High Court Kerala High Court

Chittoor Muslim Juma-Ath vs Kamar Beevi on 3 December, 2009

Kerala High Court
Chittoor Muslim Juma-Ath vs Kamar Beevi on 3 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 298 of 2008()


1. CHITTOOR MUSLIM JUMA-ATH, REPRESENTED
                      ...  Petitioner
2. T.A.MOHAMMED IBRAHIM,
3. K.K.SHAMSUDHEEN MASTER,
4. ABDUL KALAM, SON OF HASSAN MOHAMMED,
5. P.K.KASIM, SON OF PICHA RAWTHER,
6. RAFUL RAHIM, SON OF LATE R.ABDUL JABBAR,
7. K.BABU NAVABJAAN,
8. M.MAJEED, SON OF MUTHURAWTHER,
9. K.ABDUL AZEEZ, SON OF KADER SHAH RAWTHER
10. C.MUSTAPHA, SON OF CHELLA RAWTHAR,
11. M.BASHEER, SON OF MUTHUKUTTY RAWTHER,
12. HASSAN MUHAMMED K.,
13. R.CHANSA, SON OF LATE REHMAN SAHEB,
14. A.NASAR AHMED, SON OF ABDUL HAMEED,
15. JAINUL ABDEEN, SON OF HUSSAIN RAWTHER,

                        Vs



1. KAMAR BEEVI, WIF OF LATE SHEIK KAREEM
                       ...       Respondent

2. NAWABJANI, AGED 49 YEARS,

3. ABDUL RASHEED, AGED 40 YEARS,

4. MUMTHAZ, AGED ABOUT 50 YEARS,

5. SAHIRUNNISA, DAUGHTER OF SHEIK KAREEM

6. NOORJAHAN, AGED ABOUT 45 YEARS,

7. AFROSE, AGED ABOUT 44 YEARS,

8. ZAKKIR HUSSEIN, SON OF LATE JHAN BASHA,

9. C.MOHAMMED RAFI, SON OF LATE

10. C.VIKKAR, SON OF LATE CHAN BADSHAH,

11. C.FAREEDA, DAUGHTER OF LATE

12. C.ANZAR, SON OF LATE BADSHA,

13. THE SECRETARY,

                For Petitioner  :SRI.T.H.ABDUL AZEEZ

                For Respondent  :SRI.M.M.SAIDU MUHAMMED,SC,WAKF BOARD

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :03/12/2009

 O R D E R
    P.R.RAMAN & P.R.RAMACHANDRA MENON, JJ
    - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                C.R.P. Nos.298 & 615 of 2008
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
       Dated this the 3rd day of DECEMBER, 2009

                               O R D E R

Raman, J

1. Both these revisions arise from the same judgment

and decree passed by Wakf Tribunal, Ernakulam in

W.O.S.12/2002. While C.R.P 298/2008 has been filed by the

defendants, C.R.P.615 is filed by the plaintiffs. The suit is

filed seeking declaration, consequential injunction and

fixation of boundary and other reliefs.

2. The suit was originally filed before the Munsiff

Court, Chittoor as O.S.No.283/1995 and subsequently, the

plaint, was transferred to the Wakf Tribunal and numbered

as W.O.S.12/2002. Parties went for trial and ultimately a

decree was passed. The suit was decreed partly.

3. Since the suit is instituted prior to the

commencement of Wakf Act 1995, the question that arises

C.R.P Nos. 298 & 615 of 2007
2

for consideration is whether Wakf Tribunal has jurisdiction

over a pending matter instituted before the Civil Court prior

to the commencement of the Act. A Division Bench of this

Court in Muhammed Sahib v. Mohammed Ibrahim2007

(2) KLT 56 after noticing the Judgment of earlier Division

Bench of this Court in Pukoya Haji Vs. Cheriya Haji

2003 KLT 32, held that Pukoya Haji’s case considered only

the question regarding maintainability of the suit filed

before the Civil Court, after the introduction of Section 85

of the Act, but with respect to the pending suits, it was held

that the Civil court will continue to have jurisdiction. In the

light of the above decision of the Division Bench of this

court, it has to be held that the Tribunal has no jurisdiction

in pending matters. The present suit was instituted before

Munsiff court prior to the commencement of Wakf Act 1995.

4. Accordingly, the judgment and decree passed by

the Wakf Tribunal is set aside and we direct the Wakf

Tribunal to transfer all records to the Munsiff court,

C.R.P Nos. 298 & 615 of 2007
3

Chittoor, whereupon the Munsiff court shall dispose of the

same as expeditiously as possible within a period of six

months. Parties may appear before the Munsiff Court on

15/02/2010.

P.R.RAMAN, JUDGE

P.R. RAMACHANDRA MENON, JUDGE

nl