High Court Kerala High Court

Abdul Jalal vs Haj Committee Of India on 1 July, 2009

Kerala High Court
Abdul Jalal vs Haj Committee Of India on 1 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12508 of 2009(G)


1. ABDUL JALAL, AGED 70 YEARS,
                      ...  Petitioner
2. IBRAHIM, AGED 64 YEARS,

                        Vs



1. HAJ COMMITTEE OF INDIA, 4TH FLOOR,
                       ...       Respondent

2. KERALA STATE HAJ COMMITTEE, HAJ HOUSE,

3. UNION OF  INDIA REPRESENTED BY

                For Petitioner  :SRI.M.A.ABDUL HAKHIM

                For Respondent  :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR

The Hon'ble MR. Justice V.GIRI

 Dated :01/07/2009

 O R D E R
                          V.GIRI, J
                        -------------------
               W.P.(C)s.12508 &15799/2009
                        --------------------
             Dated this the 1st day of July, 2009

                        JUDGMENT

Common issues have arisen for consideration in

these two writ petitions. Therefore, they have been heard

together and are being disposed of by a common

judgment. I will refer to the facts in W.P.(C).12508/2009

for the sake of convenience.

2. Petitioners aged 70 and 64 belong to Muslim

Community and are desirous of proceeding on Haj.

Government Of India subsidizes travel and other facilities

for pilgrims who are desirous of proceeding on such

pilgrimage every year. Number of pilgrims doing so are

numerous. Therefore, a system has been devised by

which taking Muslim population in each State as the

basis, total number of seats have been apportioned

among the States.

3. Accordingly, going by the statement filed by the

learned Assistant Solicitor General, 7003 is the quota

allotted to the State of Kerala. Total number of applicants

W.P.(C).12508 & 15799/09
2

within the State is 44706. Respondents contend that

since the number of persons who apply far outnumber the

total number of seats available as a quota, a system has

been devised by which drawal of lots on line was

resorted to, in the present year also. A list is prepared

showing the names of chosen persons. Petitioners’

applications were also considered but they proved to be

unfortunate at the time of drawal. They have approached

this Court not only challenging the system by which

persons are chosen by drawal of lots but also against the

Government not providing adequate safeguards to see

that persons, who had already proceeded on Haj earlier,

are still not prevented from repeating their pilgrimage, to

the disadvantage of those persons who have not been

fortunate to be selected even once.

4. Petitioner in Writ Petition No.15799/2009 is an 81

year old senior citizen. He has also adopted the same

contention. He further contends that the system should

definitely provide for at least a minimum reservation in

favour of aged persons, aged above 70, so that, they do

not have to stand in a queue along with other persons,

W.P.(C).12508 & 15799/09
3

who for natural reasons would have a longer time frame,

to proceed on Haj.

5. I heard Mr.M.V.Bose and Mr.Abdul Hakhim, learned

counsel for the petitioners and the learned ASG. I have

perused the statement filed by the ASG in detail.

6. The system adopted by the 1st respondent for

choosing persons to proceed on Haj as sponsored by the

Government of India, cannot in the circumstances, be

treated as an arbitrary one. After all, number of

applicants far outnumber the seats that are allotted to the

State and in such circumstances, a non arbitrary method

will have to be adopted. The system of drawal of lots on

line cannot be considered as an arbitrary procedure,

which is bound to result in an unfair selection. Therefore,

I am unable to accept the contention that some other

system should be adopted. At any rate, the 1st respondent

a statutory body, has only implemented the policies of the

Government. This Court would be reluctant to interfere

unless there is a statutory infraction or non adherence to

any constitutional provisions. I do not find any reason to

W.P.(C).12508 & 15799/09
4

interfere with the system adopted in this regard.

7. But I find force in the submission made by the

counsel for the petitioners that by its very nature,

sponsorship given by the Government should provide for

at least a limited reservation in favour of persons who

have crossed the age of 70. The average life expectancy

in India could be taken as a safe indicator in this regard

and it may be unfair to group persons who are at the age

of 50, 60, 70 and 80 together and subject them to a

drawal of lots, either there must be a separate quota for

persons depending upon their age, segregating them in

different groups as such or there must be a reasonable

reservation in favour of persons who have crossed the

age of 70. Going by the stand as reflected in the

statement filed by the ASG, I am of the view that the

provision for reservation which was adopted in favour of

persons who have crossed the age of 70, implemented in

the year 2007, ought not to have been scrapped for the

subsequent years. If there is an inadequacy in the

system, same should have been addressed. Wisdom

behind adopting reservation of a specific number of seats

W.P.(C).12508 & 15799/09
5

for persons who have crossed the age of 70, is not open to

doubt and therefore, any teething problems the

Government might have faced in the year 2007, ought

not have persuaded the Government to straight away

scrap the system. So also, going by the number of

applicants and the limited number of seats available, a

larger period should have been adopted in relation to

which persons, who have already proceeded on Haj under

the sponsorship of the Government, should be omitted to

be considered when they apply again. It is now stated

that persons who have proceeded on Haj, during the last

five years, will not be considered for the year 2009. A

longer period should form a safer basis considering the

fact that number of applications are six times the number

of seats available. But I do not think that this revision

should be made applicable for the year 2009, going by

the fact that the chosen persons will have to proceed on

Haj within the next few weeks. Accordingly, writ petitions

are disposed of with the following directions.

(i). Respondents shall take note of the

observations made above, and lay down the

policy and guidelines relating to choosing the

W.P.(C).12508 & 15799/09
6

persons permitted to proceed on Haj

pilgrimage as sponsored by the Government.

The scheme shall either provide for

conducting selection on the basis of the age

or at least, provide for a reservation in favour

of persons who have crossed the age of 70.

(ii). Respondents shall also consider and

provide a period longer than five years, as a

period during which an eligible applicant

should not have already proceeded on Haj

under the Sponsorship of the Government. A

revised scheme, brought into force in the

year 2010 onwards shall reflect the

directions issued herein.

Petitioners shall produce a copy of this judgment

before the respondents.

V.GIRI,
Judge

mrcs