High Court Karnataka High Court

Imam Saheb Dead By Lrs vs Nabi S/O. Ghudu Sab on 9 March, 2010

Karnataka High Court
Imam Saheb Dead By Lrs vs Nabi S/O. Ghudu Sab on 9 March, 2010
Author: Ajit J Gunjal
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA

DATED mxs THE 9TH DAY OF MARCH, 20

BEFORE

THE HONBLE MR. JUSTICE  

WRIT PETITION No.80308VoF.'120T10'TT{§m;%cf>é%)~. f'

BETWEEN

IMAM SA}-IEB
DEAD BY LRS

1.RAHMATBE,E  V
W/OIMAM SAHEB,  A    
AGED _   
occ.HoIJsE,«H0L1)  *  

&AQRICULi%URfii;,"' 
R/O   '  
TQ. BASAVKALYAN,  
DIST. BI'D.AFi, " X A 
2.   A... 

= -  _ S;r".O:'H§._/£AI»!IASAHEB;"' '
 A AGED 35 YEARS.
  CCC. AGRIVCTIILTURE.
% R/Q«ViLLAG~E"BHOSAGA.

T9. BASAVKALYAN.

 3. SHABBIR.
, s IMAM SAHEB.
'-- _AGI_i2}D 36 YEARS,



I\J

OCC. ARTISAN,
R/O VILLAGE BHOSGA.
TQ. BASAVKALYAN.

4. RAZIA BEGUM.
D/O IMAM SAHEB,
AGED 31 YEARS.

OCC. HOUSEHOLD,   

R/O VILLAGE BHOSGA,
TQ. BASAVKALYAN,
DIST. BIDAR.

5. SHAHEDA BEGUM,

D /O IMAM SAHEB.

AGED 30 YEARS,   «
OCC. HOUSEHOLD,   , 
R/O VILLAGE BHOSGA; _
TQ. BASAVKALYAN,   ~ 
DIST. EIOAE;   r 

(BY SZRIM   , 1
AND  _ . ,   ,_

1. NABI GS'/.O 'GffiJf)¥j 
MAJOR, OCCLAGRICULTURE,

 *  , R,-50~\/fiI.LLAGE BHOSOA.
 , TQ. BASA.V'£{ALYAN.
    

 Gouszupm.
8/ MASTAN SAB,

 MAJQR;;. OCC. NIL,
   RIO VELLAGE BHOSGA,
~ «    TQRBASAVKALYAN,

...PETITIONERS



DIST. BIDAR.

3. MODIN SAHEB,
MAJOR.

4. PEER SAHEB.
S / O IVIASTAN SAB,
MAJOR.

5. MALAN SAHEB.
S/O MASTAN SAB,
MAJOR.

6. SILAR SAHEB, 
S/O MEHTAB SAB, 7 "
MAJOR.

7. MALIK SAHEB,  V

s/0 MAHTAB'sA'B. 
MAJOR, _  -- ~

ALL R/ 0.  B'HE3:sGA;
TQ. BAsAvKA:,YA3:.  % 
DIST. BIDAR. k = L

8. ISIVMIL  V

 *  M s/Z0 C_HA.ND 
A DIVED_B.',(.' 

  SA 

s/O0 1sMA.i£..sAHEB,
MAJOR,' 
occ. AGRICULTURE,

 =  R,/Q BHOSGA,
 <;:g.jBAsAvKALYAN,



DIST. BIDAR.

9. MEHBOOB SAHEB.
S/O ISMAIL SAHEB.
DIED BY HIS LRS.

9A. MEHTAB BEE.
W/O MALANG SAB.
MAJOR,

OCC. HOUSEHOLD.
R/O BHOSGA.

TQ. BASAVKALYAN,
DIST. BIDAR.

10. KHAJA SAHEB,
S/OISMAIL SAHEB,-H_  - 
MAJOR, OCC. AGRICIJ:LTL7RE,'v  
R/O BHOSGA,    
TQ. BASAVKALYAN,   A if V
DIST. B1DAR."'«A._O_'--  A 

11. :'AKARi\IAi*;a§:A' BOARD OF
WAKFS. '1'-HROU'GH_ ITSSECRETARY,
BANGALORE. ' 

12, 3   MEHTAB SAHEB,

" *  _ AOEOO%~35yEARSA;AAOCc. NIL,
 A R/O BHOSGA,
  *rQ';'BAsAV1<:ALYAN.
~D"I-ST.  ...RESPONDENTS

=!==!==i==!==!i=

This Writ petition is filed under Articles 226 and
227 of the Constitution of India. praying to issue a writ
of certiorari, quashing the order dated 22. 3.22009
passed by the Wakf Tribunal on IA No.2} un_der’-‘Order
VI Rule 17 r/w Section 151 of CPC, the certified..celpy”‘of
which is at Annexure H and amendm.ent_”of pla’ii3t””se~–.p
allowed, and etc., ‘ it

This petition coming
this day, the Court made the followhjg: ‘ ‘

This is the plaintiffs——pet:j.tic-n. .lSl’uit. is-E filed for
declaration and injunction’ of a decree

in the civil C£}l.i1″t._ _:’file.:Vo’i”_Civi1fdiidge (Sr. Dn.) at

is transferred from Civil Judge
(Sr. on), .l=Bidar, to the Wakf Tribunal,

Gu1ba.rga.4ll4″ir1d’the 2003. It appears during the

l V. pendeincybf thedproceedings an application is moved by

to amend the plajnt so as to take up a

legal e’oi1-tention that the order passed by the Land

Tribunal is null and void and also it shall not be given

‘effect to. Apparently, the learned member of the %

( €
(.

_ a

6

Tribunal was of the View that such a course cannot be
adopted inasmuch as that is not a forum to decide and

hence rejected the application.

Another reason given by the Tribunal 1’s…that~..the

suit is pending since 2003 and three

already been examined and the eyficlence’ “is”co_mii’1g”tco an

end. Hence I am of the ‘that.

entertaining the applicatiorffor aInend.mient’rV.__W”ouid not’

be in justifiable course. IAani’=no’t.,_inc1inedA to} interfere

with the order. Petition; of accordingly.

But h_owe’ver”the petitioner to raise the

same gro’u_ntd.s proceedings.

sax»
3UDGE