High Court Kerala High Court

D.Ravindran vs Kinasseri Yatheemkana on 16 September, 2010

Kerala High Court
D.Ravindran vs Kinasseri Yatheemkana on 16 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 137 of 2004()


1. D.RAVINDRAN, S/O. DAMODARAN,
                      ...  Petitioner

                        Vs



1. KINASSERI YATHEEMKANA, REPRESENTED BY
                       ...       Respondent

2. THE SECRETARY, KERALA WAKF BOARD.

                For Petitioner  :SRI.V.BHASKARAN PILLAI

                For Respondent  :SRI.P.M.MOHAMED ALI

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :16/09/2010

 O R D E R
          S.S.SATHEESACHANDRAN, J.                "C.R."
          ---------------------------------------
                R.S.A.No.137 of 2004
          ---------------------------------------
      Dated this the 16th day of September, 2010

                      JUDGMENT

The 1st defendant is the appellant.

Suit was filed by the 1st respondent for

realisation of arrears of rent and eviction of

the 1st defendant from the plaint building

occupied by that defendant. Property occupied

by the 1st defendant was dedicated to a Wakf and

thereafter the rent are in arrears was the case

of the plaintiff to seek eviction and

realisation of arrears of rent. The Wakf Board

was impleaded as the 2nd defendant in the suit.

2. The 1st defendant resisted the suit

claim contending he is a tenant of the building

and he is liable to be evicted only under the

provisions of the Kerala Buildings (Lease and

Rent Control) Act, 1965. The trial court

R.S.A.No.137 of 2004

:: 2 ::

accepting the contention of the 1st defendant

non-suited the plaintiff. No material was

produced by the plaintiff to show that there was

a registered Wakf in respect of the property

comprised in the building also weighed with the

trial court in dismissing the suit. Plaintiff

preferred an appeal in which he produced a

certificate evidencing that there is a

registered Wakf of the suit property with the

Wakf Board.

3. In appeal the first appellate court,

reversing the dismissal of the suit, granted a

decree to the plaintiff as applied for. That

decree is challenged in this appeal.

4. I heard the counsel on both sides.

5. Though in the appeal, the

jurisdiction of the civil court to entertain a

suit in relation to a property of the Wakf was

R.S.A.No.137 of 2004

:: 3 ::

set forth as a challenge to the decree granted

in favour of the plaintiff, learned counsel for

the appellant rightly and correctly refrained

from pressing that challenge into service in

view of the recent decision rendered by the Apex

Court in Ramesh Gobindram v. Sugra Humayun Mirza

Wakf {2010(3) KLT 862} by which controversy over

the question whether Wakf Tribunal alone has

jurisdiction to entertain a civil dispute over

the wakf property has been settled. The Apex

Court in the above decision has stated that a

suit seeking eviction of the tenant from a wakf

property has to be filed only before the civil

ocurt and not before the Tribunal. The one and

only challenge canvassed by the counsel for the

appellant to assail the decree passed by the

first appellate court is built upon the

competency of a Muthavalli to institute a suit

R.S.A.No.137 of 2004

:: 4 ::

over a wakf property. Relying on Section 32(2)

(i) of the Wakf Act, 1995, the learned counsel

for the appellant contended that only the Wakf

Board is competent to institute a suit for

eviction of a tenant in occupation of a wakf

property and a Muthavalli in his individual

capacity is incompetent to do so. Duties of

Muthavalli delineated under Section 60 of the

above Act are also pointed out by the counsel to

contend that he is not empowered with the

authority to institute a suit over a wakf

property. I find, the challenge canvassed by the

counsel for the appellant is no longer res

integra as it has been settled by this court in

Haji Abdulla Haji Adam Sait Trust v. Hameed

{1987(2) KLT 949} expressing in unmistakeable

terms that a Muthavalli, who is in management of

the wakf, is competent to institute a suit over

R.S.A.No.137 of 2004

:: 5 ::

the wakf property. The authority conferred on

the Wakf Board to institute a suit over the wakf

property does not in any way impinge the

authority or competency of the Muthavalli, who

is in management of the wakf, to take

appropriate legal proceedings for protecting and

safeguarding the wakf property. The only

requirement that has to be complied with where

the suit relates to wakf property is the

presence of Wakf Board as a party in such suit.

That is evident from Section 92 of the Wakf Act,

1995. Section 93 of the Act also contain an

inbuilt safeguard barring compromise of suits

instituted by or against a Muthavalli. When the

suit is in relation to a wakf property, no such

suit can be compromised at the instance of the

Muthavalli, without the sanction of the Wakf

Board. That alone is the restriction and it does

R.S.A.No.137 of 2004

:: 6 ::

not affect his authority or right to institute a

suit in respect of the wakf property under his

management. Such being the position of law, as

governed by the provisions of the Wakf Act and

also the Mohammadan Law relating to the wakf,

the challenge against the decree questioning the

competency of the Muthavalli to institute a suit

relating to the wakf property under his

control,. must necessarily fail.

The appeal is devoid of any merit and

it is dismissed. Considering the circumstances,

both sides are directed to suffer their costs.

Sd/-

(S.S.SATHEESACHANDRAN)
JUDGE
sk/-

//true copy//

P.S. to Judge.