Allahabad High Court High Court

Jiyaul Haque vs Nooruddin on 8 July, 2010

Allahabad High Court
Jiyaul Haque vs Nooruddin on 8 July, 2010
Court No. - 4

Case :- WRIT - C No. - 33152 of 2010

Petitioner :- Jiyaul Haque
Respondent :- Nooruddin
Petitioner Counsel :- Sanjai Kumar Pandey,Pawan Kumar
Srivastava
Respondent Counsel :- H.P. Misra

Hon'ble Krishna Murari,J.

Heard Sri Arvind Kumar Srivastava holding brief of Sri Sanjay Kumar 
Pandey for the petitioner and Sri H.P. Mishra for the sole respondent.

JSCC   Suit   was   filed   by   the   plaintiff­respondent   against   the 
defendant­petitioner   for   eviction   and   arrears   of   rent.   During   the 
pendency of the proceeding, after issue was framed an application 
under Order VII Rule 11 C.P.C. was filed by the defendant­petitioner 
for rejection of the plaint on the ground that since the property was 
Waqf property as such suit is barred under the provision of Waqf Act, 
1995 and the court had no jurisdiction to entertain the suit.

The court below finding that it was a suit for ejectment and arrears of 
rent between landlord and tenant and was maintainable before the 
Judge, Small Causes Court Act and would not be barred under the 
provision of Waqf Act, 1995, rejected the application.

Section 85 of the Waqf Act, 1995 creates a bar or jurisdiction of the 
civil court only in respect of any dispute relating to any Waqf property 
or   any   other   matter   which   is   required   by   or   under   the   Act   to   be 
determined by a Tribunal. A suit for eviction of a tenant in a Waqf 
property cannot be said to be a dispute relating to any Waqf or Waqf 
property   to   be   determined   by   the   Tribunal   and   as   such,   the 
jurisdiction of the Judge, Small Causes Court to entertain the same 
would not be barred.

In view of above, no illegality appears to have been committed by the 
court below in rejecting the application.

The petition lacks merits and accordingly stands dismissed.

Order Date :- 8.7.2010
nd