matter at this stage, inasmuch as, during

the. writ petition, the term of office of the

V .petitio’ners: has expired. Even if the writ petition is decided in

ofvvthe petitioners, no usefui purpose wili be served,

.’_,1i__naisVmuch as, their term has expired. They cannot hold the

T *”..:V’o’fi’i’ce any more. Fresh elections wiii have to be conducted

E/”3

in accordance with law. Now the Administrator has taken the

charge and he is looking after the affairs of the Wak.f,Vi5oa~r_d.

In view of the same, this Court desists from .

merits of the matter. Consequentlyhthe im’.p’u’g’ne’_d, ”

not interfered with and the writ petition in so §t”‘réi~at’es:

to the first prayer seeking qua’sh–i.ng of~..the ,inip’ugrie.d,,,o3rder

dated 15.1.2010 is dismissed as _h_a’ving..beco’nie_infructuous.

6. However, having records, this
Court finds that. (by name 3″‘
respondent) nor ifiiveiany malice or mala
fide intention’ eij’:i:hei:i§:.3V’jart.Vyi;iaiieé’discharging their respective
duties. ‘fit in regular course of

business _have”peVrforr’ned_ thefir duties as the members of the

._’j'”W.akfz Th’e”‘*ne’giigence cannot be equated with

Thus, it cannot be said that the

petiti’oun’ersv_havei:: intentionaiiy committed any default in

V”‘~,.,p’erforma”ncAe of their duties. So aiso, the 2″” respondent (by

«..narn.e respondent) has also not exercised his jurisdiction

passing the impugned order with mala fide intention.

i/>

-9-

The records do not reveal that he is acted in a biased manner
as alieged by the petitioners. He must have made certain

observations against the petitioners during the course_ir-o_:fi.t_he

order only for the purpose of deciding the

because the 3″ respondent is aVQabinet””i~ii–ni_ster. or it

belonging to particular political party, it'<:.:7inrro_t'-.b'e s'aifd.._'t'ia:at

he is biased against the petitioners. 2 hVas*'p'ei:ffo.rVnje'd

duties in accordance with law, fai_lrVly_;_'ho_nestlyV:a:nd the best
interest of the affairs Hence, the
allegations made _by_the1.p'e'titi:onVersr,peérson'a»l'iv against the 3""

respondent it

7. without entering into the

meritsof the rriattVer,7_the”lV stigmatic observations and the

“V”-courriter 2/_aliegations'”fou’nd in the impugned order and the

parties are liable to be expunged. In view of

the’s__ame,. tfihiex. following order is made :

it * :.__Thve’ Writ Petition is disposed of as under :

(a) The first prayer of the petitioners seeking

quashing of the impugned order dated

\./\

(b)

i *bk’/A

p!.eading:sjja,rie«hereiay expunged.

– 10 _
15.1.2010 passed by the 2″” respondent is

not granted, inasmuch as, the petitioners
have completed their term of office,V_i’-.n7,_
Consequently, the first prayer has be«:,:5m::im ,,;1%

infructuous and the same is reje’cte:d_~v,a’s.

such.

The stigmatic observ_.ation’s-,_tcIJVndr.’V:i’nl_:

impugned order against the .’petitioners
and the counte’;’_aiA.Eeg,at’ion_5..,’made by the

petitioners :,a~gaip»st – _ No.2

” Aihiiriwdperson) in their