High Court Punjab-Haryana High Court

Punjab Wakf Board Through Is … vs Arjun Dev Chawla And Others on 10 September, 2009

Punjab-Haryana High Court
Punjab Wakf Board Through Is … vs Arjun Dev Chawla And Others on 10 September, 2009
C.R. No.4672 of 2005                               -1-


 IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
             HARYANA AT CHANDIGARH

                               C.R. No.4672 of 2005
                               Date of Decision:10.09.2009

Punjab Wakf Board through is Estate Officer, Rohtak (Now Haryana
Wakf Board).
                                                      .....Petitioner

                                Versus

Arjun Dev Chawla and others                              ...Respondents

Present: Mr. Arun Palli, Sr. Advocate
with Mr. Jai Bhagwan, Advocate and
Mr. K. V. S. Kang, Advocate
for the petitioner.

CORAM:HON’BLE MR. JUSTICE K. KANNAN

1. Whether Reporters of local papers may be allowed to see
the judgment ? Yes.

2. To be referred to the Reporters or not ? Yes.

3. Whether the judgment should be reported in the Digest?Yes.

-.-

K. KANNAN J.(ORAL)

1. The order which is challenged in this civil revision is one

passed by the Wakf Tribunal dismissing the suit filed by the Punjab

Wakf Board through its Estate Officer for recovery of possession of

the property in khasra no.7808 measuring 7 bighas 18 biswas situated

at Gohana Road, Rohtak. The points that found favour with the

Tribunal were that the suit was barred by limitation and that the

plaintiff had not established his title to the property. The Tribunal

held, while rejecting the evidence relied on by the Wakf Board that

then had been a notification issued under Section 5(2) of the Wakf Act

that the notification can not operate to affect the rights of defendants.
C.R. No.4672 of 2005 -2-

The right which the tribunal held as having accrued to the defendants

were that they had shown themselves to be in possession over several

number of years and therefore the Wakf Board not having shown to be

in possession for 12 years from the date of filing of the suit had not

been able to establish its ownership.

2. The learned counsel appearing for the Wakf Board has

three submissions to make: one, there could be no claim to a bar of

limitation institute for a suit instituted by Wakf Board by virtue of

Section 107 of the Wakf Act. Two, the property which had been

declared as Wakf in revenue records of the year 1946 and which stood

confirmed by a notification which is made in the year 1978 evidenced

the existence of a Wakf and once a Wakf it would not lose his

character, whether it was used as such or not. Three, as last part of an

argument if the plaintiff’s right to title had been established it was

unnecessary for the plaintiff to show 12 years’ possession prior to the

institution of the suit. On the other hand, the plaintiff’s title can be

non-suited by the defendants only by showing title in the defendants

which was better than the plaintiff.

3. The contentions raised by the revision-petitioner would,

therefore, require an examination of whether the plaintiff has been

able to show his title to the property. The contention was that the

source of title was lost in ambiguity and that it had been shown in the

jamabandi of the year 1946-47 (Ex.PW2/A) that showed that property

had been entered in the revenue records showing the character of

property as shamlat deh with possession of Ahale Islam Gair Mumkin

Kabristan. The notification was subsequently issued under the Wakf
C.R. No.4672 of 2005 -3-

Act on 6.5.1978 under Ex.PY which depicts khasra No.7808 besides

other khasra numbers as graveyard and that had been vested in the

Wakf Board by virtue of notification dated 17.4.1978. The Section 5

which deals with publication of the Wakf Act shall itself be a resultant

act to a survey which shall be done under Section 4 of the Wakf Act.

The preliminary surveys of Wakf would require a State Government to

appoint a Survey Commissioner of Wakfs and other Deputies to make

field inspection and identify the actual dedication. It is only after the

preliminary survey that a publication could be issued under Section 5

of the Wakf Act. Section 6 Clause 4 itself makes the list of Wakf as it

is notified to be final and conclusive unless it is modified in pursuance

of a decision of tribunal. The publication would obtain a statutory

presumption as to its correctness and the presumption that all official

acts are properly done would avail to the Wakf also under Section 114

of the Indian Evidence Act. By virtue of the entry in the revenue

records of the year 1946 coupled with a notification under the Wakf

Act, the title to the property as Wakf shall be taken as sufficiently

established. The finding to the contrary by the the Wakf Tribunal

below would, therefore, require to be set aside.

4. The subsequent issue would be whether the defendants who

were admitted to be in possession of the property could be directed to

hand over the possession of the same to the plaintiff. Parma Nand Lal

Charitable Society claims the property as belonging to it. It is

admitted that it has created lease in respect of lands surrounding the

building that it had put up. The Articles 64 and 65 of the Limitation

Act of 1963 was a departure from the earlier enactment of the
C.R. No.4672 of 2005 -4-

Limitation Act of 1908. Article 64 refers to a suit for possession of

immovable property based on previous possession and not on title,

while Article 65 refers to possession of immovable property based on

title. The period of limitation is 12 years when the possession of

defendants becomes adverse to the plaintiff. The legal consequence of

the language employed under Article 65 is that a suit filed on title can

fail only if the defendant establishes his possession and shows that it

has become adverse to the plaintiff. In other words, the plaintiff need

not to show possession within a period of 12 years if it is based on

title. On the contrary, it shall be the defendant who shall show his

possession to have prescribed title. In this case, the tribunal

misdirected itself to examining that the plaintiff had not established its

possession for 12 years prior to suit. On the other hand, the inquiry

which the tribunal must have undertaken was whether the defendant

was able to establish that it had prescribed title to the property. Such

a prescriptive right against Wakf Board itself is barred statutorily

under Section 107 of the Wakf Act reads as follows:-

“Nothing contained in the Limitation Act, 1963

shall apply to any suit for possession of immovable

property comprised in any wakf or for possession

of any interest in such property”

The plaintiff could not have been therefore non-suited by

any claim of defendant under adverse possession, unless such adverse

title had been acquired by the defendant even prior to the

commencement of the 1963 Act.

5. Learned counsel appearing for the Wakf Board has other
C.R. No.4672 of 2005 -5-

contentions as well that the property which had become vested with

the Custodian under Section 11 of the Administration of Evacuee

Property Act would have the effect of the custodian to hold the

property in trust for the trustee by the Wakf. The constitution of the

Wakf itself and its notification on the Wakf Act will enable the

transfer of ownership in favour of the Wakf. Reference was made to

the decision of the Hon’ble Supreme Court in Punjab Wakf Board

Vs. Nath Singh 1988 PLJ 10 that held that Wakf property could vest

in a Wakf Board in the same manner and in the same effect as a

trustee of such property for purposes of sub-section 1 of Section 11 of

Administration of Evacuee Property Act with effect from the date of

such entrustment. The actual date of entrustment is not specifically

pleaded or proved but, in my view, it will have no bearing by virtue of

the fact that notification had been issued in the year 1978 after a due

survey of Wakf and Wakf Board itself through duly appointed trustees

shall have a right of control over the property. Learned counsel refers

to a decision of Hon’ble Supreme Court in Syed Mohd. Salie Labbai

(Dead) by Lrs and others Vs. Mohd. Hanifa (Dead) by Lrs and

others, AIR 1976 Supreme Court 1569 that once a Kabristan has

been held to be a public grave-yard, then it vests in the public and

constitutes a Wakf and it cannot be divested by not-user but will

always continue to be so whether it is used or not. The corollary to

this judgment is that if a property could have shown to have been

dedicated to a Wakf, its mere non-user as such will not divest its

character as Wakf. The suit for a declaration that it is a Wakf property

and for a recovery of possession in a case where the defendant had not
C.R. No.4672 of 2005 -6-

established any independent title to the property by any manner of law

is entitled to succeed. The relief of injunction against further

alienation would also be required to be upheld in favour of the

plaintiff for, the defendants are found to be not in any manner legally

entitled to the property and cannot fetter the plaintiff’s entitlement or

indulge in any act that can jeoparadise the interest of the plaintiff.

The plaintiff had sought for an injunction in a mandatory form for

removal of construction and possession. The plaintiff shall be so

entitled.

6. The revision petition is allowed in the above terms. There

shall be no order as to costs.

( K. KANNAN )
JUDGE
September 10, 2009
ashish