IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16730 of 2009(I)
1. V.M. ALIYAR, AGED 51 YEARS,
... Petitioner
2. K.M. KUNJIMARAKKAR, AGED 50 YEARS,
3. M.A. ALIYAR,
Vs
1. CHERANELLOORE MAHALLU MUSLIM
... Respondent
2. V.S. SAIDU MOHAMMED, AGED 50 YEARS,
3. THE KERALA STATE WAKF BOARD,
For Petitioner :SRI.ESM.KABEER
For Respondent :SRI.M.M.SAIDU MUHAMMED,SC,WAKF BOARD
The Hon'ble MR. Justice V.GIRI
Dated :17/06/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 16730 of 2009
--------------------------
Dated this the 17th June,2009
J U D G M E N T
Petitioners are aggrieved by the delay in the
disposal of Petition No.42/08 pending on the files of the
Wakf Board, Ernakulam. They have moved an application
for interim relief and an order has been passed by the
Wakf Board.
2. Sri.M.M.Saidu Muhammed, learned standing
counsel for the Wakf Board submits that Wakf Board had
started regular sitting. Some time will be required for the
final disposal of Exhibit-P1 which involves a direction to
the respondents 1 and 2 to convene the general body of
the Cheranelloore Mahallu Muslim Jama-ath and to elect
21 executive members as provided in clause 9 (a) of the
Bye-laws. Submission is recorded.
Accordingly the writ petition is disposed of directing
the 3rd respondent to pass final orders on Exhibit-P1 on or
before 31.12.2009.
(V.GIRI,JUDGE)
ma
2
3