High Court Kerala High Court

Kadakkulath Kunhalikutty vs Samastha Kerala Sunni Yvajana … on 30 September, 2010

Kerala High Court
Kadakkulath Kunhalikutty vs Samastha Kerala Sunni Yvajana … on 30 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 735 of 2004()


1. KADAKKULATH KUNHALIKUTTY, S/O. KUTTIALI,
                      ...  Petitioner

                        Vs



1. SAMASTHA KERALA SUNNI YVAJANA SANGHAM
                       ...       Respondent

                For Petitioner  :SRI.K.A.SALIL NARAYANAN

                For Respondent  :SRI.SUNNY MATHEW

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

 Dated :30/09/2010

 O R D E R
          PIUS C.KURIAKOSE & P.S.GOPINATHAN, JJ.
                      ------------------------
                     C.R.P.No. 735 OF 2004
                      ------------------------

           Dated this the 30th day of September, 2010

                            O R D E R

Pius C.Kuriakose, J.

This revision under Section 83(9) of the Wakf Act is

directed against the judgment and decree of the Wakf Tribunal

allowing recovery of possession of building to the

respondent/plaintiff. We notice the judgment of the Supreme

Court in Ramesh Gobindram v. Sugra Humayun Mirza Wakf

(2010 (3) KLT 862)(SC). We are convinced that as laid down in

that decision, the Wakf Tribunal did not have jurisdiction over

the suit in question.

We allow the CRP and set aside the judgment and decree

under revision. The suit O.S.No.11/2002 is dismissed as

withdrawn with liberty to institute a fresh suit on the same cause

of action before the competent court.

PIUS C.KURIAKOSE,JUDGE

P.S.GOPINATHAN, JUDGE
dpk