High Court Kerala High Court

Babu vs Mani Raj Gopal on 24 February, 2010

Kerala High Court
Babu vs Mani Raj Gopal on 24 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 61 of 2010()


1. BABU, S/O. SUBBIAH, TC 15/1745
                      ...  Petitioner

                        Vs



1. MANI RAJ GOPAL, W/O.LATE RAJA GOPAL
                       ...       Respondent

2. RAJ KUMAR,S/O. LATE RAJ GOPAL

                For Petitioner  :SRI.G.SUDHEER

                For Respondent  :SRI.RAM MOHAN.G.

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :24/02/2010

 O R D E R
     PIUS C. KURIAKOSE & C.K. ABDUL REHIM, JJ.
     --------------------------------------------------------
                     CRP. No. 61 of 2010
           -------------------------------------------
         Dated this the 3rd day of February, 2010

                           O R D E R

Abdul Rehim, J.

This revision petition is preferred against the judgment

and decree in O.A. No. 6 of 2009 on the files of the Wakf

Tribunal, Kollam. A decision taken by the 5th respondent

Wakf Board on 12-8-2009 to conduct elections to the

Council of the first petitioner Jama-ath, by appointing an

Advocate Commissioner, was under challenge before the

Tribunal. In the impugned judgment, the Wakf Tribunal

found that the present committee of the Jama-ath was

elected as early as on 27-10-2002 and inspite of the fact

that the term of office is for a period of 3 years as provided

in the byelaws, the same committee is continuing

thereafter. According to the respondents, the General Body

Meeting held on 20-8-06 unanimously decided to extent the

period of term of office of the present Council, till

CRP. 61/10

– 2 –

completion of construction of a Mosque viz., “Hameediya

Mosque” proposed to be put up in the Jama-ath. But it is

found that there is no materials to show that construction

of the “Hameediya Mosque” was even started. It is further

noticed that on 23-11-2008 a General Body Meeting of the

Jama-ath was held and the present office bearers were

again allowed to continue till completion of the construction

of the Mosque. But 162 members of the Jama-ath have filed

a mass petition before the Wakf Board against illegal

continuance of the present office bearers in office, even

after expiry of the term of the office as early as on 26-10-

2005. The Tribunal noticed that, as per relevant provisions

contained in the byelaws of the Jama-ath, the term of office

is for three years. It is further noticed that no elections as

per terms of the byelaws was ever conducted after 27-10-

2002. Under the above circumstance, an Advocate

Commissioner was appointed through the impugned order

CRP. 61/10

– 3 –

to conduct elections to the Jama-ath.

2. On a perusal of the order of the Wakf Board as well

as impugned judgment of the Wakf Tribunal, we find no

irregularity or impropriety warranting interference.

Learned Counsel for the revision petitioners Sri.Sabu

Thozhupadan submitted that the revision petitioners have

no objection in conducting elections to the council of the

Jama-ath in a proper manner. But it is contended that the

Wakf Board has taken the decision to conduct elections by

appointing an Advocate Commissioner, in a hasty manner,

without considering submissions of the revision petitioners.

It is also contended that the Advocate who is appointed as

Commissioner to conduct elections is a junior lawyer, who

may not be able to handle situations emerging out of rival

interests of the members of the Jama-ath. But we notice

that such an argument was not seen raised before the

Tribunal. However, we are of the opinion that with respect

CRP. 61/10

– 4 –

to the procedure to be followed in the matter of conduct of

elections, the revision petitioners can make proper

representations before the Advocate Commissioner and we

do not find any reason to presume that the Advocate

Commissioner will proceed with conduct of elections without

considering such representations and without following

sound principles of democracy.

Under the above circumstance we find the revision

petition as devoid of any merit, and the same is accordingly

dismissed.

PIUS C.KURIAKOSE, JUDGE

C.K. ABDUL REHIM, JUDGE
ksv/-