High Court Kerala High Court

K.P.Jagatheesh vs Najathussibiyan Madrassa … on 22 October, 2009

Kerala High Court
K.P.Jagatheesh vs Najathussibiyan Madrassa … on 22 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 1 of 2005()


1. K.P.JAGATHEESH,A GED 40 YEARS,
                      ...  Petitioner

                        Vs



1. NAJATHUSSIBIYAN MADRASSA COMMITTEE,
                       ...       Respondent

                For Petitioner  :SRI.V.V.SURENDRAN

                For Respondent  :SRI.B.KRISHNAN

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :22/10/2009

 O R D E R
                               P.R.RAMAN &
                 P.R. RAMACHANDRA MENON, JJ.
                --------------------------------------------------
                            CRP NO. 1 OF 2005
                           ------------------------------
               Dated this the 22nd day of October, 2009


                              J U D G M E N T

P.R.RAMAN, J

Respondent in a suit for eviction in O.S. 45/2002 on the file of Wakf

Tribunal, Kozhikode is the revision petitioner. Earlier, the suit was

instituted as O.S. 168/2001 before the Munsiff’s Court, Kozhikode by the

plaintiff. Subsequent to the Constitution of the Wakf Tribunal, the plaintiff

himself represented before the Munsiff’s Court that the suit is not

maintainable. Since according to him, as per document, plaint schedule

property is a Wakf property. On such representation, the Munsiff’s Court

returned the suit directing the parties to appear before the Tribunal. Plaint

was re presented before the Tribunal as O.S. 45/2002. Before the

Tribunal, based on the pleadings several issues were raised. One of the

issues tried for consideration is Whether the suit is maintainable, (2)

whether the plaint schedule property is a wakf and whether the same is

registered before the Wakf Board? The Court below tried (1 to 6) all the

issues together. Findings are recorded in paragraph 5 of the judgment.

CRP NO.1/2005 2

2. On the basis of the contention of the defendant that the

committee is not a registered one and so the suit is not maintainable, the

plaintiff had filed a petition as I.A.64/003 for permission to sue under Order

1 Rule 8 representing the members of the Committee. This was allowed

and there was a revision to this Court and subsequently the matter was

remanded. Ext.A4 was produced later, which is the certified copy of the

Memorandum of Association of the plaintiff Committee which shows that it

was registered with the Registrar of Societies under the Societies

Registration Act. Therefore the petition filed under Order 1 Rule 8 was not

pressed and it was dismissed. Ext.A2 is the certified copy of the register of

Wakf kept in the Kerala Wakf Board showing that the plaintiff committee

was registered with the Kerala Wakf Board. The Tribunal based on Ext.A2,

found that the plaintiff committee is a wakf registered with the Kerala Wakf

Board and the committee is registered under Societies Registration Act

and hence the suit is maintainable. Then it turned to the question as to

whether the benefit of the provisions of the Rent Control Act is applicable to

the tenant and it was decided against the tenant.

3. The revision petitioner contended that the very finding of the

Tribunal in the issue regarding maintainability of suit is not properly

considered and decided. We have gone through the judgment and we find

CRP NO.1/2005 3

that merely because Ext.A2 showed that the plaintiff committee is

registered as the wakf with the Board it cannot without going to other

evidence come to the conclusion that the suit is maintainable. When there

is a dispute between the parties as to whether it is a Wakf or the suit

relates to wakf property, the finding ought to have been rendered based on

the evidence and materials produced. That has not been done. Therefore

the finding on the question of maintainability is liable to be vacated. We do

so.

4. The respondent has the contention that even if plaint schedule

property is not a Wakf property, it being a Madrasa property by a separate

notification and the same has been exempted under Rent Control Act. But

this contention is not seen considered by the Tribunal. As we found earlier,

it has to consider the question whether it is a Wakf or the suit relates to a

Wakf property after considering the evidence adduced and answer the

jurisdiction issue. If the issue is decided in favour of the plaintiff, the next

question would be whether the building in question is exempted from the

provisions of the Rent Control Act either it as a Wakf property or it as a

Madrasa. In so far as the Tribunal has not proceeded in the correct

perspective, the only course is to set aside and remand the case to the

Wakf Tribunal for fresh consideration in accordance with law, after entering

CRP NO.1/2005 4

into the finding as to whether the suit relates to a Wakf or Wakf property

and if so, whether the property in question is exempted under the

provisions of the Rent Control Act. Both the parties are allowed to adduce

additional evidence in respect of their respective contentions.

The revision is thus allowed by remand. The parties shall appear

before the Tribunal on 23rd November. Records will be transmitted to the

Court below immediately.

P.R.RAMAN, JUDGE

P.R.RAMACHANDRA MENON, JUDGE

dnc