High Court Karnataka High Court

Mohammed Habibur Rehman vs The Chief Executive Officer on 25 August, 2010

Karnataka High Court
Mohammed Habibur Rehman vs The Chief Executive Officer on 25 August, 2010
Author: J.S.Khehar(Cj) And Chellur
. I .
IN THE HEGI-I COURT OF' KARINATAKA, EBANGALCEREZ

DATED THIS THE 2533 DAY OF AUGUST, 2013
PRESENT 1 

THE HON'BLE MR. J. S. KHEHAR, CHIEF  3

AND

THE i~iON'BLE) MRS. JUSTICE MANJULA C§<IEZ:I;L'€.}'1"{3 A'   J 
WP. NCL2164 OF 2010 L;G"M~aarAKF+P::g.V  

BETWEEN:

1. Mohammad Habibur Rehfiafi' _

S /' :1) M0hAa?.i1;;med_.V{3'sfIxa1'1 _ --
Aged abbut -yj<é:a.J;S»T.__" '

R /' at 'is? 2 335 ,»,_'E". ~-- E-x_t€:'isi0r1
H0sk0€t:..T<;w'n ._ A ._ " 
E;a~£1gaI0re'?R_1jI*al Ilistrict

  " <2  iciakif }~msaan'
% - %s;,xasa,r:1ar 

'5;:~';g::'(i'~. §ab_0:iI;v 36 years

" X %E%/a:L#'~a'7,T11Na1aga:1:

Piaxnmavari Pet
Hosvktrte Town
.»BaI1Vglal0re Rural District.

ffitxishad Pasha

 S/0 Mahaboob Sab

Aged about 39 years

R/at # 2, Mutton Market Road
Hoskote Town I
Bangalore Rural District



4. Syed Ml11"i€€I'AhI13€Ci

S/0 H. S. Basheer

Aged abeut 41 years

R/at 01d S. B. M. Road
Fakilwada, Hoskote Town
Bangalore Rural District
Ameer beig, S/0 Adam beig
Agttd about 36 years

R/at Koie, Huskote Town.

93

Bangalore: Rural £}istz'i(:1:"     

(By Sri. Rasheed Khaxtg, Advré ._  ' % ,..}?EsPoN3:::ENT
 , '_ (B3;  S'.  A--n.1;_t;;f_ac'aha, Advocate)

  is filed under Articies 226 and 227 of
the £Z'iQ13'st.i1::.:€1"a;1 offiiidia praying to direct the respondent to

.co11stitut§: Maiisggiiég Committee for managing the Masjid-e~

A1116 S1i’nnaihul«~’Jamath, New Burial Ground, idgah and its

. ‘=.§f€1£3«’§I1iZ iands, Hoskote Town, Bangaiom: Rurai District by
“}*1{3}<j1i;t3g:L_e:1e(;'i:ion by considering the representation, dated
".._'V'24:{3'};'=2Oi3§9 as psi' Annexure-C and digmct the respondenf; to
hQld"'3I':'q'uiI§;' regarding the misuse: and misappropriation of
fuénds of the 'WAKF properiies of the Hoskota Town,
V B.aj;1"gaIore Rural {Dist fmm 1911 January 2006 to till date.

This W113'. coming on for Preliminary Hearing this day,

S Chief Justice passcd the fvllomving:

_,.–_—-

oH§Eg
.:.s.Kxmg1AR. c.J. {Oral}:

Miss. Axmradha learned counsel appgafiaigv Rffxt’-:’t
Karnataka State Wakf Board acknowI:2;§tiéé:$;’t11’9,t.

the Managng Committee of >’

Jamath axpirfid as far back as in .;;s zégttch it is
asserted on behalf of the ‘ 3. f1″{§st 1 eiection

has to be 1″}s.{:’i€i” té fishe Committee as per the
Scheme of

2. med ¢o~.;uj;s’e: ftsr the respondents states that the

(::a»;1eI1’cié;1Ij’fr)};;.Aé{:l(%:¥i:t.i0I1 to the Managing Committee {If the:

M8SjtiC§fé.%fXVI1I6:”VSvt.tI;tij&tfl}11i Jamath finalised by the Wai/G” Board

in .c0nsc:§i1ar1%;e “With the Scheme of Martagemerat, shail be

.1 -. withifi one month from 23.8.10 and the process of

.V;e1eC–ti{):1’»’St1a11 be carried out a$ per the aforesaid caiendar,

‘ }v’E§:Vetf§é’t1p0n 1.211% new Managing Committae shall be instaiied

‘xVithi11 an outer limit 0f IL1″l1″€(3 mezmths from today’.

4

3, in View of the SU.bZI1i$SiOi{1 made by ‘i:1}r5=:” }L€a%’i”;1u’ez:i

0011:1861 for the F€$pOI1d€I1tS, the instant wfi.t~«.__§96ti$jéfi

disposaé of with 21 fiirection to ‘t:he:’JE9{é:’1″1a}:éx}:a;«

Board {.0 carry (mt its obligatior; for <i'L"}_1i{i.I:1Cti11.g _~_::IE:ct:i<§r1}§'~

the Managing Committee of t}1€:'*=jikiasjié-eeAifié.= V'

Jamath in ternizs of the this'

I VA 1'%M&%j%V: C,mg§ :{u5'i',"%.C@

sari
Iudge

sak