High Court Kerala High Court

Salafi Trust vs P.Nazeer on 29 September, 2010

Kerala High Court
Salafi Trust vs P.Nazeer on 29 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 338 of 2006()


1. SALAFI TRUST, MATTANCHERI,
                      ...  Petitioner
2. A.K.BABU, SON OF KOCHU BAVA,

                        Vs



1. P.NAZEER, S/O.PAKIR RAWTHER,
                       ...       Respondent

                For Petitioner  :SRI.AZAD BABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :29/09/2010

 O R D E R
      PIUS C. KURIAKOSE & P.S.GOPINATHAN, JJ.
         -----------------------------------------------
               CRP. Nos. 338 & 339 of 2006
         -----------------------------------------------
        Dated this the 29th day of September, 2010

                          O R D E R

Gopinathan, J.

Revision petitions are filed against a common

judgment of the Wakf Tribunal, Kollam, whereby the suit

O.S.10/04 which was tried along with OS. 9/04 was

dismissed and OS.9/04 decreed in part. Sri.

Hariharaputhran, learned counsel for the common revision

petitioners submitted that in the light of the decision of the

Apex Court in Ramesh Gobindram v.Sugra Humayun Mirza

Wakf, 2010(3) KLT 862 (SC) the suit is not maintainable

before the Wakf Tribunal. The learned counsel, Sri. Khalid

appearing for the respondents also conceded that in the

light of the decision of the Apex Court (supra) the Wakf

Tribunal has no jurisdiction to entertain the suit. In the light

of the above statements we set aside the judgment

impugned and remit the suits to the Wakf Tribunal so as to

-2-

enable the parties to apply for return of the plaints and filing

the same before the competent court or for appropriate

steps, if any, as they so choose. No costs.

(PIUS C.KURIAKOSE, JUDGE)

(P.S.GOPINATHAN, JUDGE)
ksv/-