High Court Karnataka High Court

Karnataka Board Of Wakfs vs State Of Karnataka on 25 February, 2010

Karnataka High Court
Karnataka Board Of Wakfs vs State Of Karnataka on 25 February, 2010
Author: Ajit J Gunjal
INTEHEHKHICOURTCH?KARNATAKA ,_
CIRCUIT BENCH AT GULBARGA '

DATED THIS THE 251?--i DAY OF FEBRUARY,"    _

BEFORE

THE HON'BLE MR. JUSTICE AJIT: J'-Ez;§U,NJA:;;,E__V ' 

WRIT PETITION No.21 16 'c3EE'2o0e='V(i;;R;E_E,. LA;
BETWEEN  %   AT "  

KARNATAKA BOARD  " AA  

REPTD. BY ITS CHIEF   

EXECUTIVE OFFICER;"NvO:;'€>, -  '
CUN1\¥INGHAM"R.Of\D§=. 1    

BANGALORE? 052,    g A ...pE'm'10NER

[BY  .3.  
SR1 pas MALIEPATIL; A}3yE., ADV.,)

AND

1. STATE (51? I_§Ap.NA'"rA:{A.
REPE). BY ITS SECRETARY.

  V"  REVENUE 'EDEPARTMENT,
 Ms ._BL.r1vLDI1\;G,BANGALORE.

E: .VLA1\:j§"fTR_1BjEijNAL. GULBARGA.
BY ETS QEAIVRMAN, GULBARGA.

  KHAJA HUSSAIN.
 _ ».js/0=s¢YED RAZAD HUSSAIN,
E  IDEA!) BY LRS.



 '~AnneX13fre 

V  counsel for the petitioner vehemently

Han inarniland and Vests with the Wakf board pursuant fir

was that the property was declared as a Wakf property
and it was so notified under Section 5 of the Wakf Act.
According to the petitioners the said land has lost the
character of an inam land and the ;)rovision'sV.Vcl_f::l't_he
inam abolition are not applicable. Thus 

grant of application. The land trihiinal  '*

noticing the gazette"   "right of
Muthavaili to claim  of the
properties piarsiiant 21.2.2004
granted  of respondent No.3

solely Klhaja Hussain is shown

in the the record of rights for the

year_–]..963:64._l toV.v’1ElE$6e6.7. The impugned order is at

sub_tn;its_ thatdzonce the property looses the character of

Muthavalli and does not give him the status of a tenant.
Indeed the two lands in respect of which the occupancy

rights are sought for are declared as Wakf pr0}éie»rty.

Indeed Tribunal has not considered the df-.A V

jurisdiction inasmuch as whetheij hadlhpeewer

into the question whether be it

granted in favour of tl~’1e__«third”‘rft§Pllfi”3l¢ntAl H?1Vi1’1§ mgard
to the specific provision regard
to the fact its character
and the only through her
Muthavalli, I am of
the viexiirthatl the of granting occupancy rights

or clajsming’ ecctrvparicjf rights does not arise. The

l V. brder alsleldoes not speak and deal math these

-rnatter. Indeed there must be a finality to

the”‘pr0ee’edings. The matter has come up to this Court

VlL””forVeLthe “second time. I am of the Vi€W that the question

‘rerriitting the matter to the Land Tribunal for fresh

8
disposal in the ttircumstanoes is not at all warranted
and having regard to the finding recorded by me that
the Land Tribunal does not have jurisdiction to deal

with the question even under the Certain Imam At)oti’tio11

Act the impugned order is liable to be_;”i’r’;te;*fer;edAL

Consequently. the following order is passed. V
ORDER =. T’

Petition: is i 1: The order Annexure
8 is Qfiashéd» 3 ‘it

Rule_ is is’sa;ed ‘ a,.nd._r;:1ade absoiute.

Sd/-3
FUDGE