High Court Kerala High Court

Rahmaniya Juma Masjid Mahallu … vs T.P. Sajid on 7 February, 2008

Kerala High Court
Rahmaniya Juma Masjid Mahallu … vs T.P. Sajid on 7 February, 2008
       

  

  

 
 
  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