Bombay High Court High Court

Shaikh Yusuf Bhai Chawala vs State Of Maharashtra on 29 September, 2011

Bombay High Court
Shaikh Yusuf Bhai Chawala vs State Of Maharashtra on 29 September, 2011
Bench: D.K. Deshmukh, Anoop V.Mohta
                              1               WP2906.04
                                                                Kambli


         IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                            
           ORDINARY ORIGINAL CIVIL JURISDICTION

               WRIT PETITION NO. 2906 OF 2004




                                    
                             ...

1.Shaikh Yusuf Bhai Chawala

2.Mudreka Bhai Saheb T.

3.Shaikh Yusuf Bhai Qasamjee

4.Shaikh Ismail M.F.Potia

5.Shaikh Abdul Tayeb Shaikh Qasimji
…Petitioners

v/s.

1.State of Maharashtra

2.Maharashtra State Board of Wakfs

3.The Settlement Commissioner
and Director of Land Records,

Maharashtra State

4. Shahjzada Qaid Johar Bhai
Saheb Ezuddin Saheb

5.Mustafa Bhai Saheb Safiyuddin

6.Shahzada Ali Asgar Bhai Saheb

Kalimuddin

7.Shaikh Ebrahim A.K.Faizullabhoy

8.Shaikh Mansoor Bhai M.J.Terai …Respondents

WITH

WRIT PETITION NO.899 OF 2011

1.Mrs.Zainub Moriswala

2.Mr.Zulfikar Moriswala

3.Mr.Yusuf Nagarwala
Trustees of Rehmatbai Widow
of Noorbhoy Jeewanji Morishwalla
Charity Trusts …Petitioners

v/s.

::: Downloaded on – 09/06/2013 17:47:15 :::

2 WP2906.04

1.State of Maharashtra

2.Maharashtra State Board of Wakfs

3.The Charity Commissioner,

4.The Settlement Commissioner
and Director of Land Records

5.The Chief Executive Officer …Respondents

WITH

WRIT PETITION (L) NO.357 OF 2011

1.Shaikh Yusuf Bhai Chawala

2.Shaikh Ismail M.F.Potia

3.Shaikh Mansoor Bhai M.J.Terai …Petitioners
v/s.

1.State of Maharashtra

2.Maharashtra State Board of Wakfs

3.The Charity Commissioner,

4.The Settlement Commissioner
and Director of Land Records …Respondents

Mr.Y.H.Muchhala, Sr.Advocate with Mr.Sagheer Khan
and Mr.Javed R. Patel and Mr.Vaibhav Nagvekar i/b

Judicare Law Associates for the Petitioners in
Writ Petition (L) No.357 of 2011 and Writ

Petition No.2906 of 2004.

Mr.Javed Shaikh, Special Counsel with
Mr.R.M.Momin for Wakf Board.

Mr.Milind Sathe, Sr.Advocate with Ms.Jyoti Sinha
i/b M/s.Negandhi, Shah & Himaytullah for
Petitioners in Writ Petition No.899 of 2011.

Mr.Ravi Kadam, Advocate General with
Mr.S.R.Nargolkar Addl.G.P., Ms.Geeta Shastri,
Mr.Milind More for Respondent No.1 in Writ
Petition No.2906 of 2004, Respondents Nos. 13 &
14 in WP (L) No.357 of 2011 and Respondents Nos.
1 & 3 in WP No.899 of 2011.

::: Downloaded on – 09/06/2013 17:47:15 :::

3 WP2906.04

CORAM: D.K.Deshmukh &
Anoop V. Mohta, JJ

DATED: 21st September, 2011

JUDGMENT: (PER D.K.DESHMUKH, J.)

1. The subject matter of all these

Petitions is the same namely challenge to the

incorporation ig of Respondent No.2/ Maharashtra

State Board of Wakfs and things connected

therewith. Therefore, these petitions can be

conveniently disposed of by a common order.

2. The Petitioners in Writ Petition No.

2906 of 2004 are Muslims belonging to Shia Fatemi

Ismaili Tyebia Sect of Islam. They follow Shia

Fatimid Ismaili Tayebi Schol of Muslim Law.,

which Shia School known as Fatimid Law. In

short, they are Shia Muslim. Petitioners Nos. 1

to 3 are trusttes of “Sir Admji Peerbhoy

Santorium” created by a Scheme settled by this

court by its order dated 16-6-1931 in Suit No.

::: Downloaded on – 09/06/2013 17:47:15 :::
4 WP2906.04

1560 of 1927. The said Trust is also registered

as a Public Trust under the Bombay Public Trust

Act. The Petitioners Nos. 4 & 5 are trustees of

“Anjuman-i-Null Bazaaar Chhabdi Bazaar Niaz

Hussein Charitable Trust, which is registered as

a public Trust under the Bombay Public Trust Act.

3. The Petitioners in Writ Petition No.899

of 2011 are also Dawoodi Bhora Muslims and they

are trustees of Rehmatbai widow of Noorbhoy

Jeewanji Morishwalla Charity Trusts registered

under the Bombay Public Trust Act.

4. The Petitioners in Writ Petition (L)

No.357 of 2011 are Muslims belonging to Shia

Fetemi Ismaili Tyebia sect. The Petitioners in

this petition are trustees of Sir Adamji Peerbhoy

Sanatorium, referred to above as also Anjuman-i-

Null Bazzaar Chhabdi Bazaar Niaz Hussein

Charitable Trust, referred to above.

5. In Writ Petition No.2906 of 2004 the

::: Downloaded on – 09/06/2013 17:47:15 :::
5 WP2906.04

Petitioners are challenging the Notification

dated 4-1-2002 issued by the Government of

Maharashtra. They are also seeking a directions

to the Government of Maharashtra to conduct a

fresh survey of Wakfs in the State of

Maharashtra. They also challenge the notification

dated 13-11-2003 issued by the Wakfs Board,

whereby the list of Wakfs was published.

.

In Writ Petition No.899 of 2011, the

Petitioners challenge the Circular dated

24-7-2003 issued by the Charity Commissioner of

State of Maharashtra stating therein that in view

of the provisions of Section 43 of the Wakf

Act, the Wakfs which are registered as Public

Trusts would cease to be governed by the

provisions of the Public Trust Act. It is there

case that because the incorporation of the Wakfs

Board by Notification dated 4-1-2002 is itself

invalid and because they are not Wakfs within

the meaning of Wakfs Act, they continue to be

governed by the provisions of the Bombay Public

::: Downloaded on – 09/06/2013 17:47:15 :::
6 WP2906.04

Trust Act.

. The Petitioners in Writ Petition (L)

No.357 of 2011 challenge the Notification dated

20th October, 2010 issued by the State of

Maharashtra for resurvey of the Wakfs in the

State of Maharashtra. They also claim a direction

that the list of Wakfs dated 13-11-2003 and

dated 30-12-2004
ig stand rectified as per the

finding of the Five Members Committee. They also

seek a direction to the Charity Commissioner that

the Charity Commissioner should continue to

supervise the working of the Trusts of which they

are trustees.

6. The aforesaid reliefs are claimed by

the Petitioners in these three petitions in

following factual background:

. The Parliament enacted the Wakf Act,

1995 (hereinafter referred to as “the Act”). The

said Act came into force on 1st January, 1996. On

::: Downloaded on – 09/06/2013 17:47:15 :::
7 WP2906.04

1st December, 1997 the State Government issued a

Notification in exercise of its powers under sub-

section 1 of Section 4 of the Wakf Act. That

Notification reads as under:

“In exercise of the powers conferred by
sub-section (1) of section 4 of the Wakf
Act, 1995 (43 of 1995), Governmentof
Maharashtra hereby appoints,-

(a) Settlement Commissioner and
Director of Land Records, Maharashtra

State, Pune to be a Survey Commissioner
of Wakfs; and

(b) Additional Commissioners of
Konkan, Nashik, Pune, Nagpur, Amravati
and Aurangabad Revenue Divisions to be a
Additional Survey Commissioner,

for the purpose of making a survey of
Wakfs existing on the 1st day of January,

1996 in the State of Maharashtra.”

The Government of Maharashtra issued a

Notification dated 4th January, 2002. That

Notification reads as under:

“In exercise of powers conferred by
sub-clauses (i) and (iii) of clause (b)
and clause (c) of sub-section (1) read
with sub-section (3) of Section 14 of

::: Downloaded on – 09/06/2013 17:47:15 :::
8 WP2906.04

the Wakf Act, 1995 (43 of 1995), the
Government of Maharashtra hereby,-

(a) establishes a Board by the name of
“The Maharashtra State Board of Wakfs”,
having its Headquarters at Aurangabad;

and

(b) nominates,-

1. Shri Khan Yusuf Sarwar, Member of

Parliament (Rajya Sabha);

2. Smt.Shabana Azmi, Member of
Parliament (Rajya Sabha);

3. Shri Harun Aadam Solkar, Muslim Ex-
member of the Bar Council of the

State; and

4. Shri Chand Pasha Inamdar, Member of

Muslim Organisation, to be the
Members of the said Board.

. Thus, by the Notification quoted above,

a Wakf Board for the whole State of Maharashtra

with Headquarters at Auragabad was established

and four persons named in that Notification were

appointed as Members of that Wakf Board.

Pursuant to the Notification dated 1st December,

1997, quoted above, the Officers appointed to

conduct the survey, submitted the survey report

to the State Government on 31-1-2002. As

observed above, by Notification dated 4-1-2002,

four persons were appointed as Members of the

::: Downloaded on – 09/06/2013 17:47:15 :::
9 WP2906.04

Wakf Board. Thereafter, appointment of members

of the Wakf Board were made by Notification

dated 20-2-2002, 16-8-2002, 2-6-2002, 24-7-2002

and 13-11-2003. On 24th July, 2003, the Charity

Commissioner of the State of Maharashtra issued a

Circular directing its office not to exercise

their powers under the Bombay Public Trust Act or

deal with any of the Muslims Public Trusts. The

said Circular stated that according to Section 43

of the Wakf Act, Wakf registered as public

trust should not be tried under the Bombay Public

Trust Act and because of that Circular the

authorities under the Bombay Public Trust Act

refused to entertain any application or change

report submitted by the trustees of the Trusts,

which though registered under the Bombay Public

Trust Act, according to the Charity Commissioner

and his sub-ordinate were Muslims Public Trusts.

There were several Writ Petitions filed in this

court challenging incorporation of the Wakf

Board as also challenging its constitution and

appointment of various persons as its members.

::: Downloaded on – 09/06/2013 17:47:15 :::

                                       10                   WP2906.04

     There     were     also        Petitions        in      this        court

challenging the Circular issued by the Charity

Commissioner referred to above. On 13-11-2003,

the Wakf Board published a list of Wakfs

treating all Muslims Public Trusts listed in

category in Maharashtra and suburban districts of

Maharashtra by the Charity Commissioner as

Wakfs. Writ Petitions were filed in this court

challenging the list of
ig Wakfs prepared by the

Wakf Board.

7. According to the Petitioners, trustees

of several Muslims Trusts, who felt aggrieved by

the list of Wakf pulished by the Wakf Board

formed an Association called “Association for

protection of Muslims Wakfs and Trusts”. That

Association made a representation to the State

Government requesting it to cancel the

Notification dated 13-11-2003. According to the

Petitioners, on 11th August, 2004, pursuant to the

representation made by the aforesaid Association,

a Committee under the Chairmanship of the Charity

::: Downloaded on – 09/06/2013 17:47:15 :::
11 WP2906.04

Commissioner was constituted to verify the list

of Wakf published by the Wakf Board in the

light of the representation made by the

Association. According to the Petitioners, this

Committee bifurcated the list of Wakfs and

submitted the bifurcated list to the State

Government. The State Government forwarded that

list to the Wakf Board. According to the

Petitioners, the ig Wakf Board by its Resolution

No.3 dated 9th March, 2005 unanimously resolved to

accept the report of the Bifurcation Committee

(Five members Committee) which was appointed

under the Chairmanship of the Charity

Commissioner. According to the Petitioners, the

Wakf Board even published a modified list of

Wakf on 5th May, 2005. According to the

Petitioners, however, on 3rd April, 2008 the Wakf

Board passed a Resolution resolving to revoke the

rectified list of Wakf dated 5th May, 2005. It

appears that, there were several complaints made

about the survey conducted. There were

complaints made even with the Joint Parliamentary

::: Downloaded on – 09/06/2013 17:47:15 :::
12 WP2906.04

Committee and the Joint Parliamentary Committee

issued a direction on 20th October, 2008 to the

State Government to conduct resurvey of the Wakfs

in the State. In this background, on 20th

October, 2008 a Notification has been issued by

the State Government deciding to resurvey the

Wakfs in the State of Maharashtra and in exercise

of its power under sub-section (1) of Section 4

again appointing a survey officer for conducting

resurvey in the State of Maharashtra.

8. In these facts, these Petitions have

been filed. By these Petitions the Petitioners

challenge the Notification dated 4-1-2002,

whereby the Wakfs Board for the State of

Maharashtra is constituted. The Petitioners also

challenge constitution of the Wakf Board. The

Petitioners also challenge the list of Wakfs

prepared and published by the Wakf Board. It is

the contention of the Petitioners that while

conducting the re-survey the survey officer must

consider the report submitted by the Five Members

::: Downloaded on – 09/06/2013 17:47:15 :::
13 WP2906.04

Committee, which was constituted by the State

Government under the Chairmanship of the Charity

Commissioner and the list prepared by it and

submitted to the Wakf Board and also the

rectified list of Wakfs which was prepared by

the Wakf Board. It is the contention of the

Petitioners that until a new Wakf Board is

incorporated and the list of the Wakfs is

published by the newly constituted
ig Wakf Board,

because these Wakfs are also the Public Trusts

registered under the Bombay Public Trust Act, the

working of these trusts should be controlled and

supervised by the authorities of the Public Trust

Act.

     9.          So     far         as        challenge           to         the





     incorporation of the             Wakf Board in                State of

Maharashtra is concerned, the Petitioners relying

on the scheme of the Act, particularly Section 4,

Section 13 and Section 14 of the Act submitted

that until the State Government has before it the

report of the survey, the State Government cannot

::: Downloaded on – 09/06/2013 17:47:15 :::
14 WP2906.04

take a decision in relation to the establishment

and constitution of the Wakf Board and any

decision taken by the State Government to

incorporate the Wakf Board in the absence of

survey report submitted by the Survey Officer in

invalid and inoperative.




     10.             So     far        as        the    challenge            to      the




                                       
     constitution of the
                      ig               Wakf Board is concerned, it

     is    the    submission       of       the        Petitioners          that       in
                    
     order that constitution of                         the Wakf Board is

valid, there must be at least seven members in

the Board. Therefore, the constitution of the

Board made on 4-1-2002 is invalid. In support

of its challenge to the validity of the list of

Wakfs published by the Wakf Board, it is

submitted that that list was based on the survey

report submitted to the State Government on

31-1-2002. As that report itself is found to be

defective by by the Joint Parliamentary Committee

as also by the State Government, the list of

Wakfs based on that report obviously is also

::: Downloaded on – 09/06/2013 17:47:15 :::
15 WP2906.04

defective and therefore has to be set aside. It

is submitted that considering the importance of

survey and the purpose for which the survey is to

be conducted, the persons who may be interested

in the Wakfs are entitled to make

representations to the survey officer

representing their point of view and the survey

officer appointed under Section 4 is under a duty

to take into consideration such representations

made by the interested persons. It is submitted

that as the Committee under the Chairmanship was

constituted by the State Government and that

Committee prepared the list, that will be the

relevant material to be taken into consideration

by the survey officer while conducting the

resurvey pursuant to the Notification dated 20th

October, 2010. It is submitted that the Muslims

Wakfs which are registered under the Bombay

Public Trust Act are to be governed by the

provisions of the Bombay Public Trust Act till

the machinery is in place constituted under the

Wakf Act to control the administration of the

::: Downloaded on – 09/06/2013 17:47:15 :::
16 WP2906.04

Wakfs and till that event takes place, the

Charity Commissioner should be directed to

entertain the applications and supervise the

working of the Muslims Public Trusts, which are

registered under the Bombay Public Trust Act.

11. We have heard the learned Advocate

General on behalf of the State Government. In so

far as the challenge to the Notification dated

4-1-2002 incorporating the Public Trust is

concerned, submission of the learned Advocate

General is that availability of the survey report

cannot be said to be a condition precedent for

the State Government to exercise its power of

incorporating the Wakf Board. The learned

Advocate General relied on the provisions of

Section 13 of the Act. The learned Advocate

General also invited our attention to the

provisions of Section 106 of the Act. The

learned Advocate General submitted that the

information in relation to the Wakfs can be

available to the State Government not only

::: Downloaded on – 09/06/2013 17:47:15 :::
17 WP2906.04

through the Survey Report, but also from other

soruces a Wakf Board was in existence in a part

of the State under the Act repealed by Wakf Act,

1995, information with that Wakf Board can also

be used. The learned Advocate General also

submitted that though it is true that initially

only four persons were appointed on the Wakf

Board, but however subsequently appointments were

made by the State Government.

ig It is only in

Category under Section 14(1)(b)(iv) that there is

a problem about electing the representatives,

otherwise, the representatives from all

categories were nominated on the Wakf Board.

12. Now, first taking up for consideration,

the question whether the Notification dated

4-1-2002 incorporating the Wakf Board for the

State of Maharashtra is valid or invalid is

concerned, for consideration of this question

sub-sections 1 to 3 of Section 4 of Wakf Act are

relevant. They read as under:

::: Downloaded on – 09/06/2013 17:47:15 :::

18 WP2906.04

4(1) Preliminary survey of Wakfs.- The
State Government may, by notification
in the Official Gazette, appoint for

the State a Survey Commissioner of
Wakfs and as many Additional or
Assistant Survey Commissioners of

Wakfs as may be necessary for the
purpose of making a survey of wakfs
existing in the State at the date of
the commencement of this Act.

(2) All Additional and Assistant
Survey Commissioners of Wakfs shall
perform their functions under this Act
under the general supervision and
control of the Survey Commissioner of

wakfs.

(3) The Survey Commissioner shall,
after making such inquiry as he may
consider necessary, submit his report,

in respect of wakfs existing at the
date of the commencement of this Act
in the State or any part thereof, to
the State Government containing the
following particulars, namely:-

(a) the number of wakfs in the State

showing the Shia wakfs and Sunni wakfs
separately:

(b) the nature and objects of each
wakf;

(c) the gross income of the property
comprised in each wakf;

(d) the amount of land revenue,
cesses, rates and taxes payable in
respect of each wakf;

(e) the expenses incurred in the
relisation of the income and the pay
or other remuneration of the mutawalli
of each wakf; and

(f) such other particulars relating to
each wakf as may be prescribed.

::: Downloaded on – 09/06/2013 17:47:15 :::

                                     19               WP2906.04



     .         Thus,      Section    4   vests    powers         in     the




                                                                   

State Government to appoint the survey officer

for the purpose of making “a survey of Wakfs

existing in the State at the date of commencement

of the Act. The date of commencement of the Act

is 1-1-1996. In making the survey, the survey

officers have to collect the information on the

number of Wakfs in the State and also to find out

how many of them are Shia Wakfs and how many of

them are Sunni Wakfs. The survey officers have

to collect the information about the income,

expenditure, properties of such Wakfs. Under

Section 13 of the Wakf Act, the State Government

is empowered to establish a Board of Wakfs. The

State Government has also been given power to

constitute a separate Wakf Board for Shia and

Sunni Wakfs, under certain conditions specified

in the Act. The same Section provides that the

Wakf Board would be a body corporate having

perpetual succession and a common seal. Section

13 reads as under:

::: Downloaded on – 09/06/2013 17:47:15 :::

20 WP2906.04

13. Incorporation.- (1) With effect

from such date as the State Government
may, by notification in the Oficial
Gazette, appoint in this behalf, there

shall be established a Board of Wakfs
under such name as may be specified in
the notification.

(2) Notwithstanding anything
contained in sub-section (1), if the
Shia wakfs in any State constitute in
number more than fifteen per cent of
all the wakfs in the State or if the

income of the properties of the Shia
Wakfs in the State Constitutes more

than fifteen percent of the total
income of properties of all the Wakfs
in the State, the State Government

may, by notification in the Official
Gazette, establish a Board of Wakfs
each for Sunni wakfs and for Shia
wakfs under such names as may be
specified in the notification.

(3) The Board shall be a body

corporate having perpetual succession
and a common seal with power to
acquire and hold property and to
transfer any such property subject to

such conditions and restrictions as
may be prescribed and shall by the
said name sue and be sued.

13. Perusal of the above quoted provisions

of Section 13 shows that sub-section 1 of Section

13 vests powers in the State Government to

::: Downloaded on – 09/06/2013 17:47:16 :::
21 WP2906.04

establish a Board of Wakf. Sub-section 2 lays

down the manner in which that power is to be

exercised. At the time of taking a decision to

constitute the Board of Wakf, the State

Government has to consider as to whether it

wants to constitute one Board of Wakf or in view

of the provisions of sub-section (2) of Section

13, it is necessary for it to constitute a

separate Board of Shia Wakfs.

ig It was submitted

by the learned Advocate General that the power

conferred on the State Government by sub-section

2 of Section 13 is a discretionary power. The

State Government may constitute a Shia Board or

may not constitute a Shia Board. In our opinion,

the submission is not well founded. Because once

it is established that Shia Wakfs in the State

constitutes in number more than fifteen percent

of the Wakfs in the State or if it is established

that the income of the properties of Shia Wakfs

in the State constitutes more than fifteen

percent of the total income of the properties of

all the Wakfs in the State, the State Government

::: Downloaded on – 09/06/2013 17:47:16 :::
22 WP2906.04

cannot deny constitution of a separate Wakf Board

for Shia Wakfs. In that situation, the State

Government will have to constitute two Boards. In

our opinion, the provisions of sub-section 2 of

Section 13 have to be read with the provisions of

sub-section 3 of section 4 of the Act. Sub-

section 3 of Section 4 of the Act casts a duty on

the Survey Commissioner to collect information as

to the number of Shia
ig Wakfs and Sunni Wakfs

separately. He is also required to collect

information on the income, expenditure and

properties of Shia Wakfs and Sunni Wakf

separately. A duty on the Survey Commissioner is

cast by sub-section (3) of Section 4 to collect

information in that regard obviously to enable

the State Government to take a decision, which is

contemplated by sub-section (2) of Section 13 of

the Act. In our opinion, the provisions of

Section 13 and Section 4 will have to be read

together and the State Government will have to

wait for making a decision in relation to

incorporation of Wakf Board in the State till it

::: Downloaded on – 09/06/2013 17:47:16 :::
23 WP2906.04

receives the report of survey conducted under

Section 4. Section 13 does not contemplate

constitution of additional Board for the Shia.

Section 13 contemplates constitution of one Board

for Shia and Sunni Wakfs or constitution of

separate Board for Shia and Sunni Wakfs

depending on the number and income of Shia Wakfs

in the State. In our opinion, therefore, the

power to establish the
ig Wakf Board will have to

be exercised at the same time and it is at that

time that the State Government will have to

decide whether it wants to have one Board for the

Shia and Sunni wakfs or taking into consideration

the number and income of the Wakfs a separate

Board for Sunni Wakfs and Shia Wakfs. The

survey that is to be done under Section 4 is

survey of the wakfs as on the date of

commencement of the Act. There is no period fixed

by the Act for the state Government to order

survey. Whenever the State Government decides to

conduct survey, the survey in terms of Section

4(1) has to be survey of Wakfs on the date of

::: Downloaded on – 09/06/2013 17:47:16 :::
24 WP2906.04

commencement of the Act. The Act also does not

fix any time limit for the State Government to

exercise its power of establishing the Wakf

Board. There is no direct provision in the Act

which lays down that before establishment of the

Wakf Board under Section 13 the State Government

must make any order for survey. If the argument

of the State Government/Respondent in this case

is accepted, it will have to be held that the

State Government can establish the Wakf Board

under Section 13 without ordering the survey. But

for preparing the list of Wakfs under Section

5(2) survey is necessary. Therefore, can the

State Government without ordering survey in

exercise of its power under Section 13(1)

establish a common Wakf Board and thereafter

order survey. If the report of survey received

after establishing the Wakf Board shows that the

number of Shia wakfs in the State is such that

according to Section 13(2), the Shia wakfs are

entitled to have a separate Shia Wakf Board, in

that situation the State Government will not be

::: Downloaded on – 09/06/2013 17:47:16 :::
25 WP2906.04

in a position to constitute a separate Board for

Shia Wakfs, because the Act does not contemplate

the Government establishing any additional Board

or Boards. It also does not provide for

bifurcation of one Board into two Boards. Had it

been the intention of the Legislature to empower

the State Government to constitute additional

Board, it would have made the provision for

division or bifurcation of the existing Board,

because without bifurcating or dividing the

existing Board, it will be impossible to

constitute additional Board. If the State

Government has already constituted the unified

Board for both Shia and Sunni Wakfs, then if the

additional Board for Shia wakfs is to be

constituted, it would be necessary to delete from

the unified Board, the Shia wakf. There is no

provision made in the Act for such bifurcation.

In such situation, therefore, in our opinion, the

State Government has to order survey first and

then wait for the survey report and after

receiving the survey report the State Government

::: Downloaded on – 09/06/2013 17:47:16 :::
26 WP2906.04

has to take proper decision about establishment

of Wakf Board. After incorporating or

establishing a Board the State Government has to

take steps for constitution of the Wakf Board

immediately, because without making appointment

or nominating members on the Wakf Board mere

establishment of the Wakf Board surves no

purpose. When the State Government considers the

question of constitution of the Wakf Board, it

has to take into consideration the provisions of

Section 14(6) of the Act. Section 14(6) reads as

under:-

14(6) In determining the number of Shia

members or Sunni members of the Board,
the State Government shall have regard to
the number and value of Shia Wakfs and
Sunni Wakfs to be administered by the

Board and appointment of the members
shall be made, so far as may be, in
accordance with such determination.

. Thus, the number and value of Shia and

Sunni Wakfs become relevant for constitution of

the Wakf Board. Authentic information can become

available to the State Government regarding the

::: Downloaded on – 09/06/2013 17:47:16 :::
27 WP2906.04

number and value of the Wakfs only from the

report of the Survey Commissioner appointed under

Section 4 of the Act.

. In this view of the matter, therefore,

in the present case as it is an admitted position

that the State Government issued the Notification

incorporating the Wakf Board in the State of

Maharashtra on 4-1-2002, when it did not have

before it the report of the survey conducted

under Section 4. That report became available to

the State Government only on 31-1-2002. By

incorporating Wakf Board in the State of

Maharashtra on 4-1-2002, the State Government

denied to itself an opportunity to consider the

survey report to find out whether the information

disclosed by that report requires it to exercise

its power under sub-section 2 of Section 13 of

constituting a separate Board for Shia Wakfs.

In our opinion, the State Government was not

justified in denying to itself the exercise of

power under sub-section 2 of Section 13 by not

::: Downloaded on – 09/06/2013 17:47:16 :::
28 WP2906.04

waiting to receive the survey report. The State

Government itself had appointed the Survey

Officer in the year 1997 and it waited till 4th

January, 2002 to incorporate the Wakf Board when

it was to receive the survey report on 31st

January. The only reason that is given for

incorporating the Wakf Board on 4-1-2002 is the

provisions of sub-section 1 of Section 5. It

reads as under:-

5(1) On receipt of a report under sub-
section (3) of Section 4, the State
Government shall forward a copy of the
same to the Board.

14. It was submitted by the learned

Advocate General relying on the provisions of

sub-section 1 of section 5 of the Act that sub-

section (1) of Section 5 casts obligation on the

State Government to forward a copy of the survey

report to the Board. According to the learned

Advocate General, therefore, it is obligatory for

the State Government to constitute a Board

before it receives the survey report from the

::: Downloaded on – 09/06/2013 17:47:16 :::
29 WP2906.04

survey officer, so that as soon as the report is

received, , copy of that report can be forwarded

to the Board.

. In our opinion, this submission is not

well founded. The words “on receipt of the

report” , in our opinion, do not imply that a

copy of the report is to be forwarded by the

State Government
ig immediately on receiving the

report. The State Government on receiving the

report can consider the question of incorporating

the Board under Section 13 and on constituting

the Board can forward a copy of that report to

that Board.

. In our opinion, therefore, the

Notification dated 4-1-2002 incorporating the

Wakf Board is contrary to the scheme of the Act

and is, therefore, liable to be set aside.




     15.        So      far     as    the    challenge           to       the

     constitution of          Wakf Board is concerned, it is




                                             ::: Downloaded on - 09/06/2013 17:47:16 :::
                               30              WP2906.04

Section 14 of the Act which is relevant. It reads

as under:-

14. Composition of Board.-

(1) The Board for a State and the Union
Territory of Delhi shall consist of-

(a) a Chairperson;

(b) one and not more than two members, as
the State Government may think fit, to be

elected from each of the electoral colleges
consisting of-

(i) Muslim Members of Parliament from the

State or, as the case may be, the Union
Territory of Delhi;

(ii) Muslim Members of the State
Legislature;

(iii) Muslim Members of the Bar Council of
the State, and

(iv) mutawallis of the Wakfs having an
annual income of rupees one lakh and above;

(c) one and not more than two members to be
nominated by the State Government
representing eminent Muslim Organisations;

::: Downloaded on – 09/06/2013 17:47:16 :::

31 WP2906.04

(d) one and not more than two members to be
nominated by the State Government, each from

recognised scholars in Islamic Theology;

(e) an officer of the State Government not,
below the rank of Deputy Secretary.

(2) Election of the members specified in
Clause (b) of sub-section (1) shall be held
in accordance with the system of
proportional representation by means of a
single transferable vote, in such manner as

may be prescribed:

Provided that where the number of Muslim
Members of Parliament, the State Legislature

or the State Bar Council, as the case may
be, is only one, such Muslim Member shall be
declared to have been elected on the Board:

Provided further that where there are no
Muslim Members in any of the categories

mentioned in sub-clauses (i) to (iii) of
Clause (b) of sub-section (1) the ex-Muslim
Members of Parliament, the State Legislature
or ex-member of the State Bar Council, as

the case may be, shall constitute the
electoral college.

(3) Notwithstanding anything contained in
this section, where the State Government is

satisfied for reasons to be recorded in
writing, that it is not reasonably
practicable to constitute an electoral
college for any of the categories mentioned
in sub-clauses (i) to (iii) of Clause (b) of
sub-section (1), the State Government may
nominate such persons as the members of the

::: Downloaded on – 09/06/2013 17:47:16 :::
32 WP2906.04

Board as it deems fit.

(4) The number of elected members of the
Board shall, at all times be more than the
nominated members of the Board except as

provided under sub-section (3).

(5) Where there are Shia Wakfs but no
separate Shia Wakfs Board exists, at least

one of the members from the categories
listed in sub-section (1), shall be a Shia
Muslim.

(6) In determining the number of Shia
members or Sunni members of the Board, the

State Government shall have regard to the
number and value of Shia Wakfs and Sunni
Wakfs to be administered by the Board and

appointment of the members shall be made, so
far as may be, in accordance with such
determination.

(7) In the case of the Union Territory other
than Delhi, the Board shall consist of not

less than three and not more than five
members to be appointed by the Central
Government from amongst the categories of
persons specified in sub-section (1):

Provided that there shall be one mutawalli
as the member of the Board.

(8) Whenever the Board is constituted or
reconstituted, the members of the Board
present at a meeting convened for the
purpose shall elect one from amongst
themselves as the Chairperson of the Board.

::: Downloaded on – 09/06/2013 17:47:16 :::

                                      33                    WP2906.04

           (9) The members of the Board shall                                   be
           appointed   by  the   State   Government                             by

notification in the Official Gazette.

     16.              It   is       common        ground           that         by

     Notification      dated    4-1-2002         only      four       Members

were appointed on the Board. Perusal of the above

quoted provisions show that Section 14(1)(b)

defines only the electoral colleges. It does not

lay down eligibility for being a candidate to be

elected from the electoral colleges defined by

Section 14(1)(b). For example, it lays down that

one and not more than two members as may be

decided by the State Government may be elected

from the electoral colleges consisting of Muslims

Members of Parliament from the State. It does

not lay down as to who can be a candidate at such

election. In any case, it does not lay down that

only the Muslims Members of Parliament from the

State can be a candidate to be elected from this

electoral colleges. Same is the case with the

electoral college constituted under Section 14(1)

(b)(ii) , (iii) & (iv). Perusal of the

::: Downloaded on – 09/06/2013 17:47:16 :::
34 WP2906.04

Notification dated 4-1-2002, however, shows that

the State Government was under the impression

that it is only the Muslims members of the

Parliament from the State, who can be nominated

or elected from his constituency. Same is the

case with Section 14(1)(b)(iii) nomination. So

far as constitution of the Maharashtra Board is

concerned, we have been pointed out the Eighth

Report of the Joint Parliamentary Committee on

the functioning of the Wakf Board. In paragraph

2.33 of that report it is observed “The Principal

Secretary informed that the Government of

Maharashtra had constituted Maharashtra State

Board of Wakfs. The Board constituted of 4

Members i.e. 2 Members of Parliament, 1. Ex-

Member of the bar Council of the State and one

Member from Muslim Organisation vide Government

Notification No.Wakf-10/2001/C.R.154/L-3 dated 4th

January, 2002. The process of appointing the

remaining members of the Board was underway. The

Sub-Committee asked him to check up from their

Law Department as to whether the Wakf Board

::: Downloaded on – 09/06/2013 17:47:16 :::
35 WP2906.04

constituted by Maharashtra Government can be

treated as the wakf Board constituted under

Section 14(1) of the Wakf Act, 1995, which

requires minimum seven members for a Wakf Board

to be duly constituted and share their opinion

with the Sub-Committee”.

17. So far as Ninth Report of the Joint

Parliamentary Committee on wakfs is concerned, it

is paragraph 3.32 and 3.33 of that report are

relevant. They read as under:

3.32 After the enactment of the Wakf
Act, 1954, Maharashtra did not adopt
the Act for the entire State of

Maharashtra. Only Marathwada Region of
Maharastra had Wakf Board and in the

other region of Maharashtra, the Wakf
properties were governed by the Bombay
Public Trust Act. After the enactment
of the Wakf Act, 1995, the State of

Maharashtra adopted the Act and
implemented the Act for the entire
State and constituted the Wakf Board.
The present position of the Board is
that six of its members have retired

and two have resigned in 2005.
Currently, there are only two members
in the Board. The Government with just
two member on the Board cannot function
and as such the Board practically does
not exist.

::: Downloaded on – 09/06/2013 17:47:16 :::

36 WP2906.04

3.33 The Principal Secretary, Minority
Development, Government of Maharashtra,
further submitted the position of the

Maharashtra Wakf Board before the
Committee on the 24th July, 2008, and
stated that the two members who had

resigned in 2005 and 2007 would
continue to be members as per the
provisions of the Act, till their
successors were appointed. The

Committee was assured that the State
Government would be able to constitute
the Board within three months. As
regards the elected members, it would
take a little more time. The Committee

is unable to appreciate the explanation
of the Principal Secretary. For all

practical purposes there is no Board in
Maharashtra. The Government has neither
appointed Administrator to discharge

the functions of the Board nor it has
superseded the Board as per Section 99
of the Wakf Act.(emphasis supplied)

It is thus clear that presently there are only

two Members of the Board. This position was not

disputed before us. Perusal of Section 14 makes

it clear that a wakf Board having only two

members cannot be said to be properly constituted

and therefore, we have to hold that the

constitution of Wakf Board of Maharashtra is not

in accordance with law.

::: Downloaded on – 09/06/2013 17:47:16 :::

37 WP2906.04

18. The next question to be considered is

whether the list of wakfs prepared and published

by the Wakf Board is valid or invalid. The list

is prepared and published under sub-section 2 of

Section 5 of the Act. It reads as under:

(2) The Board shall examine the report
forwarded to it under sub-section (1)
and publish in the Official Gazette a

list of Sunni Wakfs or Shia Wakfs in
the State, whether in existence at the

commencement of this Act or coming into
existence thereafter, to which the
report relates, and containing such

other particulars as may be prescribed.

Thus, the list to be prepared by the Board is

based on the report of the survey which is

conducted under Section 4 of the Act. So far as

the survey conducted under the Act is concerned,

the Joint Parliamentary Committee found that the

survey was not conducted properly. Following

paragraphs 4.16, 4.17, 4.18 and 4.19 in the Ninth

Report of the Joint Parliamentary Committee in

our opinion are relevant. They read as under:

::: Downloaded on – 09/06/2013 17:47:16 :::

38 WP2906.04

4.16 The earlier JPC on Wakf, in its
Eighth Report, presented on 29.07.2003
noted that the survey was almost

completed, except in Bombay suburban
District. However, it was alleged by
the members of the public during the

visit of the Committee that the survey
work had not been properly carried out
and a large number of Wakf properties
had been left out. It was also informed

that even those properties which
physically existed and were Wakf by
user, were not included in the survey
on flimsy grounds. It was revealed that
in the revenue records, the Wakf

properties were mentioned in the name
of Mutawallis or in the name of lessees

and were not shown as Wakf properties
which made the sale of the properties
easy. It was also informed that no

physical survey was done and only
proformas were sent to the Mutawallis
for furnishing the details of the Wakf
properties. The State Government had
also admitted that there were errors in

identifying the Wakf properties. Later
on, the State Government informed that

the survey in Bombay sub-urban areas
had also been completed and they
supplied a list of the Wakf properties
surveyed to the then Committee. The

lists so received prima facie showed
the properties of Marathwada region;

the Wakf properties in other regions
were negligible which might not be
true. Keeping the situation in view,

the then Committee recommended that the
provisions of the Wakf Act, 1995 should
be followed scrupulously for the survey
of Wakf properties and the procedure
adopted be made transparent and open to
the public, with a remedy to correct
errors in the survey. The Survey

::: Downloaded on – 09/06/2013 17:47:16 :::
39 WP2906.04

Commissioner should undertake a
physical survey of all the Wakf
properties after giving wide publicity

through the media. The Committee
further recommended that after the
survey was completed, the lists of Wakf

properties should be published properly
in the Official Gazette as required
under the Act. The Committee further
recommended that the entries of Wakfs

should be properly made in the revenue
records.

4.17 The Committee, now in view of the
flaws in the survey undertaken earlier

and the earlier Committee’s
recommendation to correct errors in the

survey, sought to know the present
status of survey during its visit
undertaken in June, 2007. The Chief

Executive Officer informed the
Committee that the Government had
initiated survey vide the Government
Notification dated 01.12.1997 through
the Settlement Commissioner. Despite

complaints that the survey had not been
done properly and also the last Joint

Parliamentary Committee had asked the
Government to undertake re-survey, it
was yet to be undertaken.

4.18 Further explaining the position,
the State Wakf Board, in its note
giving the latest position of the
survey submitted to the Committee in
July, 2008, as under:

“The survey of Wakfs and its
properties was taken up by the
Government of Maharashtra vide
Revenue and Forest Department
Notification No. WKF-1097/L- 3/CR95
dated 01.12.1997 and survey was

::: Downloaded on – 09/06/2013 17:47:16 :::
40 WP2906.04

completed and submitted to the
Government. Thus, the survey was
completed before receipt of proceedings

of the Joint Parliamentary
Committee’s VIIIth Report, which had
suggested the survey to be carried

out again in a transparent way. It has
yet not been initiated.

. . . The decision to conduct

fresh survey in a transparent manner
lies with the State Government.”

4.19 The Committee is surprised to see
that it got the same reply even after

one year. On being asked, the Principal
Secretary,
ig Minority Development,
Government of Maharashtra, during her
oral evidence tendered on 24.07.2008,
assured the Committee that the Survey

Commissioner would be appointed within
a month to take up the survey work.
(emphasis supplied)

19. Thus, the Joint Parliamentary Committee

found the survey to be defective. The decision

of the Joint Parliamentary Committee has been

accepted by the State Government when it issued

the Notification dated 20th October, 2010. The

reason that has been given by the State

Government for ordering resurvey in the

Notification dated 20th October, 2010 is ” And

whereas the Joint Parliamentary Committee

::: Downloaded on – 09/06/2013 17:47:16 :::
41 WP2906.04

received complaints that the survey was not

conducted properly and therefore the Committee

issued direction dated 20th October, 2008 to the

State Government to conduct the resurvey of the

wakfs in the State…………..” .

20. Thus, even according to the State

Government the Survey was defective as the lists

of wakfs prepared under sub-section 2 of Section

5 were based on the survey report submitted on

31-1-2002 to the State Government, which the

State Government itself found to be defective,

the only conclusion possible is that the lists of

wakfs are defective and therefore, in our

opinion, it would be appropriate to set aside

those lists, so that fresh lists can be prepared

by the wakf Board on the basis of the report of

resurvey which is ordered by Notification dated

20th October, 2010.

21. Now, taking up for consideration the

submission of the Petitioners that the survey

::: Downloaded on – 09/06/2013 17:47:16 :::
42 WP2906.04

officers who are conducting the survey pursuant

to the Notification dated 20th October, 2010

should be directed to consider the

representations that may be made by the

Petitioners as also other persons who may be

connected with the Muslims wakfs and also to

consider the lists prepared by the Committee

constituted by the State Government under the

Chairmanship of
ig the Charity Commissioner is

concerned, it is clear from the provisions of

Section 4 of the Act that for proper working of

the scheme of the Wakf Act, conducting of proper

and thorough survey is absolutely necessary.

The Joint Parliamentary Committee in its report

has also noted that the survey plays a very

important role in implementation of the

provisions of the Act and therefore, the survey

should be conducted carefully and in a

transparent manner. In our opinion, therefore,

the survey officers who are conducting the survey

under Section 4 are under a duty to take into

consideration all relevant material including any

::: Downloaded on – 09/06/2013 17:47:16 :::
43 WP2906.04

material that may be placed before them by the

Petitioners, who are trustees of various Muslim

charities as also other similarly situated

persons who are connected with the Muslim

charities. So far as the report of the Committee

referred to above is concerned, that Committee

was constituted by the State Government and that

Committee had prepared a list. In our opinion,

as the material collected by the Committee would

be relevant for the purpose of preparing the

survey report by the Survey Officer, in case a

copy of the report of the Committee is placed

before the Survey Officer by the Petitioners,

the survey officers cannot refuse to take that

material into consideration In our opinion, a

direction in that regard has to be issued to the

Survey Officer.

22. It was also urged before us relying on

the provisions of sub-section 6 of Section 4 that

the survey ordered by the Notification dated 20th

October, 2010 in invalid. In our opinion,

::: Downloaded on – 09/06/2013 17:47:16 :::
44 WP2906.04

however, that submission is not well founded.

Sub-section 6 of Section 4 operates in relation

to second or subsequent survey. It contemplates

the first survey to be valid. In the present

case, however, it has been found that the first

survey itself was not valid and it was defective.

In our opinion, therefore, exception cannot be

taken to the resurvey ordered by the Notification

dated 20th October,
ig 2010 on the basis of the

provisions of Sub-section 6 of Section 4 of the

Act.

23. Now, the last question that requires to

be considered is whether having found that the

Notification incorporating the Wakf Board to be

invalid, we can direct the Charity Commissioner

and the authorities under the Bombay Public Trust

Act to exercise their powers in relation to such

Muslims Trust as may be registered as Public

Trust under the Bombay Public Trust Act. In that

regard, reliance was placed on the provisions of

Section 43 of the Wakf Act. It reads as under:

::: Downloaded on – 09/06/2013 17:47:16 :::

                                      45                  WP2906.04



             43.      Wakfs         registered           before           the




                                                                     
             commencement      of    this    Act     deemed         to      be




                                             
             registered.-




                                            

Notwithstanding anything contained in this
Chapter, where any Wakf has been registered
before the commencement of this Act, under
any law for the time being in force, it
shall not be necessary to register the Wakf

under the provisions of this Act and any
such registration
ig made before such
commencement shall be deemed to be a
registration made under this Act.

24. Perusal of the provisions of Section 43

shows that if a particular Trust or wakf is

registered under any law for time being in force,

then that registration is deemed to be

registration made under the provisions of the

Act. This section deals only with the necessity

of registration of wakfs under the Act. It does

not lay down that after coming into force of the

Wakf Act, Muslim Trusts which are registered

under the Bombay Public Trust Act and under any

other State Law will cease to be governed by that

::: Downloaded on – 09/06/2013 17:47:16 :::
46 WP2906.04

Act, merely because the Wakf Act has come into

force. It is possible to say that after a Wakf

Board is incorporated under the Wakf Act and it

becomes effective and starts controlling the

affairs of the Muslim Trusts, which are

registered under the Wakf Act, then the

provisions of the Bombay Public Trust Act may

cease to operate in relation to such public

trusts/wakfs. But till that eventuality occurs ,

in our opinion, it would be in the public

interest that the affairs of such public trusts

are governed by the provisions of the Bombay

Public Trust Act. If it is held that merely on

commencement of the Act in a State, without the

machinery provided by the Wakf Act becoming

operative, the provisions of the Bombay Public

Trust Act cease to operate in relation to the

Muslims Public Trusts, which are registered under

the Bombay Public Trust Act, it will result in

creating a vacum, inasmuch as, in the absence of

any machinery being effective under the Wakf Act,

the affairs of the Trust will not be controlled

::: Downloaded on – 09/06/2013 17:47:16 :::
47 WP2906.04

by the provisions of the Wakf Act and the

provisions of the Public Trust Act will also not

apply. Therefore, in our opinion, it would be

appropriate to direct that till the Wakf Board is

established, incorporated and constituted under

the provisions of the Wakf Act and it becomes

operative, the provisions of the Bombay Public

Trust Act shall apply to the Muslims Public

Trusts which
ig are registered under the Bombay

Public Trust Act.

25. In the result, therefore, the petitions

succeed and are allowed.

(i)The Notification dated 4-1-2002 is set

aside;

(ii) The lists of wakfs prepared and published

by the Wakf Board dated 13-11-2003 are set

aside.




          (iii)       The    Survey         Officers         appointed            by




                                                   ::: Downloaded on - 09/06/2013 17:47:16 :::
                                   48                      WP2906.04

       Notification         dated      20th    October,          2010       are

       directed        to        take         into        consideration




                                                                       
       representations,           if      any,         made        by       the




                                               
       Petitioners      and       other        similarly           situated

persons connected with the Muslims wakfs,

including the list prepared by the Committee

constituted by the State Government under

the Chairmanship of the Charity

Commissioner, while preparing and submitting

their survey reports to the State

Government. The survey officer may also take

into consideration any list of the wakfs, if

prepared under the Act repealed by the 1995

Act.

(iv) Until a new Board or Boards are

incorporated under the Act and they are

constituted in accordance with the

provisions of the Act and the Board or

Boards start functioning in accordance with

the provisions of the Wakf Act, the

provisions of the Bombay Public Trust Act

::: Downloaded on – 09/06/2013 17:47:16 :::
49 WP2906.04

will apply to the such Muslims Public

Trusts, which are registered under the

Bombay Public Trust Act. Rule is made

absolute accordingly. No order as to costs.

26. We have set aside the Notification

dated 4-1-2002. None of the actions taken or

orders passed by the Wakf Board constituted by

the Notification dated 4-1-2002 is challenged in

any of the petitions that have been decided by

this order. Therefore, we are not pronouncing on

the validity or otherwise of the actions taken

and orders passed by the Wakf Board so far. The

validity of those actions and orders will be

decided by the Forum before which the validity of

those actions or orders is challenged.

. It is also made clear that the State of

Maharashtra is at liberty to take steps to make

such interim arrangements, as it may be advised,

to manage and to supervise the Wakf property and

other related aspects under the Wakf Act. The

::: Downloaded on – 09/06/2013 17:47:16 :::
50 WP2906.04

decision and/or action already taken including

the pending dispute or litigation shall be

governed by the Wakf Act.

27. So far as Writ Petition (L) No.357 of

2011 is concerned, it is clarified that by this

judgment we have not considered the relief

claimed by prayer clause c(iii) in respect of

wakfs list dated
ig 30-12-2004. Therefore, the

Petitioners shall be at liberty either to file

fresh petition claiming that relief or claim that

relief in other pending matters.

28. At the request of the learned Counsel

appearing for the Wakf Board, it is directed that

operation of this judgment shall remain stayed

for a period of 10 weeks from today. However,

during this period all the interim orders that

are operating as on today shall continue to

operate.

(Anoop V. Mohta, J.) (D.K.Deshmukh J.)

::: Downloaded on – 09/06/2013 17:47:16 :::