High Court Karnataka High Court

Managing Committee vs State Of Karnataka on 27 February, 2009

Karnataka High Court
Managing Committee vs State Of Karnataka on 27 February, 2009
Author: Ram Mohan Reddy
in mm men coum' or f :7  

cmcurr amen arr    ij 4
DATED THIS THE 2723; DAY:  
BEF 0R§    R .  
THE Hom3LE    V
WRIT PETHI'<§§«.Ne.;;@4i$;'..2§G8 '[('i§1§E ¥\7iAi;AI{F)

BEIWEEN: H
Managng      
Darga   V   »
Salar-6-Maqdafim Huss"aii1i," 

KI1abras't:hai.:; anti; Snapping' $2-miplex,

Chitguppa t0i'~fI1z   M %

Humxiabad *ra1u1;,.,  _  "

Bidar District,  *  _  '

Represented by its 3  : Fetitionar

 P..._Vijaj?akumar, Advocate)

 Dt::'pa11in<-:nt at' Wald',
ls-i_.S.Bui}d:iI1g,

"  'A  Bangalore,
._ "Rep by its Secretary.

'   V  Karnataka State Board of Wakf,

"Darn! Awaf", N926,

Cunningham Ruad,

Bangalere-S2,

Rep by: Chief Executive Offzoe (I/ C).



..2_

3. The Wald' Officer,
District Walfi Adviser}; Committee,
Bidar District, Bldar.

4. The Managixg Cemmittee,   ..
Mus11mKhah1a.efi1an(Sunm),'.__   M, «.
Chitguppa Village, Hu1:é.:1'a.bad 'I'alL1k,  " "

Represented by    '   : Respondent

(By Sm. 1>.s.Ma:upau1, ‘*A dvo(§ata:§} ”

This WxitA=?efifieI1″ie:fi1ed.«¢’1;1i£{efé:i§fiicles 226 3:. 227 of
the C)onstit1;tim§1VL»V1%3f I;1_1di;a.. praying fie fquash the impugned
order dated “Z£6.I*i)8–;_2GQ7 by the R2 Vide Anx-A and

tr; direct ti) tb;e’_R2″m e0E1f2side1* tnzeevrepresentations made by
the pe;1fiti,<:3;:i'i::1f'\ridgf-;._. ,- J ,5 J3 and etc.

on for preliminary hearing
in 'B' goup, tI:1§..sVd3.§;,_ made the foHeWing:-

vonnsn

. committee «of a registered Wakf by

Hazrath Syec1~«e–Maqdoom Hussaim' of

Cfiitagupgese town, Bidet district, aggieved by the

V. eeeeggstitediien ef a Bvianagng Committee to manage the

' Khabrasthan (Sunni) in Sy. No.19{} of Chitaguppa,

" "Humanabad Taluk by the pmceedings data} 16.88.2007

Axmexure-A of the 2115' respondent Wakf Heard, on the basis

of a representation by 3. third party, has presented this

M

-3-

petition for a writ of certiorari to quash

to direct mg 2135! xespondent vT..€)””€:£31flSifi”1f3IfV’4 mtitiéfiérfi

representaticns Axmexures-J,J J ._

2. Sri. A. for the
petitioner contends A $16 managng
committee of the registérgd Khabrasthan
(Sunni) in. over an extent
of mner’s interference with

its ‘ihariggéfifzent of the Wakd’ on the constitution of another

‘A ‘V ” ..fi::–3;x*1agiiig committee in respect of yet another regfistered

— Ioczatm in a portien ef the very same Sy.No.190.

” wI;earx1ed counsel furthsr submits that petitiomzfis objection

was mat a mere apprehensiarz but a legfimate grievance

that constituting anather managing committee, wezmid take

M

..5-

Disuict.

3. An examination sf thev’-ord; ‘e’r.. ”

that when a public notice
26.12.2006 invitmg over the
proposal to to manage a
Muslim £90, Chittaguppa,
Humnabazgi-~ £1;e mtitioner flied its
objccticms,’ }that it manages the Wakf
knowi*:._ as I-faz3’at11 Syed Salar maqdoom

and shopping complex,

, ‘_ in égtent A’iG.acres in Sy.N.19O and further that there

small khabrasthan in 40 acres of land in

‘S_;{£*${§. j_ “The. moposed Manafing Committee, if

appf?<;véc3_, "V 'it was alleged 'may' interfere with the

V' "Ifi3}.fi;agcm¢nt of other rwstered Walcfs in Sy.No. 190113.,

iéadirxg to clashes and prablems.

3/Mi

IIIICIIEIIIIIIIIIUIIIIIUIIEICCIIIICIIIIii!IIIIIEEIIIIIIIIIICCCIIIIEII

*6-

4. This ebjection was fcoiwardeci by,-ii :i’he:

State Board of Wakfs, to the fa?

enquiry. In the z «. ‘A ‘

Committee by a latter ta i:hgf made
its iflt€fltiOI1S clear bygm nfit ‘ii:l€8I’f€I’€ with
the management} of and that
me: objecfigns ivapprehension, and
the recommendatisn of
the flzaccepted the undartaking
and firder impugwzd constituted the

tE§ manage the Muslim Khabrastan

= , ‘Sy.Nc$V. 1’9i}’.V

5; regard to the contents of the order

g and the submissimz cat” Sri.?.$.Ii/Iaiipatil,

K V. cxmnsel fer the Waigf Board, undaubtedly, the

‘ Committee consfituted by erder A1m<::x1.:re-A is to

the Muslim Khabrastan (Sunni) in Sy.No.19O of

Chittaguppa, and net the Wald of which the pctsitioner

managrzs, though located in 9. partisan of Sy.No.19C). Thus,

m

..'?..

it (tanner. be said that the petitioner is agg*icat§§d.4p_jby the

artist iznpugied.

6. Though it was

waid’ managed by it extends <)f' " J

(lhittagugma, I am riot " in ~of Iistii' bf
wakfs Annextare—D, g}ub1isheudL_'~.b'y théfi' Board by
notification dt. 17.2. Loéfpower under sub-

section (2) of 1954, specifying at

S1.No7£{4{),–A ;g;' of Daxgha Syed Salar
Maqdfiioni Khana and gaveyzmi) Sumai,

(Chittagu;jj;a); tQg<§théi;with its description, boundaries,

V' . cxifiergae 9f the Darga as 19' X 19', Samkhans

if 25 x 24 encompassed in an area

mgzy %,0'N§E'AcRE, vained at Rs.i20,()G0/- in receipt cf

R$.1,G.{)_?{3/~ as @933 animal inmme from the said pmperty.

7. Be that as it may, in the event the petitioner is

by any subsequent activzm 0f the 234 respondent

in izltczferirzg with pet:i1:ioner’s management of the Wakf by

the managing committee constituted by order datw

M

-8…

16.98.2130? Armaxure-A, the petition:-:r is at

an agxpiicaiion with the Waicf fifibuna!

$€c’ti0n-2 ca” S€CtiO§’i~83 of the Wakf Actjifgésg % A
Tha Writ petition is z3.cC<3i'c§_i:1g3§§ 'dif:§flr1isa:¢'€i;.éj