High Court Kerala High Court

Alassankutty Haje vs Kerala Haj Committee on 24 September, 2007

Kerala High Court
Alassankutty Haje vs Kerala Haj Committee on 24 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 23635 of 2007(L)


1. ALASSANKUTTY HAJE, S/O. BEERANKUTTY,
                      ...  Petitioner
2. KUNHAVARU, S/O. ALASSANKUTTY HAJE,
3. SIDHIK, S/O. POCKER, AGED 35 YEARS,
4. MOIDEENKUTTY, S/O. MOIDEEN,
5. BIYYAKUTTY, W/O. MOIDEENKUTTY K.M.,

                        Vs



1. KERALA HAJ COMMITTEE, REPRESENTED BY
                       ...       Respondent

2. THE HAJ COMMITTEE OF INDIA,

                For Petitioner  :SRI.K.P.SUDHEER

                For Respondent  :SRI.V.K.MOHAMMED YOUSUF

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :24/09/2007

 O R D E R
                     ANTONY DOMINIC,J
                  ==================
                    W.P.(C)No.23635 of 2007
                  ===================
           Dated this the 24th day of September 2007


                           JUDGMENT

The prayer in this writ petition is for a direction to the first

respondent to include the petitioners in the select list for Hajj

Pilgrimage for this year.

2. It is the contention of the petitioners that they should

be excluded from draw of lots by which pilgrims are chosen. It

is submitted that the first petitioner is aged 93 years and is

entitled to have two companions who are petitioners No.2 and 5.

Therefore, it is submitted that these three persons should be

excluded from draw of lots. Similarly, in so far as third

petitioner is concerned it is submitted that he was in the waiting

list for the previous year and therefore he is entitled to similar

exclusion. In so far as fourth petitioner is concerned he is over

70 years of age and is also entitled to exemption, submits the

learned counsel for the writ petitioner.

3. A statement has been filed on behalf of the first

W.P.(C).No.23635/2007
:2:

respondent in which it is stated that the Kerala State Hajj

Committee had formulated guidelines in their meeting held on

8.7.2007 to select applications. It is stated that out of 20,551

applications, only 7,670 of them were eligible to include in the

selected list. As regards the draw of lots, it is stated in Para 3 of

the statement as follows:

“Regarding the allegations raised by the petitioner in Para

4 it is submitted that the benefit of age above 75 years is

granted only if the cover contain 3 persons. In this connection it

is submitted that the Kerala State Haj Committee decided to

include covers containing applications in which the 50% or

above are above 70, without lot. In cover number KL-515-5

there are only 2 persons who are above 70 years and hence

cannot be benefited under the clause. Regarding waiting list

2006-II it is submitted that the Kerala State Haj Committee had

decided to include the Haj applicants who were in the 2006-II in

the quota allotted for Haj 2007 without lot if and only if the

persons in the waiting list 2006-II and in the new applicants

were one and the same. If any persons was included afresh

along with their cover the benefit given by Kerala State Haj

Committee will be lost. Here along with the 3rd petitioner 4 new

W.P.(C).No.23635/2007
:3:

persons were added in the cover and hence cannot be given the

benefit. The petitioners is in no way can be included in the

selection list of Haj 2007 without lot.”

4. From this it is evident that guidelines had been

framed by the committee and that has been uniformly followed

even if the guidelines were framed after they made their

applications will not render the guideline invalid. Petitioners do

not contend that the method followed was not transparent or

that they have been discriminated in this matter in any manner.

Petitioners also do not have a complaint of malafidies or that

anybody has been included the select list overlooking their

claims. In this circumstances, I do not find any merits in this

writ petition and this writ petition is dismissed.

Needless to state that if there are any vacancies,

respondents would certainly consider the case of the petitioners

subject to the case also.

ANTONY DOMINIC, JUDGE
dvs