IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19527 of 2009(R)
1. SAINUDEEN HAJI, PRESIDENT, THIRUVATHRA
... Petitioner
Vs
1. KERALA STATE WAKF BOARD, RPERESENTED
... Respondent
2. M.P.SHIHABUDEEN, S/O.MUHAMMED,
3. P.N.SUJEER,ADVOCATE COMMISSIONER
For Petitioner :SRI.T.K.VENUGOPALAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :13/07/2009
O R D E R
K.M.JOSEPH & M.L.JOSEPH FRANCIS, JJ.
------------------------------------------------------
W.P.(C) No.19527 of 2009-R
----------------------------------------------
Dated, this the 13th day of July, 2009
J U D G M E N T
K.M.Joseph, J.
We heard Sri.T.K.Venugopalan, learned
counsel for the petitioner and Sri.M.M.Saidu Muhammed,
learned counsel appearing on behalf of the Ist
respondent.
2. Learned counsel for the petitioner would
submit that against Ext.P7 order petitioner has filed
Ext.P9 Original Application before the Wakf Tribunal. It is
also submitted that along with the Original Application,
petitioner has filed Ext.P10 stay petition. By the
impugned order, elections are directed to be conducted
on 19.7.2009. We feel that the writ petition can be
disposed of with a direction to the Wakf Tribunal to take
every effort to dispose of Ext.P10 application before
19.7.2009. Accordingly, the writ petition is disposed of
WPC No.19527/2009 -2-
as follows:
3. The Wakf Tribunal, Ernakulam shall, as far
as possible, pass orders on Ext.P10 application before
19.7.2009 if service is complete in the petition.
The petitioner will make available a copy of
this order before the Tribunal for compliance.
(K.M.JOSEPH)
JUDGE.
(M.L.JOSEPH FRANCIS)
JUDGE.
MS