High Court Kerala High Court

K.C.Abdul Khader vs Karattupalli Muslim Jama-Ath on 7 September, 2010

Kerala High Court
K.C.Abdul Khader vs Karattupalli Muslim Jama-Ath on 7 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27216 of 2010(B)


1. K.C.ABDUL KHADER, S/O.SYEDMOHAMMED,AGED
                      ...  Petitioner

                        Vs



1. KARATTUPALLI MUSLIM JAMA-ATH,REPRESENTED
                       ...       Respondent

2. K.A.MUHAMMED,S/O.ABOOBACKER,VICE

3. O.M.HAMZA,S/O.MUSTHAFA,SECRETARY,

4. K.P.KASIM,S/O.PAREETH,KARAKUNNAN HOUSE,

5. K.A.ABDUL RAHIMAN,KAROLI HOUSE,

6. M.F.JALALUDHEEN,MULLAKKAL HOUSE,

7. V.B.MAHIN,S/O.BAVA,VARIKKADAN HOUSE,

8. P.H.SHANAVAS,S/O.HASSAN HAJI,PARAYIL

9. K.S.MOHAMMED KUNJU,S/O.SULAIMAN,

10. K.K.ALI,S/O.KOCHAHAMMED,KONNAMKUDI HOUSE

11. KERALA WAKF BOARD,REPRESENTED BY ITS

                For Petitioner  :SRI.M.P.MOHAMMED ASLAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/09/2010

 O R D E R
                      ANTONY DOMINIC, J.
                     ================
                W.P.(C) NO. 27216 OF 2010 (B)
                =====================

          Dated this the 7th day of September, 2010

                         J U D G M E N T

The issue raised in this writ petition is a dispute between the

beneficiaries of a Wakf. The issue is pending consideration of the

Wakf Board in OP 16/2010, which is filed for framing a scheme. In

the OP, the petitioner has filed IA 68/10 praying for orders to

oversee the election to the Wakf. IA 87/10 is also filed by the

petitioner for a direction to the Wakf Board for restoring the

alleged practice of sermon that was delivered on Fridays. In this

writ petition, what the petitioner mainly seeks is a direction to the

Wakf Board to consider IA 87/10 and pass orders thereon.

2. I heard the standing counsel appearing for the 11th

respondent and Sri.T.H.Abdul Aziz appearing for respondents 4 to

10. Standing counsel informs me that the IA was posted on 4th of

August and 18th of August 2010 and that however the IA could not

be heard and that it is now posted to 14th of September, 2010. It

is also disclosed that the OP itself stands posted to 26/11/2010.

On the other hand, the counsel for the party respondents submit

that they sought impleadment in the proceedings, but however,

WPC No. 27216/10
:2 :

orders have not been passed, as a result of which, they could not

file objection to the IA in question. In such circumstances, the only

direction that is possible is that the Wakf Board shall consider IA

87/10 at the earliest possible opportunity, once the pleadings are

complete. There will be a direction to that effect.

3. Learned counsel for the petitioner seeks a direction for

the Wakf Board to ensure that the court orders are complied with.

As rightly pointed out by the counsel for the Board, in such a

case, it is open to the petitioner to move the Wakf Board, and if

so moved, I have no doubt that the Wakf Board will not take

cognizance of such application and pass appropriate orders

thereon. It is pointed out that Ext.P6 filed by the petitioner is

pending consideration of the Wakf Board. If that be so, the Wakf

Board will take appropriate action on Ext.P6 also.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp