Bombay High Court High Court

Hanifsha Baba Darga E. Darbar vs Salimkhan Karimkhan on 7 October, 2008

Bombay High Court
Hanifsha Baba Darga E. Darbar vs Salimkhan Karimkhan on 7 October, 2008
Bench: C. L. Pangarkar
                                     1




                                                                       
      IN THE HIGH COURT OF JUDICATURE AT BOMBAY NAGPUR BENCH
                               NAGPUR.




                                               
                      SECOND APPEAL NO. 581 OF 2006




                                              
    Hanifsha Baba Darga E. Darbar,
    aged 93 yrs. Occu. Chela Disciple




                                         
    who succeeds Baba, the founder
    of Trust, R/o Chikhli, Distt. Buldhana.       APPELLANT.
                            
                                 VERSUS
                           
    1.Salimkhan Karimkhan.

    2. Haji Manwarkhan Sardarkhan.
          


    3. Shekhar Rajabhau Bondre.
       



    4. Mohd. Harun Haji Sk. Ayub.

    5. Sadhekhan Baldarkhan





    6. Syed Amir Syed Gulam.

    7. Syed Ayhaj Syed Husain.

    8. Haji Mohd. Idris Mohd. Ismail Patel.





    9. Abdul Rashid Noor Mohammad.

    All trustees of Khairullasha Darga,

    Chikhli, R/o Chikhli, Distt. Buldhana.




                                               ::: Downloaded on - 09/06/2013 13:56:59 :::
                                       2

    10. Charity Commissioner,




                                                                            
    State of Maharashtra, Bombay.

    11. Wakf Board, Civil Line, Nagpur.                RESPONDENTS.

Shri.R. L. Khapre, Counsel for the appellant.
Shri. A. J. Thakur, Counsel for the respondents1 to 7.

Shri Firdoj Mirza Counsel for respondent No.11.

CORAM: C. L. PANGARKAR J.

Date: 7th OCTOBER 2008.

ORAL JUDGMENT:

This is a second appeal against the order of Additional

District Judge who confirmed the order of Assistant Charity

Commissioner framing a Scheme of the trust known as Khairullasha

Darga.

2. Respondents 1 and 2 herein filed an application under

Section 50-A of the Bombay Public Trust Act before the Assistant

Charity Commissioner for settlement of a Scheme in respect of

Khairullasha Darga Chikhli district Buldhana. Applicants contended

that applicant No.1 was a Trustee of the Trust and No.2 was the

person having interest in the said Trust. There were in all 9 trustees

::: Downloaded on – 09/06/2013 13:56:59 :::
3

and out of them three had resigned and three trustees had died. There

was a Meeting on 20.02.1999 and the vacancies were filled in. As a

result the Change Report was filed which was registered as Inquiry

Case No. 259 of 1999. The said Change Report was admittedly

allowed. It is contended by the applicants before the Charity

Commissioner that there is no Scheme for proper management of the

trust and there is no proper mode of succession. They therefore

prayed that a Scheme be framed. Learned Assistant Charity

Commissioner framed a Scheme for the said trust and appointed 9

persons as Trustees. Being aggrieved by that order one Hanifshah

filed an appeal before the District Judge Buldhana. District Judge

Buldhana dismissed the appeal and confirmed the finding of the

Assistant Charity Commissioner.

3. Being aggrieved by that order Hanifsha has preferred this

appeal. The appeal was admitted by this Court on the following

substantial question of law:

Whether the Assistant Charity
Commissioner erred in entertaining an application
for framing a Scheme and whether the Additional
District Judge also erred in entertaining and

::: Downloaded on – 09/06/2013 13:56:59 :::
4

deciding the appeal against the order of the
Assistant Charity Commissioner in view of the

provisions of Section 32 of the Wakf Act, 1995?

4. I have heard the learned counsel for the appellant

and the respondents.

5. Shri Khapre learned counsel for the appellant contended

that the orders of both the Courts below are without jurisdiction. He

submits that the Trust Khairullasha Darga besides being a Trust is a

Wakf and as such now governed by the Wakf Act, 1995 which came

into force from 01.01.1996. He submits that proceedings with regard

to any Wakf now need to be taken up under this new Act and only

before the forums provided under the Act. Application under Section

50-A of the Bombay Public Trust Act was filed by the respondents

before the Charity Commissioner on 25.05.1999. Obviously the

application under Bombay Public Trust Act was filed after coming into

force of the Wakf Act 1995. He submits that by virtue of provisions of

Section 112 of the Wakf Act, all Acts are deemed to be repealed and

therefore Bombay Public Trust Act is not applicable to the Wakf. After

having gone through the provisions of Section 112(3) of the Wakf Act

::: Downloaded on – 09/06/2013 13:56:59 :::
5

it is clear that as far as applicability of the Bombay Public Trust Act to

Wakf is concerned the said Act stands repealed. The result of such

repeal is that all Wakfs are now governed by Wakf Act and whosoever

wants to get his grievance redressed for or against the Wakf has to do

it under the Wakf Act. Respondents therefore had no right to

approach the Charity Commissioner under Section 50-A nor did the

Charity Commissioner have jurisdiction to entertain the application

under Section 50-A.

6. There is yet another reason why Charity Commissioner

could not assume jurisdiction. If the Scheme of the Wakf Act is seen it

would be clear that it makes a remedy as well Forum available under

the Act. The forum i.e. the Tribunal or Board can grant all those

reliefs which can be granted by the Charity Commissioner. Section

32(2)(d)(g) makes it clear that the party can approach a Board for

settlement of Scheme for Wakf and it can also appoint Mutawallis i.e.

Trustees.

7. Upon consideration of provisions of law as discussed above

it is clear that both Courts fell in error in assuming jurisdiction in

::: Downloaded on – 09/06/2013 13:56:59 :::
6

framing a Scheme of a Wakf. The orders having been passed without

jurisdiction are in fact void. Yet they need to be set aside and they are

set aside. Appeal is allowed. Orders passed by the Courts below are

set aside. No order as to costs.

JUDGE

svk

::: Downloaded on – 09/06/2013 13:56:59 :::