High Court Kerala High Court

Khadimul Islam Sabha-117 vs The District Registrar (General) on 15 June, 2009

Kerala High Court
Khadimul Islam Sabha-117 vs The District Registrar (General) on 15 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16450 of 2009(A)


1. KHADIMUL ISLAM SABHA-117,VATTIPRAM,
                      ...  Petitioner

                        Vs



1. THE DISTRICT REGISTRAR (GENERAL),
                       ...       Respondent

2. KERALA STATE WAKF BOARD,

3. VATTIPRAM JUMA-ATH PALLI PARIPALANA

                For Petitioner  :SRI.R.RAMADAS

                For Respondent  :SRI.M.M.SAIDU MUHAMMED,SC,WAKF BOARD

The Hon'ble MR. Justice V.GIRI

 Dated :15/06/2009

 O R D E R
                       V.GIRI, J
                     -------------------
                 W.P.(C).16450/2009
                     --------------------
         Dated this the 15th day of June, 2009

                     JUDGMENT

Petitioner is stated to be the Secretary of one

Khadimul Islam Sabha, registered under the Societies

Registration Act. Wakf properties of the Sabha are

registered with the Wakf Board. Petitioner is

aggrieved by the steps taken by certain members of

the Wakf Board to take control over the Wakf

properties and the proposal entertained by them for

registering another Society by name Vattipram Juma-

ath Palli Paripalana Committee, under the provisions

of the Societies Registration Act. He has moved the

District Registrar, the competent authority, under

the Societies Registration Act with objections in

this regard, as evidenced by Ext.P4. Present writ

petition has been filed seeking a direction to the

District Registrar to look into Ext.P4 before

proceeding to effect registration of any other

Society, intending to cover any of the Wakf

properties, administered by the Khadimul Islam

Sabha.

W.P.(C).16450/2009
2

2. Having heard learned Government Pleader as

also the learned Standing Counsel for the Wakf

Board, writ petition is disposed of directing the 1st

respondent to look into Ext.P4 and hear an

authorized representative of the petitioner also

before a decision is taken in the matter of

registration of any Society called Vattipram Juma-

ath Palli Paripalana Committee. Obviously notice

shall be given to the 3rd respondent also before a

decision is taken on Ext.P4.

V.GIRI,
Judge

mrcs