High Court Madras High Court

K.M.Basheer vs The Tamil Nadu Wakf Board on 28 November, 2007

Madras High Court
K.M.Basheer vs The Tamil Nadu Wakf Board on 28 November, 2007
       

  

  

 
 
          IN THE HIGH COURT OF JUDICATURE AT MADRAS
                              
                      DATED: 28.11.2007
                              
                            CORAM
                              
    THE HONOURABLE MR.JUSTICE A.C.ARUMUGAPERUMAL ADITYAN
                              
                 C.R.P. (NPD) No.2533 of 2007
                             and
                    M.P. No. 1 & 2 of 2007



                              
1.   K.M.Basheer

2.   LEM.Mohamed Ali           			..Petitioners


         Versus

                              
1.   The Tamil Nadu Wakf Board
     Rep by its Chairperson
     No.7/4
     9th Cross Street
     Indira Nagar
     Adayar
     Chennai 20.

2.   The Tamil Nadu Wakf Board
     No.7/4
     9th Cross Street
     Indira Nagar
     Adayar
     Chennai 20.

3.   The Superintendent of Wakfs
     Tamil Nadu Wakf Board
     North Zone
     No.822
     Anna Salai
     "Meca Masjid Complex"
     Chennai 20.

4.   S.M.N.Mohamed Yusuf

5.   Mahboob Sardar

6.   K.M.M.Umar

7.   N.Sahul Hameed

8.   Mohamed Idrees    				..Respondents




Prayer:   This  revision petition has been  preferred  under
Article  227 of the Constitution of India against the  order
dated  19.4.2007 made in O.A.No.11/2005 on the file  of  The
Tamil Nadu Wakf Appellate Tribunal      ( I Assistant Judge,
City Civil Court) at Chennai.




      For Petitioners   : Mr.B.Kumar, Senior Counsel for Mr.J.Nandagopal

      For Respondents   : Mr.Siraj  (for R1 to R3)
                          Mr.J.Jaseem Mohamed (for R5 to R8)
                              


                                 ORDER

The Wakf Board in its order dated 28.9.2005 has taken

over the management of the Wakf under question for a period

of six months from 28.9.2005 from the President and other

Office bearers and the secretary, who was a managing trustee

as per the trust deed. An application has been preferred

against the said order of the Wakf Board before the

appellate Authority/Tribunal (I Assistant Judge, City Civil

Court, Chennai) in O.A.No.11 of 2005. The learned appellate

Authority/Tribunal had confirmed the order passed by the

Wakf Board, which has necessitated this revision.

2.The learned Senior Counsel Mr.Kumar appearing of the

revision petitioners would challenge the impugned order of

the Wakf Board dated 28.9.2005 on the ground that only under

two circumstances, the order under Section 65 of the Wakf

Act can be passed and those two circumstances are (1) If

suitable person is not available to be appointed as

Muthavali (2) If the appointment of the Muthavali was

prejudicial to the interest of the Wakf, and that there is

absolutely no material on record to show that the above said

two requirements under Section 65 of the Act have been

complied with warranting an order under Section 65 of the

Act. The learned Senior Counsel would also point out that

the said order was passed mainly on the ground of allegation

and counter allegation against the nine Muthavalies. It has

further been observed in the impugned order that the Wakf in

question was not properly maintained by the trustees. Only

on that ground the management of the Wakf was taken away by

the Wakf Board under the impugned order for six months. Now

it is fairly admitted by the learned Senior Counsel that six

months period stipulated under the impugned order has

already been expired by the end of March-2006 and nothing

survives in this revision.

3.The learned counsel for the Wakf Board Mr.Sirajudeen

would contend that the paramount importance is the welfare

of the Wakf and that some arrangements shall be made by this

Court for the proper functioning of the Wakf. If the Wakf

Board has got any grievance against the running of the Wakf,

the remedy open to them is to follow the provisions

contemplated under Section 64 to 67 of the Wakf Act.

4.At this juncture the learned counsel appearing for

the respondents 4 to 8 would focus the attention of this

Court to the order passed in WP.No.40100 of 2005 &

WPMP.No.42995 of 2005 that the petitioner – K.M.Basheer, who

had challenged the impugned order before this Court, was

directed to approach the Tribunal. The said order was also

confirmed by the Division Bench of this Court in WA.No.341

of 2006 dated 17.3.2006. But the Division Bench had set

aside the imposition of costs on the petitioner by the

learned Single Judge. Now, as correctly represented by the

learned Senior Counsel, there is nothing survives in this

Civil Revision Petition since the impugned order of the Wakf

Board itself has expired and the same is not in force as on

today.

5.The learned counsel for the Wakf Board represents

that Wakf Board may be given liberty to take appropriate

action against the Wakf. Under the provisions of Wakf Act,

the Wakf Board has been empowered with necessary power and

the Wakf Board can take appropriate action as contemplated

under the provisions of Wakf Act within four months from

today, if the mismanagement of the Wakf by the Managing

trustee found continued.

6.It is further represented on behalf of the revision

petitioners that even after the expiry of the period

stipulated under the impugned order, the Wakf Board has not

handed over the management to the trustees. If it is so,

the Wakf Board has to entrust the management to the

President, who in turn will hand over the same to the

Managing Trustee. The learned counsel for the Wakf Board

requests a weeks time to hand over the management. His

request is acceded.

With the above observation, this civil Revision

Petition is disposed of. No costs. Connected Miscellaneous

Petitions are closed.

ssv

To

The I Assistant Judge
City Civil Court
Chennai.