IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Revision No. 345 of 2009(O&M)
Date of Decision: July 11, 2011.
Jagdish Lal.
...... PETITIONER(s)
Versus
Punjab Wakf Board, Chandigarh and another.
...... RESPONDENT (s)
CORAM:- HON'BLE MR.JUSTICE RAM CHAND GUPTA
Present: Mr. K.S.Rekhi,
Advocate for the petitioner.
Mr. Vaneesh Singla,
Advocate for respondent No.1.
*****
RAM CHAND GUPTA, J.(Oral)
The present revision petition has been filed under Article 227 of
the Constitution of India read with Section 83(9) of the Wakf Act, 1995
(hereinafter called as the ‘Act’) for setting aside impugned judgment and
decree dated 28.11.2008 passed by learned Presiding Officer, Wakf Tribunal,
Amritsar (hereinafter called as the ‘Tribunal’) vide which petitioner has been
ordered to be ejected from the premises in dispute.
CR No.345 of 2009 2
I have heard learned counsel for the parties and have gone
through the whole record including the impugned order passed by learned
Tribunal.
The only point argued by learned counsel for the petitioner is
that admittedly the present dispute is between lessor and lessee and that
petitioner has been continuing in possession as tenant over the suit property
under respondent -Punjab Wakf Board. Petition for ejectment was filed by
the respondent before learned Tribunal for ejectment of the petitioner-
defendant in which impugned order was passed for ejectment of the
petitioner-defendant. However, it is contended that this fact cannot be gone
into by the Tribunal constituted under the Act and hence, it is contended that
the impugned judgment which has been passed by learned Tribunal is
without jurisdiction and hence, liable to be set aside. He has also placed
reliance upon the judgments rendered by Hon’ble Apex Court in Board of
Wakf, West Bengal v. Anis Fatma Begum and another, 2011(1) RCR(Civil)
303 and Ramesh Gobindram v. Sugra Humayun Mirza Wakf, AIR 2010
Supreme Court 2897.
There is force in the argument of learned counsel for the
petitioner. The present case is fully covered by aforesaid judgments passed
by Hon’ble Apex Court. It has been specifically held by Hon’ble Supreme
Court in Ramesh Gobindram’s case that eviction suit against tenant of Wakf
property is not maintainable before the Tribunal and that the Wakf Board
ought to have filed suit before civil court. The same view has been
retieterated in Anis Fatima Begum’s case wherein it was observed that
CR No.345 of 2009 3
eviction proceedings regarding Wakf property can only be decided by civil
Court and not by the Tribunal.
Hence, in view of aforementioned facts, the present revision
petition is accepted. The impugned judgment and decree passed by learned
Wakf Tribunal, Amritsar is set aside.
However, it is made clear that this order shall not prevent the
Wakf Board from instituting, if so advised, appropriate proceedings before
the competent Civil Court for redress of its grievance in accordance with law.
( RAM CHAND GUPTA )
July 11, 2011. JUDGE
‘om’