High Court Kerala High Court

M/S.Asya Bai Trust vs V.H.Muhammed Rafeek on 22 January, 2008

Kerala High Court
M/S.Asya Bai Trust vs V.H.Muhammed Rafeek on 22 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 1052 of 2007()


1. M/S.ASYA BAI TRUST,MATTACHERY,KOCHI-2.
                      ...  Petitioner
2. M/S.SANANA ISLAMIYA TRUST,MATTACHERRY,

                        Vs



1. V.H.MUHAMMED RAFEEK,S/O.HAMSA AGED
                       ...       Respondent

2. M/S.SEALINE HOTELS PVT.LIMITED,KOCHI,

                For Petitioner  :SRI.C.K.RAFEEK

                For Respondent  :SRI.BABU KARUKAPADATH

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :22/01/2008

 O R D E R
                KURIAN JOSEPH  & HARUN- UL-RASHID,JJ.

               --------------------------------------------------------

                                  C.R.P.NO.1052 OF 2007

                           --------------------------------------

               DATED THIS THE 22ND   DAY OF JANUARY, 2008


                                            O R D E R

KURIAN JOSEPH, J.

Petitioners in (W)O.S.No.2/05 on the file of the Wakf Tribunal ,

Ernakulam are the petitioners in this Civil Revision Petition. They are

aggrieved by the judgment dated 16.10.2007 whereby the Wakf Tribunal

rejected the plaint for non-payment of balance court fee. Though the

prayers are vehemently opposed by the respondents, in view of the facts and

circumstances as stated in the memorandum of Civil Revision Petition, we are

satisfied that it is in the interest of justice that an opportunity be given to the

petitioners by enlarging the time for payment of the balance court fee and

prosecute the matter on merits. Accordingly, we set aside the judgment and

decree in (W)O.S.No.2/05 on the file of the Wakf Tribunal, Ernakulam. The

petitioners/plaintiffs may remit the balance court fee on or before

01.02.2008. Thereafter the Wakf Tribunal shall dispose of the matter in

accordance with law expeditiously. It is made clear that in case the balance

court fee is not paid on or before 01.02.2008, the C.R.P. itself will stand

dismissed.

KURIAN JOSEPH, JUDGE.

HARUN- UL-RASHID,JUDGE.

dsn