High Court Kerala High Court

Pattakkal Sayed Ahamed Koya … vs Administrator Union Territory Of … on 20 October, 2009

Kerala High Court
Pattakkal Sayed Ahamed Koya … vs Administrator Union Territory Of … on 20 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 4698 of 1999(H)



1. PATTAKKAL SAYED AHAMED KOYA THANGAL
                      ...  Petitioner

                        Vs

1. ADMINISTRATOR UNION TERRITORY OF LAKSHAD
                       ...       Respondent

                For Petitioner  :SRI.M.M.ABDUL AZIZ (SR.)

                For Respondent  :SRI.S.RADHAKRISHNAN,SC,LAKSHADWEEP

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :20/10/2009

 O R D E R
                          S. SIRI JAGAN, J
                ...............................................
                      O.P. No.4698 of 1999
               .................................................
         Dated this the 20th day of October, 2009

                          J U D G M E N T

In this original petition, the petitioner, who aspires to be

the Kazi of the Andrott Island, challenges Ext.P4 order of the 1st

respondent – Administrator of the Union Territory of

Lakshadweep, by which he appointed the 3rd respondent as the

Kazi of Andrott Island.

2. Ext.P4 order was passed pursuant to a selection process

initiated by the 1st respondent by Ext.P1 notification dated

23.6.1997, inviting applications for appointment as Kazi of the

Juma Masjid, on the death of the existing Kazi, one Pattakal

Pookoya Thangal. The petitioner challenged the notice before

this court, in O.P. No. 11211 of 1997, contending that, the

deceased Kazi and the petitioner being members of the Pattakal

family, and the position of Kazi being hereditary to be appointed

only from among the members of the family, the petitioner is

entitled to function in place of the deceased Kazi and therefore

there is no reason to issue Ext.P1 notice. Alternately, the

O.P. No.4698 of 1999 -2-

petitioner also contended that a Kazi under the Kazis’ Act, 1880

can be appointed only when “any considerable number of

Muhammadans resident in any local area desire that one or more

Kazis should be appointed for such local area” and such selection

can only be “after consulting the principal Muhammadans of

such local area”, which procedures have not been complied with

before issuing Ext.P1 notification. A learned single Judge of this

court, by Ext.P2 judgment repelled the contention of the

petitioner that the office of Kazi is hereditary in nature. It was

further held therein that “even if the petitioner’s contention that

he succeeds to the deceased Kazi, the position being hereditary

in nature, is accepted, that will not prevent the Administration

choosing a Kazi in terms of the Kazis Act” and that “appointment

of Kazi made under the Act shall not be deemed to prevent any

person discharging any of the functions of the Kazi as per

Section 4 of the Act.” The contention that considerable number

of Muhammadans had not expressed their desire that a Kazi

should be appointed was also repelled, holding that when the

administration has issued Ext.P1, naturally it has to be presumed

that there was desire expressed by considerable number of

Muhammadans. Regarding the contention that there was no

O.P. No.4698 of 1999 -3-

consultation with principal Muhammadan residents of the local

area, the learned Judge held that the question of such

consultation arises only after the interview committee selects a

suitable candidate. Accordingly the original petition was

dismissed upholding the validity of Ext.P1. The petitioner

challenged Ext.P2 judgment in W.A. No. 1558 of 1997. By Ext.P3

judgment, the writ appeal was dismissed affirming Ext.P2

judgment. But it was directed therein that the petitioner’s

application for appointment as Kazi also be considered, if he

applied within three weeks. Pursuant thereto the 1st respondent

continued the process of selection which culminated in Ext.R1

selection by the 4th respondent of the 3rd respondent and the

petitioner in that order of merit and Ext.P4 order appointing the

3rd respondent as Kazi. It is under the above circumstances the

petitioner has filed this original petition challenging Ext.P4

order.

3. Although the counsel for the petitioner initially tried to

raise a contention that in view of the decision of another Division

Bench of this court in Pattakal Cheriya Koya & others V

Aliyathammuda Beethathebiyyappura and others [2008(1)

KHC 683 (DB)], the office of Kazi is hereditary and a member of

O.P. No.4698 of 1999 -4-

Pattakal family is entitled to be the Kazi by succession, the

counsel for the petitioner himself did not press that contention,

since in the petitioner’s own case a Division Bench held to the

contrary, which decision has become final and the petitioner has

not taken that contention in this original petition. The petitioner

was prompted to abandon that contention also because this court

expressed the view that if the conflict between the two decisions

has tobe resolved the matter has to be referred to a Division

Bench and then a Full Bench. The petitioner now challenges

Ext.P4 only on the ground that before selecting the 3rd

respondent, the principal Muhammadans of the area was not

consulted.

4. Counter affidavits have been filed on behalf of the first

respondent and by the 3rd respondent disputing the contentions

of the petitioner. The 1st respondent states that the Board

constituted under the Samastha Kerala Jem-Iyyathul Ulama

(SKJIU for short) conducted the written test and interview in

which the 3rd respondent and the petitioner participated and by

Ext.R1 dated 17.11.98 the SKJIU informed the 1st respondent

that the 3rd respondent was placed first and the petitioner

second. It is also stated that the 1st respondent received Ext.R2

O.P. No.4698 of 1999 -5-

mass memorandum dated 12.4.1998 from the principal

Muhammadan residents and others of Andrott Island requesting

to appoint the most competent from the selected candidates

excluding the petitioner and accordingly by Ext.P4, the 3rd

respondent, being the only other candidate apart from the

petitioner, was appointed. It is further stated that wide publicity

was given about the appointment of the 3rd respondent

throughout Andrott Island and the Executive Magistrate of

Andrott had by Ext.R3 message dated 20.1.99 intimated the

District Magistrate of Kawaratti that the Idul-Fitre prayers in the

Juma Mosque of Andrott was conducted under the leadership of

the 3rd respondent Kazi peacefully and about 3500 persons

assembled for the prayer. According to the first respondent

there are two groups of Muslims in the island called Jama -Athe

Himanayathe Sheriyathul Islamiya (the JHSI) and the

Lakshadweep Sheriyathil Pravarthaka Sambarka Samithi (the

LSPSS). When the former Kazi, Pattakal Pookoya Thangal was

out of the island in May 1986, the petitioner who is the nephew

of the said Pookoya Thangal acted as the Kazi and under his

leadership the JHSI passed a resolution excommunicating the

followers of LSPSS, proclaiming them as un-islamic and denying

O.P. No.4698 of 1999 -6-

them right to enter the mosque and other religious and public

institutions. This resulted in a major law and order problem in

the island and a litigation, leading to the decision Attakoya

Thangal v. Union Territory of Lakshadweep 1987 (1) KLT 762,

laying down certain principles for the guidance of the authorities

who have to tackle the law and order situation. Thereafter the

petitioner and his group JHSI were conducting prayers in a

separate mosque protesting against the then Kazi, Pattakal

Pookoya Thangal permitting the other group, LSPSS, to

participate in the Juma prayers at the Juma mosque.

5. In an affidavit accompanying C.M.P. No.30386/2002 for

receiving Ext.R3(a) and for taking note of subsequent events, the

3rd respondent would contend that the petitioner is not even

eligible to be considered for the post of Kazi, since, at the time of

application he was an accused in C.C. No. 7 of 1991 of the

Judicial Magistrate of the I class, Andrott, in which the petitioner

and others were charged with offences under Section 143, 144,

145, 147, 148, 188, 332, 353 and 506(2) read with Sections 149

of the Indian Penal Code, in which by Ext.R3(a) judgment dated

8.5.2001, the petitioner was convicted under Sections 143 and

188 of the I.P.C., but was released under Section 4 of the

O.P. No.4698 of 1999 -7-

Probation of Offenders Act. According to him, the position of

Kazi under Mohammedan law is that of a Judge or Judicial officer

who should have an untainted character and hence the petitioner

who has been convicted in a criminal case is not eligible to be

appointed as a Kazi.

6. The petitioner has filed a reply affidavit to the counter

affidavit of the 1st respondent, questioning Ext.R2 and relying on

Ext.P7 memorandum dated 12.2.1998, allegedly issued by

prominent members of the Island requesting the administration

to recognise the petitioner as the Kazi of the Andrott Island. But

no reply affidavit is filed disputing the averments in the affidavit

of the 3rd respondent referred to above.

7. As I have already stated, although the petitioner tried to

raise the contentions regarding hereditary Kaziship, and absence

of desire of considerable numbers of Muhammadans, in view of

Exts.P2 and P3 judgments, the petitioner ultimately confined

himself to only one contention viz. want of consultation with the

principal Muhammadans of the local area before issuing Ext.P4.

Even otherwise in Ext.P2 judgment, which was affirmed by the

Division Bench in Ext.P3 Judgment and has become final, it has

been held that the petitioner cannot challenge the appointment

O.P. No.4698 of 1999 -8-

of Kazi on the first two grounds. But in those judgments it has

been held that the question of consultation with principal

Muhammadans, as stipulated in Section 2 of the Kazis Act, arises

only after selection. The petitioner now contends that there was

no consultation with the principal Muhammadans of the area.

The 1st respondent contends that in view of Ext.R2, submitted by

the principal Muhammadans of the local area, no further

consultation was called for and in any event, since out of the two

persons selected, the petitioner had rendered himself unfit to

hold the post of Kazi by his own conduct, further consultation

was not called for. The 3rd respondent contends that the

petitioner, at the time of selection, being an accused in a

criminal case in which later he was convicted, is not eligible for

appointment. He also submits that this court may not exercise its

discretionary jurisdiction under Article 226 of the Constitution of

India in favour of such a person.

8. I have considered the contentions of both sides in detail.

9. At the outset I note that the petitioner has not chosen to

dispute Ext.R3(a) judgment in C.C. No. 7 of 1991 of the Judicial

First Class Magistrate’s Court, Andrott, in which he was

convicted of offences under Sections 143 and 188 of the Indian

O.P. No.4698 of 1999 -9-

Penal Code. Those Sections read thus:

“143. Punishment – Whoever is a member of an
unlawful assembly, shall be punished with imprisonment
of either description for a term which may extend to six
months, or with fine, or with both.

188 – Disobedience to order duly promulgated by
public servant.- Whoever, knowing that, by an order
promulgated by a public servant lawfully empowered to
promulgate such order, he is directed to abstain from a
certain act, or to take certain order with certain property
in his possession or under his management, disobeys
such direction,

shall, if such disobedience causes or tends to cause
obstruction, annoyance or injury, or risk of obstruction,
annoyance or injury, to any person lawfully employed, be
punished with simple imprisonment for a term which may
extend to one month or with fine which may extend to
two hundred rupees, or with both;

and if such disobedience causes or trends to cause
danger to human life, health or safety, or causes or tends
to cause a riot or affray, shall be punished with
imprisonment of either description for a term which may
extend to six months, or with fine which may extend to
one thousand rupees, or with both.”

10. I note that the criminal case itself arose in relation to

the affairs of the mosque to be presided over by the Kazi

selected pursuant to Ext.P1 itself. The petitioner is the kind of

person who, in order to defy the then Kazi, whom he aspires to

succeed, was prepared to lead an unlawful assembly even

defying lawful orders of a public servant. His unlawful act

resulted in a riot and loss of lives of innocents. In Ext.R3(a)

judgment in C.C. No. 7/91, wherein the petitioner was the first

O.P. No.4698 of 1999 -10-

accused it is held thus:

“From the conclusions on point No.1 (paragraph 92)
and point No.3 (paragraph 100) it is found that the 1st
accused formed into an unlawful assembly alongwith
others on the afternoon of 23.4.1990 and knowingly
disobeyed an order lawfully promulgated under Section
144 Cr.P.C. resulting in loss of life and property and riot
and affray and thereby committed offences punishable
under section 143 and 188 IPC. The first accused is
found guilty under section 143 and 188 IPC and is
convicted accordingly.”

11. Kazi is a spiritual leader of the community. He guides

the people of the community in spiritual and temporal matters so

as to promote peace and harmony, not only in the community,

but also in the society of which the community is a part. A Kazi

must be a person acceptable to all in the community. He cannot

be a person who is a spokesman of one faction of the community,

that too a belligerent faction. Factionalism breeds enmity

between two sections of the community. Kazi has to look after

the welfare of all sections of the community. The petitioner is a

person, who, when he had the chance to act temporarily as Kazi

in the absence of the Kazi, who was none other than his own

uncle, excommunicated a whole section of the community and

later led an uprising against the Kazi on the ground that the Kazi

allowed that section to pray in the mosque, where peace and

tranquility should prevail. He led an unlawful assembly and

O.P. No.4698 of 1999 -11-

defied orders of the District Magistrate, unmindful of the safety

of the people, which ultimately led to loss of lives, and his being

convicted by a criminal court for offences against the society

punishable under the Indian Penal Code. I have absolutely no

doubt in my mind that such a person is not even fit to be

considered for the office of Kazi. In this connection I find it apt

to quote here two paragraphs of Ext.R3(a) judgment, regarding

the teachings of Hazrath Ubaidulla, the spiritual leader of the

Muslims in Lakshadweep who converted the earlier inhabitants

of the island to Islam. The same reads thus:

“119. The matter will not be complete unless what
Hazrath Ubaidulla has to say in this matter is also
considered. He is revered by the community not only in
this island but through out the world else. It was he who
brought the religion in to this island and it was his
Makhbara in respect of which the dispute centres round.
It was he who founded the Pattakal family and the wakf
of the Juma Masjid. His words are available in the form
of his book ‘Futhuhathul Jazayeer’. This court can refer
to it as an historical piece of evidence and resort to the
relevant book as per section 57 of the Indian Evidence
Act, 1872.

120. It shows that he was a person capable of
bringing quakes and tigers in to the island both unknown
here. He left Amini to Andrott in the dead of night when
a mob planned to finish him off, not in fear, but to
purchase peace. While he visited Kavaratti he advised
his followers that the lord is with the tolarant and told
them about the greatness of tolarance, when his
followers found the assault from the inhabitants

O.P. No.4698 of 1999 -12-

unbearable. Towards the ends of his ‘Futhuhathul
Jazayeer’ he viewed that he wont make any one greater
than any one (
……) vide page 28 of Hazrath
Ubaidullayum Lakshadweepum”by Dr. N. Muthukoya.”

It appears that the petitioner was unable to imbibe and

assimilate the noble teachings of this reverred ancestor and

leader, and acted contrary to his teachings to bring discord in

the community, which is not what is expected of a person who

aspires to become a Kazi, who is to guide the people of the

community.

12. Further the selection of Kazi itself was conducted by

the Samastha Kerala Jem-Iyyathil Ulama, a body consisting of

principal Muhammadans of the local area. They selected the 3rd

respondent giving him the first place among the two candidates,

in a selection between the 3rd respondent and the petitioner.

Further, as is evidenced by Ext.R2, 355 Muhammadans of the

area had objected to the appointment of the petitioner as Kazi.

Ext.P7 only supports the candidature of the petitioner and does

not dispute the eligibility of the 3rd respondent in any manner.

The 1st respondent submits that for the last ten years, the 3rd

respondent is peacefully and competently administering the

office of Kazi, without complaints from anybody. In view of the

O.P. No.4698 of 1999 -13-

tumultous past history of the mosque as evidenced by Ext.R3(a)

judgment, it is not desirable to disturb the present tranquility of

the mosque and the island by undoing the appointment made by

the first respondent, who presently appears to be acceptable to

all.

In the above circumstances, I am not inclined to exercise

my discretionary jurisdiction under Article 226 of the

Constitution of India to interfere with Ext.P4 appointment of the

3rd respondent as Kazi by the first respondent, at the instance of

the petitioner. Accordingly the original petition is dismissed.

S. SIRI JAGAN, JUDGE
rhs