IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP No. 999 of 2007()
1. RAHMANIYA JUMA MASJID MAHALLU COMMITTEE,
... Petitioner
Vs
1. T.P. SAJID,
... Respondent
2. THE KERALA STATE WAKF BOARD,
3. P.B. AZEEZ,
For Petitioner :SRI.T.M.ABDUL LATHEEF
For Respondent :SRI.T.H.ABDUL AZEEZ,CAVEATOR
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MRS. Justice K.HEMA
Dated :07/02/2008
O R D E R
J.B.KOSHY & K.HEMA, JJ.
-------------------------------------------------
C.R.P.Nos.999 & 1006 OF 2007
-------------------------------------------------
Dated 7th February, 2008
JUDGMENT
Ko
shy,J.
In these two revision petitions, the petitioners are
challenging interim orders passed by the Wakf Tribunal. It is submitted
by the respondents that election was over and they took charge of the
office. In the above circumstances, we direct the Tribunal to dispose of
the suit itself as expeditiously as possible, untrammelled by the findings
in the interim orders. The suit should be disposed of if possible within
three months from the date of receipt of a copy of this judgment. Both
parties shall co-operate for an early disposal of the case.
The revision petitions are disposed of accordingly.
J.B.KOSHY
JUDGE
K.HEMA
JUDGE
tks