Allahabad High Court High Court

Managing Committee, Karamat … vs Shia Central Board Of Waqfs And … on 11 December, 1997

Allahabad High Court
Managing Committee, Karamat … vs Shia Central Board Of Waqfs And … on 11 December, 1997
Equivalent citations: (1998) 3 UPLBEC 2220
Author: A S Gill
Bench: B Kumar, A S Gill


JUDGMENT

Amarbir Singh Gill, J.

1. Petitioners have challenged the order dated 26.12.1985 passed by opposite party Shia Central Board of Waqfs, U.P., Lucknow by means of which Committee of Management of Karamat Hussain Muslim Girls Degree College. Lucknow. petitioner No. 1 has been superseded and new Committee has been appointed in respect of the waqf properties.

2. Brief facts leading to the present controversy between the parties are that an Association for the Education of Muslim in India by the have of Anjuman Talim-ul-Muslimat-e-Hind, Lucknow was formed on 27.4.1912 with the object to educate Muslim women in India by a few prominent and renewned Muslisms of that time including justice Syed Karamat Hussain. a retired Judge of the Allahabad High Court. The Association was registered under the Registration of Societies Act, 1860. The Anujman Talim-ul-Muslimat-Hind (hereinafter referred to as Anjuman in brief), petitioner No. 2 with the object of educating Muslim women in India started a Primary School which school gradually became a Junior High School in 1925 and Intermediate College in 1936 and subsequently became a Degree College in 1946. The School initially was housed in a rented accommodation and was named as Muslim Girls School but In the year 1923 when the Government High School for girls was closed down, the Anjuman approached the Government of United Provinces of Agra and Avadh with the request to grant the building of the aforesaid Government High School for girls alongwith the land thereunder for accommodating the School for Muslim Girls at Lucknow. The Secretary of State for India in Council on 13.11.1925 executed a deed of grant in respect of the building known as Government High School for Girls at Lucknow and the site thereunder consisting of four plots of land aggregating 13.18 acres in Mohalla Mananager, Lucknow, Copy of the aforesaid grant is Annexure 2 on the record. When the Institution was of the level of High School, the Anjuman in accordance with the requirements of the provisions of U.P. Intermediate Education Act, 1921 framed the Scheme of Administration and was being run by a Managing Committee. When the institution became In Intermediate College, it was duly approved by the Deputy Director of Education and the institution was named as Karamat Hussain Muslim Girls College, Lucknow to commenorate the memory of Justice Syed Karamat Hussian. The management of the Degree Section of the College is being run by the Managing Committee constituted by the Anjuman in accordance with the provisions of U.P. Universities Act and the Lucknow University Statutes. Anjuman being the parent body of the institution, the Managing Committee of the College is selected by the Board of Directors of the Anjuman who themselves are elected from amongst the members of the Anjuman.

3. Syed Karamat Husain by means of a registered waqf deed dated 28.3.1913 created a waqf of some landed properties situate in Tehsll Biswan, district Sitapur for education of Muslim girls and he appointed the Board of Directors of the Anjuman as Mutwalli of the waqf. The waqf deed is Annexure-3 on the record. Similarly another registered waqf deed was executed by Raja Sir Mohammed All Khan of Mahmoodabad on 16.10.1912 (Annexure-4) by which he settled a grant of Rs. 600/- per month in favour of the Anjuman for education of Muslim Girls. Opposite Party No. 1 i.e. Shia Central Board of Waqfs, U.P. issued a certificate of registration (Sanad) of the aforesaid waqf properties on 11.3.1957, a copy of which is Annexure-5. On account of abolition of Zamindari the income from the waqf properties dwindled and the Government sanctioned an annuity of Rs. 8631.72. The total assets of the waqfs besides the aforesaid annuity was the zamindari abolition bonds. The accounts of the waqf properties used to be duly audited by opposite party No. 1 from time to time and there had been no grievance of any kind.

4. Opposite party No. 1 sought information regarding the management of the Degree College from the Managing Committee which was intimated. However, by the impugned order dated 26.12.1985 opposite party No. 1 superseded the Committee of Management i.e. petitioner No. 1 and appointed another Committee consisting of new members. The petitioners have thus filed the instant writ petition under Article 226 of the Constitution seeking relief of issuance of direction or order in the nature of certiorari for quashing the aforesaid impugned order dated 26.12.1985 as contained in Annexure-11 and further for commanding by means of a mandamus to the opposite party No. 1 not to interfere in the management and administration of the petitioners over the college Karamat Husain Muslim Girls Degree College, Lucknow.

5. In response filed by opposite party No. 1 the claim has been refuted mainly on the allegations that the institution by the name of Karamat Husain Muslim Girls Degree College Lucknow came into its present existence on account of the corpus from the waqf properties and as such it is the waqf property and petitioner No. 1 which is managing the institution is its Mutwalli and opposite party No. 1 was well within its rights to pass the order under challenge to supersed the Managing Committee. Opposite party denied if any show cause notice was required to be served upon the petitioner before passing the impugned order so also that opposite party No. 1 is satisfied that the affairs of the waqf properties were not managed satisfactorily and in accordance with the wishes of the waqf.

6. The only point in issue in this petition which needs consideration is at as to whether the institution i.e. Karamat Husain Muslim Girls Degree College is a waqf property and is amenable to the control of Shia Central Board of waqfs, U.P. (hereinafter referred to as the Board). Petitioners No. 2, Anjuman, as already indicated, came into being with the sole object of education of Muslim Girls. The Anjuman was already in existence when Justice Syed.Karamat Husain settled waqf of his property by means of waqf deed Annexure-3, in the year 1913 so also the execution of the waqf deed, Annexure-4, by Raja of Mahmoodabad. It is not in dispute that in both the waqf deeds the beneficiary were the girls of Muslim community for the purposes of their education. The Anjuman in no way was beneficiary of the waqf. The Anjuman was no doubt entrusted with the affairs of the waqf properties as Mutwalli. The School for Muslim Girls was established prior to the aforesaid two waqf deeds were executed. The Memoramdum of Association of the Anjuman, copy of which is Annexure C-2. does not indicate in any manner if the Anjuman in order to fulfill the object of its formation was to serve the cause of education of Shia Muslim Girls only. The expression used was only for the education of Muslimat in India i.e. Muslim women in India. It is also not indicated that the Board of Directors of the Anjuman was confined only to the members of Shia Muslim community. It is also not disputed rather it is one of the grounds taken by opposite party No. 1 that the management has fallen into the hands of majority community of the Muslims. Since’ the aim and object of the founding of the Association was confined only to educate Muslim women in India, the Anjuman could not restrict its activities for the benefit of Shia women only. The waqfs i.e. Justice Karamat Husain as well as Raja of Mahmoodabad, no doubt belonged to Shia community but in the waqf deeds it is nowhere specifically mentioned that the benefit of the waqf would only flow to Shla women. However, in the waqf deed, Annexre-3, executed by Justice Karamat Husain it was directed that preference would be given to Muslim girls of his village for giving scholarships and he named four boys also who would be given scholarship for completion of their education. Justice Karamat Husain earlier also executed another waqf deed, copy of which is Annexure C-1, on 6.8.1908. It was in the nature of entrusting his properties in favour of two lawyers of the High Court and whereby he was to get usufruct of the properties during life time and thereafter settled certain amounts in favour of different persons and subsequently declared that after payment of the settled amount to different persons If anything remains it should be spent on scholarships for Muslim Girls studying in High School with preference to girls belonging to his family and thereafter to Syed Girls. It would also be seen that the deed, Annexure C-l, also does not confine the benefit only to Shia girls.

7. It is not dispute that opposite party No. 1 issued Sanad (certificate of registration) of the waqf properties settled by Justice Karamat Husain and Raja Mahmoodabad, which is Annexure-5 dated 11.3.1957. This Sanad is issued under Section 38 of the U.P. Muslim Waqfs Act, 1936, as is evident from the document itself. It contains the name of the recipient of the Sanad i.e. Joint Secretary of the Anjuman and name of the waqfs, places and properties of the waqf besides name of the waqf. A perusal of this Sanad would indicate that it mentions names of Justice Karamat Husain and Raja Mahmoodabad as waqifs and name of the properties situate at different places. However, it does not contain any reference to Karamat Husain Muslim Girls Degree College as one of the properties of the waqfs. Opposite Party has relied upon Annexure C-10 which is a copy of extract of register maintained under Section 30 of the U.P. Muslim Waqfs Act, 1936 to show that the properties of the waqf of Justice Karamat Husain as entered in the register also mentions Atiya (grant). The inference is thereby to show that the property obtained by way of grant i.e. building of the college also is included in the waqf property. However, the entry of this grant which is not supported from the entries in the Sanad. Annexure-5. cannot be accepted as part of the waqf. It is further supported from a perusal of the grant itself, which is Annexure-2. The buildings alongwith the land attached of the High School for Girls Lucknow was settled as grant In favour of petitioner No. 2 by the name of Association for the Education of Muslim in India which has no reference if the grant was settled in favour of the Association for the purposes of any waqf. This document specifically mentions that the purpose of the grant was that the Association shall use the said site and the building for education of Musllmat In India in Lucknow and as is usual and is in the nature of a grant the building and its site was to revert back to the Secretary of State if the Association cease to use the site and building for the purpose of School Muslim girls or any other institution for the education of Muslim Girls under its control. As already indicted, the Association was already in existence earlier to the execution of waqf deed by Justice Karamat Husain and the building of the institution admittedly was given to the Association under the grant copy of which is Annexure-2. The Association or Anjuman was not formed under the dictate of any waqf deed. Learned Counsel for opposite party No. 1 contended that the School and subsequently the College came into being from the corpus of the waqf properties, as the properties were entrusted to the Anjuman for the purpose of education of Muslim Girls. However, Anjuman may be mutwalli for the purposes of waqf executed by Justice Karamat Husain and it is on record that the properties which came to be managed by the Anjuman under the waqf was duly accounted for and regular audit was done by opposite party No. 1 through its officiates and there had never been any objection to the management of the waqf properties in any manner or contrary to the direction in the waqf deed. Petitioners have specifically stated that after abolition of Zamindari in the State, the earnings from the properties were reduced to annual annuity aid as certificates and bonds in respect of waqf properties of opposite party No. 1 has conceded and admitted the factual position in the counter affidavit. The petitioner further indicated that for running the institution, Degree College and Intermediate College they have to spent a sum of Rs. 7 lacs on each of these institution and the major share of this expenditure was borne by the State Government which is making payment of salaries of the entire staff of the College besides they are getting financial grant form the University Grant Commission and during the period 1973 to 1980 the State Government extended financial assistance of Rs. 1,80,000/- in different grants to the Degree College for building and furniture and out of the tuition fee realised from the students, 80% of the share is payable to the State Government. All these facts have not been disputed and it is not expected that the petitioner is managing different institutions solely on the paltry sum of the annuity to the tune of Rs. 8631.72 P. The petitioners have been submitting audit reports squarely giving details of the amounts spent form the waqf earnings and at no stage opposite party No. 1 objected to the expenditure obviously because opposite party No. 1 never considered the institutions as part of the waqf. If confined itself to its satisfaction that the waqf properties are being utilised for the purpose as indicated in the waqf deed.

8. It has been contended by learned Counsel for opposite party No. 1 that even if there was no express dedication in respect of property for the purpose of waqf but if the same has been used for time immemorial for religious purposes that property by its user becomes waqf property. Learned Counsel relied upon the decision of the Supreme Court in Mohammad shah v. Fasihuddin Ansari, AIR 1956 SC 713. However, the contention could prevail only if there was no express dedication in the waqf deed available in this case. Since the waqf deed of Justice Karamat Husain by which he appointed Board of Directors of the Anjuman as Mutwalli contains express dedication in respect of properties, there is no scope for any inference from any user of the properties in a particular manner. The present case is altogether on a different footing. The College building cannot be claimed as a creation to the waqf properties. Since the building has been obtained by way of grant by the Anjuman itself, it has no nexus with the corpus of the waqf properties.

9. The Anjuman admittedly is run by the Board of Directors who are elected from its members and the Board of Directors thereafter elect Committee of Management for managing the affairs of the institution in accordance with the requirements of U.P. Intermediate Education Act as well as U.P. Universities Act. The Managing Committee i.e. petitioner No. 1 is in no way the managing committee of the waqf properties. It may, however, be receiving the benefit of the properties for the specific purpose to be used for the education of Muslim girls by means of giving them scholarship etc. but simply being a beneficiary, the Managing Committee, petitioner No. 1 does not come under the control of the Board, opposite party No. 1. The Managing Committee petitioner No. 1, having been constituted for the specific purpose of managing the affairs of the institution run by the Anjuman, the Board, opposite party No. 1, has in no manner control over it and it is not within the scope of Jurisdiction of the Board to change the Managing Committee of the Institution. The submission of accounts for audit etc. pertain only to the use of income from waqf properties and as required under the U.P. Muslim Waqfs Act. It has no relevance so far as management of the institution is concerned.

10. The petitioner has challenged the order of supersession of Committee of Management also on the plea that no show cause notice was served before passing the impugned order not any opportunity was given to explain the allegations as contained in the impugned order, learned Counsel for opposite party No. 1 has referred to Section 63 (2) of the U.P. Muslim Waqfs Act and has contended that it does not contemplate any enquiry or show cause notice to be issued before passing the order of supersession of the Committee and the only requirement is the satisfaction of the Board. It is well settled by now that in case no such provision of notice is explicit under the rules or statute and if an order likely to affect the rights of a person is to be passed, the principles of natural justice require that the person may not be condemned without hearing. In this case it was all the mere required when earlier to the impugned order there was no indication ever from the Board if the affairs of the waqf property was not being managed to its satisfaction on the object of the waqf was being frustrated, The impugned order carries various allegations which were never indicated earlier. A perusal of the impugned order would indicate that the Board considered that the petitioners have violated the objects of the waqf and by handing over the entire institution in the hands of majority community by making amendments in the constitution of the society without its approval. Admission to girls of Shia community was denied and number of members of staff of this community have become very law and the petitioners did not give any explanation despite adequate opportunity of showing cause to their objectionable conduct to the Board. However, the correspondence placed on record by the parties inter se earlier to the impugned order are in the form of letters from the Board asking for either payment of certain amounts as indicated in the audit reports as share of the Board or asking for submission of the rules and regulations of the institution. Annexure 6 is the letter dated 1.2.1983 from the Board to the petitioner Managing Committee in which a sum of Rs. 600/- towards Lagan was asked to be deposited. Similarly, Annexure 7 is a reminder for sending some documents concerning Intermediate College. Annexure 8 is also a letter asking for certain documents. Annexure-9 is apply from petitioner No. 1 and Annexure-10 is a printed report of the Girls College. Letter C-5 from the Board is in respect of the decision by the Allahabad High Court dated 5.8.53 bywhich the waqf of Justice Karaitiat Husain was declared a Shia Waqf. Annexures C-6 and C- 7 also pertain to the demand of certain documents. Annexure-C-8 is the reply from the petitioners. A perusal of all these documents and correspondence exchanged between the parties does not show that the Board at any stage had any reason to find that the purpose and object of the waqf have in any manner been sacrificed by the petitioner Managing Committee. All these allegations have been explained In the rejoinder affidavit filed by the petitioner which appears to be quite satisfactory. As has been already observed above, the constitution of the Anjuman was not in any manner confined to education of Shia Muslim women. Besides, the waqf deeds also nowjiere indicate specifically if the income from waqf properties was to be utilised for education of only Shia Girls. If a notice had been issued to the petitioner, the petitioner could have opportunity of explaining away the allegations. Be that as it may, the petitioner Committee of Management, being not in any manner under the control of the Board, opposite party No. 1, there was no reason of occasion for the Board to pass the impugned order of supersession of the Committee of Management. It has no such jurisdiction. The building, of the College being not a waqf property, its control do not vest with the Board. The Committee of Management being confined to the affairs of the institution was not Mutwalll for the purposes of waqf properties. The waqf deeds indicate that the Board of Directors of the Anjuman of the Mutwalli. In the changed circumstances, the waqf properties have been confined only to receipt of annual annuity. There was no scope for any management of the properties, subject matter of the waqf which on account of abolition of zamindari ceased to be available for management. The amount of money being received In no way contributed to get the building of the institution in grant and as such the corpus, if any. of the waqf has no nexus with the buildings and the land of the institution, which is being managed by the petitioner No. 1, Managing Committee.

11. In view of the discussion and observations made above, this petition is allowed. The impugned order dated 26.12.1985 passed by opposite party No. 1 is quashed. “The parties shall, however, bear their own costs.