High Court Kerala High Court

K.Shibish vs Vayalil Maliyekkal Jameela on 24 September, 2010

Kerala High Court
K.Shibish vs Vayalil Maliyekkal Jameela on 24 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 24 of 2008()


1. K.SHIBISH, AGED 37, S/O.K.RAVINDRAN,
                      ...  Petitioner

                        Vs



1. VAYALIL MALIYEKKAL JAMEELA,
                       ...       Respondent

2. KADAPPA MANNIL DINESH BABU,

3. K.BHARATHAN, AGED 66, S/O.K.PARUKKUTTY,

                For Petitioner  :SRI.SRINATH GIRISH

                For Respondent  :SRI.K.M.FIROZ

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :24/09/2010

 O R D E R
          PIUS C.KURIAKOSE & P.S.GOPINATHAN, JJ.
                      ------------------------
                C.R.P.Nos.24, 97,121 OF 2008
                      ------------------------

          Dated this the 24th day of September, 2010

                            O R D E R

Pius C.Kuriakose, J.

Under challenge in these civil revision petitions is the

common eviction decree passed by the Wakf Tribunal in the suit

instituted by the respondents against the revision petitioners.

We notice the recent judgment of the Supreme Court in Ramesh

Gobindram v. Sugra Humayun Mirza Wakf(2010 (3) KLT 862

(SC). The above decision is to the effect that suit seeking

eviction of tenants from properties, which are admittedly Wakf

properties, could be instituted only before the Civil Court and not

before the Tribunal.

2. Sri.K.M.Firoz, learned counsel for the respondents

submitted that as the revision petitioners did not admit before

the Wakf Tribunal that the properties are Wakf properties, these

cases are not covered by the above judgment of the Supreme

Court.

3. Sri.G.Unnikrishnan, Sri.C.P.Mohammed Nias and also

CRP.Nos.24/2008 & others 2

Sri.Srinath Girish, learned counsel for the revision petitioners

would submit in harmony before us that all the revision

petitioners admit the properties to be Wakf properties.

4. We record the above submission of the learned counsel

for the revision petitioners. We are of the opinion that the

properties are Wakf properties and that is why the Wakf Tribunal

was approached. Hence, we have no hesitation to conclude that

these cases are covered by the judgment of the Supreme Court.

The result is as follows;

The judgment and decree under revisions are set aside.

The suit is dismissed as withdrawn with liberty to institute fresh

suit on the same cause of action. If fresh suit is filed within one

month from today, time during which the suit was pending

before the Wakf Tribunal and the time the revisions were

pending before this Court and a further period of one month will

be excluded from the reckoning for limitation under Section 14 of

the Indian Limitation Act.

PIUS C.KURIAKOSE,JUDGE

P.S.GOPINATHAN, JUDGE
dpk