Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 70, Cited by 0]

Allahabad High Court

2257. In Yeknath vs . Bahia (Supra) The Nagpur High

1
                                                                   2251

of owner or discontinuance of his possession.
2257.         In Yeknath Vs. Bahia (supra) the Nagpur High
Court said where the property in dispute has been attached by
Magistrate under Section 146 Cr.P.C., the right to sue accrued
when the attachment was made and the limitation would begin
to run under Section 23 after the date of attachment by the
Magistrate. The Court said:
              ". . . . . what led the Magistrate to take possession is
        that it was either his inability to decide who was in actual
        possession or his decision that neither party was in
        possession. Neither of these can be said to be a wrong by
        the defendant. . . . . . In the circumstances of these cases it
        is the attachment by the Magistrate and not any wrongful
        act of the defendants that gave rise to the right to sue and
        the right accrued when the attachment was made. In this
        view no fresh period of limitation began to run under S. 23
        of the Limitation Act after the date of the attachment by the
        Magistrate in 1908." (page 236)
2258.         In Abinash Ch. Chowdhury Vs. Tarini Charan
Chowdhury and others (supra) the Calcutta High Court said:
              "In the case of Ismail Ghani Ammal Vs. Katima
        Rowther, (1912) 22 MLJ 154 the Madras High Court, in
        dealing with a case in which a Receiver had been
        appointed prior to the institution of proceedings under S.
        145, Criminal P.C., held that the possession of the Receiver
        may, for the purpose of S. 145, Criminal P.C., be properly
        regarded as possession on behalf of the party who should
        be ultimately found by the Magistrate to be in possession
        immediately before the date of his appointment, as, for the
        purpose of limitation, the possession of the Receiver is held
                                                             2252

to be the possession of the party entitled to possession. . . . .
. In the case of Rajah of Venkatagiri Vs. Isakapalli
Subbiah, (1903) 26 Mad 410 it was held that an attachment
under S. 146, Criminal P.C., operated in law for purposes
of limitation, simply as a detention of custody, pending the
decision by a civil Court, on behalf of the party entitled,
and for such purposes the seisin or legal possession was,
during the attachment, in the true owner. It was observed
that:
such attachment operates in law for the purposes of
limitation simply as detention or custody of the property by
the Magistrate, who, pending the decision by a civil Court
of competent jurisdiction, holds it merely on behalf of the
party entitled, whether he be one of the actual parties to the
dispute before him or any other person. For the purposes
of limitation the seisin or legal possession will, during the
attachment, be in the true owner and the attachment by the
Magistrate will not amount to dispossession of the owner
or to his discontinuing possession." (page 784)
        In Brojendra Vs. Bharat Chandra, AIR 1916 Cal 751,
it was held that during an attachment under S. 146,
Criminal P.C., the seisin or legal possession is in the true
owner and that the attachment does not amount to either
dispossession of the owner or the discontinuance of his
possession. The learned Judges in that case relied for their
conclusion upon the decision of the Judicial Committee in
the case of Khagendra Narain Chowdhury Vs. Matangini
Debi, (1890) 17 Cal 814 in which the attachment under the
530th and 531st section of the Code of 1872 was considered
as placing the Government really in the position of stake-
                                                         2253

holders, the decision in the case of Ramaswami Vs.
Muthusamy, (1907) 30 Mad 12, to which reference has
already been made, the decision in the case of Beni Prasad
Vs. Shahjada, (1905) 32 Cal 856, in which the possession
of the Magistrate after attachment under S. 146 was held to
be one on behalf of such of the rival parties as might
establish a right to possession on their own account and
the decision of the Judicial Committee in the case of Karan
Singh Vs. Bakar Ali Khan, (1882) 5 All 1 in which the
possession of the Government in the Revenue Department
of land which had been attached by the Collector to secure
payment of revenue which has been endangered in
consequence of disputes relating thereto was considered to
be possession not adverse to the owner though the
Collector had subsequently paid over the surplus proceeds
of the estate to a stranger. Reliance also was placed in that
decision upon the principles deducible from the decisions
of the Judicial Committee in the case of Trustees and
Agency Company Vs. Short, (1888) 13 AC 798 and
Secretary of State Vs. Krishna Mani Gupta, (1902) 29 Cal
518 and the observations of Baron Parke in Smith Vs.
Lloyd, (1854) 9 Ex 562. The same view was taken of the
effect of an attachment under S. 146, Criminal P.C. In a
later decision of this Court in the case of Sarat Chandra
Maiti Vs. Bibhabati Debi, AIR 1921 Cal 584, in which it
was observed that the authority of the decision in the case
of Deonarain Vs. Webb, (1900) 28 Cal 86 in which the
plaintiff had been dispossessed from his raiyati lands and
subsequent to such dispossession there was an attachment
under S. 146, Criminal P.C., and it was held that the
                                                            2254

plaintiff was not entitled to have a fresh start of limitation
from the date of the attachment, as he had already been
dispossessed before that date, must be considered as
shaken by the decision of the Judicial Committee in the
case of Secretary of State Vs. Krishna Mani, (1902) 29
Cal 518. The intervention of public authorities for the
preservation of peace was considered as operating in the
same way as the vis major of floods and by analogy it was
held that the constructive possession of the land after such
intervention remains, if anywhere, in the true owner."
(Page 784-785)
      "The purposes of the two attachments, one under the
proviso to Cl. (4) of S. 145 and the other under S. 146,
Criminal P.C., are different, and the stakes are not the
same. In the case of the former, the attachment subsists
till the decision under S. 145, Cl. (4), that is to say, till it
is decided which party was in possession at the date of
the proceedings; in the latter case it lasts until a
competent Court has determined the rights of the parties
or the person entitled to possession. It may be that an
attachment under S. 145, Cl. (1) may terminate on the
proceedings being dropped or attachment under S. 146,
Criminal P.C., may be withdrawn when the Magistrate is
satisfied that there is no longer any likelihood of a breach
of the peace; but that does not affect the character of the
attachments. The objects of the two attachments are
obviously different. The possession in the case of the one
enures to the benefit of the party who was in possession at
the date of the proceedings and in the case of the other to
the party or to any person, either a party to the
                                                          2255

proceedings or not, who may be adjudged, on the basis of
his rights to be entitled to possession. Proceedings under
Ch. 12, Criminal P.C. are of a quasi civil character and the
Magistrate intervenes and attaches the property much on
the same lines and with a similar purpose as when a
Receiver is appointed by the Court in a civil action, in
order to prevent a scramble and to preserve the property
until the rights of the parties are ascertained. The
possession   of   a    Receiver    appointed    under    such
circumstances is exclusively the possession of the Court,
the property being regarded as in the custody of the law in
gremio legis for the benefit of whoever may be ultimately
determined to be entitled thereto. The object of proceedings
under S.145, Criminal P.C., being to determine which
party was in possession at the date of the proceedings and
to declare such party to be entitled to retain possession, the
possession of the Court during attachment in the course of
those proceedings should enure for the benefit of such
party in whose favour such a declaration is made. The
object of an attachment under S. 146, Criminal P.C., is to
hold the property in anticipation of an action in which the
right or title to possession is to be declared by a competent
Court and the possession of the Court during such
attachment should enure for the benefit of the party or
person in whose favour a competent Court would make
such a declaration." (Page 785-786)
      "The rightful owner may not be a party to the
action, in which case time will run against him, but not
in his favour."
      "For the foregoing reasons, in our judgment, the
                                                                 2256

        common manager and not the plaintiffs must be treated as
        having been in possession during the attachment under S.
        145, Cl. (4), Criminal P.C., and consequently the plaintiffs'
        suit is barred by limitation." (Page 786)
2259.         With reference to Receiver's possession and
application of Article 144 L.A. 1908, in P. Lakshmi Reddy Vs.
L. Lakshmi Reddy, AIR 1957 SC 314 the Apex Court
considered the nature of Receiver's possession. It referred to
Woodroffe on the Law relating to Receivers (4th Edition) at page
63 stating, "The Receiver being the officer of the Court from
which he derives his appointment, his possession is exclusively
the possession of the Court, the property being regarded as in the
custody of the law, in gremio legis, for the benefit of whoever
may be ultimately determined to be entitled thereto."
2260.         The Apex Court said further in para 6 of the
judgement:
              "A Receiver is an officer of Court and is not a
        particular agent of any party to the suit, notwithstanding
        that in law his possession is ultimately treated as
        possession of the successful party on the termination of the
        suit. To treat such Receiver as plaintiffs agent for the
        purpose of initiating adverse possession by the plaintiff
        would be to impute wrong-doing to the Court and its
        officers. The doctrine of the Receiver's possession being
        that of the successful party cannot, in our opinion, be
        pushed to the extent of enabling a person who was initially
        out of possession to claim the tacking on of Receiver's
        possession to his subsequent adverse possession. The
        position may conceivably be different where the defendant
        in the suit was previously in adverse possession against the
                                                                2257

        real owner and the Receiver has taken possession from him
        and restores it back to him on the successful termination of
        the suit in his favour."
2261.         In Deo Kuer Vs. Sheo Prasad (supra) AIR 1966
SC 359 the Court observed that the property in attachment under
Section 145 Cr.P.C. would mean that it is "custodia legis".
Where the property is custodia legis it would mean that it is not
in possession of any private individual and, therefore, there is no
need to seek a relief of restoration of possession in a suit filed
by the affected party but a simple suit for declaration of title
would be sufficient. In Deo Kuer (supra) the Apex Court has
further held that when the property is under attachment under
Section 145 Cr.P.C. no relief for delivery of possession need be
sought but the suit ought to be filed only for declaration of title
for the reason that the property being in custodia legis no
defendant would be in a position to deliver the same to the
plaintiff but when a declaration of title is made, the natural
consequences would follow. In para 4 of the judgement the
Apex Court held:
              "In our view, in a suit for declaration of title to
        property filed when it stands attached under S. 145 of the
        Code, it is not necessary to ask for the further relief of
        delivery of possession."
2262.         Further the Court held that the Magistrate hold
possession during the period of attachment on behalf of the
party who ultimately is found entitled for possession. The Apex
Court in Deo Kuer (Supra) followed and approved Madras
High Court's decision in K. Sundaresa Iyer Vs. Sarvajana
Sowkiabi Virdhi Nidhi Ltd., AIR 1939 Madras 853 and Privy
Council decision in Humayun Begam Vs. Shah Mohammad
                                                              2258

Khan, AIR 1943 PC 94 and Sunder Singh Mallah Singh
Sanatan Dharm High School Trust Vs. Managing Committee,
AIR 1938 PC 73 but overruled the Patna High Court's decision
in Dukham Ram Vs. Ram Nanda Singh, AIR 1961 Pat. 425.
2263.       Ases Kumar Misra & others Vs. Kissori Mohan
Sarkar & others AIR 1924 Cal. 812 has been relied on to claim
that a decision of the Civil Court, if not inter parties, can be
relied on by the Magistrate to pass an order for delivery of
possession under Section 145/146 Cr.P.C. Therein, a suit was
filed for recovery of some money wherein the ownership rights
with respect to some part of the immovable property was also
considered. The Civil Court passed an order on the same issue.
Later on, the immovable property itself became subject matter
of a dispute between one of the parties in the suit and another.
The Magistrate initiated proceedings under Section 145 Cr.P.C.
And placed the property under attachment. Thereafter, relying
on the decision of the Civil Court, it passed an order under
Section 146 Cr.P.C. for delivery of possession to the party in
whose favour the Civil Court decided the issue with respect to
the ownership. It was contended that since others were not party
in earlier proceedings, the earlier judgment of the Civil Court is
not binding on them and, therefore, it would not have been
relied by the Magistrate. Rejecting this argument, the Division
Bench held that even though a Civil Court's judgment may not
be binding on the parties who were not party before the Civil
Court, but that would not prevent a Magistrate to look into that
judgment for the purpose of passing an order for delivery of
possession under Section 146 (1) Cr.P.C. This Judgment would
not apply to the case in hand inasmuch it is not a case where the
Magistrate has passed order under Section 146 (1) Cr.P.C.
                                                               2259

taking into consideration the judgment in Suit-1885 nor it can be
said that in the said judgment, the Court has determined the
issues of ownership in favour of one or the other party at all.
This aspect as to what was the issue and what has been decided
in Suit-1885, we have already dealt with in detail while
considering the issues relating to res judicata, estoppel etc. and
need not be repeated. This judgment, in our view, has no
application to any of the issues in these cases.
2264.       Ellappa Naicken Vs. K.Lakshmana Naicken &
others AIR (36) 1949 Madras 71 is not an authority for what it
has been referred. With respect to the proceedings under Section
146 Cr.P.C., the judgment only says that a suit for declaration
ought to be filed within six years from the date of the order
passed under Section 146 Cr.P.C., failing which, however, the
parties are not left remedy-less for the reason that even then a
suit for recovery of profits can be filed within the period of
limitation from the date the profits are received by receiver and
while adjudicating the rights to receive profits, the Civil Court
has to decide the title also and that decision of Civil Court
would be a determination according to which the Magistrate
would have to deliver possession of the property attached by
him under Section 146 Cr.P.C. It is in respect to this kind of
decision, the learned Single Judge says that a decision on the
title by the Civil Court in a suit pertaining to recovery of profit
will be binding and will have the force of res judicata for the
purpose of Section 146 Cr.P.C. and would practically operate as
a determination of right of the successful plaintiff to the land
under attachment as well the amount in deposit. In our view,
this judgment does not help the parties in any manner in respect
to the issues in question.
                                                            2260

2265.      In Jurawan Singh & Ors. Vs. Ramsarekh Singh &
Others AIR 1933 Patna 224, the concept of possession and
dispossession with reference to the proceedings under Section
145 Cr.P.C. came to be considered for the purpose of attracting
limitation. There was two sets of cases. In the first one, about
400 bighas of land remained submerged under water for about
13-14 years and on reappearance, the dispute arose with regard
to possession. Consequently, proceedings under Section 145
Cr.P.C. commenced resulting in an order dated 15th December,
1916 attaching the property under Section 146 Cr.P.C. being
unable to find which party was in actual possession of the land,
and the Collector was appointed as receiver.
2266.      In the second set of case about 1000 bighas of land
was involved which was also submerged and on reappearance in
1918, Section 145 Cr.P.C. proceedings were initiated which
ultimately resulted in a final order dated 08th July, 1931
declaring 200 bighas of land in possession of defendants-
appellants while remaining 800 bighas was attached under
Section 146 Cr.P.C.
2267.      In respect to the second case, the argument raised
that the suit having been filed after more than two years from
the date of order dated 8th July, 1931, hence it is barred by
limitation specially provided under Article 3 Schedule 3 of the
Bengal Tenancy Act. It was contended that the land stood
'abandoned' when it was submerged under water and on its
reappearance, possession was not taken by the tenants as their
holding. Since there was no dispossession by the landlord hence
special limitation would not apply.
2268.      The High Court said that an attachment made under
Section 146 is for the purpose of preventing a breach of peace,
                                                               2261

and the attachment is to last until a competent Court has
determined the rights of the parties to the land in dispute or the
person entitled to possession thereof. When a competent Court
has determined the rights of the parties or the person entitled to
possession of the land in dispute, it is the duty of the Magistrate
to withdraw the attachment and make over possession to such
party. Any act done by the Receiver appointed under Section
146 during the period of attachment cannot and ought not to
prejudicially affect the rights of the party found by the Court to
be entitled to possession of the land in dispute. It however
agreed with a Division Bench decision of the Calcutta High
Court in Brojendra Kishore (supra) that it is a continuing
wrong under Section 23 of the Act.
2269.        If limitation begins to run before the date of the
order of attachment under Section 146 Cr.P.C., it is clear that
the plaintiffs in a declaratory suit cannot have a fresh start of
limitation from the date of the subsequent attachment.
2270.        In the case before the Patna High Court as a matter
of fact the Court found that there was no dispossession by the
landlord before any order of attachment under Section 145 was
passed and in these circumstances the matter was decided
holding:
        "....The attached lands being jungle, sandy and waste lands
        were not capable of actual possession by either party and
        therefore there was no actual possession by the plaintiffs
        and dispossession by the defendants after the re-
        appearance of the lands. The entire 1,400 bighas
        admittedly went under water between 1901 and 1903 and
        the raiyats lost possession on account of the submersion,
        and it is therefore contended that as there was no actual
                                                                 2262

        possession by the plaintiffs and dispossession by the
        defendants, Article 3, Schedule 3, Bengal Tenancy Act, did
        not apply."
        "....I am therefore of opinion that having regard to the fact
        that there was no actual possession of the raiyati holding
        by the plaintiffs after re-appearance, and no actual
        dispossession by the landlords in the present case, the
        special limitation of two years under Article 3, Schedule 3,
        Bengal Tenancy Act, did not apply in respect of the lands
        claimed in Schedule 2 of the plaint, and that the period of
        limitation applicable is that provided in Article 47,
        Limitation Act, and as such the suit is within time."
2271.         The Apex Court in Shanti Kuamr Panda Vs.
Shakuntala Devi JT 2005 (11) SC 122 has said:
              "10. Possession is nine points in law. One purpose of
        the enforcement of the laws is to maintain peace and order
        in society. The disputes relating to property should be
        settled in a civilized manner by having recourse to law and
        not by taking the law in own hands by members of society.
        A dispute relating to any land etc. as defined in sub-section
        (2) of S. 145 having arisen, causing a likelihood of a
        breach of the peace, S. 145 of the Code authorises the
        Executive Magistrate to take cognizance of the dispute and
        settle the same by holding an enquiry into possession as
        distinguished from right to possession or title. The
        proceedings under Ss. 145/146 of the Code have been held
        to be quasi-civil, quasi-criminal in nature or an executive
        on police action. The purpose of the provisions is to
        provide a speedy and summary remedy so as to prevent a
        breach of the peace by submitting the dispute to the
                                                          2263

Executive Magistrate for resolution as between the parties
disputing the question of possession over the property. The
Magistrate having taken cognizance of the dispute would
confine himself to ascertaining which of the disputing
parties was in possession by reference to the date of the
preliminary order or within two months next before the
said date, as referred to in proviso to sub-section (4) of S.
145, and maintain the status quo as to possession until the
entitlement to possession was determined by a Court,
having competence to enter into adjudication of civil
rights, which an Executive Magistrate cannot. The
Executive Magistrate would not take cognizance of the
dispute if it is referable only to ownership or right to
possession and is not over possession simpliciter; so also
the Executive Magistrate would refuse to interfere if there
is no likelihood of breach of the peace or if the likelihood
of breach of peace though existed at a previous point of
time, had ceased to exist by the time he was called upon to
pronounce the final order so far as he was concerned."
      "12. What is an eviction "in due course of law"
within the meaning of sub-section (6) of S. 145 of the
Code? Does it mean a suit or proceedings directing
restoration of possession between the parties respectively
unsuccessful and successful in proceedings under S. 145 or
any order of competent Court which though not expressly
directing eviction of successful party, has the effect of
upholding the possession or entitlement to possession of the
unsuccessful party as against the said successful party. In
our opinion, which we would buttress by reasons stated
shortly hereinafter, ordinarily a party unsuccessful in
                                                          2264

proceedings under S. 145 ought to sue for recovery of
possession seeking a decree or order for restoration of
possession. However, a party though unsuccessful in
proceedings under S. 145 may still be able to successfully
establish before the competent Court that it was actually in
possession of the property and is entitled to retain the same
by making out a strong case demonstrating the finding of
the Magistrate to be apparently incorrect."
      "15. It is well settled that a decision by a Criminal
Court does not bind the Civil Court while a decision by the
Civil Court binds the Criminal Court (See Sarkar on
Evidence, Fifteenth Edition, page 845). A decision given
under S. 145 of the Code has relevance and is admissible in
evidence to show:- (1) that there was a dispute relating to a
particular property; (ii) that the dispute was between the
particular parties; (iii) that such dispute led to the passing
of a preliminary order under S. 145(1) or an attachment
under S. 146(1), on the given date, and (iv) that the
Magistrate found one of the parties to be in possession or
fictional possession of the disputed property on the date of
the preliminary order. The reasoning recorded by the
Magistrate or other findings arrived at by him have no
relevance and are not admissible in evidence before the
competent Court and the competent Court is not bound by
the findings arrived at by the Magistrate even on the
question of possession through, as between the parties, the
order of the Magistrate would be evidence of possession.
The finding recorded by the Magistrate does not bind the
Court. The competent Court has jurisdiction and would be
justified in arriving at a finding inconsistent with the one
                                                                 2265

        arrived at by the Executive Magistrate even on the question
        of possession. Sections 145 and 146 only provide for the
        order of the Executive Magistrate made under any of the
        two provisions being superseded by and giving way to the
        order or decree of a competent Court. The effect of the
        Magistrate's order is that burden is thrown on the
        unsuccessful party to prove its possession or entitlement to
        possession before the competent Court."
2272.         In M.P. Peter Vs. State of Kerala & others JT
2009 (13) SC 1, the Apex Court after referring the above
observations in Shanti Kuamr Panda (supra) in para 29 of the
judgment observed:
              "29. The correctness of some of the observations
        made therein although may be open to the question, we
        need not enter into said controversy at present."
2273.         However, in para 30 in M.P. Peter Peter (supra),
the Court referred following extract from Shanti Kumar Panda
(supra):
        (3) A decision by a Criminal Court does not bind the Civil
        Court while a decision by the Civil Court binds the
        Criminal Court. An order passed by the Executive
        Magistrate in proceedings under Sections 145/146 of the
        Code is an order by a Criminal Court and that too based
        on a summary enquiry. The order is entitled to respect and
        wait before the competent Court at the interlocutory stage.
        At the stage of final adjudication of rights, which would be
        on the evidence adduced before the Court, the order of the
        Magistrate is only one out of several pieces of evidence.
        (4) The Court will be loath to issue an order of interim
        injunction or to order an interim arrangement inconsistent
                                                                  2266

        with the one made by the Executive Magistrate. However,
        to say so is merely stating a rule of caution or restraint, on
        exercise of discretion by Court, dictated by prudence and
        regard for the urgent/emergent executive orders made
        within jurisdiction by their makers; and certainly not a tab
        on power of Court. The Court does have jurisdiction to
        make an interim order including an order of ad interim
        injunction inconsistent with the order of the Executive
        Magistrate. The jurisdiction is there but the same shall be
        exercised not as a rule but as an exception. Even at the
        stage of passing an ad interim order the party unsuccessful
        before the Executive Magistrate may on material placed
        before the Court succeed in making out a strong prima
        facie case demonstrating the findings of the Executive
        Magistrate to be without jurisdiction, palpably wrong or
        self-inconsistent in which or the like cases the Court may,
        after recording its reasons and satisfaction, make an order
        inconsistent with, or in departure from, the one made by
        the Executive Magistrate. The order of the Court final or
        interlocutory, would have the effect of declaring one of the
        parties entitled to possession and evicting therefrom the
        party successful before the Executive Magistrate within the
        meaning of sub-section (6) of S. 145."
2274.         Dilemma on the part of the plaintiffs is further writ
large from the fact that they have also claimed title to the
property in dispute based on adverse possession. Somebody, if
has taken the plea of adverse possession, presupposes that on the
date of filing the suit he continued to be in possession of the
property in dispute otherwise an adverse possession if has
discontinued for one or the other reason before maturing in title,
                                                               2267

would dispel the claim based on adverse possession. Here we
are not discussing the ingredients of "adverse possession" etc. in
detail since dealing with the issues pertaining to "adverse
possession", we shall discuss the meaning, scope and
ingredients etc. of "adverse possession" thereunder but suffice it
to say that for the purpose of issues pertaining to limitation we
can say that if a plaintiff has sought to set up a case that he has
matured his right by virtue of adverse possession, it presupposes
that he continued to be in possession on the date of filing the
suit or matured his title after completion of prescribed period
and this completely mitigate the condition for attracting Article
142 that the cause of action has arisen due to dispossession or
discontinuance of possession of plaintiff.
2275.       It is contended that no party can simultaneously
plead that either the matter is governed by Article 142 or 144 for
the reason that the ingredients of both the provisions are
different. The pleadings in one or the other manner are virtually
self destructive and that is why both the provisions cannot be
pleaded simultaneously. It is contended that the plaintiff has to
exercise his option, i.e, right to elect one or the other case and
he cannot plead both simultaneously. Article 142 is applicable
for recovery of possession of immovable property when the
plaintiff's possession of the property has been taken away i.e. he
is dispossessed or had discontinued of possession. Under Article
142 the burden of proof lies upon the plaintiffs to prove their
possession within 12 years before the suit. While Article 144 is
a residuary and is applicable for recovery of possession of
immovable property or an interest therein not specifically
provided for by the Act and in that case burden of proof lies
upon the defendants to prove their possession and expiry of 12
                                                                2268

years before the suit.
2276.         Reliance is placed on Chairman and M.D.,
N.T.P.C. Ltd. (supra) where the Apex Court has held that none
can be allowed to approbate and reprobate at the same time.
Relevant paras 36 and 37 of the judgment read as follows:
        "36. In Halsbury's Laws of England, 4th Edition, Vol.16
        (Reissue) para 957 at page 844 it is stated:
        "On the principle that a person may not approbate and
        reprobate a special species of estoppel has arisen. The
        principle that a person may not approbate and reprobate
        express two propositions:
        (1)   That the person in question, having a choice between
        two courses of conduct is to be treated as having made an
        election from which he cannot resile.
        (2)   That he will be regarded, in general at any rate, as
        having so elected unless he has taken a benefit under or
        arising out of the course of conduct, which he has first
        pursued and with which his subsequent conduct is
        inconsistent."
        "37. In American Jurisprudence, 2nd Edition, Volume 28,
        1966, Page 677-680 it is stated:
        "Estoppel by the acceptance of benefits:
        Estoppel is frequently based upon the acceptance and
        retention, by one having knowledge or notice of the facts,
        of benefits from a transaction, contract, instrument,
        regulation which he might have rejected or contested. This
        doctrine is obviously a branch of the rule against assuming
        inconsistent positions.
        As a general principle, one who knowingly accepts the
        benefits of a contract or conveyance is estopped to deny the
                                                              2269

        validity or binding effect on him of such contract or
        conveyance.
        This rule has to be applied to do equity and must not be
        applied in such a manner as to violate the principles of
        right and good conscience."
2277.        In order to attract Article 142, the plaintiff has to
show that either he is owner based on a valid title or that he was
in possession over the property in question but has been
dispossessed in the past in a period less than twelve years. In
case, he pleads that he is the owner but the possession was
admittedly with the defendants and such possession has not
completed twelve years therefore the ownership or the title of
the plaintiff is not extinguished, in such case it is Article 144
which will apply. The ingredients of the two are apparently
different and the pleadings have to be made differently.
Tentatively it can be said that in a given case simultaneously it
may not be possible for a plaintiff to plead a case either of
Article 142 of that of Article 144.
2278.        Moreover, to attract Article 142 the person who
ascertain dispossession has to prove it since the presumption in
law is in favour of continuity of possession.
2279.        In Nathoo Lal Vs. Durga Prasad AIR 1954 SC 355
it was held that in order to attract Article 142 of the Limitation
Act, it is incumbent to show that dispossession took place and
more than 12 years since then had expired. The presumption in
law being in favour of continuity of possession, the person who
assert dispossession, has to be proved.
2280.        To some extent, what has been argued does not
appear to be wholly without substance. It cannot be disputed
that the question of limitation is a mixed question of law and
                                                                  2270

facts. The submission of Sri P.N.Mishra and other learned
counsels is that the plaint ought to have been rejected at the
threshold being ex facie barred by time. Suffice it to mention
that it is not always correct that a plaint can be rejected on the
ground of limitation since many a times, question of limitation
is not a pure question of law but a mixed question of law and
facts. In such cases, rejection of plaint ex facie is not justified. It
is always open to the parties to raise plea of limitation and the
Court shall consider the same and decide the issue even at the
time of final hearing along with other issues.
2281.       In Ramesh B. Desai and others Vs. Bipin Vadilal
Mehta and others 2006 (5) SCC 638, the Court said, "A plea of
limitation cannot be decided as an abstract principle of law
divorced from facts as in every case the starting point of
limitation has to be ascertained which is entirely a question of
fact."
2282.       Considering the question as to whether a plaint can
be rejected under order 7 Rule 11 (d) C.P.C. in the absence of
proper    pleadings    relating    to   limitation,   in    Balasaria
Construction (P) Ltd. Vs. Hanuman Seva Trust and Ors. 2006
(5) SCC 658, it was held that it cannot not be done since the
limitation is a mixed question of law and facts. Similar is the
view expressed in Narne Rama Murthy Vs. Ravula
Somasundaram and others 2005 (6) SCC 614. The above
proposition has been followed recently in Kamlesh Babu and
others Vs. Lajpat Rai Sharma and others JT 2008 (4) SC 652
with a further rider that there are cases where the question of
limitation can be decided or determined only on a mere perusal
of the plaint and in such case even without adverting to
recording of evidence etc. the issue can be decided at the very
                                                               2271

threshold or at the later stage since Section 3(1) of the
Limitation Act bars the jurisdiction of a Court to entertain a suit
which is beyond the period of limitation. The Court relied and
referred to Lachhmi Sewak Sahu vs. Ram Rup Sahu & Ors.
AIR 1944 PC 24. On this aspect, we find a consistent view of
the Apex Court in some other cases also, i.e, Kamala and
others Vs. K.T. Eshwara Sa and others AIR 2008 SC 3174;
P.T. Munichikkanna Reddy and others Vs. Revamma and
others 2007 (6) SCC 59; C. Natrajan (supra); Panchanan
Dhara and others Monmatha Nath Maity and another 2006
(5) SCC 340.
2283.       The reading of the entire plaint (Suit-4) nowhere
shows an averment that the plaintiffs were dispossessed of a
property which they already possess. The case on the contrary is
that while placing idol in the building in dispute, which was a
mosque, the same has been desecrated which has the effect of
obstructing and interfering in the right of the plaintiffs of
worship thereat.
2284.       However, the relief sought by the plaintiffs (Suit-4)
is not to continue to exercise their right of worship but instead a
declaration has been sought with respect to the status of the
property in dispute that it is a "mosque". Meaning thereby the
defendants have been called upon to defend an issue about the
very status of the property in dispute. A dispute of status and
nature of the building as such has been raised and a declaration
about its status that it is a mosque has been prayed for. The
plaintiff's cause of action and relief, therefore, are quite
divergent. At several stages some statements here and there in
the plaint and replication made endeavouring to bring the suit in
question within the period of limitation. The counsel for the
                                                                2272

plaintiffs have contended that this is an assumption on the part
of the defendants that the plaintiffs are dispossessed of the
property in question and, therefore, it is this assumption which
will attract Article 142 of L.A. 1908 in this case.
2285.         We, however, find no substance in the submission.
Pleadings have to be clear, specific and unambiguous. Probably
to clear the ambiguity in the pleadings, statement was made
under Order X, Rule 2 on behalf of plaintiffs (Suit-4) through
their counsel explaining that the entire premises, marked as
ABCD in the map appended to the plaint, is the disputed
premises and it is a mosque which is an Islamic structure has no
other structures except "Chabutara" called as "Ram Chabutara"
on the south-east side in the outer courtyard and therefore, it
should be declared as a mosque.
2286.         The evidentiary value of the statement under Order
X, Rule 2 C.P.C. has been considered in catena of decisions.
This Court in Miss Talat Fatima Hasan Vs. His Highness
Nawab Syed Murtaza Ali Khan Sahib Bahadur and others
AIR 1997 All. 122 in para 42 has said:
              "A statement of a party, its counsel or agent under
        Order X, Rule 2 C.P.C. is for all practical purposes a part
        of pleading and is binding on the party, who makes it or on
        whose behalf it is made......"
2287.         To the same effect is the decision in Balmiki Singh
Vs. Mathura Prasad & Ors. AIR 1968 All. 259.
2288.         It is contended by the learned counsel for plaintiffs
(Suit-4) that though the objection regarding limitation has been
raised, but no fact has been pleaded to show as to how the case
is barred by limitation. It is, therefore, contended that the
declaration by the plaintiffs in the plaint that the cause of action
                                                                2273

is continuing one must be deemed to be admitted and the Court
is not required to look into the matter further.
2289.       This submission is evidently misconceived. Section
3 of the Limitation Act imposes an obligation upon the Court to
dismiss a suit which has been filed beyond the period prescribed
in the statute. The Court cannot admit a case in the absence of
the plea of limitation raised by the defendants though the suit
was filed beyond the period prescribed in the statute. We have
already referred in this regard Maqbul Ahmad Vs. Onkar
Pratap Narain Singh, AIR 1935 PC 85. The Apex Court has
also taken the same view in Jetmull Bhojraj Vs. The
Darjeeling Himalayan Railway Co. Ltd. And others AIR 1962
SC 1879; Rama Shankar Singh & another Vs. Shyamlata
Devi & another others AIR 1970 SC 716 and Rajendra Singh
& others Vs. Santa Singh AIR 1973 SC 2537.
2290.       In Manindra Land And Building Corporation Ltd.
Vs. Bhutnath Banerjee and others AIR 1964 SC 1336, it was
held that the Court has no choice in the matter and the Court is
bound to dismiss the suit which is barred by limitation. The
burden of proof in the matter of limitation lie upon the plaintiff.
It is only when the prima facie plaintiff shows that his case is
within limitation, the onus may shift upon the defendants to
prove otherwise.
2291.       In District Basic Education Officer and another
Vs. Dhananjai Kumar Shukla and another (2008) 3 SCC 481,
it was held that even if no counter affidavit is filed, on the legal
issues, the Court has to apply its mind and consider the matter.
If a fact is not disputed or expressly admitted, the same in terms
of Section 56 of the Evidence Act need not be proved but that
does not mean that what constitute ultimately an issue
                                                                2274

formulating a legal question would also not be considered by the
Court and it shall proceed as if there was an admission on that
aspect also. It held that the principle underlying order VIII Rule
5 C.P.C. does not mean that despite non filing of written
statement, Court may not call upon the plaintiff to prove his
case.
2292.       In order to construe as to whether it would be a case
governed by Article 142, we find that the pleadings are
extremely vague. In fact the learned counsel for the plaintiffs
(Suit-4) also find it difficult to bring out the requisite pleadings
so as to attract Article 142 in the present case. What has been
said in para 23 of the plaint is that the cause of action for suit
arose on 23.12.1949 when Hindus unlawfully and illegally
entered the mosque, desecrated it by placing idols and thus
caused obstruction and interference with the rights of Muslims
in general of saying prayers and performing their religious
ceremonies in the mosque. The above assertions are insufficient
to constitute a case of "dispossession" or "discontinuance of
possession" of the plaintiffs (Suit-4) of the property in dispute.
Placement of idols or desecration of mosque is one thing but
dispossession of Muslims from the disputed property is another
thing. Dispossession or discontinuance contemplates a total
deprivation on the part of the person concerned who was earlier
in possession but obstruction or interference means that though
possession continue but is not smooth, peaceful and continuous
but being disturbed by others.
2293.       The dictionary meaning of the word "obstruction"
is:
(A) In "The New Lexicon Webster's Dictionary of the
English Language" (1987), published by Lexicon Publications,
                                                               2275

Inc. at page 693:
      "ob-struc-tion-an    obstructing   or     being   obstructed;
      something which obstructs; prevention of legislative
      enactment by filibuster"
(B)   In "Oxford Advanced Learner's Dictionary of Current
English" first published 1948 by Oxford University Press, at
page 1050:
      "ob-struc-tion--1. the fact of trying to prevent sth/sb from
      making progress: the obstruction of justice. He was
      arrested for obstruction of a police officer in the execution
      of his duty. 2. the fact of blocking a road, an entrance, a
      passage, etc: obstruction of the factory gates. The
      abandoned car was causing an obstruction. 3. something
      that blocks a road, an entrance, etc. It is my job to make
      sure that all pathways are clear of obstruction. 4.
      something that blocks a passage or tube in your body; a
      medical condition resulting from this."
(C)   In "Mitra's Legal & Commercial Dictionary" 5th Edition
(1990) by A.N. Saha, published by Eastern Law House Prv.
Ltd., at pages 517:
      "Obstruction. The word 'obstruction' connotes some overt
      act in the nature of violence or show of violence. It cannot
      be said that a man obstructed another if that man runs
      away from other. Phudki v. State AIR 1955 All 104: 16 Cr
      LJ 278.
             Section 283 of the Indian Penal Code punishes a
      person who causes obstruction to another person in any
      public way. Anybody obstructing a public service in the
      discharge of his public duties is punishable under s. 186 of
      the Code.
                                                                2276

              Obstruction to a driver is banned by s. 83 of the
        Motor Vehicles Act 1939. the leaving of a vehicle in a
        dangerous position so as to obstruct other users of the road
        is prohibited by s. 81 of the Act."
(D) In "The Chambers Dictionary (Deluxe Edition)" (1993)
published by Allied Chambers (India) Limited New Delhi, at
pages 1167:
        "obstruc'tion the act, or an act of obstructing; a state of
        being obstructed; that which hinders progress or action; an
        obstacle; the offence of obstructing another player;
        opposition by delaying tactics"
(E)     In P Ramanatha Aiyar's "The Law Lexicon" with Legal
Maxims, Latin Terms and Words & Phrases, Second Edition
1997), published by Wadhwa and Company Law Publishers, at
page 1338:
        "Obstruction. An obstacle, an impediment, a hindrance,
        that which impedes progress. Prevention, making hard,
        retarding the progress of any business. The word
        'obstruction' in S. 186 of the Penal Code is not confined to
        physical obstruction only. Threats of violence made in such
        a way as to prevent the public servant from carrying out
        his duty might easily amount to obstruction of the public
        servant. (1937) AWR 1179=1937 ALJ 1344."
2294.       Similarly the meaning of term "interference" in
various dictionaries is:
(A) In "The New Lexicon Webster's Dictionary of the
English Language" (1987), published by Lexicon Publications,
Inc. at page 504:
              "in-ter-fer-ence-the act of interfering; (games)
        obstruction, e.g. (football) the illegal blocking of the
                                                                    2277

        receiving of the pass"
(B)     In "Oxford Advanced Learner's Dictionary of Current
English" first published 1948 by Oxford University Press, at
page 813:
        "inter-fer-ence-1. the act of interfering, 2. interruption of
        a radio signal by another signal on a similar wavelenght,
        causing extra noise that is not wanted."
(C)     In "The Chambers Dictionary (Deluxe Edition)" (1993)
published by Allied Chambers (India) Limited New Delhi, at
pages 872:
        "interfer'ence-the act of interfering; the effect of
        combining similar rays of light, etc."
(D) In "Black's Law Dictionary" Seventh Edition (1999),
published by West, St. Paul, Minn., 1999, at page 818-819:
        "interference, 1. The act of meddling in another's affairs.
        2.   An   obstruction    or   hindrance.   3.   Patents.    An
        administrative proceeding in the U.S. Patent and
        Trademark Office to determine which applicant is entitled
        to the patent when two or more applicants claim the same
        invention. This proceeding occurs when the same invention
        is claimed (1) in two pending applications, or (2) in one
        pending application and a patent issued within a year of
        the pending applications' filing date."
(E)     In P Ramanatha Aiyar's "The Law Lexicon" with Legal
Maxims, Latin Terms and Words & Phrases, Second Edition
1997), published by Wadhwa and Company Law Publishers, at
page 970:
        "Interference. The action or fact of interfering or
intermeddling."
2295.         We are not trying to read the pleadings in plaint of
                                                                 2278

Suit-4 by construing the words and sentences like that of a
statute. But in the absence of anything otherwise to suggest from
the entire pleadings, we cannot help the plaintiffs by filling in
the gaps and cover up the lacuna. What actually has happened is
a matter of fact and better known to the plaintiffs. If the
plaintiffs themselves have not been able to say in clear and
categorical terms that they are dispossessed or their possession
is discontinued, we are clearly of the view that at least this Court
cannot provide such pleadings for the plaintiffs and read the
requisite averments in pleadings i.e. the plaint.
2396.         The time runs from the date of dispossession or
discontinuance in the case of Article 142 and from the date the
defendant's possession becomes adverse vide Article 144. This
in fact provides the cause of action to the plaintiff to file a suit
and that is how the limitation comes into picture and begins.
2297.         A bit lack of clarity on the part of the plaintiffs
(Suit-4) in this regard we find is apparent even in the written
argument submitted by them. Instead of putting the same in our
words, we find it useful to reproduce the same. Sri M.A.
Siddiqui, while dealing with Issue No. 3 (Suit-4), has made the
following submissions in his written arguments:
        3.1. Almost pleas of bar of limitation have been taken by
        each of defendants in their respective written statements.
        However, except a bare assertion that the suit is barred
        by limitation, nothing has been said that on what
        account and when it became barred. Undisputedly issue
        of limitation is not a pure question of law but a mixed
        question of law and fact. The facts are necessarily to be
        seen in the light of the pleadings and evidence of parties.
        3.2. In the plaint necessary averment regarding limitation
                                                           2279

finds place in para 21 where issuance of notice to the State
and its official and the service on 19.6.1961 - 23.6.1961 is
mentioned and in para 23 the accrual of cause of action
has been stated to be as 23.12.1949 when the idols were
stealthily and surreptitiously were kept in the building and
Muslims stood prevented from offering their prayer freely
and the relief (a) as sought in the plaint is for a declaration
that the property indicated by the letters .... is mosque and
public Muslim graveyard and the relief (b) is that in case
in the opinion of the court delivery of possession is
deemed to be proper remedy a decree for delivery of
possession of the mosque and the graveyard in suit by the
removal of the idols and other articles which the Hindus
may have placed in the mosque as objects of their
worship, be passed in plaintiffs' favour against the
defendants. Vide an order of the court dated 25.5.1995
after the matter being remitted by the Hon'ble Supreme
Court vide its judgment and order dated 24.10.1994 clause
(bb) in the relief clause has also been added, wherein the
relief has been claimed that the statutory receiver be
commanded to handover the property in dispute described
in schedule "A" of the plaint by removing the
unauthorised structure erected thereon. The pleadings
have been read over again and again and a perusal of the
plaint reveals that plaintiffs felt some cloud to be casting
on their title and as such with a view to remove such an
anticipated cloud the relief for declaration as a main relief
was sought.
3.3. That Para 20 of the plaint deserves to be seen
wherein it is stated that the building in suit claimed by the
                                                        2280

Muslims as Muslim Waqf is in the possession of the
receiver holding for the real owner and would be released
in favour of the plaintiff in case the plaintiff's claim
succeeds. But if for any reason in the opinion of the court
a relief for possession is proper relief to be claimed, the
plaintiffs in the alternative pray for recovery of
possession. It has been contended on behalf of the other
side property being attached and under custody of court
receiver the possession of the receiver is of none but party
succeeding in the case and as such relief of possession
which has been half heartedly claimed is not at all
required. The great reliance has been placed on a decision
of Calcutta High Court which lays down that in the case
where property is attached in a proceedings under Section
145 Cr.P.C. there is no requirement at all for seeking the
relief of recovery of possession and the plaintiffs in the
circumstances could only seek the relief of declaration. In
this case as order of attachment has been passed on
29.12.1949 and the idols were kept on 23.12.1949 and
removal of the idols is must and as such it is submitted
that relief of possession is necessary and the plaintiffs
basing their claim on title the suit is governed by Article
142 of the Limitation Act 1908 and the period of
limitation being 12 years and the date of alleged
interference in the possession being 23.12.1949 and the
suit having been filed on 19.12.1961 the suit is very much
in time.
3.4. As regards applicability of Article 120 providing the
limitation of six years, it is submitted that Article 120
comes into play where no other article is applicable and
                                                        2281

once Article 142-144 is applicable this Article 120 could
not apply and the suit is very much within the time.
3.5. The contention of other side is that the plaintiff
stood ousted not on 23.12.1949 but on 16.12.1949 and as
such the suit is barred by time even for the purpose of
Article 142. This contention is based upon certain
averments in the written statement of two earlier suits
which read that last Juma prayer was offered on
16.12.1949 and there being no further averment of prayer
from 16.12.1949 to 22.12.1949. In 1960 the averment in
the plaint of offering prayer up to 22.12.1949 is incorrect
and deserves to be rejected.
3.6. An affidavit of one Anisurrahman, copy of which as
filed in the Ho'ble High Court at Allahabad in support of
transfer application is relied which also avers that last
Friday Prayer was offered on 16.12.1949 and the above
contention is buttressed on such averment. It is stated that
16.12.1949 was Friday and on 23.12.1949 it was again
Friday and Friday prayer comprising a larger gathering as
evident as it has come in evidence that even from
Faizabad and the adjoining area of Ayodhya city viz
Shahjahanpur etc. people came to offer Friday prayer and
as regards 5 time daily prayer that being confined to local
people, this has been a reason for such assertion.
However, assuming for a moment that even if on account
of fear no prayer was offered after 16.12.1949 that is
absolutely immaterial as regards the suit for possession
and even if a mosque is not used for 50 years, it remains a
mosque and limitation in case the suit is for possession of
such a mosque has to be reckoned from the day from
                                                          2282

which the plaintiff discontinued to be in possession. There
is lot of difference in non-user and discontinuation and as
such such an averment has got no bearing. Moreover, as
provided in sub-section (2) of Section 15 of the Limitation
Act in a suit where the notice is required under law to be
served, the period of notice has to be excluded and as such
two months being the period of notice has to be excluded
and the suit is in all corners within the period of limitation
as a notice was must as provided in Section 80 of the CPC
for defendants No. 5 to 8 and as per requirement of the
law such a notice was issued and served as such this
period of two months further has to be counted and the
suit is absolutely within time as regards Article 142/144 of
the Limitation Act 1908.
3.7. In the peculiar situation the country passed due to
partition special law was enacted extending the period of
limitation for suits for recovery of possession relating to
waqf property and this matter is expressly covered under
the provisions of the said Act and as such as regards suit
for recovery of possession seen with either angle it is
absolutely within time even assuming non offering of
prayer from 16.12.1949.
3.8. The other submission that relief of recovery of
possession being not required the suit is only and only for
a declaration and limitation for declaration Article 120 of
the Limitation Act being only 6 years, this suit for
declaration is barred by time. Now in this case it has to be
seen what is the effect of such barring. It is still insisted
that   despite   the   Hon'ble    Calcutta   High     Court's
pronouncement or other such verdicts the relief of
                                                          2283

possession in this regard is necessary. However, as regards
effect of not filing a suit within a period of limitation,
Section 28 of 1908 Act and Section 27 of 1963 Act does
provide "At the determination of the period hereby limited
to any person for instituting a suit for possession of any
property his right to such property shall be extinguished."
3.9. Now as regards the extinguishment of the right by
non-filing a suit for recovery of possession, only the right
is extinguished. From the side of the defendant itself it has
been    strenuously    contended     that   in   the    given
circumstances the property being custodia-legis relief of
possession was not at all required and as such even if the
suit has not been filed or even the plaint is rejected as
being barred by time for the purposes of declaration the
right and title of the plaintiffs continues and as such there
is no consequence of the same. In the plaint as regards
relief for declaration, in para 23 it has been specifically
stated the injuries so caused or continuing injuries and the
cause of action arising there from is renewed de die
indium. As a matter of fact such averments have not been
disputed and such plea is based on Section 23 of 1908 Act
and Section 22 of 1963 Act. Now in this case it has to be
seen that if by not filing the suit for declaration in time or
even by rejection of plaint for such plea if the same enures
to the benefit of anybody then it can be said that it has got
some value. In case not filing the suit in time produces any
result it may have some effect but if not filing the suit for
declaration is of no consequence at all the same produces
no result. Section 23 of the Limitation Act strictly applies
and as regards the fear in the mind of the plaintiffs as
                                                         2284

regards cloud being cast upon their title the cause of action
for the same is renewed day by day.
3.10. The pronouncement of Hon'ble Calcutta High Court
as relied by the other side itself provides that the property
in custodia-legis and being so held for the benefit of the
true owner, cause of action for such a suit is renewed day
by day. In this case on 29.12.1949 an order of attachment
is passed, on 5.1.1950 the said order is effected. In
January and April 1950 two suits viz suit No. 2 of 1950
and subsequently suit no. 25 of 1950 = OOS No. 1/89 and
2/89 are filed. On 16.1.1950 an order of temporary
injunction is passed, 'issue notice and the defendants are
refrained from removing the idols and creating any
obstruction in Puja being carried on by the plaintiffs. On
19.1.1950 on behalf of the State District Government
Counsel moved an application that such an order amounts
to allowing one party and prohibiting the other party and
is bad, and the learned Civil Judge appreciated and
modified its order maintaining the order as regards
refraining from removal of the idols but restricting the
Puja as being carried on.       No order prohibiting the
Muslims to offer prayer and go in the mosque has been
passed till this date but the entry being restricted being
subjected to permission of City Magistrate, or Receiver.
Now as regards the "Puja as being carried on" directed by
the City Magistrate an scheme was prepared, it was
approved by the City Magistrate and as per this scheme
only the Pujari appointed by receiver could go inside and
nobody else can go. The expenses of Puja are to be borne
by both the parties and said Puja as per courts order
                                                            2285

continued up to 1.2.1986. It is abundantly clear that this
order restricted right of entry of Hindus and Muslims both
and this cannot be said at all to confer any benefit to
anybody and such order being passed by the Civil Court
and being affirmed by this Hon'ble Court with the
observation that the suit be decided within a period of 6
months, the City Magistrate passed the order on 30.7.1953
that in such a situation there appears no necessity to
continue 145 Cr.P.C. proceeding and it may be kept in
abeyance till the decision of the suit and file to be
consigned to record. This situation          continued up to
6.12.1992 and as such the act of ordering attachment and
attachment on the spot producing no result affecting the
title of the plaintiffs, non-filing of the suit within 6 years is
absolutely of no consequence and Section 23 of the
Limitation Act is absolutely for such a situation. Even if a
plaint is rejected for the reason of being barred by
Limitation a fresh suit is not barred and if a fresh suit is
not barred then there can be no objection to the
continuation of the suit already pending.
3.11. Order VII Rule 11 CPC provides:
      "A plaint shall be rejected in the following cases:
      (a) where it does not disclose the cause of action;
      (b)
      (c)
      (d) where the suit appears from the statement in the
plaint to be barred by time any law."
      Now Limitation Act being a law, the plea of bar is
based on Section 3 of the Limitation Act and it is this
clause (d) of Order VII Rule 11 which is invoked for
                                                         2286

dismissing the suit. Rule 12 provides for procedure which
reads: "Where a plaint is rejected the Judge shall record an
order to that effect with the reasons for such order." Rule
13 is little material which reads: "The rejection of the
plaint on any of the grounds here-in-before mentioned
shall not on its own force preclude the plaintiff from
presenting a fresh plaint in respect of the same cause of
action."
3.12. Assuming the worst that the plaint is rejected as
being barred by time - limitation, then for the fresh cause
of action fresh suit being permissible, in no circumstance
the continuation of this dispute could be disputed.
3.13. As regards the embargo in Rule 13 'of its own force'
there is nothing to indicate that anything otherwise has
been done which may be said to preclude the plaintiffs
from filing the suit. As a matter of fact till 7.2.1993 there
was no encroachment on the right of the plaintiffs. The
Ordinance providing for acquisition and the subsequent
Act No. 33 of 1993 takes away the right of the plaintiffs
even their title is snatched away. Such action was
immediately challenged by moving applications on behalf
of the plaintiffs in this suit, thereafter the Hon'ble
Supreme Court requisitioned all the files and on
24.10.1994 order was passed, and thereafter, the pleadings
have been amended and the relief (bb) has been added
which is of substantive relief and cause of action for the
said relief have accrued on 7.2.1993 even in May 1995
when the relief was allowed to be added by this Hon'ble
Court it was absolutely within time, whereas the law of
pleading is that the amendment relates back to the
                                                          2287

Original pleading even ignoring for a moment even if it is
taken to be from the day on which the amendment is
allowed, the same being 25.5.1995 which is absolutely
within time.
3.14. Filing a suit involves the volition of the plaintiff. It
is why the plaintiff is said to be master of the suit and the
principle of dominus litus applies. As regards seeking a
relief for declaration now if one hears that a particular
person disputes his residence, caste, he may just file a suit
for declaration, although nothing is going to affect him
materially and for such a situation as regards the effect of
a suit being barred by time, the principle of compulsory
accrual of cause of action is to be seen as laid down by the
Hon'ble Supreme Court in its judgment as report in AIR
1960 SC page 335 and in case a person sleeps to file the
suit for such compulsory accrual cause of action only then
he has to face the consequences.
3.15. The pronouncement are that if an incorrect entry is
made in the khewat the right of the proprietor is not to be
as such affected by such incorrect entry in the khewat and
he may altogether ignore the same for decades. In the like
manner there are large number of pronouncement that a
person is not at all required to rush to court for each
invasion of his right unless the invasion is so effective
bringing his right to an end and in the case of sporadic
invasion each invasion gives a fresh right to sue.
3.16. As regards continuation of proceedings in the
revenue court, civil court or 145 Cr.P.C., if such
proceedings are not in the denial of anybody's right
altogether but are to determine as to who is entitled by
                                                           2288

initiation of such proceedings and by continuation of such
proceedings, as a matter of right no compulsory cause of
action accrues. Hon'ble Supreme Court as reported in AIR
1975 SC page 813 as extracted in AIR 1983 Gujarat page
47, as observed that both parties litigate with an
expectation to get the case decided in its favour and as
such unless the proceedings are finally decided no cause
of action arises against the same. This principle has been
followed by Gujarat High Court as reported in AIR 1983
Gujarat page 47. In such situation even the right to file suit
has been held to have occurred after the decision of the
second appeal, the second appeal also being continuation
of the suit as finding place in:
3.17. In the instant matter the 1993 Ordinance and the Act
has given a fresh cause of action and a fresh suit could be
filed. However, the relief having been sought by amending
the plaint, now the question of bar of limitation stands
excluded keeping in view the principle that amendment of
pleadings relates back to the original date of filing the suit.
AIR 1969 SC page 1267 at page 1270 and AIR 1921 PC
page 50. The courts have taken a view that by bar of
limitation even the cause of action is not destroyed and the
title of a person subsisting despite the earlier suit being
barred by time or the earlier suit having also been
dismissed as barred by time, the second suit is very much
permissible as nothing having decided as regards the right
and tile and if the title subsists there would be no
resjudicata. In many situations a suit for accounting,
declaration of rights in mortgage matters at one stage may
be held to be barred by time as for such fractional cause
                                                        2289

and as such rejecting the plaint following the mandate of
Section 3 Limitation Act and Order 7 Rule 11, but right of
the plaintiff being intact at a subsequent stage, he is very
much entitled even to bring the fresh suit. It has been held
that keeping in view the provisions of Section 3
Limitation Act and order 7 Rules 11 clause (d) a court is
bound to reject the plaint. See AIR 1932 Calcutta page
146 and AIR 1928 Oudh page 495. The Hon'ble Supreme
Court as reported in 1997 Volume 10 Supreme Court
Cases at page 1992 in Delhi Waqf Board Versus Jagdish
Kumar Narang and others has upheld the filing of second
suite in such a situation.
3.18. The two suits of 1950 only for individual rights
and the third suit of 1959 only for the right of
management and the controversy going on and the
plaintiff of 1950 suit despite being required to convert
their suit in a representative suit, the Muslims impliedly
being prohibited to offer the prayers inside the mosque,
entry inside the mosque being subject to permission of
City Magistrate or Receiver it was thought proper to
file a declaratory suit to bring to an end the controversy
once for all. Suit No. 12 of 1961 was filed and the title of
Muslim Parties      being intact there can be no bar of
Limitation by such a suit and even if such a pre-mature
suit is dismissed without adjudication on merits the title
subsisting it has got no effect.
3.19. As regards the principle of continuing cause of
action in large number of cases it has been held that if the
right has not been extinguished then on each day a fresh
cause of action arises. See AIR 1927 Madras page 568,
                                                          2290

Head Note 'C' column I page 570 and the above
proposition is based on large number of decisions as
referred in the judgment itself. In AIR 1927 All page 296
a Division Bench has taken a view that revenue court
proceedings furnish a new cause of action and by deleting
the name from revenue record the title is not extinguished
and unless the title is extinguished every fresh invasion
gives a fresh right. In the like manner the Division Bench
as reported in AIR 1934 All 539, has gone to hold that a
fresh cause of action may arise to a plaintiff and he may
bring the suit even though the prior cause of action has
arisen to him beyond the period of 6 years and this
proposition is based upon the decision of the Privy
Council. AIR 1931 PC 302, AIR 1914 All 184, AIR 1919
All page 383, Column I page 541. A Division Bench of
Patna High Court as reported in AIR 1935 Patna page 33
has laid down that as long as plaintiff's title is not lost by
adverse possession of defendant each invasion gives fresh
cause of action. AIR 1935 All 174 is also to the same
effect.
3.20. That the Orissa High Court as reported in AIR 1968
Orissa page 36 has considered the scope at length viz a
viz the proceedings under Section 145 Cr.P.C. and has
even gone to the extent that even after final decision of the
145 Cr.P.C. proceeding and thereafter not filing the suit
even then the right is not extinguished. AIR 1961 Bombay
Division Bench page 266, head note B para 32 also says
so . A Lahore High Court, AIR 1940 page 154 lays down
that if plaintiff is in possession then a suit for declaration
of plaintiffs occupancy right is maintainable and denial of
his title furnishes a fresh cause of action.
3.21.In the above circumstances in no circumstance it
                                                               2291

       could be said that the instant is barred by time. Now after
       1994 judgment particularly the acquisition of the land
       itself by a Central Act everything has to be seen in that
       light.
2298.         Sri Jilani has adopted the arguments of Sri Siddiqui
stating that the question of limitation would be covered by Sri
Siddiqui. The different aspects which Sri Siddiqui has raised in
his written arguments much of which is not very clear, yet we
shall try to deal with the same as best as possible for the reason
that much of the submissions in the written arguments having
been taken for the first time therein, we had no occasion to seek
any clarification from him but still we will try to find out the
real spirit and sense in which they have been advanced and shall
deal with the same.
2299.         Now, we proceed to consider applicability of Article
142 in the light of the pleadings and relief sought by the
plaintiffs and evidence placed on record. The suit has been filed
for the property identified as "ABCD" in the sketch map
appended to the plaint of the suit, which we reproduce as under:
                              Grave Yard
              C                                D
                                       C
                                       H
          G                            A             G
          R                            B             R
          A                            U             A
          V                            T             V
          E                            R             E
                                           M
                                       A   A
          Y                                           Y
          A                                S
                                           J       17 A
          R                                        X R
          D                                I
                                           D       21 D
               B                               A
                         Grave Yard
2300.     The outer line in this map does not include the
complete four walled structure, as it was, but some part on the
extreme southern side is left out which on south west is marked,
'Chabutara' and on south east, just behind 'Ram Chabutara'.
2301.         The correctness of this map has seriously been
                                                              2292

doubted by all the defendants (Suit-4) and in fact, the defendants
no. 3 and 4 along with their written statement dated
22/24.8.1962 have filed another sketch map (Annexure-8) a
copy whereof is appended herewith. For the convenience
purpose, the relevant part of the said sketch map which is now
the area of dispute with which we are concerned in view of the
Apex Court decision in Dr. M. Ismail Faruqi (supra) as a result
of the Acquisition Act of 1993 reproduced as under:




2302.     A copy of the complete map is appended as Appendix
No. 2 (2A,B,C) to this judgment. It may also be mentioned that
part of the property shown in this map on the southern side as
"CDKL" and the entire part just opposite on the south eastern
side parallel to "CDKL" has not been shown in the map
appended to the plaint (Suit-4) and therefore, this part has been
left for claiming any relief and cannot be treated to be a part of
property in dispute for the purpose of Suit-4.
2303.       The sketch map filed by defendants no.3 and 4
extract whereof is quoted above, is from the map prepared by
Sri Shiv Shanker Lal, Advocate Commissioner on 25th May
1950, pursuant to an order passed by Civil Judge, Faizabad in
Suit-1, appointing him as Commissioner for preparing the site
                                                             2293

plan and submit his report after spot inspection thereof. Besides
above, there is another map which is part of record prepared in
Suit 1885, filed by Sri Gopal Sahai, Amin, Commission
appointed by the Sub-Judge, Faizabad, copy whereof is
appended herewith, and according to the said map the disputed
property was as under:




     A copy of the complete map is appended as Appendix No.
3 and 3A to this judgment.
2304.       There is one more record which may be taken note
of at this stage. The plaintiffs (Suit 4) in order to prove two
documents i.e. letter issued by the District Magistrate, Faizabad
in December, 1949 moved an application no. 20(O) of 2002 for
summoning the original record from the State Government.
Pursuant thereto the District Magistrate, Faizabad produced a
file containing official correspondence and other documents
which was placed under a sealed cover by this Court's order
dated 29.05.2009.
                                                              2294

2305.       The aforesaid file contains a letter dated 16th
December, 1949 of the District Magistrate, Faizabad
accompanied by a blue print of the map of the disputed site duly
scaled. The position of various structures shown therein is not in
any manner different than what is contained in the two maps,
one prepared by Gopal Sahai Amin in Suit 1885 and another by
Sri Shiv Shankar, Court's Commissioner in Suit-1 on
25.05.1950.
2306.       Since it a scaled map, having been prepared by
Government authorities duly signed by the City Magistrate
Faizabad, we find no reason not to place reliance thereon
particularly in view of the power possessed by this Court under
Section 165 read with 35 of the Evidence Act, 1872. The
position shown in this map is as under:




        A complete map is being appended as Appendix No. 4
to this judgment. Map of Ayodhya showing distances from
disputed site is also filed as Appendix No. 4A and 4B.
2307.        We have referred to and relied on the above map
prepared by the District Authorities as long back as on 16th
December, 1949 which has become available to us pursuant to
                                                                 2295

the order issued to the authorities for production of certain
record. Along with the said record, the above map is made
available to the Court. Whether such a document can be utilized
or not, which is not an evidence produced by any of the parties,
we find the power vested in the Court by virtue of Section 165
of Evidence Act.
2308.         The chief function of a judge is to see that justice is
done between parties. For inaction or flaw of the parties, the
Court should not be guilty of defeating the ends of justice due to
lack of information. The position of a judge is not that of a
moderator between contestants in a game with no inclination to
interfere till the violation of rules. He has a much superior duty
to perform which is commonly believed by the people in India
the 'divine function'. The proceedings are not only to be
conducted strictly in accordance with law but it is the duty of a
judge to administer justice and to find out the truth. We are not
supposing even for a moment that the judge are being given a
carte blanche by which the rules of evidence may be relaxed or
set at naught. The aid of the section is invoked only with the
object of discovering relevant facts or obtaining proper proof of
such facts. A judge must always keep in mind that every trial is
a voyage of discovery in which truth is the quest.
2309.         In Govind Raghunath Sawant Vs. B.A. Kakade &
Anr. 1975 ILR Bombay 829 at page 835 observed that Section
165 confer powers on every court to compel any party to
produce any document to meet the ends of justice subject to the
restrictions mention in that section.
2310.         Similarly in Shankar Lal & Anr. Vs. Mahbub
Shah & Anr. AIR 1923 Oudh 59, the Court said :
        "...it may also be pointed out that under section 165 of the
                                                                  2296

        Evidence Act, the Judge may himself, in order to discover
        or obtain proof of relevant facts, order the production of
        any document where Order 13, rule 1 and 2, or section 151
        of the Civil Procedure Code do not serve his purpose."
2311.        The record in fact has been summoned pursuant to
the application no.20(O) of 2002 filed on behalf of the plaintiffs
(Suit-4)    praying    for   production     of    certain   documents
constituting correspondence between the State Government and
District Magistrate, Faizabad pertaining to entry of 1949. The
Government filed copies of two letters dated 26th December,
1949 and other documents could not be produced. Thereafter
pursuant to our order dated 15th May, 2009 and 26th May, 2009
the District Magistrate, Faizabad produced the above file and we
kept it in the custody of the Court in sealed cover after having
prepared copies of the documents contained in the file and
providing     the     same   to   the     State   Government.    The
correspondence between the State and the District Magistrate,
Faizabad in December, 1949 has also been referred in the
judgment of this Court in Mohd. Hashim Vs. State of U.P. &
Ors. UPLBEC Vol.1 576 at page 593 and 656 to find out the
spot situation in December 1949. The map sent by the District
Magistrate, Faizabad to the State Government along with his
letter dated 16th December, 1949, which is official document,
comes within the definition of "public document" can be looked
into particularly when it corroborates the already available maps
prepared by the Court's Commissions in the two suits i.e. Suit
1885 and Suit-1.
2312.        It is not in dispute that the entire disputed area
ABCD consist of two parts, (1) inner court, which included the
disputed building and, (2) outer courtyard. This division of the
                                                               2297

disputed premises in the inner courtyard and outer courtyard
came to exist in 1856-1857 when it is said that an iron-grilled
wall was erected separating the disputed building along from the
other constructed parts including the Chabutara called Ram
Chabutara. The exact date or period is not on record nor the
parties could throw any light thereon except that its existence
has been noticed in P. Karnegi's Historical Sketch (supra)
published in 1870 and that shows that it was constructed
sometimes after 1855 and also admitted by Mohd. Asghar,
defendant no.2 in Suit 1885 in his written statement.
2313.       Whether the building in dispute was constructed in
1528 AD or not are the issues we have dealt with separately. We
have found that there is no reliable evidence to prove that the
building in dispute was constructed in 1528 A.D. by Babar or at
his command or instance by Mir Baqi or anyone else. The entire
belief in this regard is based on certain Gazetteers and
documents available from the commencement of 19th century
and they, in turn, are founded on the inscriptions, the text and
the time of fixation whereof has not been found reliable.
2314.       Be that as it may, even if for the purpose of the
issues in question we assume that the building in dispute was so
constructed in 1528 A.D., there is no evidence whatsoever that
after its construction, it was ever used as a mosque by Muslims
at least till 1856-57. Sri Jilani fairly admitted during the course
of arguments that historical or other evidence is not available to
show the position of possession or offering of Namaz in the
disputed building at least till 1855. He has also disputed
seriously the alleged riots of 1855. For the time being we do not
intend to concentrate on this aspect whether this denial of Sri
Jilani and Siddiqui and other Muslim counsels about 1855 riot is
                                                                               2298

correct or not and proceed to consider further material and other
aspects.
2315.          The first document which Sri Jilani could place
before us to show that the building in dispute was in possession
of Muslims in its entirety is Exhibit 19 (Suit 1) (Register 5
Page 61-63). It is a report of Sheetal Dubey, Thanedar dated
28th November, 1858 complaining about the worship offered by
a Nihang Singh Fakir Khalsa in the middle of the Masjid Janam
Asthan and also erecting a religious symbol (flag) thereat. He
says that 25 Sikhs were also present for erection of the religious
flag at the Masjid Janam Asthan. The complaint reads as under:
        ‫ء‬۱۸۵۸ ‫ نومممبر‬۲۸ ‫نقممل درخواسممت شممیتل دوبممے تھان ےداراودہ مممورخہ‬
        ‫ عرضی تھانےدار اودہ دوبارہ کھڑا کرنے نشان در مسجد‬۸۸۴ ‫مقدمہنمبر‬
        (‫جنم استھان سنتھ ٹیک سنگھ فقیر خالصہ محلہ رام کوٹ )کمموٹ رام چنممدر‬
        ‫ء‬۱۸۵۸ ‫ دسمبر‬۱۵ ‫پرگنہ حویلی اودہ تھسیل و ضلع فیض ٓاباد مورخہ‬
                                                               ‫غریب پرور سلمت‬
        ‫خداوندآج کے روز مسمی نہگ سنگھ فقیر خالصہ سمماکن ملممک پنجمماب بیممچ‬
        ‫مسجد جنم استھان کہ ہون اور پوجا گورگوینممد سممنگھ مقممرر کیمما اور نشممان‬
        ‫شری بھگوان کہ کھڑا کیا اور پچیس نفرسیکھ بہی واسممطے حفمماظت وقممت‬
        ‫کہڑا کرنے نشان کہ وہاں پر۔ واجب ت ھا عممرض کیمما ٓافتمماب دولممت اقبممال کمما‬
        ‫روشن ہو فقط‬
        ‫عرضی‬
        ‫ء‬۱۸۵۸ ‫ نومبر‬۲۸ ‫فدوی سیتل دوبے تھانے دار اودہ مورخہ‬
               ^^udy nj[+okLr 'khry nqcs Fkkusnkj vo/k eksj[kk 28 uoEcj lu~
        1858 bZ0 eqdn~nek ua0 884 vt+hZ Fkkusnkj vo/k nksckjk [kM+k djus
        fu'kku nj efLtn tUe vLFkku lUr Vsd flag Q+d+hj [k+kylk eqgYyk
        jke dksV ¼dksV jke pUnz½         ijxuk gosyh vo/k rglhy o ftyk
        Q+St+kckn eksj[kk 15 fnlEcj lu~ 1858 bZ0
        xjhc ijoj lyker]
               [kqnkoUn vkt ds jkst+ eqlEeh fugax flag Q+d+hj [kkylk lkfdu
        eqYd iatkc chp elftn tUe vLFkku ds gou vkSj iwtk xq: xkskfcUn
                                                                          2299

        flag eqdjZj fd;k vkSj fu'kku Jh Hkxoku ds [kM+k fd;k vkSj iPPkhl
        uQ+j fl[k Hkh okLrs fgQ+kt+r oD+r [kM+k djus fu'kku ds ogka ij gSaA
        okftc Fkk vt+Z fd;kA vkQ+rkc nkSyr bd+cky dk jkS'ku gks [kq'kA
               Q+d+r
                                                       vthZ
        fQ+noh 'khry nqcs Fkkusnkj vo/k eksj[kk 28 uoEcj lu~ 1858 bZ ۰
                                   (Hindi Transliteration)
               "Copy of the application of Sheetal Dubey Thanedar
        Oudh, dated November 28, 1858, along with the
        application of Thanedar Oudh for re-erecting symbol
        within the Masjid Janam Sant Tek Singh Faqir Khalsa
        resident of Mohalla Ram Kot (Kot Ramchandra Pargana
        Haweli, Oudh, Tahsil and District Faizabad. Dated
        December 15, 1858.
               Gareeb Parwar salamat Khuda wand,
               Today Mr. Nihang Singh Faqir Khalsa resident of
        Punjab, organised Hawan and Puja of Guru Govind
        Singh and erected a symbol of Sri Bhagwan, within the
        premises of the Masjid. At the time of pitching the symbol,
        25 Sikhs were posted there for security. Deemed necessary
        so requested. May your regime progress. Pleasure.
                                                    Applicant.
                                         Your obedient servant
                                Sheetal Dubey, Thanedar Oudh
                                    Dated November 28, 1858.
2316.         This document only shows worship by a non-
Muslim inside the building in dispute. We find no help from the
above document in support of the plaintiffs' case that the
Muslims were offering Namaz in the building. The report does
not say that erection of symbol and Havan and Puja by the said
non-Muslim person was complained of by Muslims as
obstructing in offering Namaz.
                                                                                 ‫‪2300‬‬

‫‪2317.‬‬          ‫‪Exhibit 20 (Suit-1) (Register 5 Page 65-68B) is a‬‬
‫‪complaint dated 30th November, 1858 submitted by Syed Mohd.‬‬
‫‪Khateeb Muazzim Masjid Babari at Oudh, i.e., Ayodhya. This‬‬
‫‪document has been heavily relied by both the parties. It says:‬‬
                ‫نقل درخواست محمد خطیب موزن مسجد بابری واقممع اودہ مممورخہ‬
        ‫‪ ۳۰‬نومبر ‪۱۸۵۸‬ء مقدمہ نمبر ‪ ۸۸۴‬متعلقا عرضممی تھان ےدار اودہ دوبممارہ‬
        ‫کھڑا کرنے نشان در مسجد جنم استھان مھنت ٹیک سنگ فقیر خالص مہ ک مے‬
        ‫محلہ رام کوٹ کوٹ رام چندر پرگنہ حویلی اودہ تہصممیل وضمملع فیممض آبمماد‬
        ‫مفصلے ‪ ۱۵‬دسمبر ‪۱۸۵۸‬ء‬
                ‫غریب پرور عادلے جماں سلمت جناب عالی سانحہ جدید سرزد ہوا‬
        ‫ہہے ک مہ مسمممی نیھنممگ سممنگھ سممکنی پنجمماب سممکھان ملزم سممرکاردولت‬
        ‫مالدارباعوامی بیراگیان جنم استہان پر بانی فساد ہیں۔ بیچ مسجد بابری واقع‬
        ‫اودہ قریب محراب و ممبر کہ ایک چبوترہ مٹی کمما بمہ بلنممدی چ ہار انگشممت‬
        ‫بناءی کنکروںسےمامورکرکے کی جاےعقیدت‪------‬بوجہ روشنی اتممش ک مے‬
        ‫قرار دیا ہر وہ چبوترہ مسممجد انممدر ک ٹہرے کمے اوپممر چبمموترہ مسممجد کمے‬
        ‫چبوترہ جدید ہہےکہ موقوف ہوا ہے یہ بلندی تخمینہنًا سواگز کی تیممار کرک مے‬
        ‫نشان تصویر بت پر استفادہ کیا ہے و برابر اسی کمے ایممک گ ڑھا ک ھودکر‬
        ‫منڈیر پختا کرکے اسکو تیار کرکے اتش روشممن کممی ہے پوجمما و ہوم میمں‬
        ‫مصروف ہیں۔و جابجا مسجد میں کوءلہ سے رام رام لکھا ہے عمادل زممانہ یمہ‬
        ‫مقام انصاف کا ہے کی صریحًا ظلم و زیادتی اہل ہنود اہل اسمملم پممر کرت مے‬
        ‫ہیں و حضور مالک فریقین کے ہیں۔ و مضمون امیتمماز بادشمماہ سمے صمماف‬
        ‫مترشممممج ہی کممممہ وہیممممں پرکمممموی فریممممق بغممممرض کرنممممے بنادےگمممما و‬
        ‫اگراصبابًا ۔۔۔۔۔۔۔۔۔۔بہادری کرےگا تو سرکار سے سزایاب ہوگا جناب عممالی‬
        ‫مقام غور کا ہے مسجد مقام عبادت مسلمانان ہے نہ کہ بخیلف اسکے بمموجہے‬
        ‫ہنود کی و سابق میں قبل میں عملداری سرکار بمقام جنمم اسمتھان کما صمدہا‬
        ‫برس کے نشان پڑا رہتا تھا و اہل ہنود پوجا کرتے ت ھے چبمموترہ کوشممازش‬
        ‫شیو غلم تھانےدار اودھ کمے بیراگیمموں نمے شباشممب میمں تمما صممدور حکممم‬
        ‫سرکار کے واسطے ممانعت کے نافذ ہوا تھا بہ بلندی ایممک بالشممت تیممار کممرا‬
        ‫ب ڈپٹی کمیشنر بھادور نے بموجب حکم جنمماب صمماحب‬
                                                      ‫لیا۔ اس وقت صاح ِ‬
        ‫کمیشنر بھادور کے تھانےدار کو موقوف کیا و بیراگی پر جرمانہ متعین ہوا‬
                                                                             2301

ِ ‫اب فلحال اس چبوترے کی بھی تخمینًا سوا گزتیار کرا لیا ہے اس صممور‬
‫ت‬
‫صریح زیادتی ثابت ہے لیہذاامیدوار ہوں کی بنام مرتضی خان کوتوال شہر‬
‫صممودور حکممم ہوے کمہ کوتمموال بمہ چشممم خممود معممانہ کرکمے امممورات جدیممد‬
‫کھدواڈالیں و مردمان ہنود کو بابرمسجد سے کریں و نشان بت ا ٹھواں دی مں‬
‫ہنممود کممو بمماہر مسممجد کری مں و نشممان بممت الٹہوا دی مں و نممام ہہاہ لکھہے کممو‬
‫دھلواڈالیں وآیندہ کو حکم ہوے )پھٹاہوا ہے( کریں۔‬
         ‫واجب جانکی عرض کیا۔‬
                                                          ‫سید محمد خطیب‬
                                                  ‫مؤزن مسجد بابری واقع اودہ‬
                                                          ۱۸۵۸ ‫نومبر‬۳۰ ‫۔‬
        ^^ud+y nj[+kokLr eksgEen [k+rhc eksvfTt+u efLtn ckcjh okdS+
vo/k eksjZ[k+k 30 uoEcj 1858 bZ0 eqdnek ua0 884 eqrkfyd+k vjt+h
Fkkusnkj vo/k nksckjk [kM+k djus fu'kku nj efLtn tUe LFkku egUr
fugax flag Q+d+hj [k+kylk ds eksgYyk jke dksV ¼dksV jke pUnz½ ijxuk
gosyh vo/k rglhy o ft+yk Q+St+kckn eqUQlys 15 fnlEcj 1858 bZ0
        x+jhc ijoj vkfnys t+gka lyker tukc vkyh lkusgk tnhn
ljt+n gqvk gS fd eqlEeh fugax flga lduh iatkc flD[kku eqykft+e
ljdkj ¼nkSyrenkj cvokeh cSjkfx;u tue LFkku ij ckuh&,&Q+lkn
gSaA chp efLtn ckcjh okd+S vo/k djhc esgjkc o esEcj ds ,d pcwrjk
feV~Vh dk c cqyUnh pgkj vUxq'r cuk dj dadjksa ls ekewj djds dh
tk; vd+hnr cotssg jkS'kuh vkfr'k ds d+jkj fn;k gS o pcwr jk
efLtn vUnj dVsg jk ds Åij pcwr jk efLtn ds pcwr jk
tnhn gS ds ekS d wQ +g qvk gS ;g cq y Unh r[k +e huu lok xt+
dh r;~ ; kj djds fu'kku rlohj cq r ij bLrQknk fd;k gS
o cjkcj mlh ds ,d x<+k [kk sn dj eq aM sj iq [ +r k dj o
mldk s r;~ ; kj djds vkfr'k jkS ' ku dh gS o iwt k o gk se esa
el#Q+ gS a o tk ctk efLtn esa dk s; yk ls jke jke fy[kk
gS vkfnys t+ekuk ;g eqd+ke bUlkQ+ dk gS fd ljhg tqYe o ft+;knrh
vgys gquwn vgys blyke ij djrs gSa o gqt+wj ekfyd Q+jhd+Su ds gSaA o
et+ewu bfEr;kt+ okn'kkgh ls lkQ eqrjZ''kg gS fd ogha ij dksbZ Q+jhd
cx+jt+ djus cuk nsxk ¼viBuh;½ vxj vlckcu cgknqjh djsxk rks
ljdkj ls ltk+;kc gksxk tukc vkyh eqd+ke x+kSj dk gS efLtn eqd+ke
                                                                  2302

bcknr eqlyekuku gS u fd c[ks+ykQ+ ml ds cotsg gquwn dh o lkfcd+
esa d+Cy esa veynkjh ljdkj eq d +k e tue LFkku dk lngk cjl
ds fu'kku iM+k jgrk Fkk o vgy s gq u wn iwt k djrs Fk sA
pcwrjk clkft'k f'ko xqyke Fkkusnkj vo/k ds cSjkfx;ksa us 'kck'kc esa rk
lqnwjs gqDe ljdkj ds okLrs eqekfu;r ds ukfQt+ gqvk Fkk ccqyUnh ,d
okfy'r rS;kj djk fy;kA ml oD+r lkgsc fMIVh dfe'uj cgknqj us
ceksftc gqDe tukc lkgc dfe'kuj cgknqj ds Fkkusnkj dks ekSdwQ+ fd;k
o cSjkxh ij tqekZuk eqrv;~;u gqvk vc fQ+ygky bl pcwrjs dh Hkh
rjoehuu lok xt+ rS;kj djk fy;k gS bl lwjr ljhg ft;knrh lkfcr
gS ysgkt+k mEehnokj gWwa fd cuke eqjrtk [kka dksroky 'kgj lqnwj gqDe
gksos fd dksroky cp'e [kqn eksvkbZuk djds meqjkr tnhn [kqnok Mkysa
o ejnqeku gquwn dks ckgj efLtn djsa o fu'kku cqr myVok nsa o uke
gk; fy[ksa dks /kqyok Mkysa o vk;Unk dks gqDe gksos ¼QVk gqvk gS½ djsaA
okft+c tkudj vt+Z fd;kA
                                              lS;~;n eksgEen [k+rhc
                                   eksvfTt+u efLtn ckcjh okd+S vo/k
                                               30 uoEcj 1858 bZ^^
       "Copy of the application of Mohammd Khatib
Moazzin of the Masjid , dated Novermber 30, 1858 case
no. 884 regarding application of Thanedar Oudh, for
reconstructing the symbol within the Masjid Janam Sthan
Mahant Nihang Singh Faqir Khalsa Mohalla Ram Kot, Kot
Ram Chander Pargana Haweli, Oudh, Tahsil and District
Faizabad decided on December 15, 1858.
       Gharib Parwar Aadil-e-Zaman Salamat
       Sir, In a recent incident one Nihang Sikh resident of
Punjab Sikkhan, a government employee (Sic) is creating
riot on Janam Sthan Masjid situated in Oudh. Near
Mehrab and Mimber, he has constructed, inside the
case, an earth Chabutra measuring about four fingers by
filling it with Kankars (concrete). Lighting arrangement
                                                          2303

has been made. . . .        and after raising the height of
Chabutra about 1¼ yards a picture of idol has been
placed and after digging a pit near it, the Munder wall
has been made Pucca. Fire has been lit there for light
and Puja and Home is continuing there. In whole of this
Masjid 'Ram Ram' has been written with coal. Kindly, do
justice. It is an open tyranny and high handedness of the
Hindus on Muslims. You are the master of both the parties
since the Shahi era (sic) if any person constructs forcibly
he would be punished by your honour. Kindly consider the
fact that Masjid is a place of worship of the Muslims and
not   that   of   Hindus.    Previously   the   symbol     of
Janamasthan had been there for hundreds of years and
Hindus did Puja. Because of conspiracy of Shiv Ghulam
Thandedar Oudh Government, the Bairagis constructed
overnight a Chabutra up to height of one 'Balisht' until the
orders of injunction were issued. At that time the Deputy
Commissioner suspended the Thanedar and fine was
imposed on Bairagis. Now the Chabootra has been raised
to about 1¼ yards. Thus sheer high-handedness has been
proved. Therefore it is requested that Murtaza Khan
Kotwal City may be ordered that he himself visit the spot
and inspect the new constructions and get them demolished
(sic) and oust the Hindus from there; the symbol and the
idol may be removed from there and writing on the walls
be washed. Orders may be issued for the future (paper
torn). Deemed necessary, so requested .
                               Sd/- Syed Mohammad Khatib,
                      Moazzim Masjid Babri sites in Oudh
                                 Dated November 30, 1858."
                                                             2304

2318.      The above letter referred to something which
happened in the disputed building i.e. inner courtyard. In fact,
the learned counsels for the defendants Hindu parties have
submitted that the complaint of Syed Mohd. Khateeb was in
respect to the disputed building and the premises in the inner
courtyard wherein worship by Hindus said to have continued
from hundred of years. The genuinity of this document has not
been disputed by the plaintiffs (Suit-4) and on the contrary they
also rely upon it. Being one of the earliest document, in our
view, it is a very important Exhibit. It is contended by the
various learned counsels appearing for defendants Hindu
parties, that the same being a document of one of the earliest
period available having been written by a person whose identity
and authority is not disputed by the Muslim parties. Being an
admission must be treated as a sole conclusive evidence to
prove that the disputed building and premises throughout has
been in possession of Hindus and not of Muslims. Hindus have
continuously offered prayer inside the disputed building as well
as the premises in the inner courtyard as also at the Ram
Chabutara and Seeta Rasoi which was in the outer courtyard. It
is not stated anywhere in the said application that Muslims ever
offered Namaz in the disputed building or were obstructed. The
only averment is that, being a mosque, it is a muslim religious
place which is being defiled and defaced by Hindus by offering
their worship and keeping their religious marks etc. for the past
hundreds of years ("Sadaha Baras").
2319.      We find substance. It thus appears that in 1858 a
Chabutara was constructed in the inner courtyard also and the
complaint was made in respect thereto. Had the building in
dispute and the inner courtyard been in possession of Muslims,
                                                                              ‫‪2305‬‬

‫‪such an act on the part of the Hindus could not have been‬‬
‫‪possible at all.‬‬
‫‪2320.‬‬          ‫‪It appears that some order was passed on 30th‬‬
‫‪November, 1858 pursuant whereto Sheetal Dubey, Thanedar‬‬
‫‪visited the disputed premises and informed Nihang Faqir about‬‬
‫‪the order but he replied that the entire place is Nirankar and the‬‬
‫‪government of the country should impart justice.‬‬
‫‪2321.‬‬          ‫‪Sri Sheetal Dubey Thanedar submitted his report‬‬
‫‪dated 1st December, 1858; Exhibit 21 (Suit 1) (Register 5 Page‬‬
‫‪69-72A). The report says:‬‬
        ‫نقل رپورٹ شیتل دوبے تھانیممدارآودہ مممورخہ ‪ ۱‬دسمممبر سممن ‪۱۸۵۸‬ء مقممدمہ‬
        ‫نمبر ‪ ۸۸۴‬بمقدمہ عرضی تھانیداراودہ دو بارہ کھڑا کرنے نشان در مسجد‬
        ‫جنم استھان سنت نیہنگ سنگھ فقیر خالصہ واقع محلہ رام کمموٹ )کمموٹ رام‬
        ‫چندر( پرگنا حویلی اودہ تحصیل و ضلع فیض ٓابماد منفسملہ ‪ ۱۵‬دسممبر سمن‬
        ‫‪۱۸۵۸‬ء‬
        ‫غریب پرور سلمت‬
        ‫خداونِد پرواز‬
         ‫حضور واسطے طلبی نیھنگ سنگھ فقیر جو کی مسجد جنم اسممتھان می مں‬
        ‫مقیم ہیں ‪ ،‬تاریخ ‪ ۳۰‬نومبر سن ‪۱۸۵۸‬ء کو صادرہوا چنممانچہ بطورواسممطے‬
        ‫پروانہ وقار والوں کے تابیدارجومقرر تھانہ نزدیک فقیر مزکممورکے کیمما اور‬
        ‫مضمون پروانہ سے بخوشی اطلع کی و زبانی بھی ہرچند کے فہممماش کممر‬
        ‫کے کہا لیکن فقیر مزکورنے صرف یہ بات کہی کی ہرجگہ نیرنکار کممی ہے‬
        ‫و صمماحب ب ہادر ممما لممک الملممک انصمماف کرنمما چمماہے اور اپنےجممانے ک مے‬
        ‫بارےمیں کچھ نہیں کہا و نمہ جاتمما ہے۔ آنیممدہ جممو حکممم ہوے مطممابق اسممکے‬
        ‫تعمیل کریں۔‬
        ‫فضا میں تلوار ایک سرحد ہے ۔‬
         ‫واجب جان کر گزارش کیا مورخہ ‪ ۱‬د سمبر ‪۱۸۵۸‬ء‬
                                                                     ‫العبد‬
                                                     ‫شیتل دوبے تھانیدار اودھ‬
               ‫~‪^^udy fjiksVZ 'khry nqcs Fkkusnkj vo/k eksj[kk 1 fnlEcj lu‬‬
                                                                2306

1858 bZ0 eqdn~nek ua0 884 ceqdn~nek vt+hZ Fkkusnkj vo/k nksckjk [kM+k
djus fu'kku nj elftn tUe vLFkku lUr fugax flag Q+d+hj [k+kylk
okdS eqgYyk jke dksV ¼dksV jke pUnjz½ ijxuk gosyh vo/k rglhy o
ftyk Q+St+kckn equQ+flyk 15 fnlEcj lu~ 1858 bZ0
xjhc ijoj lyker]
        [kqnkoUn ijokt++ gt+wj okLrs rych fugax flag Q+d+hj tks fd
efLtn tUe vLFkku esa eqd+he gS] rkjh[k+ 30 uoEcj lu 1858 bZ0 dks
lkfnj    gqvk pqukWaps crkSj okLrs ijokuk odkj okyksa ds rkcsnkj tks
eqd+jZj Fkkuk ut+nhd Q+dhj et++dwj ds fd;k x;k vkSj et+ewu ijokuk+
ls c[kwch bRryk fd;k] ;g t+ckuh Hkh gj pUn ds Qgekb'k djds dgk
ysfdu Q+d+hj et+dwj us flQZ ;g ckr dgh fd ;g txg fujadkj dh gS
o lkgc cgknqj ekfyds eqYd bUlkQ+ djuk pkfg, vkSj vius tkus ds
ckjs esa dqN ugha dgk u oks tkrk gSA vkbUnk tks gqdqe gksos eqrkfcd
mlds rkehy djsa crkSj fQtk esa ryokj ,d ljgn gS ¼viBuh;½A
okftc tku dj xqtkfj'k fd;kA eksj[kk 1 fnlEcj lu~ 1858 bZLoh A
                                                      vyvCn
                                           'khry nqcs Fkkusnkj vo/k
        "Copy of the report of Sheetal Dubey, Thanedar
Oudh dated December 1, 1858 in the case no. 884,
application of Thandedar Oudh regarding erecting Darbar
and pitching on symbol within masjid Janam Sthan. Sant
Nihang Singh Faqir Khalsa resident of Mohalla Ram Kot
(Kot Ramchandra) Pargana Haweli Oudh, Tahsil and
District Faizabad, decided on December 15, 1858.
        Khudawand-e-Parwaz          Huzoor      for    summoning
Nihang Singh Faqir who is residing within the Masjid.
Order passed on November 30, 1858. So the parwana was
taken to the said Faqir by this obedient servant who is
posted there and the subject/contents thereof was explained
to him. He was explained the text of 'it' orally also - He
was admonished (for his act) but the said Faqir continued
                                                                              2307

        to insist that every place belonged to Nirankar and
        justice should be done to him. Neither he said a word
        about leaving the place he was illegally occupying not left.
        Therefore, I am here to carry out any further orders given
        in the matter. Deemed necessary so requested
                                                         Dated Dec. 1, 1858
                                   Sd/- Sheetal Dubey Thanedar Oudh"
2322.          Another report about service of the order on 6th
December, 1858 vide Exhibit 22 (Suit-1) (Register 5 page 73-
75) reads as under:
        ۸۸۴ ‫ء و مقدمہ نمبر‬۱۸۵۸ ‫ دسمبر سن‬۶ ‫نقل رپورٹ تھانیدار اودھ مورخہ‬
        ‫عرضی تھانیدار اودہ در بارہ ک ھڑا کرنمے نشممان در مسممجد جنممم اسممتھان‬
        ‫سنتھ نیھنگ سینگھ فقیر خالصہ کے واقع رام کوٹ )کوٹ رام چندر( پرگنہ‬
        ‫ء۔‬۱۸۵۸ ‫ دسمبر‬۱۵ ‫حویلی اودھ تحصیل و ضلع فیض آباد منفصیلہ‬
                                                              ‫غریب پرور سلمت‬
        ‫پروانہ قارالطلب نیھنگ سینگھ فقیر ساکن مسجد جنم اسممتھان کمے وارد ہوا‬
        ‫چنانچہ حسبل حکم حضوِروال کے بذریعہ رپورٹ ہذا فقیمر مزکمور بخمدمت‬
        ‫بندگان وال ہے حاضر ہوتمما ہے۔ واجممب جممان کممر گممذارش کیمما فقممط مممورخہ‬
        ‫ء‬۱۸۵۸ ‫دسمبر سن‬۶
                                                                     ‫العبد‬
                                                     ‫شیتل دوبے تھانیدار اودھ‬
        ^^udy fjiksVZ Fkkusnkj vo/k eksj[kk 6 fnlEcj lu~ 1858 bLoh o
        eqdn~nek ua0 884 vt+hZ Fkkusnkj vo/k nj ckjg [kM+k djus fu'kku nj
        efLtn tUe vLFkku lUr fugax flag Q+d+hj [k+kylk ds okdS jke dksV
        ¼dksV jke pUnj½ ijxuk gosyh vo/k rglhy o ftyk Q+St+kckn
        equQ+flyk 15 fnlEcj lu~ 1858 bZ0A
        xjhc ijoj lyker]
               ijokuk odkj ryc fugax flag Q+d+hj lkfdu efLtn tUe
        vLFkku ds okfjn gqvk pqukWps gLcqy gqDe g+t+wjs okyk ds otfj;s fjiksVZ
        g+tk Q+dhj et+dwj o f[k+ner cUnxku okyk gS gkft+j gksrk gSA okftc
        tkudkj xqt+kfj'k fd;k Q+d+r eksj[kk 6 fnlEcj lu~ 1858 bZLoh
                                                                                    2308

                                                                 vyvCn
                                                       'khry nqcs Fkkusnkj vo/k^^""
                "Copy of the report of Thanedar Oudh dated
        December 6, 1858 in case no. 884. Application of
        Thanedar Oudh regarding erecting Darbar and pitching a
        symbol in the Masjid Janamasthan Sant Nihang Singh
        Faqir Khalsa resident of Ram Kot (Kot Ram Chandra )
        Pargana Haweli Oudh, Tehsil and District Faizabad,
        decided on December 15, 1858.
        Ghareeb Parwar Salamat,
                Parwana Wakarul Talab Nihang Singh Faqir
        resident of Masjid Janamasthan has been received. The
        Faqir has appeared and is present. As per orders a report
        in respect of the above said Faqir is being submitted for
        perusal deemed necessary, so requested.
                                                  Dated December 6, 1858.
                                        Sd/- Sheetal Dubey Thanedar Oudh.
2323.           It appears that some orders was passed by the
authorities concerned that the Faquir sitting in the mosque be
ousted and if he does not move therefrom, he should be arrested
and sent to the Court.
2324.           Exhibit A-70 (Suit-1) (Register 8, page 573) is a
copy of the order dated 05.12.1858 and reads as under:
        ‫ عرضممی تھانیممداراودہ دوبممارہ ک ھڑا کرنمے‬۸۸۴ ‫ءمقدمہ‬۵۸ ‫نقل حکم مقدمہ‬
        ‫دسمبرسن‬۶ ‫نشان در مسجد جنم استھان ٹیک سنگھ فقیر خالسہ کے منفصلے‬
        ‫ء‬۱۸۵۸
        ‫ نومبر سن فقیرکو جو‬۳۰ ‫آج یہ مقدمہ روبکار ہوکہ دریافت ہوا کہ حسب حکم‬
        ‫مسجد بابری میں بیٹھا ہے روانہ کیا۔‬
                                           ‫حکم ہواکہ‬
        ‫پروانہ بنام تھانیدار آودہ کہ جاوے کہ اگر فقیممر نہیمں آتمماہے تممو اسممکو گرفتممار‬
        ‫ء‬۵۸ ‫ دسمبر سن‬۵ ‫کرکے روانہ حضور کریں۔‬
                                                                          2309

               ^^udy gqdqe eqdnek 10 fnlEcj 1858 eqdnek ua0 884] vthZ
        Fkkusnkj vo/k nksckjk [kM+k djus fu'kku nj efLtn tUeLFkku Vsd falag
        Qdhj [kkylk ds equQlyk 5 fnlEcj 1858 bZ0
               vkt ;g eqdnek jkscdkj gksds nj;kQ~r gqvk fd gLos gqdqe 30
        uoEcj lu~ - - - -Qdhj dks tks efLtn ckcjh esa cSBk gS jokuk fd;kA
               ijokuk cuke Fkkuknkj vo/k dks tkos fd vxj Qdhj ugh vkrk
        gS rks mldks fxjQ~rkj djds jokuk gqtqj djs 5 fnlEcj 1958
               "Copy of the order dated 05.12.58, Suit No.884.
        Application of Thanedar Oudh for re-erecting the symbol
        in the Majid Janam Asthan, Tek Singh Faqir Khalsa.....
        (Sic)...decided on December 5, 1858.
               In the case Robekar was issued today. It was noticed
        that as per order dated November 30, 1858, Robekar was
        issued that the Faqir sitting in the Masjid Babri be ousted.
        Parwana issued to the Thanedar Oudh that if the Faqir
        does not move from there, he should be arrested and sent to
        the Court. December 5, 58."

2325.          Exhibit A-69 (Suit-1) (Register 8, page 569) is a
report dated 10.12.1858 submitted by Thanedar P.S. Oudh and
order thereon and reads as under:
        ‫ عرضمممی‬۸۸۴ ‫ء مقمممدمہ نوممممبر‬۱۸۵۸ ‫ دسممممبر‬۱۰ ‫نقمممل حکمممم ممممورخہ‬
        ‫تھانیداراودہ دربارہ کھڑا کرنے نشان درمسجد جنممم اسممتھان سممنت ٹیممک‬
                 ِ ‫سنگھ فقیر خالصہ کے محلہ رام کوٹ )کوٹ رام چندر( منفص‬
        ‫ دسمبر‬۱۵ ‫ل‬
        ‫ء‬۱۸۵۸ ‫سن‬
        ‫آج روبکار ہوا جسمیں جھنڈا مسجد جنم استھان سے اکھاڑا گیا جو فقیممرآ‬
        ‫کےرہا تھا نکال گیا۔‬
                                      ‫حکم ہوکہ‬
        ‫ء‬۱۸۵۸ ‫ د سمبر‬۱۰ ‫مقدمہ خارج ہوکے داخل دفتر ہو‬
               ^^udy gqdqe eksj[kk 10 fnlEcj 1858 bZ0 eqdnek ua0 884 vthZ
        Fkkuknkj vo/k [kM+k djus fu'kku nj efLtn tUeLFkku lUr Vsd flag
                                                                             2310

        Qdhj [kkylk ds eksgYyk jkedksV dksV jkepUnj equQlyk 15 fnlEcj
        1758 vkt jkscdkj gqvk ftlesa >aMk efLtn tUeLFkku ls m[kkM+k x;k
        tks Qdhj vkds jgrk Fkk fudkyk x;kA
               gqdqe gqvk fd eqdnek [kkfjt gksds nkf[kys nQ~rj gksA**
               "Copy of the order dated December 10, 1858 Suit
        No.884 on the application of Thanedar Oudh for re-
        erecting the symbol within Masjid Janam Sthan. Saint Tek
        Singh Faqir, Khalsa, resident of Mohalla Ram Kot, (Kot
        Ram Chandra), decided on December 15, 1858. Robekar
        issued today in which Jhanda (flag) was uprooted from the
        Masjid Janam Asthan and the Faqir residing therein was
        ousted. Ordered that the case be consigned to the office.
        Dec. 10, 1858."
2326.          It thus appears that the order of ouster of Faquir and
removal of Jhanda from the mosque was complied with. Here
also it does not say anything about observance of Namaz or its
revival by the Muslims in the said mosque.
2327.          Exhibit 23 (Suit -1) (Register 5 Page 77-80 A) is an
application dated 9th April, 1860 filed by Dwadgo Mohammadi
Shah R/o Ramkot complaining that the Government has
declared Mauza Ramkot Nazul, he was required to get a lease
deed executed in his favour of the property he claim possession,
though he had raised objection there against, therefore matter
may be examined properly. Its contents are:
        ‫ء بممروے‬۱۸۶۰ ‫ اپریل‬۹ ‫نقل درخواست محمدی شاہ ساکن رام کوٹ مورخہ‬
        ‫ مقممدمہ عرضممی تھان ےدار اودھ دربممارہ ک ھڑا کرن مے نشممان در‬۸۸۴ ‫مثممل‬
        (‫مسجد جنم استھان ٹیک سینگھ فقیر خالصہ محلہ رام کوٹ )کوٹ رام چندر‬
        ‫ دسمممبر سممن‬۱۵ ‫پرگن مہ حممویلی اودھ تحصممیل و ضمملع فیممض آبمماد منفصمملہ‬
        ‫ء‬۱۸۵۸
        ‫دعا گومحمدی شاہ ساکن محلمہ رام کموٹ سمماءل بدرخواسممت ملتمموی فرمایما‬
        ‫جاے پٹہ آراضی موضع رام کوٹ تصفیہ نزول‬
                                                                      2311

‫غریب پرور سلمت‬
‫جناب عالی‬
‫گذارش یہ ہے کہ حسب الحکم سرکار اقمدس عممالی کمے حضممور میمں موضمع‬
‫رام کوٹ کو نزول قرار دیا اور اظہار جمعی گممواہ کمما سمرکار نمے قلممم بنمد‬
۳ ‫فرمایا اور دو قطہ سند حقیت آراضی ذرے خرید محکمہ نزول ک مہ تعممدادی‬
‫ واسممطے‬۱۴ ‫بیگہ پختمہ و دو بیگمہ خممام مثمل مقمدمہ داخممل سممرکارہے و تاریمخ‬
‫تحقیقات جمعیممی سوسمماءٹی و بیراگیممان مہنتممان اودھ کمے مقممرر فرمایمما اب‬
‫منسیلم صاحب واسطے دینے پٹہ کے ہم کو طلب کرکے کہتے ہیں کہ پٹہ ل مے لممو‬
‫اور ہمکو بوجہ زمینداری جدید ہونے۔۔۔۔۔۔ محمممد جعفممر کمے پ ٹہ لینمما منظممور‬
‫نہیں ہے اور حق تلفی ہماری متصوری ہے و بعد تحقیقات نزول کمے جیسمے‬
‫راے حضممور کممی ہوگی ویسمما بجممالوینگے ل ہذا امیممدوارہے کمہ بنممام منتسممم‬
‫صاحب کہ حکم ہو تصفیہ حضور کے پٹہ ملتوی رکھا جاوے۔‬
                                                  ‫واجب جان کر عرض کیا‬
‫ء‬۱۸۶۸ ‫ اپریل‬۹ ‫دعا گو محمدی شاہ ساکن رام کوٹ مورخہ‬
        ^^u+dy nj[okLr eqgEenh 'kkg lkfdu jke dksV eksj[+kk 9 vizSy
lu 1860 bZ0 c#, fely ua0 884 eqd+n~nek@vt+hZ Fkkusnkj vo/k nj
ckjg [kM+k djus fu'kku nj efLtn tUe vLFkku lUr Vsd flag Q+d+hj
[+kkylk eqgYyk jke dksV ¼dksV jke pUnj½ ijxuk gosyh vo/k rglhy
o ft+yk QS+tkckn eqUQ+lyk 15 fnlEcj lu~ 1858 bZ0
nqvkxks eqgEenh 'kkg lkfdu eqgYyk jke dksV lk;y
cnj[+okLr eqYroh Qjek;k tk; iV~Vk vkjkth ekSt+k jke dksV rlfQ;k
u+twy
x+jhc ijoj lyker]
        t+ukc vkyh] xqt+kfj'k ;g gS fd gLcqy gqDe ljdkj md+nl
vkyk ds g+twj us ekSt+k jke dksV dks u+twy d+jkj fn;k vkSj bt+gkj tek
xokg dk ljdkj us d+ye cUn Q+jek;k vkSj nks fd+rk lun gfd+;r
vkjkt+h t+js [+kjhn egdek u+twy ds rknknh 3 ch?kk iq[+rk o nks ch?kk
[+kke ٰfefly eqd+n~nek nkf[+ky ljdkj gS o rkjh[k 14 okLrs rgdhd+kr
tehag lqlkbVh o cSjkfx;ku egUrku vo/k ds eqd+jZj Q+jek;k vc eqfRle
lkgc okLrs nsus iV~Vk ds gedks ryc djds dgrs gSa fd iV~Vk ys yks
vkSj gedk s cotg t+e h an kjh tnhn gk su s ¼viBuh;½ eq g Een
                                                                 2312

t+k Q +j ds iV~ V k ysu k eUtwj ugh a gS vkSj gd+rYQh gekjh
eqrlOoj gS o ckn rgd+hd+kr utwy ds tSlh jk; gt+wj dh gksxh oSlk
ctk ykosaxsA ftgkt+k mEehnokj gS fd cuke eqUlfye lkgc ds gqDe gks
rlfQ;k rkQSlyk gt+wj ds iV~Vk eqYroh j[kk tkosA okftc tku dj
vt+Z fd;kA
      nqvkxks eksgEenh 'kkg lkfdu jke dksV eksj[kk 9 vizSy 1868 bZ0^^
      "Copy of the application Mohammadi Shah resident
of village Ramkot dated April 9, 1860. (According to file
no. 884, the application of a Station Officer Oudh for re-
erecting the symbol within Masjid Janmsthan Sant Tek
Singh Fakir Khalsa Mohalla Ramkot (Kot Ram Chandra)
Pargana Haveli Oudh Tahsil and District Faizabad
decided on December 15, 1858).
Dwago Mohammadi Shah resident of Mohalla Ram
Kot. . . . . .Applicant.
      The application for postponing grant of lease in
respect of village Ramkot till the decision of Nuzul.
Garib Parwar Salamat,
Respected Sir,
      It is requested that under the orders of your honour
Mauja Ram Kot has been declared Nuzul and statement of
all the witnesses were recorded and they proved documents
of rights, two documents regarding purchase of Arazi from
the department of Nuzul, three Bigha Pokhta and two
Bigha Kham and the file has been placed in the case and
date 14 has been fixed for inquiry in the land of society and
Bairagies, Mahants of Awadh. Now Mutsim Saheb calls us
and offers lease and says to accept it but we do not agree
because of it being new Zamidari of Mohd. Zafar and will
forfeit our rights. Whatsoever orders would be of your
honour after the inquiry regarding Nuzul, we shall abide by
                                                                               2313

        the same. Therefore, it is prayed that orders may be issued
        to Mutsim Saheb that grant of lease may kindly be
        postponed till the decision of the case. Being proper, so
        requested.
           Applicant Dwago Mohammadi Shah resident of Ram Kot
                                        dated 9th April 1868."
2328.        This document shows an admission that the entire
Mauja Rampur was entered as Nazul. This fact is admitted
before us by the learned counsel for the parties. Sri Jilani though
sought to argue that the entry of disputed land as Nazul in the
records of the British Government at that time was wrongly
made but the fact remains that in the first settlement of 1861
also, the land was shown Nazul and this was never disputed by
anyone or challenged before the appropriate Forum in
appropriate proceedings and has continued as such.
2329.          Exhibit 31 (Suit-1) (Register 5 page 117-121) is a
copy of the application dated 05.11.1860 filed by Mir Rajab Ali.
The aforesaid document has also been relied upon heavily by
learned counsels for the parties and it reads:
         ۲۲۳ ‫ء مقدمہ نمبر‬۱۸۶۰ ‫ نومبر‬۵ ‫نقل درخواست میر رجب علی مورخہ‬
        ‫ساکن محلہ کوٹ رام چندر پرگنہ حویلی اودھ ضلع فیض آباد اجلسی جناب‬
             ‫ء‬۱۸۶۱ ‫ مارچ‬۱۸ ‫ڈپٹی کمشنر صاحب بہادور فیض آباد منفصلہ‬
                             ‫میر رجب علی بنام اسکالی سنگھ‬
                             ‫میر رجب علی خطیب مسجد بابری ساکن اودھ‬
        ‫درخواست ہے کہ با ملحظہ مضمون عرضی ہذا جممو چبمموترہ ت ھا کمہ فممرق‬
        ‫مسجد بابری واقع اودہ مدعا علیہ بنا لیا ہے بعد تحقیقممات من ہدم فرمایمما جمماے‬
        ‫و نیز مجھکو مدعا علیہ سے عدم مزاحمت واسطے داد رسی انُدل طلممب لمے‬
        ‫لیا جاوے۔‬
                                                                ‫غریب پرور سلمت‬
        ‫حال خودی حاکمی نشوہ پیشتر و نیزہنگی مدعا علیہ کاہوگا حضور میں کیا‬
        ‫گذارش کروں عرصہ قریممب تیمس روز کمہ ہوتمما ہے کمہ ممدعا علیمہ نمے ایمک‬
                                                                         ‫‪2314‬‬

‫چبوترہ ازراہ زبردستی و خلف عمل درامد قبرستان ملحق مہ مسممجد بممابری‬
‫میں پاس قبر قاضی قدوہ مرحوم کہ بنا لیا ہے وہ ہرروز چبوترہ بڑہتا جاتمما‬
‫ہے حالنکہ اس کو منع کیا جاتا ہے مگر کسی طرح باز نہیمں اتمما ہہے امممادہ‬
‫ہنگامہ و تکرار ہوتمما ہہے و فممدوی بخمموف سممرکار طممرح دیتمما ہہے سمماءبکان‬
‫عرصہ قریب ڈیڈہ بممرس کمہ ہوا ہوگمما۔ ہری داس مہنممت ہنومممان گمڈہی نمے‬
‫زبردستی مکان بنوانا چاہتا تھا کہ وہ مقدمہ داءر عدالت ہو کر ڈیگری بحق‬
‫مدعی صادر ہوی و فیصمملہ ضمملع تممامحکمہ عالیمما کمیشممنری بحممال ر ہا بلکمہ‬
‫مچلکہ عدم مزاحمت ہری داس مزکور سے لیمما گیمما کمہ وہ مثممل سیرسممتہ میمں‬
‫موجود ہے و نیز کمیشنری صاحب بہادر مدعا علیہ مذکورنے جہنڈا واسطے‬
‫پہروا ہونےکے قریب مسجدکے سا منے صممحن میںنصممب کیمما ت ھا کمہ جنمماب‬
‫صاحب محتمم الہ نے بعد ملحظہ جنڈا نسب ساختہ مدعا علیہ اوکہڑاوا ڈال و‬
‫نیز پیمایش فرمایا تھا کہ سراقوں کبھی اسکی مدعا علیہ ازراہ عدل حکمممی‬
‫سرکارمرتب قمرب جموار کما مقمرر ہے اور ورثمانی قبرسمتان ہوے ایسمی‬
‫بدعت سے بہت پریشان ہیں علوہ اسکے جب موزن مسجد میں اذان دینا ہی‬
‫تو وہ ناخوش یعنی سنکھ بجاتمما ہے تممو عممالی جمما ایسمما کب ھی نہیمں ہوا و‬
‫سرکار حاکم دونوں فریق کہ ہیں لۃذا درخواست لہذا حضور میں گزارش کر‬
‫امیدوار ہے کہ مممدعا علیمہ حرکممت بیجمما سمے بمماز رک ھا جمماکر بعممد تحقیقممات‬
‫چبوترہ جدید تعمیر ساختہ مدعا علیہ سے جو کب ھی و ہاں نمہ ت ھا بنمما لیمما ہے‬
‫منہدم فرمایا جاوے و نیز قطع مچلکہ عدم مزاحمممت دی جمماے بجممانے سممنکھ‬
‫وقت اذان مدعا علیہ سے لے لیا جاوے کہ ہم غریب پرور مدعا علیہ سے نجات‬
‫پاوے ۔‬
‫واجب جان کر عرض کیا۔‬
                                               ‫عارض‬
                                           ‫میر رجب علی‬
                             ‫خطیب مسجد بابری واقع اودہ ساکن اودہ‬
                                   ‫مورخہ ‪ ۵‬نومبر سن ‪۱۸۶۰‬ء‬
         ‫‪^^udy nj[okLr ehj jTtc vyh eksj[kk 5 uoEcj 1860 bZ0‬‬
‫‪eksdn~nek ua0 223 lkfdu eksgYyk dksV jkepUnj ijxuk gosyh vo/k‬‬
‫‪ftyk QStkckn‬‬
‫‪btyklh tukc fMIVh deh'uj lkgc cgknqj QStkckn equQlyk 18 ekpZ‬‬
‫‪1861 ehj jTtc vyh cuke vldkyh flag‬‬
                                                               2315

ehj jTtc vyh [krhc efLtn ckcjh lkfdu vo/k
nj[k+kLr ;g gS fd ceqykfgtk etewu vthZ nkok gktk tks pcwrjk Fkk
fd QdZ elftn ckcjh okdS vo/k eqn~nkvysg us cuk fy;k gS okn
rgdhdkr equgfne Qjek;k tk; oks uht eq>dks eqn~nkvysg ls vne
etkfger okLrs nknjlh vUnqy ryc ys fy;k tkos%
xjhc ijojlyker]
      gky [kqn gkfdeh u'kwg usgu gksxh eqn~nkvysg dk gksxk gqtwj eSA
D;k xqtkfj'k d:a vjlk djhc 30 jkst dk gksrk gS fd eqn~nkvysg
us ,d pcwr jk vtjkg tcjnLrh oks f[kykQ vey njken dcfjLrku
eqykfgdk elftn ckcjh esa ikl dcj dkth fdnok ejgwe ds cuk
fy;k gS oks gj jkst pcwrjk c<+rk tkrk gS gkykafd mldks euk fd;k
tkrk gS exj fdlh rjg ckt ugha vkrk cfYd vkeknk gaxkeku dks
rdjkj gksrk gS oks fQnoh c[kSkQ ljdkj rjg nsrk gS lkfodku vjlk
djhc Ms<+ cjlk ds gqvk gksxk fd gjh nkl lUr guqeku x<+h us
tcjnLrh edku cukuk pkgrk Fkk fd og eksdfnek nk;j vnkyr gks
dj fMxjh cgd eqn~nbZ lkfnj gqbZ oks QSlyk ftyk rk eksgfdek vkfy;k
dfe'ujh cgky jgk cfYd eqpfydk vne etkfger gjh nkl etdwj ls
fy;k x;k fd og fefly f'kfjLrk esa ekStwn gS ¼viBuh;½ o uht
dfe'ujh lkgc cgknqj eqn~nkvysg etdwj us >.Mk okLrs ¼viBuh;½
gksus ¼viBuh;½ ds djhc elftn ds lkeus lgu es a ulc fd;k
Fkk fd lkgc ek sg rfee vyS g us ckn eq y kfgtk >.Mk ulo
lk[rk eq n ~ n kvy sg m[kMok Mkyk o uht iS e kb'k Qjek;k
Fkk fd 'kjkdwa mldh dHkh ¼viBuh;½ eq n ~ n kvy sg vtjkg
vnwy gq D e ljdkj eq j Rro dq j oktokj ¼viBuh;½ vkS j
utokt dk eqdjZj gS vkSj ojlkuh dcfjLrku gksus ,slh fcnkr ls cgqr
ijs'kku gSa vykok blds tc eqvfTtu elftn esa vtku nsrk gS rks og
uk[kw'k ;kuh 'ka[k ctkrk gS rks vkyh tk ,slk dHkh ugha gqvk o ljdkj
gkfde nksuksa Qjhd ds gS fygktk nj[kkLr gktk gqtwj esa xqtkfj'k dj
mEehnokj gS fd eqn~nkvysg gjdr cstk ls jkt j[[kk tkdj ckn
rgdhdkr pcwrjk tnhn rkehj 'kk[rk eqn~nkvysg dk tks dHkh ogka u
Fkk cuk fy;k gS equgfne Qjek;k tkos o uht fdrk eqpydk vne
eqtkger nh tk; o ctkus 'ka[k oDr vtku eqn~nkvysg ls ys fy;k
                                                                 2316

tkos fd ge xjhc ij eqn~nkvysg ls utkr ikosa okftc tku dj vtZ
fd;k %
                                        vkjth
                                    ehj jTtc vyh
                         [krhc elftn ckcjh okDs vo/k lkfdu vo/k
                                eksj[kk 5 uoEcj lu 1860 bZ0^^
"Copy of application filed by Mir Rajjab Ali, dated
05.11.1860 case no. 223, resident of Mohalla Kot Ram
Chander, Pargana Haveli, Oudh, District Faizabad.
         In the Court of Janab Dy. Commissioner Saheb
Bahadur decided on 18.03.1861.
         Mir Rajjab Ali Vs. Askali Singh.
         Mir Rajjab Ali Khatib Babri mosque resident of
Oudh.
         The application is to the effect that as per the text of
the plaint the Chabutra which had been constructed
within Babri Masjid Oudh may kindly be removed after
due enquiry. Moreover the respondent may be ordered to
furnish proper undertaking/personal bond (Muchalka) for
not interfering in the matter."
Garib Parwar Salamat,
         The story of mucelemanship of the Nihang
respondent is being told in this Hon'ble Court. About 30
days back the respondent made a small Chabootra in
violation of law, in the graveyard, adjacent to Babri
Masjid, between the graves of late Qazi Hadood which he
is extending day by day. Although he is told not to do so ,
but he does not refrain from doing so and at times, he
becomes violent. But the applicant owing to fear of law
avoids occurrence of any untoward incident or situation
which may arise in future. About half year back, Hari Das
                                                          2317

Mahant of Hanuman Garhi tried to build his house
forcibly. Against this act, a case was registered in the court
wherefrom a decree was issued in favour of the applicant
which was affirmed and continued as such from the district
level upto the commissionary. Even the said Mahant Hari
Das was made to execute personal bond/undertaking for
non-interference, which is available in Sarishta (file). The
commissioner found that a flag within the lawn of the
Masjid was pitched to create tension and terror. The
commissioner after seeing himself on the spot, got the
flag unpitched. He also noted the measurement of the
place. (sic). That the opposite party has broken every law
and order of the Government putting the owners of the
Qabristan and the applicant in trouble. Besides, When the
Moazzin recites Azaan, the opposite party begins to blow
conch (Shankh/Naqoos). This has never happened before.
I would pray that your honour is the Judge for both the
parties. The opposite partiy should be restrained from his
unlawful act and after proper inquiry the newly
constructed Chabootra which had never existed, may
kindly be demolished and a bond be got executed from
the opposite party to the effect that he will not
unlawfully and illegally interfere in the Masjid property
and will not blow conch (Shankh/Naqoos) at the time of
Azaan. We are poor and weak persons and cannot protect
our rights from the opposite party. Deemed necessary so
prayed.
                                            Yours faithfully,
                                   Khatib Masjid and Warsi
               Resident of Oudh, Dated November 5, 1860"
                                                             2318

2330.      This is the first document which we have with us
going to the extent that in the inner courtyard, the muezzin used
to recite Adhan (ajjan) which obviously call the Muslim people
for offering Namaz otherwise there do not arise any reason for
calling Adhan (ajjan). The document of 5th November, 1860 thus
is evident that a Muezzin used to recite Adhan (ajjan) in the
building in dispute i.e. inner courtyard.
2331.        Exhibit 54 (Suit 4) (Register 12 Page 359) is
another application dated 12th March, 1861 by Mohd. Asgar,
Mir Rajab Ali and Mohd. Afjal reiterating the complaint already
made on 5th November, 1860 that some Imkani had made
Chabutara near Babari Masjid at Janam Asthan Oudh and
despite orders, has not removed the same. There is no further
information on record about the consequences.
2332.        The decision on the said application was taken by
Deputy Commissioner, Faizabad on 18.03.1962 directing to
consign the record to office.
2333.        Exhibit A-12 (Suit-1) (Register 6, page 167-171) is
a copy of register namely "Nakal Intkhab register no. 6 (jeem)
maffi shartiya Tahsil Faizabad mashmula fehrist register no. 6
Mauza Bahoranpur Pargana Haveli Oudh, Tahsil wa Zila
Faizabad." It mentions in column 6 the name of Mohd. Asghar
and in column 7 the name of Mohd. Asghar and Rajjab Ali. In
column 14 it is mentioned:
        "14. Navaiyat wa Tarikh Hukm Government.
        Chitthi numberi 2321 Mubrikha 29 June 1860 Ei. Meem
        Baj Taq Mahasil Deh Sirf Masjid Mein Rahe Yani Bawajah
        Timawat Dawami."
        In column 15 it mentions as follows:
        "Jabti Maafi wa Wajah Khilaf Vajri Sharawat
                                                               2319

            x     "
2334.       Exhibit A-10 (Suit-1) Register 6 is copy of the
Register Tehkikat Maafi filed in Case No. 53 register Misil
Band Mukadma Rajab Ali relating to village Sahnawa Pargana
Haveli It has several columns and different columns contained
therein have been translated in Hindi by Sri Jilani and supplied
to the Court. It reads as under:
 S.N.                              Particulars
1.    Number:                      51
2.    Name of Tehsildari            Faizabad,    Pargana   Haveli,
      and Talluqa                   Oudh
3.    Name of Village               Sahanwa
      wherein Maafi is
      granted.
4.    Tadad Aarazi Maafi           Naqadi (Cash)
      Khwahkul,    Mauza
      Khawahajaj,    May
      Shumar Chah Wa
      Tadad Arazi, Baqaid
      Acre.
5.    Tadad Zama Salana            Rs.302-3 Anna, 6 Pie.
        (Total Annual receipt)
6.      Name Wahib                 Babur Shah, Badshah Delhi.
                                   Ajrue Ijharat (Courtesy Babar
                               Shah Emperor, Delhi)
7.                Register Tehqikat (Register of inquiry)
        A. Taarikh Ata (Date Unknown
        of grant)
        B. Name Mauhoob Syed Baqi resident of Oudh
        May        Quaumiyat MoazzinMasjid Babri situated
        (Name of the person at Oudh
        to whom Maafi was
        granted)
        C. Tafsil Kism Maafi Ye Maafi Azruye Izaharat
        Ki Yani Kab Di Gayi Barwaqt Taiyari Masjid Babri
        Aur Har Ek Maafidar Bake Oudh Babar Shah Ne
        Ke Baras Tak Kabij Vaste Sarf Masjid.... Moazzin
                                                      2320

Raha (details of       wa Khatib Ke Mukarrer Kiye
nature of Maafi i.e.   Bataur Waqf sun wa Tarikh La
when granted and for   Maloom Syed Baqi Tahyat Baad
how many years         Unke Syed .... Ali Ladka Uska
every Maafidar had     Ta Hayat Baad Uske Syed
been in possession)    Husain Ali Ladka Uska Ausatan
                       Sath Baras Kabiz Raha Ab Syed
                       Rajab Ali Damad Uska wa
                       Mohammad Asghar Nawasa
                       Uska Maujud Hai Sun 1263
                       Fasli Tak Bamojib Dehanid
                       Naqdi        Amdani         Mauza
                       Shahnawa Se Bazriye Rasid ....
                       Pata Raha sun 1264 Fasli Mein
                       Tahkiqat maafi Shuru Hui Thi
                       Ki Balwa Ho Gaya ... Fasli ...
                       sun 63 Fasli Paya Gaya .... Asal
                       ... Ke Aur Dastavez Hai ....
                       Babat Maafi Ke ... Hai
                       Bandobast Mauza Mazkoor Ka
                       Banam ... (This grant was given
                       at the time of construction of
                       Babri mosque situated at Oudh
                       by Babar Shah to meet the
                       expenses      to    Syed      Baqi
                       appointed as Moazzin and
                       Khatib of Waqf (date and year
                       not known) till his lifetime,
                       thereafter his son Ali till his
                       lifetime, thereafter his son Syed
                       Husain Ali who was in
                       possession of about sixty years.
                       Now Syed Rajab Ali his son-in-
                       law and Mohammad Asghar his
                       grandson       were      presently
                       Moazzin till 1263 Fasli and
                       used to receive the income from
                       village     Shahnawa       against
                       receipt.      Tahkiqat       Maafi
                       commenced in 1264 Fasli when
                       riot broke out. . . 63 Fasli
                       noticed. . . original document
                       regarding      Maafi     illegible.
                       Settlement regarding village
                       aforesaid illegible . . . (sic)
                                                            2321

                                regarding)
      D. Name Kabiz Hal         Rajab Ali Wald Fatehali Quam
      Bakaid Waldiyat Wa        Syed Umra Takhminan 70 Saal
      Quamiyat Wa Umar          Asal Maafidar Ke Pote Ka
      Wa Rishta Maafidar        Damad      Hai      Mohammad
      Sabiq Ke (Name of         Asghar Wald Rajab Ali Quam
      the     person     in     Syed Umra Takhminan 30 Saal
      possession       with     Asl Maafidar Ke Pote Ka
      parentage, caste, age     Nawasa Hai. (Rajab Ali son of
      and relation with         Fateh Ali Caste-Syed aged
      previous grantee.)        about 70 years is the son-in-law
                                of grandson of real grantee
                                (Maafidar) and Mohammad
                                Asghar son of Rajab Ali Caste-
                                Syed aged about 30 years is the
                                Navasa of grandson of real
                                grantee (Maafidar)
8.    Kaifiyat     Sahab       Chunki Naksha Angrezi Mein
      Mohatmim Tahkiqat        Tahrir Munasib Ho Chuka Hai
      (Details of enquiry      Isliye Hukm Hua Ki Shamil Misil
      officer)                 Ke Rahe 14 March sun 1860 Ie.
                               Bamako Dastkhat Hakim Bakhat
                               Shikayat (since the map
                               prepared in English was
                               accepted, so ordered that it be
                               kept on file. 14th March 1860
                               Sd/ )
9.    Tajbiz       Hukkam
      Tahkiqat Upar Chaal
      wa Chalan Maafidar
      Ke Babat Anjam Ujra
      (Recommendation of
      the authorities after
      enquiry         about
      character of grantee
      and      result     of
      objection)
10.   Hukum           Sahab
      Commissioner
      Bahadur (Order of
      the Commissioner)
11.   Hukum            chief
      Commissioner
                                                              2322

         Bahadur (Order of
         the           Chief
         Commissioner)
12.      Hukum Board (Order Bamojib Hukm Government
                             Chiththi Numberi 2321 Morkha
         of the Board)
                             29 June Sun 1860 Ie. Jis Kaam
                             ke Waste Yeh Maafi Di Gayi Hai
                             Jab Tak Wah Kayam Rahe Tab
                             Tak Yeh Bakhshish Hayat Rahe
                             Isliye Hukm Hua Ki Sanad
                             Maafidar Ko Wa Rasid Hasb
                             Sarishta Li Jave Markooma 6
                             October Sun 1860 Ie.
                             Dastkhat Angrezi Bakhat Shikast
                                  Nakal Kiya
                                   Muqabla Kiya

                                            Verified to be
                                        Hindi Transliteration
                                            (Z.Jilani)
                                             Advocate
                                (Order of the Government vide
                                letter no. 2321 dated 29th June
                                1860 to the effect that the grant
                                for which it has been granted,
                                will continue till the purpose for
                                which it has been granted
                                survives it was ordered that
                                Maafidar receipt certificate to
                                grantee and receipt be taken and
                                the placed on file dated 6th
                                October 1860)

2335.        Exhibit A-3 (Suit-1) (Register 6, page 33) and
Exhibit 1 (Suit-4) (Register 10, page 27) is copy of a certificate
of grant executed in favour of Rajjab Ali and Mohd. Asghar
(father and son). It bears the seal of Chief Commissioner. It
reads:
             "It having been established after due inquiry that
        Rajjab Ali and Mohd. Asghar received a Cash Nankar of
                                                               2323

        (Rs. 302-3-6) Rupee Three Hundred and two three annas
        six pie from Mauza Shahanwa District Fyzabad, in rent
        free tenure under the former Government. The Chief
        Commissioner, under the authority of the Governor
        General in Council is pleased to maintain the grant for so
        long as the object for which the grant has been made is
        kept up on the following conditions. That they shall have
        surrendered all sunnds title deeds and other documents
        relating to the grant in question. That they and their
        successors shall strictly perform all the duties of land
        holders in matters of Police, and any Military or
        Political service that may be required of them by the
        Authorities and that they shall never fall under the just
        suspicion of favouring in any way the designs of
        enemies of the British Government. If any one of these
        conditions is broken by Rajjab Ali and Mohammad Asghar
        or their successor the grant will be immediately resumed."
2336.       The above documents though shows that some grant
was allowed to Mir Rajjab Ali and Mohd. Asgar but it does not
appear that any kind of inquiry was made by the authorities
concerned and if so, what was the basis therefor. According to
the claim of Muslims, the Commander of Babar, who was
responsible for construction of the building in dispute was Mir
Baqi while Mir Rajjab Ali claimed himself to be the son-in-law
of the daughter of grand son of Syed Baqi. Mohd. Asgar was
son of Mir Rajjab Ali, therefore, the son and father claimed
relation with the 4th generation of the alleged original Mutwalli
stake their claim for grant. No material exist to show that earlier
such grant was awarded by any one though stated by the
aforesaid two persons. If we go by the averments of the plaint
                                                                        2324

that the alleged waqf was created in 1528, it is wholly
untrustworthy to find out that in the last more than 325 years, it
could only be the fourth generation and its relatives or at the
best 5th generation. The authorities in 1860-61 were not under a
duty to act judicially in this matter and therefore, might not have
given any details of their enquiry as to on what basis the alleged
enquiry was conducted. Ex facie, to us, the genealogy of Mir
Rajjab Ali commencing from Syed Baki who must have existed
in 1528 is unbelievable. It is not out of context that the story of
grant might have been set up by the two persons i.e. father and
son for the purpose of obtaining valuable grant from Britishers
in their favour. In any case, these documents only show that a
financial assistance was provided by the British Government for
the purpose of the mosque in question but this by itself may not
be a proof that the building in dispute was used by Muslims for
offering Namaz or for Islamic religious purposes to the extent of
ouster of Hindu people or otherwise.
2337.         Exhibit A-15 (Suit-1) (Register 7, page 183) is a
copy of the letter dated 6th September (probably of 1863) sent by
the Financial Commissioner, Oudh to the Commissioner
Faizabad Division stating as under:
        "Janamsthan mosque in Ajudhia.
              In reply to his no. 3 dt/ 4th January last approval the
        selection of land made by the Offg. Deputy Commissioner
        of Fyzabad for above."
2338.         Exhibit A-16 (Suit-1) (Register 7, page 185-191) is
a copy of the order-sheet (Roobkar) of 9th, 16th, 28th and 30th
September, 1863 and reads as under:
        ‫روبکار کچہری کلیکٹری ضلع فیض آباد بمماجلس مسمٹر بممابرک کممارنیگی‬
        ‫ء چ ٹھی‬۱۸۶۳ ‫ممماہ اگسممت‬۳۱ ‫صمماحب ب ہادور ڈپ مٹی کمشممنر واقممع تاریخ‬
                                                                       ‫‪2325‬‬

‫نمبری ‪۲۴۸۲‬مورخہ ‪۲۵‬ماہ اگست ‪۱۸۶۳‬ء مرسلہصاحب سکریٹری چیممف‬
‫کمیشنر ب ہادورذریعہ ڈاکمٹ نمممبری ‪ ۱۱۰۶‬مممورخہ ‪۲۸‬ممماہ اگسممت ‪۱۸۶۳‬ء‬
‫صاحب کمیشنر بہادور بدی مضمون موصول ہوی کہ بعوض مبلغ ‪۳۰۲‬۔‪۳‬۔‬
‫‪ ۶‬پای۔ جو واسطے مسجد جنم استھان دوام کے لے گورمینٹ نے منظور کیا‬
‫تھا کسی زمین نممزول قریمب ای ھدیا بلاداے محصممول سممرکاربطور معممافی‬
‫دوام بہ جمعممی آممدنی مبلمغ ‪۳۰۲‬۔‪۳‬۔‪ ۶‬پممای سممالنہ کمے ہوے۔ صمماحب ڈپمٹی‬
‫کمشنر بہادوریک نقشہ زمین جو دینے کیواسطے تجویز کی جمماوے بھیجیمں۔‬
‫اس نقشہ میں سرحد صا ف صاف واقع ہونا چاہے اور وہ نقشہ بحساب پیمممانہ‬
‫تیار ہونا چاہے معہ ایک رپموٹ صمماحب کمشمنر ب ہادور کمے بیھجمما جماوے۔‬
‫حکم ہوا کہ بجنسہ ہی روبکممار بجلس منسممی راے رام دیممال صمماحب اکسمڑا‬
‫اسیسٹنٹ کمیشنر بہادور حسب تعمیل کمماروای کرنمے کمے پیممش ہوے۔ اور‬
‫لکھا جاوے کی منشی صاحب باتفاق راءے مس مٹر بممابرق کممارنگی صمماحب‬
‫بہادور کے کاروا ٔی اسکی کریں۔‬
‫فقط‬
‫د ستخط حاکم‬
‫اجلس راے رام دیال صاحب ہادور‬
‫اکسٹرا اسیسٹینٹ کمیشنر نمبر روزنامچہ ‪۲۰۸‬‬
                                ‫حکم ہوا کہ‬
‫مع مثل سابقہ کے پیش ہوے۔ المرقوم تاریخ ‪ ۹‬ستمبر ‪۱۸۶۳‬ء‬
‫دستخط حاکم‬
‫بعد ملحظہ مثل کے دریافت ہوا کہ رجب علی و محمممد اصممغر حاضممر نہیمں‬
‫ہے۔اور انسے دریافت اس امر کا ضرور ہے کہ حسب منشہ حکم کو ٔی زمیممن‬
‫کی خواہش ہے اسلےحکم ہوا کہ‬
‫آج ‪ ۱۴‬ستمبر سن ‪۱۸۶۳‬ء کو پیش ہوے ‪ ۱۲‬ماہ ستمبر سن ‪۱۸۶۳‬ء‬
‫دسخط حاکم‬
 ‫۔‪۱۶‬ستمبر ‪۱۸۶۳‬ء‬
‫بعدازیںکہ بمقممابلہ رجممب علممی و محمممد اصغرواسممطے تجممویز پیممش ہوا۔ نمما‬
‫مبردگان نے کہا کہ زمیممن مسمممولہ شممولہ پمموری اور ب ہورن پممور جممو متعلممق‬
‫نزول کہ ہیں عیوض ‪ ۳۰۲‬روپیہ کے مل جاوے دریممافت سرشممتہ س مے واضممح‬
‫ہوا کہ جمعی ادابے موضع بہورن پور ‪ ۱۹۳‬روپیہ اور جمعممی آراضممی شممعلہ‬
                                                                 ‫‪2326‬‬

‫پوری ‪ ۱۶۲‬روپیہ جملہ ‪ ۳۵۵‬روپیہ ادا سال تمام ہے۔ یعنممی ‪۵۲‬۔‪۱۲‬۔‪ ۶‬بشممرط‬
‫کہ دیا جانا قطعات مذکورین کا صمماحب اسیسمٹینٹ کمیشممنر ب ہادور منظممور‬
‫فرماویں۔ توزمین جمعی ‪۵۲‬۔‪۲۲‬۔روپیہ کہ زمیں شعلہ پمموری سمے منتخممب ہہو‬
‫سکتی ہیں اور موضع بہورن پور موضع سالم بدستوررہے اس لے‬
‫حکم ہوا کہ حمراہ صدور حکم واجلس صاحب اسیسٹینٹ کمیشنر ب ہادور‬
‫انچارج ضلع پیش ہوے۔ ‪ ۱۶‬ماہ ستمبر ‪ ۱۸۶۳‬ء‬
‫د ستخط حاکم اجلس‬
‫ڈاکٹرہیگ صاحب اسیسٹینٹ کمیشنر صاحب بہادور ضلع فیض آباد ۔‬
                               ‫حکم ہوا‬
‫منشی راے رام دیممال صمماحب ایکسمٹرا اسیسمٹینٹ کمیشممنر ب ہادور صمماحب‬
‫تجویز اپنی زمین جس کے ‪ ۵۲،۱۲،۶‬روپیہ۔منتخب و منہ کرک مے بقی مہ ہر دو‬
‫قطعات کا نقشہ حسب منشا چٹھی صاحب سممیکریٹری چیممف کمیشممنربہادور‬
‫مرتب فرما کر ارسال فرمایں۔ تب ریپورٹ باضابطہ بھیجمما جاءگممادر مقممدمہ‬
‫میں ڈاکٹ تاکیدہے آج براے مہربانی جلد ارسال فرمایں۔‬
‫دستخط حاکم‬
‫ستمبر سن ‪۶۳‬ء۔ ‪۲۸‬‬


                       ‫اجلس منشی راءے رام دیال صاحب بہادور حاکم‬
 ‫آج پیش ہوا اور سایل سے پونچھا گیا کہ اجرت امین تم داخممل کروگےبیممان‬
‫کیا کہ ہم داخل کرینگے۔ اس لے حکم ہوا کہ ایک امین اجرت پر مقرر ہو کمہ‬
‫اس کے معارفت نقشہ بہورن پور بطورحلقہ حد بستہ اور نقشہ صاف تیممار کیمما‬
‫جاوے اور جو زمین جمع ‪۶‬۔‪۱۲‬۔‪ ۵۲‬سرکاری حلقمہ شمعلہ پموری میمں رہیگما‬
‫زمین رنگ ذرد سے اس میں واسطے شناخت نزول سرکارپورا کممر دیمموے۔‬
‫المرقوم تاریخ ‪ ۳۰‬ستمبر سن ‪۱۸۶۳‬ء‬
‫دستخط حاکم لچھمن پرساد‬
                                  ‫^‬
‫‪jkscdkj dpsgjh dysDVjh ftyk QStkckn cbtykl feLVj ckcjd‬‬
‫‪dkjusxh lkgc cgknqj fMIVh dfe'uj okds; rkjh[k 31 ekg vxLr 1863‬‬
‫‪fpV~Bh uEcjh 2482 eksfjZ[kk 25 ekg vxLr lu~ 63 bZ0 eqjlyk lkgsc‬‬
‫‪fldszVjh phQ dfe'uj cgknqj tfj;s MkdV uEcjh 1106 eksfjZ[kk 28‬‬
‫‪vxLr lu 1863 bZ0 lkgc dfe'uj cgknqj cjh ^^et+e wu ekS l wy gq b Z‬‬
                                                                 2327

fd ck,ot eq c fyx 302:0 3 vk0 6 ikbZ 0 tk s okLrs
efLtn tUe&LFkku nk sv ke ds fy;s xoues aV us eUtwj fd;k
FkkA fdlh t+ehu utwy djhc v;ks/;k fcyk vnk; eglwy ljdkj
crkSj ekQh nksvke etew vkenuh ekscfYyx 302 :0 3 vk- 6 ik0
lkykuk ds gks] fn;k tkosA lkgsc fMIVh dfe'uj lkgsc cgknqj ,d
uD'kk tehu tks nsus ds okLrs rtcht+ fd;s tkosa Hksts] ml uD'ks esa
ljgn lkQ&lkQ okdS gksuk pkfg;s vkSj og uD'kk cfglkc iSekuk rS;kj
gksuk pkfg;s e; ,d fjiksVZ lkgsc dfe'uj cgknqj ds Hkstk tkosA
                               gqde gqvk fd
cftUlgw jkscdkj cbtykl eqU'kh jk; jke n;ky lkgc bDlVªk
vflLVsUV dfe'uj cgknqj gLc rkehy o dk;Zokgh djus dks is'k gksaosA
vkSj fy[kk tkos fd eqU'kh lkgsc cbRrQkd jk; feLVj ckcjd dkjusxh
lkgc cgknqj ds dk;Zokgh mldh djsaA
                                                         g0 gkfde
                                 btykl jk; jke n;ky lkgsc cgknqj
                                         bDlVªk vflLVsUV dfe'uj]
                                                ua- jkstukepk 408^
gqdqe gqvk fd
fefly lkfcdk ds is'k gksosA vyejdwe rkjh[k 9 flrEcj 1863 bZ0
nLr[kr gkfdeA
ckn eqykfgtk fefly ds nj;kQ~r gqvk fd jTtc vyh o eksgEen
vlxj gkftj ugha gSaA vkSj muls nj;kQ~r bl vej dk t+:j gS fd
gLc eU'kk gqdqe dksbZ t+ehu dh [okfg'k gS blfy;s gqde gqvk fd vkt+
14 flrEcj lu~ 1863 bZ0 dks is'k gksos 12 ekg flrEcj lu~ 1863 bZ0n0
gkfde
        16 flrEcj lu~ 1863 bZ0 ckn vka tka ds ceqdkfcys jTtc vyh
o eksgEen vlxj okLrs rtoht is'k gqvkA uEcjfnxku us dgk fd
tehu e'kewyk 'kksykiqjh vkSj cgksjuiwj tks eqrkfyd uqtqy ds gS ,ot
302:0 3 vk0 6 ik0 ds fey tkos nfj;kQr lfj'rk ls okt+s gqvk fd
tek vnk;s eksts cgksjuiqj 193 :i;k vkSj tek vkjkth 'kksykiqjh
162 :i;k tqeqyk 355 :0 vnk lky reke gSA ;kuh 52&12&6 :i;s
vnk dj c'krsZ fn;k tkuk drkvkr et+dwjSu dk lkgsc vflLVsUV
dfe'uj cgknqj eUtwj QjekosaA rks tehu tebZ 52&12&6 :i;s ds
                                                                 2328

t+ehu 'kksykiqjh ls equrf[kc gks ldrh gS vkSj ekStk cgwjuiwj ekStk
lfye cnLrwj jgs blfy;s gqdqe gqvk fd - - - - - gejkg lqnwj gqdqe
cbtykl lkgsc vflLVsUV dfe'uj cgknqj bUpktZ ftyk is'k gksosA 16
ekg flrEcj 1863 bZ0 nLr[kr gkfde          - - - - - - btykl Mk0 gsx
lkgsc vflLVsUV dfe'uj lkgsc cgknqj ftyk QStkcknA
                               gqdqe gqvk fd
eqU'kh jk; jke n;ky lkgsc bDlVªk lkgsc dfe'uj lkgsc cgknqj gLc
rtoht+ viuh tehu ftlds 52&12&6 eqUrf[ko djds cfd;k gj nks
drvkr dh uD'kk gLc eU'kk fpV~Bh lkgsc lsdzsVjh phQ dfe'uj
cgknqj eqjRrc Qjek dj bjlky Qjek;sA rc fjiksVZ ckt+korku Hkstk
vkosxk nj eqdnek e; MkdsV rkdhn gS vkt cjkg esgjckuh tYn
bjlky Qjek;saA 28 flrEcj lu~ 63 bZ0A
n0 gkfde
btykl eqU'kh jk; jke n;ky lkgsc cgknqj n0 gkfde vkt is'k gqvk
vkSj lk;y ls iwNk x;k fd gqtjr vehu rqe nkf[ky djksxsA c;ku
fd;k fd ge nkf[kyk djsaxsA blfy, gqdqe gqvk fd ,d vehu mtjr
ij eqdjZj gks ds mlds ekjQr uD'kk cgqjuiwj crkSj gYdk gn cLr vkSj
uD'kk 'kksykiqjh fdLrokj lkQ rS;kj djk;k tk;sA vkSj tks t+ehu
ljdkjh gYdk 'kksykiqjh esa jgsxh t+ehu jax t+jn ls mlesa okLrs f'kuk[r
utwy ljdkj iwjk dj nsosA vyejd~e rkjh[k 30 flrEcj lu~ 1863 bZ0
n0 gkfde y{e.k izlkn udyuohl A^^
"Robekar Kutchery Collectorate, District Faizabad.
In the Court of Mr. Babrak Carnegi, Deputy commissioner,
dated August 31, 1863, letter no. 2482, dated August 25,
1863 from the Secretary, Chief Commissioner, Docket
number 116 dated August 28, 1863, received on the subject
for providing a piece of Nazul land exempted from rent
near Ayodhya as Maafi Dawam fetching annual rent of
Rs.302/3/6 (Rupees Three hundred two Annas three and
Pai six) which was sanctioned by the Government as
Maafi Dawam ( forever) to the Masjid Janam Sthan. The
map of the proposed land marked for the purpose should
                                                        2329

clearly indicate boundaries and be prepared on scale and
be sent by the Deputy Commissioner to the Commissioner
alongwith report and Naksha Amin.
      It was ordered
      That this Robekar be sent, as it is, to the Extra
Commissioner, Munshi Rai Ram Dayal. Put up for
compliance and necessary action. It should be mentioned
that Munshi Saheb may take necessary action in
consultation with Mr. Babrak Carnegi.
                                       Sd/- Rai Ram Dayal
                                  Extra Asst. Commissioner.
                                   No. Roznamcha 208 (sic)

Ordered:
Put up along with the previous file.
                       Dated September 9, 1863 Sd/- Officer.
After perusal of the file it appeared that Rajjab Ali and
Mohammad Asghar are not present. It is to be ascertained
from them whether they require the land as per the orders.
So it was ordered to be put up today, the 12th of September
1863(sic) Sd/- officer 16th September, 1863.
Later on the case of Rajjab Ali and Mohammad Asghar
was put up for proposal. The Numbardargaan told that
land including Sholapuri and Bahoranpur which is that of
Nazul, fetching rent of Rs. 302, 6 Annas and 6 Paie may be
given to them. Inquiry from the 'Sharishta' record revealed
income of Rs. 193 from Bahoranpur and Rs. 172 from the
land in Sholapuri (total Rs. 355 annually). The land as
requested above may be given to us with suitable
conditions by the Asstt. commissioner for the land. The
land fetching rent of Rs. 52-12-6 can be selected from
                                                                   2330

        Shoplapuri and the entire village of Bahoranpur should
        remain intact.
        Order:
        Put up along with the orders of Assistant Commissioner,
        In-charge district.
                                       Dated September 16,1863
                                                     Sd/- officer
        Court of Dr. Hegh Saheb Asstt.
        In-charge District Faizabad.
        Munshi Rai Ram Dayal Extra Commissioner as per his
        own choice selected land 52-12-6 - the map of the two
        plots-as per orders of the secretary to the Chief
        Commissioner, alongwith the proper report be sent as per
        instructions. Therefore, the report will be duly sent.
        Compliance be ensured. May be sent today.
                                          Dated September 28, 1863.
        Ijlasi Munshi Rai Ram Dayal. Presented for orders. The
        applicant was asked as to whether he would deposit
        'Ujrat' (fees) of Amin. He said that he would. Therefore,
        it was ordered that an Amin may be appointed who would
        prepare clear maps of the lands of Bahoranpur and
        Sholapur, indicating their respective boundaries clearly
        with Kishtwar details. The land of Government Nazul
        should be marked by yellow colour, for identification.
                                          Dated September 30, 1863.
                                   Sd/- Officer Lachhman Prasad."
2339.        Exhibit A-14 (Suit-1) (Register 7, page 181) said to
be a copy of the letter dated 25.08.1863 sent by the Secretary,
Chief Commissioner Oudh to the Commissioner Faizabad
Division stating as under:
              "With reference to your letter no. 826 dt. 9th ..... I am
        directed to inform you that the Governor General has
                                                                          ‫‪2331‬‬

        ‫‪sanctioned the Chief Commr's proposal for the‬‬
        ‫‪commutation of the cash payment of Rs. 302.3.6 granted‬‬
        ‫‪in perpetuity for the support of the Janamsthan mosque‬‬
        ‫‪at Fyzabad to a grant of land rent free estimated to yield a‬‬
        ‫‪yearly rental of that amount and to request that you will‬‬
        ‫‪provide for the change by a grant of some Nazool land‬‬
        ‫"‪near Ajudhia.‬‬
‫‪2340.‬‬           ‫‪Exhibit A-17 (Suit-1) (Register 7, page 193-197) is‬‬
‫‪also a copy of the order-sheet dated 16th September, 1865 of the‬‬
‫‪office of Assistant Commissioner Faizabad and reads as under:‬‬
                                    ‫نقل بطور سند‬
        ‫روبکار کچہری کلکٹری ضلع فیض آبمماد بمماجلس مسمٹر بممابرک کممارنیگی‬
        ‫صاحب بہادور ڈپٹی کمیشنر واقع ‪ ۱۳‬ستمبر ‪۱۸۶۵‬ء ڈاکٹ نمممبری ‪۲۱۰۵‬‬
        ‫مورخہ ‪ ۶‬ستمبر سن ‪۱۸۶۵‬ء مرسلہ صاحب فانینسممیل کمیشممنربہادور بممذریعہ‬
        ‫ڈاکٹ نمبر ‪ ۸۶۷‬مورخہ ‪ ۹‬ستمبر سن ‪۱۸۶۵‬ء صاحب کمیشنر بہادور بممدیں‬
        ‫مضمون صادر ہوا جو زمین واسطے معاوضہ مسجد جنم استھان ک مے پسممند‬
        ‫کیا ہے منظور کی گی۔‬
        ‫لہذا حکم ہوا کہ‬
        ‫روبکار ٰہذا خدمت میں منشی نند کشور صمماحب ب ہادور ایکسمٹرا اسیس مٹنٹ‬
        ‫کمیشن میں رپورٹ پیش ہوے کہ بہت جلد ساتھ صحت کہ زمین موضعہ کے‬
        ‫کریں۔‬
        ‫فقط دستخط حاکم اجلس منشی نند کشور صاحب بہادور۔‬
                                      ‫حکم ہوا کہ‬
        ‫جو زمین معاوضہ میں تحریر کی گی ہے اس پر دخممل دے دیمما جمماوے۔ اور‬
        ‫دخل نامہ لیا جاوے المرقوم ‪ ۱۴‬ستمبر ‪۱۸۶۵‬ء دستخط حکم‬
        ‫جناب عالی دام حسمتۃ‬
        ‫زمین جمعی ‪ ۳۰۲‬روپیہ ساڑھے ‪ ۳‬آنے حسب تجویز ہوی ہے۔ ب ہرن پممور‬
        ‫معاوضہ مسمملم آراضممی شممولہپوری مگممرور ‪ ۱۲۷۳‬فصمملی مبلیممغ ‪ ۷‬روپیمہ‬
        ‫جمعی معاوضہ بہرن پور ہوکر پٹہ دیا گیا ہے۔ یعنممی ‪ ۱۹۳‬مبلیممغ ‪ ۲۰۰‬روپیمہ‬
        ‫کا پٹہ ہوا چنانچہ رپورٹ ‪ ۶‬ستمبر سن ‪۱۸۶۵‬ء میں مفصل عرض کیمما۔ ل ہذا‬
                                                                  ‫‪2332‬‬

‫ض رساں ہوں کہ بل لیحاظ پیشمی جممع زمیمن‬
                                      ‫قبل دخل دیہانی کے مقرر عر ِ‬
‫تجویز شدا سابقہ پر دخل دلیا جاوے یہ جسممطرح سمے کمہ ارشممادہو معروضمہ‬
‫‪ ۱۴‬ستمبر ‪۱۸۶۵‬ء‬
‫اجلس منشی نند کیشور‬
‫صاحب ایکسٹرا اسیسٹنیٹ کمیشنر بہادور معلوم ہوتمما ہے۔ کمہ وقممت تجممویز‬
‫معاوضہ جمعی ہے کہ معاوضہ بہورن پور کے مبلیغ۔۔۔۔۔۔ ‪ ۱۹۳‬روپیہ ہے۔ کممہ‬
‫سممن ‪ ۱۲۷۱‬و ‪۱۲۷۲‬می مں و ہی جمعممی قمما ۖم ر ہی اب وقممت بندوبسممت سممن‬
‫‪۱۲۷۳‬ء کہ جمع مذکور میں ‪ ۷‬روپیہ اضافہ ہوکر ‪ ۲۰۰‬روپیمہ کمما پ ٹہ قبممولیت‬
‫ہوا اس صورت میں اب حکام تجویز معاوضۃ و بندوبسممت حممال س مے سممات‬
‫روپے کا اضمافہ ہے جمب کمہ نقشمہ معاوضمہ مرتمب ہوکر واسمطے منظموری‬
‫ارسال ہوا تھا تو جمع ‪ ۱۹۳‬تھے تواب تعمیل صمدور منظمموری جممو اضمافہ‬
‫قلیل ‪ ۷‬روپیے کے فیصدی ڈاھی روپیے ہوتا ہے ہو گیا ہے۔ چندالءق لیحماظ‬
‫نہیں ہے۔ مگر اطلع اسکی ضروری ہے۔ اس واسطے حکم ہوا ک مہ اطلع مًا‬
‫یہ کاغذ بحضور جناب صاحب ڈپمٹی کمیشممنر ب ہادورپیش ہوی کمہ بللحمماظ‬
‫لحافہ دخل دلیا جاوے اور اسکی مجرای زمین شعلہ پوری سے کرلی جاوی‬
‫‪ ۱۶‬ستمبر ‪۱۸۶۵‬ء‬
‫دستخط حاکم‬
‫لچھمن پرساد حاکم‬
‫‪^^udy crkSj lun‬‬
‫‪jkscdkj dpgjh dysDVjh ftyk QStkckn cbtykl feLVj ckcjsd‬‬
‫‪dkjusxh lkgc cgknqj fMIVh dfe'uj okd;k 13 flrEcj lu 1865 bZ0‬‬
‫‪MkdV uEcjh 2105 eksjZ[kk 6 flrEcj lu~ 1865 eqflZyk lkgc‬‬
‫‪Qkbusuf'k;y dfe'uj cgknqj ctfj;s MkdV ua0 867 eksfjZ[kk 9 flrEcj‬‬
‫‪lu 1865 bZ- lkgc dfe'uj cgknqj cnha et+ewu lkfnj gqvk] fMIVh‬‬
‫‪dfe'uj cgknqj us tks tehu okLrs eqvkotk‬‬          ‫‪efLtn tUe&LFkku ds‬‬
‫‪ilUn fd;k gS eUtwj dh xbZ fygktkA‬‬
                              ‫‪gqdqe gqvk gS fd‬‬
‫‪jkscdkj gkt+k f[kner esa eqU'kh uUn fd'kksj lkgc cgknqj ,DlVjk‬‬
‫‪,flLVsUV dfe'uj e; fjiksVZ is'k gksos fd cgqr tYn lkFk lsgr ds‬‬
‫‪t+ehu‬‬   ‫‪eqvkotk djsa QDr nLr[kr gkfde btykl eqU'kh uUn fd'kksj‬‬
‫‪lkgc cgknqjA‬‬
                                                                  2333

                                 gqdqe gqvk fd
tks t+ehu eqvkotk esa rgjhj dh x;h gS ml ij n[ky ns fn;k tkosA
vkSj n[kyukek fy;k tkos vyejdwe 14 flrEcj 1865 nLr[krs gkfdeA
                          tukcs vkyh nke g'k~ergw
t+ehu tek 302 ¼viBuh;½ :0 lk<+s 3 vkus gLc tsy rtchc gqbZ gSA
cgwjuiwj ekSt+k eqlYye vkjkt+h 'kksykiqjh et:j lu~ 1273 Qlyh
eqcfyd 7 :0 tek ekStk cgwjuiwj btkn gksdj iV~Vk fn;k x;k gSA
;kuh ctk; 193 eqcfyd 200 :0 dk iV~Vk gqvk pqukaps fjiksVZ 6
flrEcj lu~ 1865 bZ0 esa eqQLly vtZ fd;kA fygktk dcy n[ky
nsgkuh ds eqdjjZ vtsZ jlk gwa fd fcykfygkt is'kh tek tehu rtoht
'kqnk lkfcdk ij n[ky fnyk;k tkosA ;k ftl rjg ls bj'kkn gksA
eksj[kk 14 flrEcj lu~ 1865 bZ0
         btykl eaq'kh uUn fd'kksj     lkgc ,DlVjk vflLVsUV dfe'uj
cgknqj
         ekywe gksrk gS fd oDr rtoht+ eksvotk        tek gS fd ekStk
cgwjuiwj ds eqcfyx 193 : gS ds lu~ 1271 o 1272 esa ogh tek dk;e
jgh vc oDrs cUnhcLr lu~ 1273 ds tek etdwj esa 7 :0 bt+kQk
gksdj 200 :i;s dk iV~Vk dcwfy;r gqvk bl lwjr esa vc              gqdke
rtoht eqvkotk o cUnkscLr gky ls lkr :i;s dk btkQk gS tcfd
uD'kk eqvkotk eqjRo gksdj okLrs eUtwjh bjlky gqvk Fkk rks tek 193
FksA rks vc rkehy lqnwj eUtwjh tks bt+kQk dyhy 7 #i;s ds Qhlnh
<kbZ :i;s gks x;k gSA pUnk          - - - - -yk;ds fygkt+ ugha gSA exj
bfRryk bldh t+:jh gSA bl okLrs gqdqe gqvk fd bfRryku ;g dkxt+
cgqtwj tukc lkgc fMIVh dfe'uj cgknqj - - - -is'k gksos fcyk btkQk
vt+kQk n[ky fnyk;k tk;s vkSj mldh eqtjkbZ t+ehu 'kksykiqjh ls dj
yh tk;sA 16 flrEcj lu~ 1865 nLr[kr gkfde y{keu izlkn A^^
"Robekar Collectrate, District Faizabad, before the Court
of Mr. Babrak Carnegi Deputy Commissioner, Dated -
September 1865- docket number 2105 dated September 6,
1865 passed by the Financial Commissioner through
docket no. 867 dated September 9, 1865, according
approval of the land selected for compensation for Masjid
                                                         2334

Janam Sthan, Sd/-
Ordered.
Roobkar be put up before Munshi Nand Kishore, Extra
Assitt. Commissioner and the land may be allotted.
                                   Sd/-Munsi Nand Kishore.
Ordered:
Possession over the land for compensation as proposed
be given and receipt/certificate of possession be
obtained..
                               Sd/- Munshi Nand Kishore.
                           Dated September 16, 1865. Sd/-.

Respected Sir,
      The land yielding revenue of Rs. 302, 3 and half
Annas has been selected. The lease of village Bahooranpur
(whole) and Aarazi Sholapuri (Part) as per 1273 Fasli was
given on deposit of Rs. 7/- , i.e., instead of Rs. 193/ lease
was granted for Rs. 200/- the details whereof have been
given in the report dated September 6, 1865. Therefore,
before handing over the possession, I would pray once
again that the possession over the demarcated land be
given or as your honour may deem proper.
                                 Dated September 16, 1865.
Ijlas Munshi Nand Kishore, Extra Asstt. Commissioner.
      It seems that at the time of proposing the land as
compansation, for Bahooranpur revenue was Rs. 193/-.
The same figure continued during 1271 and 1272 Fasli..
But at the time of Bandobast in 1273 F,         Rs. 7/- was
increased, making the total amount to Rs. 200/- at which
the lease was accepted/approved.. In these circumstances,
there was an increase of Rs. 7/- whereas, when the map
                                                                            ‫‪2335‬‬

        ‫‪was prepared and submitted, the said amount was Rs.‬‬
        ‫‪193/- only. Now after the orders of approval Rs. 7/- which‬‬
        ‫‪is‬‬      ‫‪2.5%..‬‬      ‫‪Though‬‬         ‫‪it‬‬        ‫‪does‬‬       ‫‪not‬‬     ‫‪deserve‬‬
        ‫‪attention/consideration but furnishing of the information‬‬
        ‫‪regarding it is necessary. Therefore it was ordered that‬‬
        ‫‪necessary‬‬       ‫‪papers‬‬    ‫‪be‬‬    ‫‪put‬‬     ‫‪up‬‬     ‫‪before‬‬     ‫‪the‬‬   ‫‪Deputy‬‬
        ‫‪Commissioner--sic--that possession may be given without‬‬
        ‫‪considering the increase and its adjustment be made from‬‬
        ‫‪the land in village Sholapur.‬‬
                                                ‫‪Dated September 16, 1865‬‬
                                                                 ‫"‪Sd/- Officer.‬‬
‫‪2341.‬‬           ‫‪Exhibit A-18 (Suit-1) (Register 7, page 199-205) is‬‬
‫‪a copy of the order dated 30th October 1865 from the office of‬‬
‫‪the Assistant Commissioner, Faizabad and reads as under:‬‬
        ‫جناب عالی دامم حشمتہ‬
        ‫تعمیل حکم رقم زدہ ‪ ۵‬ستمبر سن ‪۱۸۶۵‬ء درباب دیے جانے نقممد ی وزمیممن‬
        ‫خطیب مسجد جنم استھان کو عرض رساں ہوں۔ کہ حال دیے جممانے نقممد اور‬
        ‫نیز یہ کہ اب کس سال سے سیال کو ملنا چاہے۔ مفصممیل رپممورٹ ایکمماونٹینٹ‬
        ‫سے دریافت بزرگان عالی ہوگا اور صورت عیوضانہ یمہ ہے کمہ بتاریممخ ‪۱۶‬‬
        ‫ستمبر ‪۱۸۶۳‬ء بہرنپور موضع مسلم جمع ‪ ۱۹۳‬اور زمین جمع ‪ ۱۰۹‬روپیہ‬
        ‫ساڑھے ‪ ۳‬آنما حلقمہ آراضممی شمعلہ پموری واقمع صمماحب گنمج سمے حممانگیں‬
        ‫‪ ۳۰۲،۳۰۱۰۹‬۔۔۔۔۔۔۔کے آراضی تجممویز ہو کمے۔ ‪ ۲۳‬دسمممبر سممن ‪۱۸۶۴‬ء‬
        ‫رپممورٹ بحضممور صمماحب کمیشممنربہادور صمماحب بھیجمما گیمما ک مہ ی مہ سممب‬
        ‫کارواءی مثل میں موجود ہے۔ اور وہ سن ‪۱۲۷۳‬ءمثل پ ٹہ موضممع بہرنپممور‬
        ‫جمع ‪ ۲۰۰‬روپیہ اور پٹہ آراضممیات شممعلہ پمموری مطممابق جمممع ‪ ۱۲۷۲‬روپیمہ‬
        ‫تقسیم ہو گیں۔‬
        ‫مورخہ ‪ ۶‬ستمبر ‪۱۸۶۵‬ء‬
        ‫العبد‬
        ‫بھول ناتھ‬
        ‫اجلس منشی نند کشور صاحب ب ہادور ایکسمٹرا اسیسمٹنٹ کمیشممنر چممونکہ‬
                                                                       ‫‪2336‬‬

‫حسب واقعہ روبکار علحدہ کے حکم دخل دیہانی کا دیا گہا۔ اس ل مے حکممم‬
‫ہوا کہ یہ رپورٹ شامل مثل کے رہے۔‬
‫المرقوم ‪ ۱۴‬ستمبر ‪۱۸۶۵‬ء‬
‫دستخط حاکم‬
‫اجلس مسٹر بابرک کارینگی صاحب بہادور‬
‫بعد ملحظہ حکم منشی نند کشور صاحب بہادورڈپٹی کمیشنر کےحکم ہوا کممہ‬
‫بل لیحاظہ اضافہ کے فےالعوز بایندہ معاوضہ کممو دخممل دلیمما جمماوے۔ بجینسمہ‬
‫باجلس منشی نند کشور صاحب پیش ہو کہ براء مہربانی بللیحاظ رپممورٹ‬
‫داروغہ کے شاید ابہی کو ٔی رپممورٹ نمہ دیممویں یابنممدہ معاوضمہ کممو دخممل دیمما‬
‫جاوےجو ایک سوال سا ٔل بابت پانے نقدی جوسابق سے مقرر تھا شامل مثل‬
‫کےہے اسکی بابت بھی ڈپٹی صاحب بدریافت رشتے خزانہ کے ایسی تجویز‬
‫فرمادیں کہ جسمیں فورًا یہ مقدمہ ختم و طے ہو جاوے۔‬
‫تاریخ ‪ ۱۰‬اکتوبر ‪۱۸۶۵‬ء‬
‫دستخط حاکم روزنامچہ‬
‫اجلسی منشی نند کشور صاحب بہادور ‪۱۰۱۱‬‬
‫فورًا دخل دلیا جاوے اور دخمل نمامہ لیما جمماوے اوراس طمرح دلی جماوے‬
‫نقدی کے یہ کاروای بھیجیا جاوے کہ دوسری دفا میں تحریرکیفیممت مفصممل‬
‫بنام اکانٹنٹ دیا گیا ۔ بعد گزرے رپورٹ کے حکم مناسب دیا جایگا۔‬
‫اکتوبرٍ‪۱۸۶۵‬ء دستخط حاکم ‪۱۰‬‬
‫جناب عالی دام حشمتہ کاروای دی جانے زمین کے ختم ہو ٔی اور اینممدہ کممو‬
‫دخل دلیا گیا اور دخل نامہ بھی روبرو حضور کے و تصدیق ہو گیمما۔ اب‬
‫نسبت ان کاغذات کے حکم مناسب ہوجاتاہے۔‬
‫معروضہ ‪ ۱۹‬اکتوبر ‪۱۸۶۵‬ء‬
‫کمترین بھول ناتھ اجلس منشی نند کشور صاحب بہادور۔‬
‫بعد ملحظہ کیفیت تعمیل کے حکم ہوا کمہ موضممع ب ہرون پورآراضممی شممعلہ‬
‫پوری جو معاوضمہ میمں دی گممی رجسمٹر سمے خممارض ہو اور بعممد تکمیممل‬
‫کاغذات داخل دفترہو اوراگر ضروت جواب ک مہ ہو تمموانگریزی می مں لک ھا‬
‫جاے۔‬
‫المرقوم ‪ ۳۰‬اکتوبر سن ‪۱۸۶۵‬ء‬
‫دستخط حاکم‬
                                                               2337

tukcs vkyh nkeS g'kergqA
rkehy gqdqe jde tnk 5 flrEcj lu~ 1865 bZ0 njckc ds fn;s tkus
uxnh o t+ehu [krhc efLtn tUe LFkku dks vtZ jlk gwaA gkykfd fn;s
tkus tj uxnh vkSj uht ;g fd vc fdl lky ls lk;y dks feyuk
pkfg,A eqQLly fjiksVZ ,dkmUVsUV ls nj;kQ~r cUnsxkuh vkyh gksxk
vkSj lwjrs ,otkuk ;g gS fd crkjh[k 16 flrEcj lu~ 1863 cgwjuiwj
ekStk eqlYye tek 193 vkSj t+ehu tek 109 :i;k lk<+s rhu vkuk
gYdk vkjkt+h 'kksykiqjh okds;k lkgsc xat ls gekaxh 302&2&6109 ds
vkjkth rtoht gks dj 23 fnlEcj lu~ 1864 bZ0 fjiksVZ cgqtwj lkgsc
dfe'uj lkgsc Hkstk x;k fd ;g lc dk;Zokgh feLy esa ekStwn gS
vkSj ;g lu~ 1273 Q0 iV~Vk ekStk cgksjuiqj ctek 200 :i;k vkSj
iV~Vk vkjkft;kr 'kksykiqjh eqrkfcd tek 1272 Q0 rDlhe gks x;h
ek:tk 6 flrEcj 1865
      vyvCn HkksykukFk
      btykl eqU'kh uUn fd'kksj lkgsc ,DlVjk vflLVsUV dfe'uj
pwafd gLc okd;k jkscdkj vygnk gqdqe n[ky nsgkuh dk fn;k x;k
blfy,&gqdqe gqvk fd ;g fjiksVZ 'kkfey fefly ds jgsA vyejdwe 14
flrEcj lu~ 1865 bZ0 n0 gkfde
      btykl feLVj ckcjd dkjusxh lkgsc cgknqj ckn eqykfgtk
eqU'kh uUn fd'kksj lkgsc cgknqj ds gqDe gqvk fd c fygktk bt+kQk ds
fQyvkokt ckbZUnk eqvkotk dks n[ky fn;k;k tkosA cftUlgqcbtykl
eqU'kh uUn fd'kksj lkgc is'k gks fd cjk; esgjckuh fcyk fygkt fjiksVZ
njksxk ds fd 'kk;n vc Hkh dksbZ fjiksVZ u nsos ;k cUnk eqvkotk dks
n[ky fnyk;k tkos tks ,d loky lk;y ckcr ikus uxnh tks lkfcd
ls eqdjZj Fkk lkey feLy dh gS mlds ckcr Hkh fMIVh lkgsc cnfj;kQ~r
lfj'rs [kt+kuk ds ,slh rtoht Qjekos fd ftlesa QkSju ;g eqdnek
[kRe o r; gks tkosA rkjh[k 10 vDVqcj 1865 nLr[kr gkfde
      cbtykl eqU'kh uUnfd'kksj lkgsc cgknqj QkSju n[ky fnyk;k
tkos vkSj n[ky ukek fy;k tkos vkSj okLrk fnyk;s tkus uxnh ds ;g
dk;Zokgh Hksts fd nwljh nQk vkt rgjhj dSfQ;r eqQLly cuke
bdkmUVsUV fn;k x;k ckn xqt+jus fjiksVZ ds gqdqe equkflc fn;k tk;sxk
10 vDVqcj 1865 n0 gkfde
                                                                 2338

      tukcs vkyh nke g'ketgw dk;Zokgh nh tkus t+ehu ds [kRe gqbZ
vkSj vk;Unk dks n[ky fnyk;k x;k vkSj n[kyukek Hkh :c: gqtwj ds
rLnhd gks x;kA vc fuLcr mu dkxt+kr ds gqdqe equkflc gksuk
pkfg;s&ek:tk 19 vDVqcj 1865 bZ0
      btykl eqU'kh uUn fd'kksj lkgsc cgknqj derjhu Hkksyk ukFk okn
eqykfgtk dSfQ;r rkehyh ds - - - -gqdqe gqvk fd - - - - ekStk cgwju
iwj vkjkth 'kksyk iwjh tks ekotk esa nh x;h jftLVj ls [kkfjt gks vkSj
ckn rdehy - - - -dkx+t+kr rkehj nkf[ky nQ~rj vkSj vxj t:jr
tokc ds gks rks vaxzsth esa fy[kk;k tk;sA vyejd~e 30 vDVqcj lu~
1865 bZ0 nLr[kr gkfde*^
"Before Munshi Nand Kishore Extra Asstt. Commissioner
Respected Sir,
       In compliance of the order dated September 5, 1865
for giving cash and land to the Khatib Masjid Janamm
Sthan, I pray as under:
That it is to be decided as to from which year the
aforesaid cash should be payable to the applicant. A
detailed report may be required from the Accountant. A
report dated December 23, 1864 was sent to the
Commissioner        which      contained      the    position     of
compensation as follows: On September 16, 1863, Moawza
Musallm Jama 193/- and land Jama Rs 109/- and 3 and a
half anna, Halka Aarazi Sholapuri, situated at Sahebganj
--sic--306, 302-was marked/proposed. The proceedings
are available in the file. In 1273 F. lease of               Mauza
Bahooranpur Jama Rs. 200/- and for Aaraziat Sholapuri,
previous deposit .....1272 F. (sic) was allotted..
        Dated September 6, 1865 commissioner Bhola Nath.
     Ijlasi Munshi Nand Kishore Extra Asstt.Commissioner
Since in this matter orders for handing over possession
was given through robekar separately, it was ordered that
                                                         2339

report may be placed in the related file.
                                Dated September 14, 1865.
Order
In the Court of Mr. Babrak Carnegi.
      After perusal of the order of Munshi Nand Kishore it
was ordered that without taking into account the increase,
the allottee should immediately be given Dakhal
(Possession) sic--Ijlas Munshi Nand Kishore Saheb.
Possession may kindly be given without waiting for the
report of Inspector because he may not give one. The
allottee may be given possession. Another question/matter
regarding the fixation of the year from which the cash
amount would be payable, is enclosed in the file. The
Deputy Commissioner after enquiry from the Treasury,
may pass suitable orders so that the case is disposed of
immediately.
                      Dated October 10, 1865 Sd/- Officer.
Order.
Possession may immediately be given and Dakhal
Nama/acknowledgement thereof be taken. For payment of
cash, file may be sent for necessary action. For the second
time, detailed orders have been given to the Accountant.
After a proper report is obtained, and after perusal thereof,
suitable orders would be passed.
                       Dated October 10, 1865 Sd/- Officer.
Respected Sir,
Proceedings regarding handing over of the possession over
the land have been completed and the land has been given
to the applicant and Dakhal Nama has also been
verified/confirmed before your honour. Now suitable
                                                               2340

        orders may be issued regarding these documents.
                                           Dated October 19, 1865
                                                  yours faithfully.
                                                      Bhola Nath.
        Ijlas Munshi Nand Kishore Saheb.
        After perusal of the details regarding service, it was
        ordered --- Mauza Bahoranpur and - sic--Sholapuri which
        have been in Moawza (compensation), may be struck off
        from the register and after completing all the papers, be
        consigned to the office. If there is any need of answer to
        any query, it should be written in English. Dated October
        30, 1865
                   Sd/- Officer. Lachhman Prasad Naqal Nawees."
                                                          (E.T.C.)
2342.        The above documents refers to the cash grant and
thereafter the grants of land in lieu of cash grant to Mir Rajab
Ali and Mohd. Asgar. Here also there is nothing to support or
even to suggest that the Muslims actually attended the disputed
building or site for offering Namaz at all.
2343.        The factum of grant, as is evident from the above
record, has been heavily relied by Sri Jilani contending that this
is an impeccable evidence that the premises in dispute was in
possession, control and management of Muslims since 1860 and
onwards. It is contended that this grant was allowed after due
enquiry by the authorities at that time, as is mentioned in the
order passed by the Commissioner. Official acts are presumed to
have been done in accordance with law unless shown otherwise.
He, therefore, submits that no other evidence need be required
to show that the property in dispute remained throughout in
possession of Muslims as is fortified from the factum of the
                                                                2341

grant being allowed for maintaining the mosque in question. It is
submitted on behalf of the other side that this grant was allowed
on account of personal service and on certain conditions
mentioned in the certificate unattached with the mosque in
question and therefore, it does not prove anything.
2344.       We take the documents as it is and having gone
through the same very carefully, find that Mir Rajab Ali and
Mohd. Asgar claim to be 4th and 5th in generation in genealogy
and that too as the daughter's son of the 4th generation claimed
for grant which was allowed by the British authority. There is
no occasion for us to look into its correctness or validity since it
is a fact accomplished. However, ex facie it is absolutely
unbelievable that commencing from 1528, Mir Rajjab Ali and
Mohd. Asgar had rightly shown the genealogy running only in
five generations within a period of more than 325 years.
2345.       Besides, the grant, no doubt was allowed to them in
their names, though for maintaining the mosque in question but
the fact remains that there is not even a whisper in any of the
above documents that the Muslims visited the place in dispute
and offered namaz thereat. On the contrary, continuous visit of
Hindus and worship by them at the disputed site is mentioned in
a number of documents as well as in the historical records.
2346.       It is really a peculiar case of its own kind where
despite the fact that the building commonly known as mosque
existed yet it continued to be visited by Hindus and they
perform Darshan, Puja etc. therein ignoring the apparent nature
and shape of the construction as also the fact as to who made it.
2347.       Exhibit A-13 (Suit-1) (Register 6, page 173-177) is
a copy of an application dated 25.9.1866 said to have been
given by Mohd. Afzal Mutwalli Masjid Babari making a
                                                                                    ‫‪2342‬‬

‫‪complaint of construction of a Kothari Chabutara and placement‬‬
‫‪of idols within the compound of the disputed building which‬‬
‫‪reads as under:‬‬
               ‫نقل درخواست مورخہ ‪ ۲۵‬ستمبر ‪۱۸۶۶‬ء بمشممولہ مقممدمہ نممبری ‪ ۲۲۳‬مفصملہ ‪۱۸‬‬
       ‫مارچ ‪۱۸۷۱‬ء‬
       ‫محلہ کوٹ رام چندر اجودھیا اودہ ضلع فیض آباد‬
       ‫میر رجب علی خطیب مسجد بابری‬
       ‫مدعی‬
       ‫بنام‬
       ‫امیبکا سنگھ‬
       ‫مدعا علیہ‬
‫مسجد‬                         ‫خلصہ‬
‫تلسی داس وغیممرہ بیراگیممان بدرخواسممت ک ھودے جممانے سممید محمممد افضممل متممولی‬
‫جنمممم اسمممتھان رام سممماکنان ایممک کمموٹھری جدیممد جممو بمممابری واقمممع اودہ خممماص‬
‫سایل مدعی‬                    ‫اودہ مدعا علیہ مممدعاعلیہ ن مے جدیممد مالکانمما‬
                             ‫رکھنممممے مممممورت وغیممممرہ‬
                             ‫انمممممدورنی دروازہ مسمممممجد‬
                             ‫محلق چبوترہ بنا لیا ہے۔‬

       ‫غریب پرور سلمت‬
       ‫مسجد بابری واقع قریب جنم استھان مقام اودہ خاص میں بنای ہوی شاہ بابر کی‬
       ‫کہ جسکی وجہ صفای جمماروں بکشممی بنممام فممدویان متممولی مسممجد مممذکور سممرکار‬
       ‫دولت مدار انگریز بہادر سے تھی آج تک معین و بحال ہے۔ ہنممود کممو ہمیشمہ سمے‬
       ‫کدوکاوش امر مسجد میں چلی آتی ہے چنانچہ پیش ازیمں دوبممارہ امتنمماع امرجدیممد‬
       ‫موقوفہ سکستہ بجاے میں مچلکہ واقرارنامےنقد فرمان داخممل سممرکار ہو چکمما ہے۔‬
       ‫دفتر سممرکار میمں اکممثر نممابش ان مقممدمات کمے ملیمں موجممود ہیمں۔ فقممط اعممانت و‬
       ‫انصاف سرکار ہے آج تک مسجد محفوظ رہی تھوڑی عرصہ سے بیراگیممان جنممم‬
       ‫استھان نے بہیت فکریں کیں کہ ایک شوالہ قریب مسجد بنا دیں مگر ہم فدویان ک مے‬
       ‫اطلع حال کرنے سے ممانیت سرکار اس فساد سے نجات رہی۔ قریب مہن مے ک مے‬
       ‫عرصہ ہوتمما ہے کمہ تلسممی داس عغیممرہ بیراگیممان جنممم اسممتھان نمے ایممک چ ھوٹی‬
       ‫کوٹھری بارادہ رکھنے مورت وغیرہ کے چوری سے پھر بھر کے عرص مہ میممں‬
       ‫اندرون احاطہ طیار کر لیے فدوی فورًا بعد دریافت روز نامچہ تھانہ میمں خممبر دی‬
       ‫اور لکھوایا۔مگر اب تک کوی حکم سرکار بنا پر انہدام اسکے صممادر نہیمں ہوا۔‬
       ‫چونکہ اس کوٹھری کے رہنے سمے روز بممروز فسمماد بیراگیممان مقصممود ہے گویمما‬
                                                                       2343

‫بنانے شوالہ قایم ہونے سابق میں تازمانے کمشنری گولڈن صاحب بہادر کمشممنر ی مہ‬
‫چبوترہ بھی جسکے پاس کوٹھری بنای تھی میں نے نہیں پایا۔عیممن شممروع غممدر‬
‫میں کہ حاکم منصف رہا۔ دو دن کے عرصہ میں شباشممب یمہ چبمموترہ بیراگیممان نمے‬
‫بنوالیا۔ اسکے بن جانے سے کس قدر فساد بڑھ گیمما۔ اب چ ھوٹی کمموٹھری بنممانے‬
‫سے تھوڑی عرصہ میں آہستہ آہستہ جیسا انکا طریقمہ ہے زیممادہ تعمیممر کممر سممکتے‬
‫ہیں۔ لہذا عرض حالی کر کے امید وار انصاف ہہوں کمہ واسممطے گرانمے کمموٹھری‬
‫مذکور حکم حضور صادر ہو کہ فساد بیراگیان سمے مسممجد محفمموظ ر ہے واجممب‬
‫تھا عرض کیا۔‬
‫ سمتمبر‬۲۵ ‫عرض دشت فمدوی محممد افضمل متمولی مسمجد بمابری واقمع ممورخہ‬
‫ء۔‬۱۸۶۶

**udy nj[okLr eksj[kk 25 flrEcj 1866 bZ0 ce'kewyk e; uEcjh 223
eaqQflyk 18 ekpZ 1861 bZ0 eksgYyk dksV jke pUnz vtks/;k vo/k ftyk
Q+St+kckn
ehj jtc vyh [krhc efLtn ckcjh                 &&& eqn~nbZ
                              cuke
vfEcdk flga                                   &&& eqn~nvk vySg
efLtn               [kq y klk
l;~;n eksgEen       cnj[okLr         [kksns rqylhnkl oxSjk cSjkx;ku
vQty eqroYyh        tkus ,d dksBjh tnhn tue LFkku jke lkfduku
ckcjh okds vo/k     tks eqn~nvk vySg us vo/k eqn~nvk vySg
[kkl      lk;y      tnhn ekYdkuk j[kus
eqn~nbZ             ewjr oxSjk vUn:u
                    njoktk efLtn eqgyj
                    pcwrjk cuk fy;k gSA

xjhc ijoj lyker
        efLtn ckcjh okds djhc tue LFkku eqdke vo/k [kkl esa cukbZ
gqbZ 'kkg ckcj dh fd ftldh otg lQkbZ tkjkscD'kh cuke fQnfo;ku
eqroYyh efLtn etdwj ljdkj nkSyrenkj vaxzst+ cgknqj ls Fkh vkt
rd eqv;~;u o cgky gS gquwn dks ges'kk ls dnksdkfo'k vez efLtn esa
pyh vkrh gS pqukaps is'k vt+h nqckjk berukv vez tnhn o ekSdwQh
f'kdLrk ctk;s e; eqpydk o bdjkjukek uDn tqekZuk nkf[ky ljdkj
gks pqdk gS nQrj ljdkj esa vdlj ukfy'k bu eqdnekr dh felysa
ekStwn gSa Qdr bvkur o balkQ ljdkj ls vkt rd efLtn egQwt+
                                                                 2344

jgh FkksM+s vlsZ ls cSjkfx;ku tue LFkku us cgqr fQdjsa dha fd ,d
f'kokyk djhc efLtn cuknsa exj ge fQnfo;ku dh bRryk gky djus
ls eqekfu;r ljdkj bl Qlkn ls futkr jghA djhc eghus ds vlkZ
gksrk gSa fd rqylhnkl oxSjk cSjkfx;ku tue LFkku us ,d NksVh lh
dksBjh c&bjknk j[kus ewjr oxSjk ds pksjh ls igj Hkj ds vlkZ esa
vUn:u vgkrk rS;kj dj fy;s] fQnoh QkSju ckn njk;kQ~r jkst+ukepk
Fkkuk esa [kcj nh vkSj fy[kok;k exj vc rd dksbZ gqDe ljdkj fcuk
oj bagnke blds lkfnj ugha gqvk pqafd bl dksBjh ds jgus ls jkst
cjkst Qlkn cSjkfx;ku edlwn gS xks;k cukus f'kokyk dk;e gksus
lkfcd esa rktekus dfe'kujh xksYMsu lkgc cgknqj dfe'kuj ;g pcwrjk
Hkh gS ftlds ikl dksBjh cukbZ Fkh eSaus ugha ik;kA ,su 'kq: xnj esa fd
gkfde eqaflQ jgk nks fnu ds vlsZ esa 'kck'kc ;g pcwrjk cSjkfx;ku us
cuokfy;k mlds cu tkus ls fdl dnj Qlkn c<+ x;k] vc NksVh
dksBjh cukus ls FkksM+s vlsZ esa vkfgLrk vkfgLrk tSlk mudk rjhdk gS
T;knk rkehj dj ldrs gSa fygktk vtZ gky djds mEehnokj balkQ gwa
fd okLrs fxjkus dksBjh etdwj ds gqDe gqtwj lkfnj gks fd Qlkn
cSjkfx;ku ls efLtn egQwt+ jgs okftc Fkk vtZ fd;kA
veku ljdkjh lkeku gSA
vtZnkLr fQnoh eksgEen vQt+y eqroYyh efLtn ckcjh okds vo/k
eks[kkZ 25 flrEcj 1866 bZ0
       Copy of the application dated 25th of September 1866
included with case no. 223, decided on March 18, 1861
Mohalla Kot Ram Chander, Ayodhya, Oudh, District
Faizabad
       Mir Rajab Ali Khatib Masjid Babri --   Petitioners
                             Vs.
       Ambika Singh                --    Respondent

Masjid            Details
Syed              Application    for Tulsidas      etc
Mohammad          demolishing    the Bairagiyan Janam
Afzal             new Kothri which Sthan Ram residents
Mutawalli         has been newly of              Oudh-
Babri situated    constructed by the Defendants.
                                                        2345

at Oudh Khas respondent       for
Applicant/plai placing idols etc
ntiff          inside the door of
               the Masjid where
               he has constructed
               a Chabootra.

Gharib Parwar Salamat
Masjid Babri situated near Janam Sthan in Oudh Khas
constructed by Shah Babar. The work of scavenging and
cleaning was given to the applicants by the Mutawalli by
the British Government, which still continues. There had
always been a tussle with Hindus who have ever been
expressing their interests in the affairs of the Masjid.
Therefore on complaints several undertakings and sureties
have been filed and a compromise has also been entered by
them not to interfere with it. A good number of files of
frequent such complaints in past are kept in the
Collectorate, Yet, only due to the wisdom and justice of the
Court,the Mosque could remain safe and protected. But for
the last few days the Bairagis of Janam Sthan are trying to
build a Shivala near Masjid. But due to our vigilance and
reporting of the matter to the authorities and restriction
imposed by the Government it remained free from any
dispute. About a month back the defendants Tulsidas
etc., Bairagis Janamasthan with the intention of
planting idols etc in it have constructed a Kothri in an
illegal manner within few hours inside the compound of
the Mosque. The applicant informed the police vide
Roznamcha Thana but till now no orders regarding
demolition of the Kothri have been issued by the
Government. Since owing to continuance of the existence
                                                                           2346

        of Kothari, there is apprehension of daily tussle and clash
        caused by Bairagiyan. Mr. Goldane Commissioner did not
        find even the Chabootra built near the Kothri in the past.
        At the time of Gadar, within two days Bairagiyan got the
        Chabootra constructed overnight. Because of this
        construction, there occurred so much rioting in the local
        populace. Now a small Kothri has been constructed
        within a short span of time. They can increase such
        constructions gradually as is their nature or habit.
        Therefore, after putting the real situation before your
        honour, it is prayed that mosque may remain protected
        from the dispute or quarrel of Bairagis and orders for
        dismantling the Kothari may be passed. I deemed it my
        duty to inform you. Applicant Mohammad Afzal Mutawalli
        Masjid Babri situated at Oudh, dated September 25, 1866"
2348.          Exhibit 29 (Suit-1) (Register 5 page 103-105) is a
copy of the order dated 12.10.1866 of Deputy Commissioner,
Faizabad in case No. 223 Mohd. Afzal against Tulsi Das and
others directing for consignment of record to office. It says:
        ‫ء برطبق درخواسممت محمدافضممل متممولی‬۱۸۶۶ ‫ اکٹوبر‬۱۲ ‫نقل حکم مورخہ‬
        ‫مسممجد بممابری واقممع اودہ خمماص خلف تلسممی داس وغیممرہ بہراگیممان جنممم‬
        ‫ سمماکن محلمہ‬۲۲۳ ‫ء بمقممدمہ نمممبر‬۱۸۶۶ ‫ سممتمبر سممن‬۲۵ ‫اسممتھان معروضمہ‬
        ‫کموٹ رام چنمدر پرگنمہ حمویلی اودہ ضملع فیمض آبماد اجلسمی جنماب ڈپمٹ‬
        ‫ء‬۶۱ ‫ مارچ سن‬۱۸ ‫کمیشنر صاحب بہادر فیض آباد منفصلہ‬
                   ‫مسٹر رجب علی بنام اسکالی سنگھ‬
                               ‫حکم ہوا کہ‬
                 ‫ء‬۱۸۶۶ ‫ اکتوبر سن‬۱۲ ‫داخل دفتر ہووے‬
                           ‫دستخط بہ انگریزی‬
        ^^udy gqdqe eksj[kk 12 vDVqcj lu 1866 bZ0 ojrcd nj[okLr eqgEen
        vQty eqroYyh elftn ckcjh okds vo/k [kkl f[kykQ rqylh nkl
        oxSjg cSjkfx;ku tUe LFkku ed:tk 25 flrEcj lu 1866 bZ0
                                                                        2347

        ceqdnek uEcj 223 lkfdu eqgYyk dksV jke pUnz ijxuk gosyh vo/k
        ftyk QStkckn btyklh tukc fMIVh dfe'uj lkgc cgknqj QStkckn
        equQflyk 18 ekpZ lu 61 bZ0A
        feLVj jTtc vyh                  cuke                   vldkyh flag
                                gq d q e gq v k fd
        nkf[ky nQ~ r j gk so s a 12 vDVqcj lu~ 1866 bZ0
                                                      nLr[kr c[kr vaxzsth^^
        "Copy of the order dated 12.10.1866, on the application of
        Mohd. Afzal Mutawalli Masjid Babri situated at Oudh
        Khas     against    Tulsi    Das       and   others,   Bairagiyan,
        Janamsthan, dated September 25, 1866 in case no. 223,
        resident of Mohalla Kot Ramchandar Pargana Haveli
        Oudh District Faizabad; In the Court of Deputy
        Commissioner Saheb Bahadur Faizabad decided on March
        18, 61. Mr. Rajab Ali vs. Askali Singh
        order.
               Be consigned to office.
                                                 Dated October 12, 1866.
                                                         Sd/ in English"

2349.          Exhibit A-19 (Suit-1) (Register 7, page 207-213) is
a copy of the order and decree dated 03.02.1870 of Settlement
Officer's Court Faizabad in Case No. 5, Mohd. Afzal Ali and
Mohd. Asgar Vs. Government regarding Mauja Bahoranpur
Taluka, Pargana Haveli Awadh. The dispute pertains to superior
propriety right revenue free. The order reads as under:
               "Parties present. The plaintiff who has been present
        at all the sittings in the other cases connected with this
        village is today absent, but as all the other cases are now
        concluded and his suit is under a grant from the British
        Government, his case is proceeded with.
               I find that in answer to the Chief Commr's circ.
                                                          2348

43/1463 of 21st May 1863 enquiring about endowment for
support of mosques and other religious purposes in the
Fyzabad District, a letter ( No. 53 of 2nd July 1863) was
sent by the D.C. stating that a sum of 302/2 was paid
annually from the imperial revenue for the support of the
Janamsthan mosque in Ajudhia. On the 28th Augt. the
Commr. forwarded copy of the letter from the Secretary to
the Chief Commr. to his address No. 2492 of 25th August
1863 which is as follows:
            "With reference to your letter no. 829- of 9th ult
      I am directed to inform you that the Governor
      General has sanctioned the Chief Commr's proposal
      for the commutation of the cash payment of Rs. 302-
      2-0 granted in perpetuity for the support of the
      Janamsthan mosque at Fyzabad to a grant of land
      rent free estimated to yeild a yearly rental of that
      amount and to request that you will provided for the
      change by a grant of some Nazool land near
      Ajudhia."
In obedience to these orders a proposal was made and
statement submitted (D.C's No. 381 dt. 16th Nov. 1864) to
give over mauja Sholapur and Bahoranpur.
      To this Commr replied in no. 1289 of 20th Nov: Reply
to No. 381 dt/ 16th inst. states that the land included in
Bahoranpur and Sholapur seems exactly to suit the
requirement of the case. The cultivated area gives the exact
nikasi wanted and there is no land likely to come under
cultivation and thus give the muafidar larger income at the
expanse of the state. ...... Beg D.C. will take an agreement
from the manager of the Cantonment (Endowment) and
                                                                            2349

        Offg. Commr. will then report the grant for the sanction of
        suit Finl. Commr.
        In No. 493 of 23rd Dec: 1964 submitted this argument.
        The argument is on record under signature of Mohammad
        Asghar and Mohammad Afzal Ali.
        Commr: in his No. 867 Dt/ 9th Septer: 1865 forwarded copy
        of J. C.'s 2105 dT/ 5/6 Septer: approving of the selection of
        land made by the Off: Dy. Commr. of Fyzabad for
        Janamsthan mosque.
        In accordance with these orders all other suits relating to
        the village having been disposed of, I now decree as
        follows:
        Decree
        The superior proprietory right in Mauza Bahoranpur is
        decreed revenue free to Mohammad Asghar and
        Mohammad Afzal Ali."
2350.          Exhibit 26 (Suit-1) (Register 5 page 91-93) is the
plaint dated 22.02.1870 of the suit filed by Mohd. Asghar. It
says:
        ‫نقل عرضی دعوی مثمولہ مثل حقیت موضع کمموٹ رام چنممدر پرگن مہ حممویلی‬
        ‫ محمممد اصممغر وغیممرہ‬۱۳۲ ‫اودہ تحصیل وضلع فیممض آبمماد جلممد سمموم بسممتہ‬
        ‫مدعیان بنام سرکار بہادر مدعا علیہ دعوی عرضی رام کمموٹ پرگن مہ حممویلی‬
        ‫اودہ‬
        ‫ء‬۱۸۷۱ ‫ اگست‬۲۲ ‫فیصلہ‬
        ‫ نمبر‬۱۲۵ ‫بصیغہ بندوبست‬
        ‫سرکار بہادور مدعا علیہ‬
        ‫سیدمحمد اصممغر و محمممد افضممل نواسمہ سممید حسممین علممی متمموفی خطیممب و‬
        ‫موزن مسجد بابری واقع جنم استھان اودہ‬
        ‫ درختان املممی وکھنمڈل واقممع‬۲۱ ‫ بیھگاضربی میں‬۷/‫۔‬۲ ‫بدعوی فیصلہ اوپر‬
        ‫دروازہ مسجد بابری واقممع مسممجد جنممم اسممتھان اودہ بممموجب نمممبر خسممرہ‬
                                                                        ‫‪2350‬‬

‫حسب عملدرآمد قدیم‬
                                                        ‫غریب پرور سلمت‬
‫عہدہ خطابت و موزن جامع مسجد بابری وقع جنم اسممتھان اودہ پشممتہ پشممت‬
‫ل بعد نسل بیچ فیض و تصرف بزرگان ہم سمماءل کمے چل اتمما ہے‬
                                                        ‫سے و نس ً‬
‫بلکہ درختان ‪ ۲۱‬املی پنچ و تصرف ہم ساءلن و بزگان ہم سمماءلن ک مہ ر ہا‬
‫ہے مدت ہوا کمہ اس پمر قابضمہ و متصمرف ہہوں و سمبب مصمیعت حقیمت کمہ‬
‫رجب علی شاہ فقیرہ آباد کچھ بزرگان ہم ساءل کا تھا و ملزم ہم ساءل کا‬
‫رہا ہے جس وقت فقیر مذکور نے عہد شاہی میں خلف راے ہم ساءل کا ہوا‬
‫تب اسکو باہر مکان سے کر دیا تب سے قبضمہ اس پممر نممام )نشممان پ ھٹہ ہوا‬
‫ہے( کنڈیل کے بحال ہے وہ کبھی کچھ مداخلت مدعا علیہ کو نہیں ہوی بلکممہ‬
‫مداخلت جانب ہم مدعیان و مقممابلہ برمممداس وغیممرہ ہو کمہ ڈگممری ہم سمماءل‬
‫لنےکی ہوی ہے وہ صدر حماکم بحمال ر ہا ہے وہ قبضمہ حقیمت میمں بمقمدمہ‬
‫مممادہو داس چیل بممرم داس مممدعی بنممام سممرکار ب ہادر مممدعا علیمہ مثممل میمں‬
‫موجود ہیں اس میں اجردار تھا کہ ڈگری ہم ساءلن کمے ہوے لیکممن عممدالت‬
‫سے ہدایت داءر کرنمے مقممدمہ ثممانی میمں نمبرخسممرہ ک ےہوے اسممکے علوہ‬
‫اسکے اورہم مدعیان عدالت ضلع تحت قبضہ موجمود ہے اسملیے درخواسمت‬
‫میں نمبرداری حضور سے کرا دی گی۔ امیدوار ہوں کہ بعد تحقیقممات لمموازمہ‬
‫عدالت ڈگری تکیہ و درختان املی و کنڈیل بنام ہم مدعیان کہ فرماءی جمماوے‬
‫واجبًا عرض کیا معروضہ ‪ ۲۲‬فروری ‪۷۰‬ء‬
   ‫ہم محمد اصغر و محمد افضل کہ نام پر و عرضی دعوی میں موجود ہے‬
 ‫اقرار یہ ہےکہ جو کچھ عرض کیا ہے ازروے علم ویقین کے صحیح ہے‬
                                        ‫۔۔۔۔۔۔۔۔۔۔۔محمد اصغر و محمد افضل‬
                      ‫نواسہ سید حسین علی و خطیب و موزن مسجد بابری‬
‫‪^^udy vjth nkok e'kewyk fefly gdh;r ekStk dksV jke pUnz ijxuk‬‬
‫‪gosyh vo/k rglhy o ftyk QStkckn ftYn lks;e] cLrk 132 eksgEen‬‬
‫‪vlxj oxSjg eqn~nS;ku cuke ljdkj cgknqj eqn~nkysg nkok vkjkth jke‬‬
‫‪dksV ijxuk gosyh vo/k QSlyk 22 vxLr lu~ 1871 bZ0‬‬
‫‪olsxk cUnkscLr 125 u0 gncLr‬‬
‫‪lS;~;n eqgEen vlxj o eksgEen vQty uSoklk lS;~;n gqlSu vyh‬‬
‫‪eqrcQ~Qh [krho o eqroYyh elftn ckcjh okds tUe LFkku vo/k‬‬
                                                ‫‪ljdkj cgknqj eqn~nkysg‬‬
                                                                  2351

cnkok QSlyk Åij dCtk 7@&2 tjhoh ch?kk esa 21 nj[rku beyh
otks [kUMgy okdS njoktk elftn ckcjh okds elftn tUe LFkku
vo/k cekSfto uEcj [kljk gLo veynjken dnheA
xjhc ijoj lyker]
       vksgnk f[krkcr o eqvfTtu tkek elftn ckcjh okds tUe LFkku
vo/k iq'rkgkiq'r ls o ulyu okn uLy chp QSt oks rl:Q cqtqjxku
ge lk;y ds pyk vkrk gS cfYd nj[rku 21 beyh iap tks rlojq ge
lk;yku o cqtqjxku ge lk;yku jgk gS eqn~nr gqvk ml ij dkfct o
eqrlfjQ gwa oks lccs e'kh;r gdh;r ds jtc vyh 'kkg Qdhjkckn
cqtqjxku ge lk;y dk Fkk cs eqykfte ge lk;y dk jgk gS ftl oDr
Qdhj etdwj us vgn 'kkgh esa f[kykQ jk; ge lk;y dk gqvk rc
mldks ckgj edku ls dj fn;k rc ls dCtk blij uke lfu'kku QVk
gqvk gSA vkids ¼viBuh;½ [kUMgy ds cgky gS oks dHh dqN eksn~nkvysg
dks ugha gqbZ cfYd eqnk[kyr tkfuc ge eqn~nS;ku o ekSdkyek czg~enkl
oxSjg gks ds fMxzh ge lk;yku dh gqbZ gS oks rklnwj gkfde cgky jgk
gS oks dCtk gdh;r esa ceksdnek ek?kks nkl pSyk oje nkl eqn~nbZ cuke
ljdkj cgknqj eqn~nkysg fefly esa ekStwn gSa mlesa mtqjnkj Fkk fd fMxzh-
       ge lk;yku dh gqbZ gS ysfdu cvnkyr ls fgnk;r nk;j djus
eksdnek lkuh esa uEcj [kljk ds gq, blds vykok mlds vkSj ge
eqn~n;ku vnkyr ftyk rgr dCtk ekStwn gS blfy, njk[okLr esa
uEcjnkjh gqtwj ls djk nh xbZ mEessnokj gwa fd ckn rgdhdkr ycktek
cnkyr fMxzh r[kfy;k nj[rku beyh dh [k.Mgy cuke ge eqn~ns;ku
ds QjekbZ tk;s cktcu vtZ fd;kA
       rk0 22 Qjohj 70 bZ0
ge eks0 vlxj oks eks0 vQty fd uke esjk vjth nkok esa ekWtwn gS
bdjkj ;g gS fd tks dqN vtZ fd;k gS vtjq;s bYe o ;dhu ds lghg
gSA
¼viBuh;½ eks vlxj oks eks0 vQty
usoklk lS0 gqlSu vyh [krhe eksmTtqu elftn ckcjhA
"Copy of plaintiff included in the file of Haqiyat; Mauza
Kot Ram Chandar Pargana Haveli Oudh, Tehsil and
District Fazabad Vol. 3, Basta 132, Mohd Asghar etc.
                                                            2352

Plaintiffs vs. State defendant. Dawa Arzi Ram Kot Pargana
Haveli Oudh, decided on August 22, 1871 Bandobast 125
No. Hadbast. Syed Mohd. Asghar and Mohammad afzal
maternal grandsons (Nawasa) of Late Syed Husain Ali,
Khatib and Moazzin Masjid Babri situated at Janamsthan
Oudh vs. the Government-defendant. Claim over 71.2
Jaribi 21 trees of tamarind according to Khasra number as
per Amaldaramad Qadeem (old).
Garib Parwar Salamat,
      The post of Khatib and Moazzin, Jama Masjid
Babri situated at Janamsthan Oudh is ancestral (Pusht
Dar Pusht and Naslan Baad Naslan).........21 Imli trees
have been in the possession and use of the applicants and
their ancestors since ancient times. The said right was of
Rajab Ali Shah, Fazirabad, ancestor of the applicants. The
Faqir was residing there with the permission of the
plaintiff's ancestors. He was our servant. During the Shahi
period, when the said Faqir became against the plaintiffs'
ancestor\, he was ousted from the premises. Since then we
have been in possession over Bagh Imli (sic) There was
interference/resistance by us and against Baram Das and
others a decree was issued by the Court in favour of the
objector, i.e. the applicant which remained in force in case
of Haridas Chela Baram Das but on filing of another case
Khasra number was given and the applicants are in
possession thereof......... . .It is requested that this Hon'ble
Court may after due inquiries, pass decree for eviction
from trees of Imli, Khandhal and graveyard may be
issued in favour of applicants. Deemed necessary, so
prayed.
                                                                                 ‫‪2353‬‬

                                                      ‫‪Dated Febraury 22, 70.‬‬
        ‫‪We Mohd. Asghar and Mohd. Afzal aver that our names‬‬
        ‫‪are there in theplaint. Whatever is said is correct to the‬‬
        ‫‪best of our knowledge and belief.‬‬
                              ‫‪Sd/ Mohd. Asghar and Mohd Afzal. Mohd.‬‬
                            ‫‪Asghar and Mohd. Afzal are the matriarchic‬‬
                      ‫‪grandsons of Khatib and Moazzin Masjid Babri.‬‬
‫‪2351.‬‬          ‫=)‪Exhibit 25 (Suit-1) (Register 5 page 87-89‬‬
‫)‪Exhibit A-20 (Suit-1) (Register 7, page 231)=Exhibit 9 (Suit-4‬‬
‫‪(Register 10 Page 45) is a copy of the judgment dated‬‬
‫‪22.08.1871 dismissing the claim of Mohd. Asghar regarding‬‬
‫‪ownership of Kabristan in the vicinity of Masjid Babar Shah‬‬
‫‪Mauja Kot Ram Chandar while decreeing the claim over the tree‬‬
‫‪of Tamarind (Imli). The contents are:‬‬
        ‫نقل تجویزمورخہ ‪ ۲۲‬اگست ‪۱۸۷۱‬ء متمممولہ مثممل حقیممت موضمع کمموٹ رام‬
        ‫چندر پرگنہ حویلی اودہ تحصیل فیض آباد جلد سمموم محمممد اصممغر وغیممرہ‬
        ‫مدعیان بنام سرکار بہادورمدعا علیہ دعوی آراضی رام کوٹ پرگنمہ حممویلی‬
        ‫اودھ فیصلہ ‪ ۲۲‬اگست ‪۱۸۷۱‬ء۔‬
        ‫اظ ہار گوا ہان ممممدعی تحریمممر ہوکر روداد ملحظمممہ میمممں درآے ممممدعی‬
        ‫داوےداحقیت عال ٰی آراضممی قبرسمتان ی درختموان املمی واقعمے اسمکے جممو‬
        ‫حایل دروازہ مسجد بممابر شمماہ و جنممم اسممتھان کمہ ہیمں۔ تحقیقممات سمے قبضمہ‬
        ‫مالکانہ درختوان املممی دعمموی مممدعی کمما ثممابت ہوتمما ہے مگرزمیممن ملکیممت‬
        ‫مدعی کی نہیں ہے۔ یہ قبرستان عام و صحن دروازہ مسجد جنم استھان کے‬
        ‫ہیں۔ ایسے آراضی میلکیت کسی کی نہیں ہو سکتی لہذا‬
                                         ‫حکم ہوا کہ‬
        ‫ڈگممری حممق ملکیممت مممدعی درختممان املممی واقممع قبرسممتان عممام منممدرجہ ۔۔۔۔‬
        ‫خسرہ مثل اندر موضع رام کوٹ برگنمہ حمویلی اودھ بحممق ممدعی کمے ہو۔‬
        ‫دعوی مدعی بابت ملکیت اراضی قبرستان نقشہ ڈگری فریقین کو دیمما جمماے‬
        ‫و پروانہ بنام صدر منصرم واسطے عمل در آمد بیچ گاغذات بندوبست کے‬
        ‫تحریر ہوکر مثل مقدمہ داخل دفتر ہو لکھا۔‬
                                                               2354

۲۲ ۱۸۷۱ ‫اگست‬
‫دستخط بخط انگریزی شیکشت‬
^^ud+y rtoht+ eksj[kk 2 vxLr 1871 elewyk fefly gdh;r ekStk
dksV jkepanj ijxuk gosyh vo/k rglhy o ftyk QStkckn ftYn
lks;e okLrk 134 ek eksgEen vlx+j oxS+jg eqn~nbZ;ku cuke ljdkj
cgknqj eqn~nkvy; nkok vkjkt+h jkedksV ijxuk gosyh vo/kA QSlyk 22
vxLr 1871
      bt+gkj xokgku eqn~nbZ rgjhj gksdj #nkn eqykgt+k esa nj vk;s
eqn~nbZ nkosnkj gd+h;rs v+kyk vkjkt+h dfczLrku o nj[+rkus beyh okd+S
mlds tks gk;y njokt+k efLtn ckcj 'kkg o tue LFkku ds gSaA
rgd+hd+kr ls d+Ct+k ekfydkuk nj[+rkus beyh eqrnkfo;k eqn~nbZ dk
lkfcr gksrk gS exj t+ehu feyfd;r eqn~nbZ dh ugha gks ldrhA ;g
dfczLrku vke o lgu njokt+k efLtn tue LFkku ds gSaA ,slh vkjkt+h
fefYd;r fdlh dh ugha gks ldrh ysgkt+k
         gqDe gqvk fd
      fMxzh gd+ feyfd;r eqnbZ nj[+rkus beyh okd+S dfczLrku vke
uEcjh [k+ljk e'kewyk feLy ¼viBuh;½ ekSt+k jkedksV ijxuk gosyh
vo/k cgd+ eqn~nbZ ds gksA nkok eqn~nbZ ckcr fefYd;r vkjkt+h dfczLrku
ds fMlfel gks o uD'kk fMxzh Q+jhd+Su dks fn;k tk;s o ijokuk cuke
lnj eqalfje okLr+s v+ey njvken chp dkx+t+kr cUnkscLr ds rgjhj
gksdj feLy eqd+nek nkf[k+y nQ+rj gks fy[kk
22 vxLr lu~ 1871
                                  nLr[k+r c[k+r vaxzth f'kdLr^^
"Copy of the judgment dated August 22, 1871, included in
the Haqqiat , Village Kot Ram chandra, Pargana Haveli
Oudh. Tehsil and District Faizabad Vol. 3 Basta no. 132.
Mohd. Asghar and others petitioners vs. Government
respondent. Claim over Arzi Ram Kot, Pargana Haveli
Oudh.
Judgment dated August 22, 1871.
      Statements of the witnesses of the plaintiffs were
recorded and perused. The plaintiffs are the claimants of
                                                                                  2355

        the ownership right of Arazi Qabristan and trees of
        Tamarind (Imli), in front of the door of Masjid Babar
        Shah and Janamsthan. Enquiries reveal that possession
        of the plaintiffs over the tamarind trees is well established,
        but the right of the ownership of the land cannot be of
        the plaintiffs. This is a general graveyard and courtyard
        in front of the door of the Masjid Janamsthan. Therefore
        such an Arazi (piece of land) cannot be a private property.
        As such it was ordered.
                Decree for the ownership of 21 tamarind trees
        standing in the Qabristan, bearing Khasra number,
        (included the file) in Mauza Ram Kot pargana Haveli Oudh
        in favour of the plaintiffs is passed but suit regarding
        ownership of the plaintiffs with respect to the aforesaid
        Arazi qabristan (graveyard) is dismissed. . . . . . Copies of
        the decree be given to the parties. Parwana be issued to
        Sadar Munsarim for necessary action. Except necessary
        documents, the file be consigned to office.
                Dated August 22, 1871.
                                                Sd/- Secretary (Urdu)"
2352.           Exhibit 30 (Suit-1) (Register 5 page 107-116-C) is
a copy of memo of appeal no. 56. It was filed by Syed Mohd.
Asghar Ali before the Commissioner, Faizabad against the order
dated 03.04.1977 of Deputy Commissioner, Faizabad. This
appeal was decided by the Commissioner, Faizabad on
13.12.1877. The contents of the memo of appeal are as under:
        ‫۔ ہر گاہ دیوار احاطہ مسجد کی ہے تو جو تعمیارات مسجد کی ہے وہ‬: ۱ ‫دفہ‬
        ‫متولی مسجد کے جسکو معافی مسجد کممی سممند سممرکار سمے مرحمممت ہوی‬
        ‫تھی متعلق ہونا چاہیے نہ ہندو سے‬
        ‫۔ یہ کمہ یمہ اصمول عممام ہے کمہ کممل امممور متممولی مسمماجد مسمملمانوں کمی‬:۲ ‫دفہ‬
                                                                       ‫‪2356‬‬

‫مسلمانوں کے سپرد ھونا چاہے امور متعلق شیوالہ و منادر ہندوں کممو سممپرد‬
‫ہونا چاہے۔بلکہ کسی قانون کےمنشہ بھی خلف ان اصول کہ نہیں ہے بمماوجود‬
‫اسکے حاکم ماتحت نے اجممازت بنممانے دروازہ جدیممد و دیمموار احمماطہ مسممجد‬
‫جانب شمال رسپانٹیڈ کردی ہے۔ یہ امر خلف اصول عام ونیممز خلف عمممل‬
‫درامدقدیم ہے کیونکہ زمانہ قدیم سمے رسممپونٹیڈ کممو کچمھ علقمہ دیوارمسممجد‬
‫سےنہ رہا انصاف اسممکا حضممور سمے امیممد کیمما گیمما ہے کمہ حضممور فیممض‬
‫گنجور امور متعلق مذھب اہلے اسلم کو اور متعلممق مممذھب ا ہل ہنممود سمے‬
‫علحدہ فرماونگیں۔‬
‫دفہ ‪: ۳‬۔ ملحظہ مثل مقدمہ محمد اصغر اپیلنٹ بنام مہنت بلدیو داس مورخہ‬
‫‪ ۷‬نومبر سن ‪۱۸۷۳‬ء اجلسی حضور کہ واقع ہوگا کہ ایک پشتگاہ حضور‬
‫کے حکم اٹھا دی جاےگی۔ مورت یعنی چڑن پادوکا ہو چکمما ہے۔ بممس جممب‬
‫کی اختیار رکھے جانے مورت کا چبوترے پممر نمہ دیمما گیمما تممو وایسممی کسممی‬
‫صورت میں اخیتار دی جانے دیوار مسجد کا رسپورنٹینٹ دیا جا سممکتا ہے‬
‫اور اس طور کا اختیار رکھے جانے مورت کا چبوترے پر نہ دیا گیا تو پممس‬
‫کسی صورت میں اخیتار بنانے دیوار مسجد کا رسپورٹنٹ دیا جا سممکتا ہے‬
‫اور اس طرح اختیار دیا جانا ایک امر خلف انصاف عدالت ہے۔‬
‫دفہ ‪:۴‬۔ یہ کہ ثبوت تحریری جو حمماکم ممماتحت نمے منممدرجہ حکممم فرمایمما ہے‬
‫کیفیت اسکی یہ ہے کہ ایک عمدہ ثبوت یہ ہے کہ دیوار احاطہ بیرونی مسجد کہ‬
‫دروازے پر نام اللہ کا کندہ و تحریر ہے۔ چونکہ یہ ثبوت تحریری سے حسممب‬
‫و حرکت۔۔۔۔۔۔۔ ہے لءق ملحظہ موقع کہ ہے پس کیونکہ عدالت ممماتحت می مں‬
‫پیش ہو سکتا تھا اندریں اس ثبموت اپلیلنمٹ امیمدوار ہے کمہ بنظمر انصمماف‬
‫ملحظہ موقع فرمایا جاوے تاکہ ثبوت بمموجہ اصممل وبحممق اپلیلن مٹ ظمماہر ہو‬
‫جاوے۔‬
‫دفہ ‪:۵‬۔جس حالت میمں کمہ اپیلنمٹ کممی درخواسممت یمہ ت ھی کمہ اسممی خرچمہ‬
‫اپیلنٹ پر دروازہ بنوایا جاے جس پر اپیلنٹ حمایت مستعد ب ھی ت ھا اور‬
‫تیممار ہونمما دروازہ کمما ‪ ۱۰‬یمما ‪ ۱۵‬روپیمہ می مں ممکممن ت ھا اس صممورت می مں‬
‫اپیلنٹ کو اجازت میلنا چاہے تھا اوریا خود سرکار اپنے احتیمام سے تیار‬
‫کرا دیتی۔ ریسپانٹنڈ خلف مذہب کو کسی طممرح اجممازت نہیمں میلنمما چمماہے‬
‫تھا۔ یہ صرف چالقی ریسپانٹنڈ بنظر فساد آءندہ کی ہے کہ رسپانٹیٹ اصول‬
‫اجازت تعمیر دروازہ کی حیل سے زیادہ روپیہ صرف کرن مے دروازہ می مں‬
                                                                            ‫‪2357‬‬

‫مورت حاے معاقف مذھب کے رکھنے کا ہو رہا ہے۔ انصاف کا مقام ہے ک مہ‬
‫دیوار دروازہ مطلق مسجد پر مورتی کا بننما کمس قمدر خلف ممذھب اہلمے‬
‫اسلم بلکہ ظلم بت پرستان اوپر اہلے مسلمان کے ہے۔ ل ہذا اپیلنمٹ بما امیممد‬
‫اسنتداد فصاد ایندہ کی مستدعی انصاف حضور کا ہےٰ۔‬
‫دفہ ‪: ۶‬۔ قدیم سے اپیلنٹ و ریسممپانٹیٹ سمے تنممازع چل آ ر ہا ہے اور حکممم‬
‫سرکار قدیم سے یہ ہے کہ ریسپانٹیٹ کمموی امممر جدیممد نمہ کرےپمموجہ روپمموش‬
‫ہونے بلدیوداس بیراگی کی حکم مورخہ ‪ ۷‬نوممبر سممن ‪۱۸۷۳‬ء تعمیمل نہیمں‬
‫ہہوا۔ یعنممی ابھہی تممک وہ مممورت مطممابق حکممم حضممور نہیمں اٹھہای گممی۔‬
‫ریسپانٹنٹ و بغرض قبضہ کرلے دیوار مسممجد پممر انممواؤ و اقسممام کمے امممور‬
‫تا ہے ‪ gksrk gS exj‬جدید کیا کرتا ہے۔ وہ وقت ممانیعت کے عمدہ فساد ہو‬
‫چنانچہ اندر احاطہ مذکور کے چولہ بنایا ہے اور رسوی کرتا ہے ک مہ ی مہ امممر‬
‫پہلے کبھی نہ ہوا وہاں فقط ایک چھوٹا سا چولہا واسطے پوجہ کےسابق می مں‬
‫تھا اسکو بھی اسنے وسیع کر لیا ہے۔‬
‫دفہ ‪:۷‬۔ اپیلنٹ شیتم رشیدہ امیدوار انصمماف حضممورکا ہے کمہ بعممد ملحظمہ‬
‫مثل حکم مورخہ ‪ ۷‬نومبر سن ‪۱۸۷۳‬ء کہ سررشتہ میں موجود ہے۔ ملحظ مہ‬
‫فرممما کممر ان امممور جدیممد کمما جممو بنیمماد بمماعث فسمماد و تقرار ہے تممدارک و‬
‫انستعدادفرمایا جاوے و حق رسی اپیلنٹ کی ہو۔ واجب تھا عرض کیا فقط‬
‫العبد‬
‫عرضی‬
‫‪^^nQk vOoy%& gj xkg nhokj vgkrk efLtn dh gS rks tks rkehjkr‬‬
‫‪efLtn dh gS og eqroYyh efLtn ftl dks ekQ+h efLtn dh lun‬‬
‫‪ljdkj ls ejger gqbZ Fkh eqrkfyd+ gksuk pkfg, u jslikUMsUV fgUnw ls A‬‬
‫‪nQk%&2‬‬            ‫‪;g ,d mlwy vke gS fd dqy mewj‬‬                      ‫‪eqrkyfyd+‬‬
‫‪elkftn eqlyekuksa ds eqlyekuksa ds fliqnZ gksuk pkfg, o mewj‬‬
‫‪eq r kfYyd+ f'kokyk o eukfnj fgUnq v k s a ds lq i q n Z gk su k‬‬
‫‪pkfg, cyfd fdlh dkuwu dk eU'kk Hkh [k+sykQ bu mlwy ds ugha gS‬‬
‫‪ckotwn blds gkfde ekrgsr us btkt+r cukus njokt+k tnhn‬‬
‫‪nhokj vgkrk efLtn tkfuc 'kq e ky jsl ik aM sU V dk s nh‬‬
‫‪tk s‬‬    ‫‪;g‬‬    ‫‪vEj‬‬      ‫‪[k s+y k Q +‬‬   ‫‪mlwy‬‬     ‫‪vke‬‬      ‫‪o‬‬    ‫‪uht+‬‬      ‫‪[k s+y k Q +‬‬
‫‪veynjvken dnhe gS D;ksafd t+ekuk d+nhe ls jsLikaMsUV dks‬‬
‫‪dqN ,ykd+k nhokj efLtn ls u jgk bUlkQ ml dk gqtwj ls mEehn‬‬
                                                                 2358

fd;k x;k gS fd gqtwj Q+St+ xatwj mewj eqrkyfyd+ et+gc vgys blyke
dks mewj eqrkyfyd+ et+gc vgys gquwn ls vyknsgk Q+jekosaxs
nQk 3 %& ceqykgst+k fefly eksd+nek eksgEen vlx+j vihykUV cuke
egar cynsonkl eksj[k+k 7 uoEcj 1873 bZ0 btyklh gqtwj ds oktsg
gksxk fd ,d is'kxkg gqtwj ds gqde mBk fn;s tkus ewjr ;kuh pju
iknqdk dk gks pqdk gS il tc fd v[k+fr;kj j[[kh tkus ewjr dk
pcwrjk ij u fn;k x;k rks ,Slh fdlh lwjr esa v[k+fr;kj ¼viBuh;½
nhokj efLtn dk jslikaMsUV fn;k tk ldrk gS vkSj bl rkSj dk
v[k+fr;kj j[[kh tkus ewjr dk pcwrjk ij u fn;k x;k rks il fdl
lwjr esa v[k+fr;kj cukus nhokj efLtn dk jslikaMsUV fn;k tk ldrk gS
vkSj bl rjg dk v[k+fr;kj fn;k tkuk ,d vEj [ks+ykQ+ bUlkQ+
vnkyr gSA
nQk 4 %& ;g fd lqcwr rgjhjh tks gkfde ekrsgr us equnfjt gqdqe
Q+jek;k gS dSfQ+;r ml dh ;g gS fd ,d mEnk lqcwr ;g gS fd nhokj
vgkrk cs#us efLtn ds njokt+s ij uke vYykg dk dqUnk o rgjhj gS
pwafd ;g lqcwr rgjhjh csfgl ogjdr gS yk;d+ eqykgst+k ekSd+k ds gS il
D;ksafd vnkyr ekrgsr esa is'k gks ldrk Fkk vUnjhu lwjr vihykaV
mEehnokj gS fd cut+j bUlkQ+ eqykgst+k ekSd+k Q+jek;k tkos rkfd lqcwr
cotsg cgd+ vihykaV t+kfgj gks tk;s A
nQk 5 %& ftl gkyr esa fd vihykaV dh nj[k+kLr ;g Fkh fd mlh
[k+jpk vihykaV ij njokt+k cuok;k tkos ftl ij vihykaV fgek;r
eqLr,n Hkh Fkk vkSj rS;~;kj gksuk njokt+s dk 10&15 #i;k esa eqefdu Fkk
ml lwjr esa vihykaV dks ¼viBuh;½ btkt+r feyuk pkfg;s Fkk ;k
[k+qn ljdkj vius ,grseke ls rS;~;kj djk nsrh jsLikaMsUV [k+sykQ+ et+gc
dks fdlh rjg btkt+r ugha feyuk pkfg, Fkk ;g flQZ pkykdh
jslikaMsUV cut+j Q+lkn vkbUnk ds gS fd jslikUMsaV vlwy btkt+r
rkehj njokt+k ds gS fd T+;kng #i;k lQZ+ djs njokt+k e; ewjfrgk;
eqokfQ+d et+gc ds j[kus dk gks jgk gSA bUlkQ+ dk eqd+ke gS fd nhokj
njokt+k eqrkfyd+ efLtn ij ewrhZ dk cuuk fdl d+nj [k+sykQ et+gc
vgys blyke cfYd tqYe cqrijLrku Åij vgys elyeku ds gS
fygkt+k vihykaV omEehn bUlnkn Q+lkn vk;Unk ds eqLrnbZ bUlkQ+
gqtwj dk gS A
                                                              2359

nQk 6 %& d+nhe ls vihykaV o jsLikuMsaV ls rukt+k pyk vk jgk gS
vkSj gqdqe ljdkj d+nhe ls ;g gS fd jsLikUMsaV dksbZ vez tnhn u djs
A cotsg # iks'k gksus cynso nkl oSjkxh ds gqDe eqlfnnjg 7 uoEcj
1873 bZ0 rkehy ugha gqvk ;kuh vHkh rd og ewj r eq r kfcd+
gq d e gq t wj ugh a mBkbZ xbZ jsLikUMsUV cx+jt+ d+Ct+k djus ds e;
nhokj efLtn ij muoko o vd+lke ds mewj tnhn fd;k djrk gS og
oD+r eqekus;r ls vkeknk c Q+lkn gksrk gS pq u k ap s vUnj vgkrk
et+d wj ds pwy gk cukrk gS vkS j jlk sb Z djrk gS fd ;g vEj
igys dHkh u gqvk ogka Q+d+r ,d NksVk lk pwygk okLrs iwtk ds lkfcd+
esa Fkk ml dks Hkh ml us olhv dj fy;k gS A
nQk 7 %& vihykaV flrejlhnk mEehn okj bUlkQ+ gqtwj dk gS fd okn
eqykfgt+k fefly gqdqe elnwjk 7 uoEcj 1873 bZ0 ds lfj'rk esa ekStwn
gS eqykfgt+k Q+jekdj bu mewj tnhn dk tks cqfu;kn o ck;ls Q+lkn
gSa rnk#d o bUlsnkn Q+jek;k tkos o gd+ jlh vihykaV dh gks okftc
Fkk vt+Z fd;k Q+d+r^^
"Section 1. Whereas each and every place within the
boundary wall of the mosque is that of the Mosque and its
wall being the construction of Masjid itself which had been
gifted Maafi. It should be entrusted to the Mutawalli of
the mosque and not to Hindu defendants.
Section 2. That it is a general principle that matters related
to Masjid should be handed over to Muslims and matters
regarding Shivala and Temples should be handed over to
the Hindus. No law intends nor is against this principle. In-
spite of this, the subordinate officer accorded permission
to the defendants for erecting a new door in the wall of
the Masjid northwards. This act is in contravention of the
general principle and rules and can not be acted upon
simply because the defendants had never any concern with
the wall of the Masjid. It is, therefore, requested that as per
old tradition matters of the Muslims may be left to Muslims
                                                          2360

and religious matters regarding Hindus should be left to
them.
Section 3. That from a perusal of the file of case
Mohammad Asghar Appellant vs Mahant Baldeo Das
dated November 7, 1873 in this court, it becomes clear that
the order for removing the idol that is Charan Paduka
has already been passed by this Court. Now since there is
no permission to install an idol on the Chabootra, i, how
can right over the wall of the Masjid could be given to the
defendant, inasmuch as, giving such a permission would be
violative of law and justice.
Section 4. That a written evidence as entered in the order
of the officer, is to the effect that on the door of the outer
wall of the Masjid the name of " Allah" is engraved, which
is material written evidence and deserves to be taken into
consideration. This could have been presented in the lower
court in support of the appellant as required under the law.
This fact can be ascertained by spot inspection so that
evidence in favour of the appellant may come to light.
Section 5. That wherein that appellant had himself
requested that he could erect the door on his own expenses
and he was ready to do so and that door could have been
prepared and installed with cost of Rs.10-15. In that event,
the appellant could have been granted permission or the
Government itself could have done it. The defendant
belonging to other religion could not have been accorded
permission to construct the door against religious canons..
The respondent has cleverly done so for creating trouble in
future. He wanted to spend more money to place idols
along-with the door (sic). It is a matter of justice that how
                                                                  2361

        idols could be placed on the wall of the Masjid which
        would be against all the canons of Islam. It is a Sheer
        high-handedness of the idol worshippers against the
        Muslims. Therefore the appellant, demands justice from
        your honour so that likelihood of any possible riot in future
        could be avoided.
        Section 6. That there has been old controversy between the
        respondent and the appellant and the Hon'ble Court has
        ordered that the respondent should not do any thing new
        on that place. But because of Baldeo Dass Baigragi
        being underground, the order dated November 7, 1873
        could not be served upon him. That is to say, that the
        idol has not yet been removed as per orders. The
        respondent with the intention of occupying it continues to
        indulge in several activities on the wall and on being
        restrained by someone, he becomes aggressive and is bent
        upon to fight with him. So he has made a Chulha within
        the said compound which has never been done before.
        In the past, there was mere a small Chulha (kitchen) for
        Pooja which he has got extended.
        Section 7. That the aggrieved appellants pray your honour
        to administer justice to him and after perusal of the order
        dated November 7, 1873, which is enclosed in the Sarishta,
        file and recent and new constructions may be removed
        and the appellant may kindly be given his rights . Deemed
        proper so prayed."                               (ETC)
2353.         Exhibit 15 Suit 1 (Register 5 Page 41-43) : It is a
copy of the report dated Nil of Deputy Commissioner Faizabad
submitted pursuant to the Commissioner, Faizabad's order dated
14th May, 1877 passed in Misc. Appeal No.56, Mohd. Asghar
                                                            2362

Vs. Khem Dass. This report appears to have been called by the
Commissioner on a complaint made against raising of a
doorway in the wall of the disputed building. It appears that in
the wall dividing mosque by a railing, the justification thereof
was to provide a separate room on fair days to visitors to the
Janam Asthan. The document being old there appears to be
certain mistakes may be on account of legibility. It reads as
under:
             "A doorway has recently been opened in the wall of
     the Janum-Ashtan not at all in Baber's mosque, but in the
     wall which infront is divided from the mosque by a
     railing. This opening was necessary to give a separate
     route on fair days to visitors to the Janum-Asthan.
     There was one opening only, so the cruch (sic:rush) was
     very great and life was endangered. I marked out the spot
     for the opening myself so there is no need to depute any
     Europe officer. This petition is merely an attempt to annoy
     the Hindu by making it dependent on the pleasure of the
     mosque people to open or close the 2nd door in which the
     Mohammedans can have no interest.
     2.      No objection was made to the opening of this second
     door.
     3.      On the 10th November 1873 Baldeo Das was ordered
     in writing by the Deputy Commissioner to remove an
     image place on the janam-Asthan platform. A report was
     made by someone (probably a police officer) that he had
     gone to the house of Baldeo dass and found that the latter
     had gone to Gonda. The order was explained to Gyandas
     and other priests who said could not carry out the order.
     The order passed on this (15) was that if the other party
                                                                      ‫‪2363‬‬

        ‫‪(i.e. the complainant) would name person on whom an‬‬
        ‫‪order of removal could be served-such should be served.‬‬
           ‫‪(i) There apparently the matter rested. There is no later‬‬
              ‫"‪on the file.‬‬
‫‪2354.‬‬         ‫‪The documents collectively filed and accepted as‬‬
‫‪Exhibit A-8 (Suit-1) (Register 6, page 75-149) are of different‬‬
‫‪dates. Page 89 is a document of 3rd June 1878 executing a decree‬‬
‫‪with respect to evacuation and cancellation of sale deed dated‬‬
‫‪10th August 1876 and its English translation by Court reads as‬‬
‫‪under:‬‬
                                                         ‫ڈگری عدالت ابتدای‬
                                                          ‫بموجب درخواست‬
                         ‫نمبر مفصلہ ‪ ۲۷۲۵‬سن ‪۱۸۷۷‬ء تعداد مالیت ‪ ۵۱۵‬تعداد‬
        ‫اسٹامپ ‪ ۲۹‬روپیہ تاریخ رجوع ‪۱۱‬می ‪۱۸۷۷‬ء عدالت بندوبست ضلع فیض‬
                                                                       ‫آباد‬
                                       ‫محمد اصغر مدعی‬
                                               ‫بنام‬
                        ‫مسماۃ حمرہ بی بی و سندر تیواری و بہول تیواری و‬
                                   ‫کانشی رام‬
                          ‫دعوای ‪ ۸/۳‬واقع موضع بہورن پور پرگنہ حویلی اودہ‬
                              ‫آج یہ مقدمہ باجلس راے شیو پرساد صاحب اکسٹرا‬
         ‫اسیسٹینٹ کمشنر بہادر ضلع فیض آباد بحاضری وکیل مدعی و وکیل مدعا‬
         ‫علیہ واسطے سماعت و بحث کے پیش ہوا اور جو بحث فریقین نے بیان کیا‬
            ‫اسپر کما حقہ غور ہوا عدالت دیتی ہے اور ڈگری کرتی ہے بحق محمد‬
           ‫اصغر مدعی مقردخل یابی بمنسوخی بے نامہ مورخہ ‪ ۱۰‬اگست ‪۱۸۷۶‬ء‬
         ‫بابت حصہ زمینداری موضع بہورن پور پرگنہ حویلی اودہ ہرسہ مدعا علیہ‬
                                                  ‫‪۲‬سے ‪ ۴‬تک بنام مدعا علیہم‬
         ‫نمبر ‪ ۱‬کے ہو خرچہ مدعی بمعہ سود فیصدی ‪ ۶‬روپیہ بابت آج سے تا تاریخ‬
                ‫وصول زمہ مدعا علیہم کے عاید کیا جاوے لکھا ‪ ۳‬جون ‪۱۸۷۶‬ء‬
                                                                ‫حصہ مدعی‬
                                                                2364

                                                         ۲۷ ‫اسٹامپ‬
                                               ‫روپیہ طلبانہ‬/۳ ‫محنتاتنہ‬
                                                       ‫ روپیہ‬۲۵ ‫وکیل‬
                                                    ‫روپیہ‬۱ ‫متفرقیات‬
                                                                 ۶۹

^^ fMxzh vnkyr bCrnkbZ ceqvfto nj[okLr u0 QSlyk 4725 lu~ 1877
bZ0
rknkn ekfy;r 515 :i;k LVkEi 29 :i;k rkjh[k :tw 01 ebZ 1877
 vnkyr cUnkscLr ftyk QStkckn
eqn~nbZ eks0 vlxj cuke ekslekr gqeSjk chch o lqUnj frokjh o Hkksyk
frokjh o dk'khjke
      nkok 8@3 okds ekStk cgksjuiqj ijxuk gosyh vo/k
      vkt ;g eqdnek cbtykl jk; f'koizlkn lkgc ,DLV~k
vflLVsUV dfe'uj cgknqj ftyk QStkckn cgkftjh odhy eqn~nbZ o
odhy eqn~nkysg okLrs lekvr o cgl ds is'k gqvk vkSj tks cgl
QjhdSu us c;ku fd;k
      ml ij dek gDgq xkSj gqvk vnkyr        - - -nsrh gS vkSj fMxzh
djrh gS cgd eks0 vlxj eqn~nbZ eqdj n[ky;kch c eUlw[kh cSukek
eksj[kk 10 vxLr 1876 bZ0 ckcr fgLlk tehankjh ekStk cgksjuiqj ijxuk
gosyh vo/k ukcfLrk eqnnkygr nks ls pkj rd cuke eqnnkyfge
                                       u0&1 ds gks ;kuh eqn~nbZ e;
'kwn Qhlnh 6 :i;k lkykuk ckcr vkt crkjh[k olwy eqnnkyS; ds
vk;n fd;k tkos fy[kk 3 twu 1878
                                       [kpkZ eqnnbZu LVSEi &27
                                       esgurkuku 3 :i;k
                                       ryckuk odhy 25 :i;k
                                      eqrQfjZ[k odhy 1 :i;kA^^
"Claim petition no. 2775/1877, value 515/-, Stamp value
29/- date of Ruju 12th of May 1877. Adalat Bandobast
District Faizabad. Plaintiff Mohammad Asghar Vs.
Musammat Humaira Bibi and Sunder Tiwari and Bhola
                                                                    2365

        Tiwari and Kanshi Ram defendaants. Claim of 3/8th part of
        Zamindari rights of Mauza Bahoranpur Pargana Haveli
        Oudh. Today this claim was presented in the Court of Shiv
        Prasad Saheb Extra Assistant Commissioner District
        Faizabad. The counsels of the plaintiff and defendants were
        present to contest the case. Whatever the parties claimed
        was considered fully. Therefore this Court allows the
        decree in favour of Mohammad Asghar, the plaintiff who
        has prayed for the evacuation and cancellation of the sale
        deed dated August 10, 1876 for part of Zamindari Mauza
        Bahoranpur Pargana Haveli Oudh executed by the
        defendants no. 2 to 4 in favour of defendant no.1. The cost
        of plaintiff with interest at the rate of Rs. 6/- percent per
        annum from today till the date of deposit will be paid by the
        defendants to the plaintiff. This 3rd day of June 1876."
2355.       Exhibit A-8 (Suit 1) (Register 6, page 75) is claimed
to be a copy of the statement of income and expenditure
submitted by the earlier Mutwallis in the court of Civil Judge,
Faizabad in Suit no. 29 of 1945. It is said that the aforesaid
document gives the details of expenditure of the period of 1299
Fasli, 1306 Fasli and 1307 Fasli. This document and its contents
have not been proved. It is said that the same were marked
Exhibits by the trial judge himself on 26th August 1950 since
they were filed after obtaining copy thereof from the record of
the Court of Civil Judge where they were filed in earlier
litigation. Sri Jilani learned counsel for Sunni Waqf Board could
not tell as to how the contents of the said documents can be said
to have been proved or treated to be correct in the absence of
any witness having proved the same. It is not the case of the
defendants no.1 to 5 (Suit-1) that any legal presumption can be
                                                                   2366

drawn in respect of correctness of the contents thereof under law
or that the said document constitutes a public document having
been filed before any competent authority in accordance with
law.
2356.         In Sri Lakhi Baruah & others Vs. Sri Padma
Kanta Kalita & others JT 1996 (3) SC 268, the Court
considered the presumption of old documents under Section 90
of the Evidence Act and held in paras 15 to 18 as under:
        "Section 90 of the Evidence Act is founded on necessity
        and convenience because it is extremely difficult and
        sometimes not possible to lead evidence to prove
        handwriting, signature or execution of old documents after
        lapse of thirty years. In order to obviate such difficulties or
        improbabilities to prove execution of an old document,
        Section 90 has been incorporated in the Evidence Act,
        which does away with the strict rule of proof of private
        documents. Presumption of genuineness may be raised if
        the documents in question is produced from proper
        custody. It is, however, the discretion of the Court to
        accept the presumption flowing from Section 90. There
        is, however, no manner of doubt that judicial discretion
        under Section 90 should not be exercised arbitrarily and
        not being informed by reasons. ... The Privy Council, upon
        review of the authorities, however, did not accept the
        decision rendered in Khetter and other decisions of the
        High Court, where the presumption was attached also to
        copies, as correct. It was indicated that in view of the clear
        language of section 90 the production of the particular
        document would be necessary for applying the statutory
        presumption under Section 90. If the document produced
                                                                      2367

        was a copy admitted under Section 65 as secondary
        evidence and it was produced from proper custody and
        was    over    thirty   years    old,   then    the    signature
        authenticating the copy might be presumed to be
        genuine; but production of the copy was not sufficient to
        justify the presumption of due execution of the original
        under Section 90. In this connection, reference may be
        made to decisions in Seethayya v. Subramanya (56 IA 146:
        AIR 1929 PC 115) and Basant v. Brijraj (AIR 1935 PC
        115). In view of these Privy Council decision, disproving
        the applicability of presumption under Section 90 to the
        copy or the certified copy of an old document, in the
        subsequent decisions of the High Courts, it has been
        consistently held by different High Courts that production
        of a copy or a certified copy does not raise the presumption
        under Section 90. . . . . . . .But if a foundation is laid for the
        admission of secondary evidence under Section 65 of the
        Evidence Act by proof of loss or destruction of the
        original and the copy which is thirty years old is
        produced from proper custody, then only the signature
        authenticating the copy may under Section 90 be
        presumed to be genuine. . . . .In the facts of this case, the
        presumption under Section 90 was not available on the
        certified copy produced by the . . . . .it is the discretion of
        the Court to refuse to give such presumption in favour of a
        party, if otherwise, there is occasion to doubt due execution
        of the document in question."
2357.         Had it been a document filed by the defendants
Hindu-parties, even if not proved, it could have been relied
against them. But when the plaintiffs have filed said document,
                                                               2368

it was their obligation to prove it. A document filed in an earlier
litigation in a Court of law, and after obtaining a copy thereof
from that Court, if it is filed in another Court, it would not be
either a public document merely because a certified copy has
been issued by the Court, or an old document received from the
proper custody. The person who is filing it has to prove the
same.
2358.        We, therefore, find it difficult to place any reliance
thereon.
2359.       In any case, we have gone through the said documents
also. The expenditure documents with respect to 1306 and 1307
Fasli in the initial part mention the words "Masjid Babri" but in
respect of 1299 Fasli (i.e. 1892 AD) it does not mention the
words "Masjid Babri". Instead it mention "Jama Masjid" or
"Jama Masjid Oudh" or "Masjid Idgah" situated at Ranopali and
Idgah. The English translation of the details of the expenditure
as contained on page 93 and 94 (Register 6) of Exhibit A-8
(Suit-1) in respect of income and expenditure account with
respect to 1299 Fasli reads as under:
             "State      of     income   and   expenditure   Mauza
        Bhooranpur and Sholapuri Pargana Haveli Oudh. Milkiat
        and Maafi Mohd. Asghar for 1299 Fasli, the copy of which
        submitted to Mr. Munshi Mahadeo Prasad Deputy
        Collector.
                     Mauza Bhooranpur             Mauza Sholapuri
        No. of Bighas         114-19-0            12-7-0
        Lagani Khan           307-13-3            160-0-0
        Realized              200/-               150/-
        Balance               107/-               10/-
        Petty expenditure as per amaldaramad and Malguzari of
                                                             2369

the Government.
Amount Sewai Jama                           14/12
Patwari                                     9/12
Salary of Chaukidar                         16/-
Raghubar Dayal Patwari                      3/12
Cash 1/- adjustment of lagan                3/12
Haq Tehsil Numberdari                       30/-
Miscellaneous etc                           5/-
Banwai-self                                 9/12
applications.2                              1/-
                                  ------------

262/12 Expenditure for Jama Masjid and Eidgah and other expenses related to them 217/15 Petty expenditure regarding Jama Masjid Oudh 81/11, 93/3 Salary of Mansoor Ali Moazzin, Annual 36/-

Salary Haji Ahmad Mir for pesh Namazi and Juma 18/- Annually Tel Batti 3 peepa @ 2/7 7/5 Clay utensils, Matkey, Ghara, Lota etc. -/8/-monthly 6/-

Patti Chatai 100 6/2

Farsh Chandani 5/-

Candle stick for lighting on the roof 10 Paun@-/5/-per pon 3/2/ 29/8/-

White wash of Jama Masjid:                          25/-
Lime 15 monds @ Rs. 1/-                             15/-
Contractor for white washing                        9/-
Qand-e-Siyah                                        -/8/-
Moonj Kuchi                                         -/8/-
Making of Bamboo ladder                             -/9/-
                                                                 2370

        Utensils Matkey                                -/4/- 24/-
                                                       156/11/-

Expenditure in respect of Masjid Eidgah situated at Rano Pali Eidul Fitra 11/8/-

        Gilauri Pan                                    3/-1/-
        Itra 2 tola                                    2/-1/-
        White wash of Eidgah                           4/-1/-
        Zoroof Matkey etc.                             -/8/-
        Bhishti (Waterman)                             -/8/-
        Charity etc.                                   1/-1/-
        Cartage for Farsh etc                          -/8/-
        Safedi Baqreed at Rano Pali                    4/4/-
        Gilori Pan                                     1/4/-
        Itra one tola                            152. 1/-1/-
        Zurrof Matkey                                  -/2/-
        Beggars                                        1/-1/-
        Cartage                                        -/8/-

Judicial expenditure regarding various cases 24/- Regarding case of Bhagwat and Kalyan Das -

        graves of Haji Qudwa etc                       9/-
        Judicial expenditure for Eidgah                10/-
        Contribution for Qabristan                     5/-"

2360. The documents pertaining to grant show that the same have nothing to do with any Idgah or Muslim religious place at Ranopali, which is quite at some distance from Mauza Ramkot. The expenses shown in the above documents in respect to 'Jama Masjid' and 'Idgah' as well as on the two village Bhooranpur and Sholapuri, ex facie do not appear to have any relevance with the building in dispute.

2371

2361. Moreover, Page 81 Register 6 is a document in the form of an application by one Revati Ram Tewari Zamindar, resident of village Bahoranpur filed at the time of payment of Muavaza (compensation) before the Dy. Commissioner, District Faizabad on 16th April 1866. He claims to maintain his Patta regarding collection of fish; Abadi and building of Patta Kham Tahsil. The Dy. Commissioner, it appears to have ordered for consignment to office on 16th April 1866. In fact all the documents refer to some dispute in respect of the land at Bahoranpur and have no relevance for the site in dispute.. 2362. Exhibit 24 (Suit-1) (Register 5 page 83-85) is a copy of the plaint dated 22.10.1882 of Suit No. 374/943 of 1882 filed by Mohd. Asghar against Raghubar Das claiming rent for use of Chabutara near the gate of the disputed building for the period 1288-1289 Fasli (1881-1882 AD). The contents of the plaint are as under:

‫عدالت جناب سب جج صاحب بہادر فیض آباد‬ ۱۳۷۴ ‫ء‬۱۸۸۳ ‫نقل عرضممی دعمموی مشمممولہ مثممل مقممدمہ الممف نمممبری نمممبر‬ ‫ء‬۱۸۸۳ ‫ جون‬۱۸ ‫ رکہوبر داس فیصلہ‬،‫ بمقدمہ سید محمد اصغر بنام‬۹۴۳ ‫جناب منصف بہادر تحصیل فیض آباد‬ ‫سید محمد اصغر ولد سید رجب علی قوم سید پیش مہ زمینممداری و معافیممداری‬ ‫برسما کمن و زمینمدار موضمع سمہنواں پرگنمہ حمویلی اودہ تحصمیل‬۵۵ ‫عممر‬ ‫فیض آباد‬ ‫مدعی‬ ‫بنام‬ ‫رگہوبر داس مہنتہ چیلہ تلشی مہنتہ چبوترہ جنم استھان و نر موہی اکھاڑہ‬ ‫واقع اودہ‬ ‫ڈہری مراؤ ساکن اودہ‬ ‫مدعا علیہ‬ ‫مدعی حسب ذیل عرض کرتا ہے‬ ‫‪2372‬‬ ‫تصریح دعوای دلپممانے ‪ ۳۰‬روپیمہ کرایمہ بی ٹھ کممی چبمموترہ و تخممت واقممع‬ ‫دروازہ مسجد بابری اودہ بابت میلہ کاتکی رام نومی پممر بنیمماد حقیممت بممابت‬ ‫‪ ۱۲۸۸‬فصلی و بابت ‪ ۱۲۸۹‬فصلی بحساب تصنیف بروی پٹہ‬ ‫۔‪۱‬۔ یہ کہ صحن و چبوترہ پیش دروازہ مسجد بابری جنم استھان ملکیت‬ ‫مدعی ہے کہ جسپر قدیم الیام سے بروز میلہ کاتکی و رام نومی معہ دیگر‬ ‫ایام میں دوکانات پہول و بتاشہ اہل حرفہ یعنی اہل شہررکہتے ہیں کہ جسکا‬ ‫ٹھیکہ ہمیشہ سے ‪ ۳۵‬روپیہہ سے سالنہ پر ہوتا ہے تجویز مدعی ومدعا علیہ‬ ‫منجملہ اسکے نصف حق مدعی و نصف مدعا علیہ ہے باہم تقسیم کر لیتے‬ ‫ہیں۔‬ ‫۔‪۲‬۔ یہ کہ ‪ ۱۲۸۸‬فصلی میں قبل نہان کاتکی و رام نومی مدعا علیہ نے براہ‬ ‫بدنیتی بجاءے ‪ ۳۵‬روپیہ کے ‪ ۳۰‬روپہ پٹہ ٹہیکہ خلف عملدار بل تجویز‬ ‫مدعی محض ٹہیکہ بنام فقیری مراؤ ساکن اودہ بابت ہر دو میلہ کے کر کے‬ ‫متصرف ہر دو حصہ کا ہوا و مطابق اسکی بابت ‪ ۱۲۸۹‬فصلی میں‬ ‫کاروای کیا۔‬ ‫۔‪۱۲۸۹‬فصلی براے پٹہ‬ ‫۔‪۱۲۸۸‬فصلی براے پٹہ‬ ‫۔‪ ۳۰‬روپیہ‬ ‫۔‪ ۳۰‬روپی‬ ‫حصہ مدعی علیہ‬ ‫حصہ مدعی علیہ حصہ مدعی‬ ‫حصہ مدعی‬ ‫‪ ۱۵‬روپیہ‬ ‫۔ ‪ ۱۵‬روپیہ‬ ‫‪ ۱۵‬روپیہ‬ ‫۔ ‪ ۱۵‬روپیہ‬ ‫مدعی مستغیث ہے کہ بعد تحقیقات لوازمہ عدالت ڈگری باضافہ خرچہ کے‬ ‫فرماءی جاوے۔‬ ‫بنای دعوی ‪ ۱۲۸۸‬فصلی‬ ‫۔‪۷‬نومبر ‪۱۸۸۰‬ء‬ ‫بابت ‪ ۱۲۸۸‬فصلی ‪ ۶‬نومبر ‪۸۲‬ء‬ ‫مدعی مقر ہے کہ جو کچھ عرضی دعوی میں عرض کیا ہے صحیح ہے‬ ‫العبد‬ ‫دستخط‬ ‫محمد اصغر زمیندار‬ ‫بابت ‪ ۱۲۸۹‬فصلی ‪۶‬نومبر ‪۸۳‬ء‬ ‫عرض‬ 2373 ‫سید محمد اصغر زمیندار و خطیب متولی مسجد‬ ‫ء‬۸۲ ‫ اکتوبر‬۲۲ ‫بابری واقع اودہ مورخہ‬ ^^ vnkyr tukc tt lkgc cgknqj] QStkckn] 1- udy vjth nkok elewys fefly eksdnek vfyQ uEcjh ua0 1374@943 ,1883 la0 93 ceqdnek lS0 eksgEen vlxj cuke j?kqcj nkl QSlyk 18-6-83 tukc equflQ lkgsc cgknqj rglhy QStkckn lS0 ek sg Een vlxj oYn lS 0 jto vyh dkS e lS ; n is' kk ftEehnkjh oks ekQhnkjh mez 55 cjl dh ftehankjh ekStk lfguok izxuk gosyh vo/k r0 QStkckn - - - eqn~nbZ cuke j?kqcj nkl egUFk psyk rqylh egUFk pcw=k tUe LFkku oks fujeksgh v[kkM+k okds vo/kA ok Qjhd eqjkn lk0 vo/k eqn~nkySg eqn~nbZ bLo tsy vtZ djrk gSA rljhg nkok fnykikus 30 :0 dsjk;k cSBdh pcw=k tks r[r okds njoktk elftn ckcjh vo/k ckcr esyk dkrdh oks jkeuoeh ojfouk; gdh;r ckor la0 1288 Q0 oks ckcr la0 1289 Q0 cfglkc --- -- - - - -
- c:;s iV~Vk 1- ;g fd lgu pcw=k is'k njoktk elftn ckcjh tUe LFkku feyfd;r eqn~nbZ gS fd ftl ij dnheqy v;~;ke ls cjkst esyk dkrdh tks jke ukSeh nh xbZ v;;ke esa nqdkukr Qwy oks crk'kk vgys gjQk ;kuh vgys 'kgj j[krs gSa fd ftl dk Bhdk ges'kk ls 35 :0 lkykuk ij gksrk gS crtchc eqn~nbZ o eqn~nkysg feutqfeyk mlds fuLQ gd eqn~nbZ oks fuLQ gd eqn~nkysg gSA okge rdlhe djrs gSaA 2- ;g fd la0 1288 Q0 esa dOy ugku dkrdh tks jke ukSeh eqn~nkysg us ojkg cnfu;rh ctk; 35 :0 ds 30 :0 iV~Vk Bhdk f[kykQ veynjken fcyk rtcht eqn~nbZ egt Bhdk cuke Qdhj eqjkc lk0 vo/k ckcr gj nks esyk ds djds eqrljfjQ gj nks fgLls dk gqvk oks eksrkfod mlds ckcr la0 1289 Qlyh esa dkjZjokbZ fd;kA 1288 Qlyh cjk;s iV~Vk 1289 Qlyh cjk;s iV~Vk 30 :i;k 30 :i;k fgLlk eqn~nbZ fgLlk eqnvkysg fgLlk eqn~nbZ fgLlk eqnvkysg 2374 15 :i;k 15 :i;k 15 :i;k 15 :i;k eqn~nbZ eqLrxhl gS fd okn rgdhdkr yokfte vnkyr fMxzh cbtkQk ds QjekbZ tkosaA fcuk; nkok 1288 Q0 ckcr la0 1289 Q0 &&&&&&&&&&&&& &&&&&&&&&&& 7-11- 82 6-11-82 bZ0 eqn~nbZ eqfdj gS fd tks dqN vjth nkok esa vtZ fd;k gS lgh gS vycn n0 eksgEen vlxj ftehnkj ls0 eks0 vlxj ftehnkj ds --

ekpZ 22-10-82^^ "Janab Sub-Judge Sahab Bahadur Faizabad.

Copy of plaint, included in the file of case no. Alif 943- 1883-1884 Syed Mohd. Asghar vs. Raghubar Das decided on June 18, 1883.

Janab Munsif Bahadur, Tehsil Faizabad Syed Mohd. Asghar s/o Syed Rajab Ali caste Syed, occupation- Zamindari and Maafidari, aged about 55 years, Zamindari Muaza Shahnawa pargana Haveli Oudh, Tehsil Faizabad- Plaintiff vs. Raghubar Das Mahant Chela and Nirmohi Akhara situated at Oudh resident of Oudh (defendant). The plaintiff begs to pray as under:

Description of the claim for Rs.30/- as rent for user of Chabutra and Takht situated near the door of Babri Masjid Oudh and regarding organizing Kartik Mela at the occasion of Ram Navami.
.... Haqqiat (Right) regarding 1288 Fasli and regarding 1289 Fasli at the rate based on its use as described in the lease.
1- That the courtyard and the Chabutra before the Masjid Janamsthan is the property of the plaintiff whereupon, from ancient times, is organized Mela Kartiki and Ram 2375 Navami. In other days shops of flowers and Batasha were being stalled, the contract wherefor was of Rs.35/- per year. The plaintiff and the defendant had agreed to distribute this amount between themselves in the ratio of 50-50.
2- That in 1288 Fasli, before Kartik Asnan and Ram Navami the defendant with mala fide intentions, as against the contract of Rs. 35/- made two shares of Rs.30/- only without consent of the plaintiff for both the festivals/fairs, whereas, the contract was given in favour of Faqir Murao, resident of Oudh. Action in this regard was taken in 1289 Fasli.
In 1288 Fasli Patta share of the plaintiff and the opposite party:
Rs.30/-=Rs.15+Rs15 1289 according to Patta Rs30/-
The plaintiff prays that after due inquiries and observing judicial requirements a decree with costs may kindly be passed.
Claim under 1288 Fasli 8th November 82 The petitioner is the claimant whatever he has written in the application, is correct, Alabda.
Sd/- Mohd. Asghar Zamindar.
                      Syed     Mohd.   Asghar     Zamindar,   Khatib,
                 Mutwalli Masjid Babri situates in Oudh."
                                                              (E.T.C.)
This suit was dismissed by the trial Court on 18 th June, 1883.
2376
2363. Exhibit 18 (Suit 1) (Page 55-57 Register 5) is an application dated 2nd November, 1883 of Mohd. Asghar showing himself as Mutawalli and Khatib Masjid Babari situated at Oudh complaining that he is entitled to get the wall of the mosque white-washed but is being obstructed by Raghubar Das though he has right only to the extent of Chabutara and Rasoi but the wall and the gate etc. is part of the mosque and the complainant is entitled to get it white-washed.
2364. Exhibit 34 (Suit-1) (Register 5 page 131) is a copy of the order dated 12.01.1884 passed by Assistant Commissioner, Faizabad in case No. 19435 in respect of Nazool of Ram Janma Bhumi, Pargana Haveli Oudh, Tehsil and District Faizabad. The suit was filed by Mohd. Asghar against Raghubar Das. The order reads as under:
"Mr. Khudadad Beg will call up Khem Das ..... and .....him to do any repair to the wall or gateway to the mosque either of the outer or inner enclosure. The outer door will be left open. No lock will be allowed upon it. It is absolutely essential to observe the strictest neutrality and maintain the status quo."
2365. Exhibit 27 (Suit-1) (Register 5 page 95-97) is a copy of the order dated 22.01.1984 of Assistant Commissioner, Faizabad in case No. 19435 Syed Mohd. Asghar and Raghubar Das directing to consign record of the case. It says:
۱۹۴۳۵ ‫ء مقدمہ نمبر‬۱۸۸۴ ‫ جنوری‬۲۲ ‫نقل فرد منفصیلہ احکام مورخہ‬ ‫ء اجلسی جناب اسیسٹینٹ‬۱۸۸۴ ‫ جنوری‬۲۲ ‫واقع جنم استھان اودہ‬ ‫کمیشنر صاحب ہبادر فیض آباد‬ ‫سید محمد اصغر‬ ‫بنام‬ ‫رگہوبر داس‬ 2377 ‫آج مقدمہ بحاضری فریقین پیش ہوا فریقین کو حکم صاحب ڈپٹی‬ ‫کمیشنربہادر سے اطلع دی گی اور رگہوبر داس کو فہماش کی گی کہ‬ ‫اندرونی و بیرونی احاطہ و دروازہ مسجد کی مرمت وغیرہ نہ کریں اور‬ ‫محمد اصغر کو سمجھا دیا گیا کہ بیرونی دروازہ قفل نہ لگایا جاوے یہ‬ ‫مناسب ضروری ہے کہ عمل درامد قدیم بحال رکھا جاے اور کوءی دستہ‬ ‫اندازی و مداخلت نہ کہ جاو۔‬ ‫حکم ہوا کہ‬ ‫ء‬۸۴ ‫ جنوری‬۲۲ ‫کاغذات ہذا داخل دفتر ہو المرقوم‬ ^^udy QnZ vgdke eksj[kk 22 tuojh 1884 bZ0 eqdnek ua0 19435 okds tUe LFkku vo/k equQlyk 22 tuojh 1884 bZ0 btyklh tukc vflLVsUV dfe'uj lkgc cgknqj QStkckn lS;~;n eqgEen vlxj cuke j?kqcj nkl vkt eqdnek cgkftjh QjhdSu is'k gqvk QjhdSu dks gqDe lkgc fMIVh dfe'uj ls bfRryk nh xbZ vkSj j?kqcj nkl ds Qgekb'k dh xbZ fd vUn:uh o cs:uh vgkrk o njoktk elftn dh ejEer oxSjg u djs vkSj eqgEen vlxj dks le>k fn;k x;k fd ckgjh njoktk dqQ~y u yxk;k tkosa ;g fugk;r t:jh gS fd vey njken dnhe cgky j[kk tkos vkSj dksbZ nLr vUnkth u enk[kyr u dh tkosA gqDe gqvk fd dkxtkr gktk nkf[ky nQ~ r j gk s vRejdwe 22 tuojh 84 bZ0 "Copy of the order sheet dated January 22, 1884 in case no. 19435-Janamsthan, Judgement dated January 22, 1884, Ijlasi Janab Assistant Commissioner Sahab Bahadur Faizabad.

Syed Mohd. Asghar vs. Raghubar Das.

Today the case was called out in presence of the parties. As per orders of the Deputy Commissioner, parties were informed accordingly. Raghubar Das was restrained from carrying out repairs etc in the internal and outer part of the compound and Mohd. Asghar was advised not to ‫‪2378‬‬ ‫‪lock the outer door of the mosque. It is necessary that the‬‬ ‫‪old existing orders be observed and complied with and‬‬ ‫‪there should be no interference in it.‬‬ ‫‪Order.‬‬ ‫‪All the papers be consigned.‬‬ ‫‪Dated January 22, 84.‬‬ ‫"‪Sd/- English.‬‬ ‫‪2366.‬‬ ‫‪Exhibit 28 (Suit-1) (Register 5 page 99-101) is a‬‬ ‫‪copy of the application of Raghubar Das dated 27.06.1884‬‬ ‫‪requesting the Assistant Commissioner, Faizabad to make spot‬‬ ‫‪inspection of the premises complaining that the muslims despite‬‬ ‫‪restrain from whitewashing the wall of the building, are‬‬ ‫‪violating the same and whitewashing the wall. It reads as‬‬ ‫‪follows:‬‬ ‫نقل درخواست رگوبرداس مورخہ ‪ ۲۷‬جون ‪۱۸۸۴‬ء مقدمہ نمبر ‪۱۹۴۳۵‬‬ ‫واقع جنم استھان اودہ اجلسی جناب اسیسنٹ کمیشنر صاحب بہادر فیض‬ ‫آباد فیصلہ ‪۱۸۸۴‬‬ ‫سید محمد اصغر بنام رگوبر داس‬ ‫باجلس صاحب ڈپٹی کمیشنر ب ہادرمہنتھ رگمموبر داس جنممم اسممتھان واقممع‬ ‫اجودیا۔‬ ‫مدعی‬ ‫تشریح داعوی درخواست ساءل پربعد سماعت عذرات توجہ فرمای جاوے‬ ‫غیریب پرور سلمت‬ ‫گذارش ہے کہ اگر حضممور کسممی روز تکلیممف فرممما کممر موقممع کممو ملحظمہ‬ ‫فرماں لیں تو پھر کوی شکایت کبھی نہ ہوگی ساءل مطمین ہو جاویگا۔‬ ‫دوم حضور نے حکم مسلمانوں کو سفیدی کرنے کا نہیمں دیمما اور جہاںسممابق‬ ‫میں مسلمانوں نے کب ھی سمفیدی نہیمں کمی ت ھی و ہاں پمر اس مرتبمہ سمفیدی‬ ‫کرتے ہیں یہ امربھی ملحظہ موقع سے صاف ہو جاویگمما اور چمموں کمہ اسممی‬ ‫مقدمہ میں تحقیقات معرفت مرزا محمود بیگ صاحب ہبادر ہوےہے یس اگر‬ ‫حضور موقع مل حظہ فرماینگے توصداقت بیان ساءل بخوبی ہو جاوے گی۔‬ ‫فقط‬ ‫عرضی‬ 2379 ‫فدوی رگہوبر داس قبرستان جنم استھان واقع اجودیا‬ ‫ء‬۸۴ ‫ جون‬۲۷ ‫معروضہ‬ ^^udy nj[okLr j?kqcj nkl eksj[kk 27 twu 1884 eq0 ua0 19435 okds vo/k LFkku vo/k btyklh tukc vflLVsUV dfe'uj lkgc cgknqj QStkckn QSlyk 22 tuojh 1884 lS;~;n eqgEen vlxj cuke j?kqcj nkl cbtykl fMIVh dfe'uj cgknqj egUFk j?kqcj nkl vLFkku tUe LFkku okds v;ks/;k th eqn~nbZ r'kjhg nkok nj[okLr lk;y ij okn lekr mtjkr roTtg QjekbZ tkosaA xjhc ijoj lyker] xqtkfj'k gS fd vxj gqtwj fdlh jkst rdyhQ Qjek dj ekSds dks eqykfgtk Qjek ysa rks fQj dksbZ f'kdk;r dHkh u gksxh lk;y eqreS;~;Suk gks tkosxkA nks;e gqtwj us gqDe eqlyekuksa dk lQsnh djus dk ugha fn;k vkSj tgka lkfcd es a eq l yekuk s a us dHkh lQsn h ugh a dh Fkh ogk a ij ij bl ejrck lQsn h djrs gS a ;g vez Hkh eqykfgtk ekSdk ls lkQ gks tkosaxk vkSj pawfd blh eqdnek esa rgdhdkr ekjQr fetkZ egewn csx lkgc cgknqj gqbZ gS ;l vxj gqtwj] ekSdk eqykfgtk Qjek ysxsa rks lnkdr c;ku lk;y c[kwch gks tkosxhA QDr vthZ fQndh j?kqcj nkl egUFk tUe LFkku okdS v;ks/;k th ek[ksZ 27 twu 1884 bZ0 "Copy of the application of Raghubar Das dated 27.06.1884 no. 19435 at Janamsthan Oudh in the Court of Janab Assistant Commissioner Sahab Bahadur Faizabad. Date of Judgment. .22nd January 1884. Syed Mohd. Asghar vs. Raghubar Das before the Court of Deputy Commissioner Bahadur.

Mahant Raghubar Das, Janamsthan situated at Ayodhyaji

- plaintiff.

Interpretation of the claim application of the 2380 applicant. After considering the objections may kindly be heard.

Gharib Parwar Salamat.

It is prayed that your honour may be pleased to make the spot inspection on any day, then we shall never have any grievance and the applicant will be satisfied. Secondly your honour has not allowed Muslims to carry out white wash. They are doing white wash at places where they never have done so. This fact will become clear from the spot inspection. Inquiries in this very case have been carried out by Mirza Mahmood Beg. Therefore, if your honour makes a spot inspection, the truth of the applicant's averments would also be ascertained and as such, it is prayed, that the spot inspection may be made by your honour so that truth may come to surface.

Yours faithfully Raghubar Das, Qabristan Janamsthan at Ayodhya. Dated June 27, 84."

2367. Exhibit A-22 (Suit-1) (Register 7, page

237)=Exhibit 13 (Suit-4) (Register 10 Page 61)=Exhibit 26 (Suit-5) (Register 23 Page 659) is a copy of the plaint dated 19.01.1885, Mahant Raghubar Das Vs. Secretary of State (Suit 1885) seeking injunction against the defendants from interfering with the construction over Chabutara size 21/17. Its contents are:

‫باجلس منصف جج صاحب بہادر‬ ‫ء‬۱۸۸۵ ۶۱/۴۸۰ ‫تحریر عرض داعوی نمبری‬ ‫ء‬۱۸۸۵ ‫ سن‬۴۸۰ ‫مقدمہ نمبر‬ ‫ء‬۱۸۸۵ ‫ دسمبر‬۱۲ ‫مہنت رگہور داس بنام سکریڑی اسیسٹینٹ فیصلہ‬ ‫باجلس منصف صاحب بہادر‬ ‫رگوبر داس جنم استھان واقع اجودھا۔۔۔ مدعی‬ ‫‪2381‬‬ ‫بنام‬ ‫جناب سیکریٹری آف اسٹیٹ ہند باجلس کونسیل۔۔۔۔ مدعا علیہ‬ ‫مدعی مذکور حسب ذیل عرض کرتا ہے‬ ‫دعوی واسطے اجازت فرماے جانے تعمیر مندر یعنی ممانعت فرمای جممانے‬ ‫مدعاعلیہ کو کہ مدعی کو تعمیر مندر سے اوپممر چبمموترہ جنممم اسممتھان واقممع‬ ‫اجودھیا اتر ‪ ۱۷‬فیٹ پورب ‪ ۲۱‬فیمٹ دچ ھن ‪ ۱۷‬فمٹ پچھیممم‪ ۲۱ ،‬فیمٹ نمہ‬ ‫روکیں۔‬ ‫مالیت دعوی کا تعین بموجب نرخ بازار نہیں ہو سکتا ہے۔ اس لمے بممموجب‬ ‫مد نمبر ‪ ۱۷‬فقرہ ‪۶‬ضمیمہ دوم ایکٹ سن ‪ ۷۰‬ء کورٹ فیس لگایا گیا و نقشہ‬ ‫منسلک سے کیفیت موقع کے بخوبی معلوم ہو سکتی ہے۔‬ ‫دف ہ ‪ :۱‬۔ یہ کہ مقام جنم استھان واقع ایودھیمما شمہرے فیممض آبمماد ایممک ن ہایت‬ ‫قدیم اور متبرک معابد گاہ اہل ہنود کا ہے اور مدعی اس معابد گاہ کا مہنت‬ ‫ہے۔‬ ‫دف ہ ‪ : ۲‬۔ یہ کہ چبوترہ جنم اسمتھان پمورب پچھیمم ‪ ۲۱‬فیمٹ اتممر دچ ھن ‪۱۷‬‬ ‫فیٹ ہے اس پر چرن پادوکا گہڑی ہوی ہے اور ایک چھوٹا سا منممدر رک ھا‬ ‫ہوا ہے کہ جسکی پرستیش ہوتی ہے۔‬ ‫دف ہ ‪ : ۳‬۔ یہ کہ چبوترہ مذکور قبضہ مدعی ہے اس پر کوی عمممارت نمہ ہونے‬ ‫سے ہر موسم میں مدعی اور دیگر فقرا کو نہایت تکلیممف ہوتی ہے۔ گرمممی‬ ‫میں تپیش سے و برسات میں پانی سے و سردی میں شدید سردی سممے و اس‬ ‫چبوترے پر مندر تعمیر ہونے سے کسی طرح کا کوی حممرج کسممی کمما نہی مں‬ ‫ہے بلکہ تعمیر مندر سے مدعی و دیگر فقراء و یاتریوں وغیرہ کو ہر طممرح‬ ‫کا آرام میلگا۔‬ ‫دف ہ ‪ :۴‬۔ یہ کہ جناب ڈپٹی کمیشنر بہادر فیض آباد نمے قریمب ممارچ یما اپریمل‬ ‫سن ‪۸۳‬ء میمں بمموجہ اجممرداری چنممد مسمملمانان کمے تعمیممر ہونے منممدر کممی‬ ‫ممانعیت کممی۔ اس پممر سممایل نمے ایممک عرضداشممت بحضممورلوکل گمماورنٹ‬ ‫روانہ کی۔ وہ جب کوی جواب نہ عطا ہوا تو مممدعی نمے نمموٹس محکممومہ دف مہ‬ ‫‪ ۴۲۴‬ضابطہ دیوانی بتاریخ ‪ ۱۸‬اگست سن ‪۸۴‬ء بممدفتر صمماحب سممیکریٹری‬ ‫لوکل گاورمنٹ داخل کی لیکن اس کا بھی کوی جواب ن مہ مل۔ پممس ظ ہور‬ ‫بناے دعوی تاریخ ممانعیت سے بمقام ایودھیا اندرحدود سماعت عممدالت ک مہ‬ ‫پیدا ہوی۔‬ ‫‪2382‬‬ ‫دف ہ ‪ :۵‬۔ یہ کہ ایک خیرخواہ رعیایا کو اختیار ہے کہ جس طرح کممی عمممارت‬ ‫چاہے اپنی مقبوجہ و مملوقہ زمیمن پمر تعمیمر کممرے و گماورمینٹ عمادل اور‬ ‫منصف پر فرض ہے کہ رعیایا کی حفاظت کرے اور ان کے حقوق کے ملنے‬ ‫میں مدد دے و واسطے قاءم رہنے امممن و امممان کےمناسممب بندوبسممت فرممماے‬ ‫لیہذا مدعی مستدی فیصلہ کا کہ ڈگری بنانے مندر اوپر چبوترہ جنممم اسممتھان‬ ‫واقع ایودھیا اتر ‪ ۱۷‬فیٹ پورب ‪ ۲۱‬فیٹ دچھن ‪ ۱۷‬فیٹ پچھیم ‪ ۲۱‬فیٹ ک مہ‬ ‫فرمای جاوے کہ مدعا علیہ ممانعیت و مزاہمت مدعی نسبت بنانے منممدر ک مے‬ ‫نہ کریں و خرچہ مقدمہ ذمے مدعا علیہ عاید فرمایا جاوے۔‬ ‫میں رگہور داس مہنت جنم استھان اودہ مدعی تصدیق کرتا ہوں کہ مضمون‬ ‫عرضی دعوی ہر پانچ دفات کا بعلمم و یقیممن میمرے سمب صممحیح و درسممت‬ ‫ہے۔‬ ‫فدوی مہنت رگہور داس مدعی‬ ‫مورخہ ‪ ۱۹‬سن ‪۱۸۸۵‬ء‬ ‫تفصیل گاغذات‬ ‫رشید ڈاکخانہ بابت نوٹس‬ ‫‪^^cbtykl equflQ+ lkgc cgknqj‬‬ ‫‪egUr j?kqcj nkl egUr LFkku tUe LFkku okds+ v;ks/;k - - - - eqn~nbZ‬‬ ‫‪cuke‬‬ ‫‪tukc lsdzsVjh vkQ+ LVsV fgUn cbtykl dkSafly - - -eqn~nkySg‬‬ ‫&‪eqn~nbZ et+dwj gLc t+Sy vt+Z gS‬‬ ‫‪nkok btktr Q+jekbZ tkus rkehj efUnj ;kuh eqekfu;r Q+jekbZ tkus‬‬ ‫‪eqn~nkySg dks fd eqn~nbZ dks rkehj efUnj ls Åij pcwrjk tUe LFkku‬‬ ‫‪okd+s v;ks/;k mRrj 17 fQ+V iwjc 21 fQV nf{k.k 17 fQV ifPNe 21‬‬ ‫‪fQV u jksdsa ekfy;r nkos dk rk;qu ceksftc fu[k+Z ckt+kj ugha gks ldrk‬‬ ‫‪gSA blfy;s ceksftc en ua0 17 fQ+d+jk 6 t+ehek nks,e ,sDV lu~ 70 bZ0‬‬ ‫‪dksVZ Q+hl yxk;k x;k o uD+'kk equlfyd ls dSfQ+;r ekSd+k ds c[kw+ch‬‬ ‫‪ekywe gks ldrh gSA‬‬ ‫‪nQk&1‬‬ ‫‪;g fd edke tUe LFkku okdS v;ks/;k 'kgsj‬‬ ‫‪QS+t+kckn ,d fugk;r d+nhe vkSj eqrcfjZd eqvkfcnxkg vgys gquwn dk‬‬ ‫‪gS vkSj eqn~nbZ bl eqvkfcn xkg dk egUr gSA‬‬ ‫‪nQk&2‬‬ ‫‪;g fd pcwr jk tUe LFkku iwj c ifPNe 21 Qq V‬‬ 2383 mRrj nf{k.k 17 fQ+V gS ml ij pj.k iknq d k xM+h gq b Z gS vkS j ,d Nk sV k lk efUnj j[kk gq v k gS fd ftldh ijfLr'k gk sr h gS A nQk& 3 ;g fd pcwr jk et+d wj cd+C tk eq n ~ n bZ gS ml ij dksbZ bekjr u gksus ls gj ekSle esa eqn~nbZ vkSj nhxj Qqd+jk dks fugk;r rd+yhQ+ gksrh gSA xehZ esa rfi'k ls o cjlkr esa ikuh ls o ljnh esa f'kn~nrs ljnh ls o bl pcwrjs ij efUnj rkehj gksus ls fdlh rjg dk dksbZ gtZ fdlh dk ugha gS cfYd rkehj efUnj ls eqn~nbZ Qqdjk o ;kf=;ksa dks gj rjg dk vkjke feysxkA nQk&4 ;g fd tukc fMIVh dfe'uj cgknqj Q+Stkckn us djhc ekpZ ;k vizSy lu~ 83 bZ0 esa cotg mtznkjh pUn eqlyekuku ds rkehj gksus efUnj dh eqekfu;r dhA ml ij lk;y us ,d vt+Znk'r cgqtwj yksdy xoZUesaV jokuk dhA o tc dksbZ tokc u vrk gqvk rks eqn~nbZ us uksfVl egsdwek nQ+k 424 t+kCrk nhokuh crkjh[k 18 vxLr lu~ 84 bZ0 cnQ~rj lkgsc lsdzsVjh yksdy xoZuesaV nkf[k+y dh ysfdu ml dk Hkh dksbZ tokc u feykA il t+gwj fcuk, nkok rkjh[k+ eqekfu;r ls ceqdke v;ks/;k vUnj gnwn vnkyr ds iSnk gqbZA nQk&5 ;g fd ¼viBuh;½ ,d [kS+j [+okg fj;k;k dks b[+rs;kj gS fd ftl rjg dh bekjr pkgs viuh eqdcwtk o eeywdk t+ehu ij rkehj djs o xouZesUV vkfny vkSj equflQ+ ij Q+tZ gS fd fj;k;k dh fgQ+kt+r djs vkSj mu ds gqdwd ds feyus esa enn ns o okLrs dk;e jgus veu o veku ds equkflc cUnkscLr Q+jek;s ysgktk eqn~nbZ eqLrnbZ QSlyk gS fd fMxzh cukus efUnj Åij pcwrjk tUe LFkku okd+S v;ks/;k mRrj 17 fQV iwjc 21 fQV nf{k.k&17 fQV ifPNe 21 fQ+V ds Q+jekbZ tkos fd eqn~nkySg eqekfu;r o eqt+kfger eqn~nbZ fuLcr cukus efUnj ds u djsa o [k+pkZ eqd+nek ft+Ees eqn~nkySg vk;n fd;k tkosA rQ+lhy dkx+tkr jlhn Mkd[kkuk ckcr uksfVl fQ+noh egUr j?kqcj nkl eqn~nbZ eksjZ[k+k 19 tuojh lu~ 1885 bZ0 eSa j?kqcj nkl egUr tUe LFkku v;ks/;k eqn~nbZ rLnhd+ djrk gwWa fd et+ewu vthZ nkok gj ikWap nQ+kr dk cbYe o 2384 ;d+hu esjs lc lgh o nq:Lr gSA g0 egUr j?kqcj nkl^^ (Hindi Transliteration) "Ba Ijlas Munsif Sahab Bahadur. Mahant Raghubar Das Mahant Janamsthan situated at Ayodhya-Plaintiff vs. Secretary of state India Ba Ijlas Council. . . . . Defendant.
The abovenamed plaintiff begs to submit as under:
Permission for construction of temple over the Chabutra Janamsthan Ayodhya measuring towards north 17 feet, towards east 21 feet, towards south 17 feet and towards west 21 feet may kindly be granted to the plaintiff and the defendants may be restrained from interfering with such work. Thhe valuation of the claim cannot be assessed on market rate. Therefore as per Section no.17, Sub-section (6)Appendix no. 2 of the Act of. 70, court fees has been paid. From the enclosed map, the situation of the place would become clear.

1- That the Janamsthan situated at Ayodhya city Faizabad is an ancient religious and sacred monument of Hindus and the applicant is the Mahant of this religious place.

2- That the Chabutra Janamsthan measures east- west 21 feet, North-south 17 feet, wherein Charan paduka are stalled and a small Mandir is placed there, which is worshipped by the Hindus.

3- That the Chabutara is in the possession of the plaintiff and there being no building or shed, the petitioner and other Faqirs have to face all the seasons (in the open). In summer, we face sunheat, in rainy season rains and in winter severe cold. There is no harm to anybody if a temple is constructed there, rather by the construction of 2385 temple, the petitioner, Faqirs and other travellers would rest there and will get all comfort.

4- That on the objections of some Muslims the Deputy Commissioner Faizabad, in March or April 83, restrained construction upon which the plaintiff sent an application to the local Government. When no reply was received, the plaintiff filed a notice under section 424 C.P.C. on August 18, 84 in the office of the Secretary, Local Government but this one also met the same fate. As such the cause of the action arose in Ayodhya within the jurisdiction of this Court, on the date injunction order was granted.

5- That a well wisher citizen has a right to construct a building as he likes, on the land under his possession and ownership. It is the responsibility of a just Government to protect rights of the citizens and help them secure their rights so that peace and order may prevail and things could be managed. Therefore, the plaintiff prays your honour that a decree may be issued in his favour for constructing a Mandir over the Chabutra Janamsthan situated at Ayodhya, North 17 feet, South 17 feet East 21 feet and West 21 feet. The respondent may be restrained from creating any interference in the construction of Mandir. The cost of the case may be imposed on the defendant.

Details of documents.

Receipt from the post office.

Yours Faithfully Mahant Raghubar Das, Mahant Janamsthan Ayodhya-plaintiff, dated January 19, 1885. I Raghubar Das Mahant Janamsthan Ayodhya-

2386

Petitioner, verify that the foregoing paras 1 to 5 are correct to the best of my knowledge and belief. Sd/- Raghubar Das."

(E.T.C.) 2368. Exhibit A-24 (Suit-1) (Register 7, page 271-275) is a copy of the report dated 09.12.1885 submitted by Gopal Sahai Amin a Commission appointed by the Sub-Judge Faizabad in Suit No. 61/280 of 1885. The report says:

‫عدالت جناب سب جج صاحب بہادر فیض آباد‬ ‫ء‬۱۸۸۵ ‫ دسمممبر سممن‬۹ ‫نقل رپورٹ امین مدخلہ گوپال سہاے کمیشممن مممورخہ‬ ‫ء‬۸۵ ، ۲۸۰‫ ۔‬۶۱ ‫مشمولہ مثل مقدمہ‬ ۲۴ ‫بمقدمہ مہنممت رک ہور داس بنمام صماحب سمیکریٹری آف اسمٹیٹ منفصمملہ‬ ‫ء‬۱۸۸۵ ‫دسمبر‬ ‫عالی جاہ‬ ‫بتعلیم حکم عدالت موقع متانزع پر واقع اودہ میں جاکر و موجودگی فریقین‬ ۱ ‫نقشہ موقع مرطب کیا گیا کہ ہم دشتہ رپورٹ ہذا پیش کرتا ہوں اور مبلیممغ‬ ‫ء‬۱۸۸۵ ‫ د سمبر سن‬۶ ‫روپیہ ذر فیس کمیشن عطا ہوی مدخل مدعی مورخہ‬ ‫اور پیماءش کرکے زمین چبوترہ متانزع کے ہے تحریر ہوا۔‬ ‫د ستخط گوپال سہاے کمیشن‬ udy fjiksVZ vehu en[k+yk xksiky lgk; deh'ku eqojZ[+kk 9 fnlEcj lu 1885 elewyk feLy eqdnek 61@ 280 lu~ 85 bZ0 ceqdnek egar j?kqcj nkl cuke lkgc lsdzsV~h vkQ LVsV equQflyk 24 fnlEcj] 1885 bZ0 vkyhtkg crkehy gqDe cvnkyr ekSdk eqvkuktk ij okdS vo/k esa tkdj cekStwnxh QjhdSu uD'kk ekSdk eqjRro fd;k x;k fd genLrk fjiksVZ gktk is'k djrk gwWa vkSj eqofyx 1 :i;k tj Qhl deh'ku vrk gqbZ enk[kyk eqn~nbZ eqojZ[kk 6 fnlEcj lu~ 1885 vkSj iSekbl djds tehu pcwrjk eqruktk ds rgjhj gqvkA nLr[kr xksiky lgk; deh'ku^^ "In the Court of Sub-Judge, Faizabad.
2387

Copy of the report of Amin filed in Gopal Sahai Commissioner dated December 9, 1885, included in the file of the case 61, 280, 685, Mahant Raghubar Sahai vs. Secretary of State, decided on December, 24, 1885. Respected Sir, In compliance of the orders of the Court an inspection of the spot was carried out in the presence of the parties and a map was prepared on the basis of which the report is being submitted and a fee of Rs. 1/- deposited on December 6, 1885 and after due measurement this Chabutra was described as disputed.

Sd/- Gopal Sahai, Commissioner"

2369. Exhibit A-25 (Suit-1) (Register 7, page 277-281) is a copy of the map submitted by Gopal Sahai Amin's Commission on 06.12.1885 in the Court of Sub-Judge, Faizabad regarding the disputed place as it stood at that time showing Ram Chabutara, Sita Rasoi and Bhandara in the outer courtyard.
(Exhibits A-24 and A-25 are also filed collectively as Exhibit 15 (Suit 4) Register 10 Page 75) 2370. Exhibit A-23 (Suit-1) (Register 7, page 255-269)= Exhibit14 (Suit-4) (Register 10 Page 65) is a copy of the written statement dated 22.12.1885 filed by Mohd. Asgar in the suit filed by Raghubar Das against the Secretary of State wherein he was allowed to be impleaded as defendant no. 2. It reads:
‫عرضی دعوی بحضور صاحب سب جج بہادر‬ ‫من جانب علیہ‬ ‫رگہوبر داس مہنت نرموہی اکھاڑا واقع اودہ‬ ‫مدعی‬ ‫بنام‬ ‫‪2388‬‬ ‫سرکار بہادر قیصرے ہند و محمد اصغر خطیب متممولی جممامع مسممجد واقممع‬ ‫اودہیا‬ ‫مدعا علیہ‬ ‫تصریح دعوی تعمیر مندر اوپر چبوترہ اندر احاطہ مسجد بابری‬ ‫غریب پرور عادل و سلمت‬ ‫دف ہ ‪ :۱‬۔ یہ کہ مقدہم بہت صاف محتاج انصاف ہے و اگر چہ بحث دلیممل ب ہت‬ ‫کچھ تردید دعوی مدعی گذارش ہوسکتی ہیں مگر بتقویت عممادل مصممافت‬ ‫مختصر گزارش کرتا ہوں کہ‬ ‫اول یہ کہ جب بابر شاہ مالک الملک بادشاہ وقت نے یہ مسجد تعمیممر کیمما و‬ ‫احاطہ مسجد کے دروازے کے اوپممر سممنگی پمر لفممظ اللمہ کنممدا کرنسممب کیمما و‬ ‫معافی اسکے مصارف کو تحریر فرمممای تممو بمقممابلہ مالممک ملممک مکاںسممن‬ ‫تعمیر گاہ بادشاہ وقف کے اندر ملکیت دوسرے شخص کی کہاں بمماقی ر ہی‬ ‫پس تا وقت بادشاہ تعمیر کندندہ مسجد نے اپنی مسجد کے احاطے ک مے انممدر‬ ‫یا اسکے قاءم مقام دوسرے بادشاہ نمے کمموی جممز زمیممن یمہ زمیممن جممس پممر‬ ‫چبوترہ ہے مورثان مدعی کو نہ دی ہو مدعی مالک اس زمیممن کمما نہیمں ہو‬ ‫سکتا ہے۔ مدعی نے یہ ثبوت اس بلنیممت نسممبت چبمموترہ کمموی دسممتاویزکہ نمہ‬ ‫بادشاہ موصوف یا کسی اور بادشاہ و حاکم وقت پیش نہیمں کمے پمس جبکمہ‬ ‫مدعی نے نسبت اس ٹکڑہ زمین کے ملکیت اسپر حاصل نہیں کممی تممو غیممر‬ ‫کے ملکیت میں قانونًا و انصافًا کوی حق اسکو مندر بنانے کا نہیں ہے۔‬ ‫دف ہ ‪ :۲‬۔ اگر مدعی اندر احاطہ مسجد کے آمدورفت ہوا کمہ برعجممم باطممل ہے‬ ‫اپنی دلیل ملکیت اپنے یا ان پر اہل ہنود کے سمجھتا ہو تو یہ صحیح نہیں ہو‬ ‫سکتا کیوںکہ ظاہر ہے کہ اکممثر امممام بمماڑہ و مسممجد و مقممابر عمممارت عمممدہ‬ ‫مجاہد اہل اسلم میں با ایام تقریبات مخصوص و دیگر ایام می مں ہمیش مہجوق‬ ‫تا جوق ہنود جاتے ہیں۔اور نذروں نیاز چڑھاتے ہیں اہل اسمملم کممی ممممانعت‬ ‫نہیں ہوتی اسی طرح اہل اسلم مجاہد ہنممود میمں جمماتے و آمممدورفت رکھتمے‬ ‫ہیں تو کسی مقام پر آمدورفت رکھنے سمے یمما نممذروں نیمماز چڑھانےسمے وہ‬ ‫مقام انکی ملکیت نہیں ہو جاتا۔‬ ‫دفہ ‪:۳‬۔ ظاہر ہے کہ وقت تعمیر مسجد سے تا ‪۱۸۵۶‬ء اس مقممام پممر چبمموترہ‬ ‫نہیں تھا۔ ‪۱۸۵۷‬ء میں بنا اور جب استغاثہ مسلمانان حکم ک ھودنے چبمموترے‬ ‫کا صادر ہوا پس ظاہر ہے کہ بنا اس چبوترے کی ‪۱۸۵۷‬ء سے ہوی ہے۔‬ ‫‪2389‬‬ ‫دف ہ ‪ :۴‬۔ اب لءق غور فرمانے یمہ امممر ہے کمہ بعممد مممدت چبمموترہ جدیممد کممن‬ ‫اخیتارات سے نشیشت برخاست و آمدو رفت ہنود کے اس چبوترے پممر ر ہی‬ ‫ہے۔ ظاہر ہے کمہ نشیشممت برخاسممت مممدعی اور اسممکے فرقمے کمے بشممرطہ و‬ ‫شرط رہا بقدراس امر کے کہ کوی امر جدید نہ کرنے پاے قایم رک ھے گ مے۔‬ ‫پس ‪۱۸۵۷‬ء سےھی اختیارات مالیکان مممدعی کممو حاصممل نمہ ہوا بلکمہ اگممر‬ ‫مدعی یا کسی ہندو نے کوی امر جدید اندر احمماطہ مسممجد کرنمما چا ہا اسممکی‬ ‫سرکار سے ممانعت کی گی اور ایک فقیر نے بطریق کمموٹی چھپممرڈال ت ھا‬ ‫وہ مسمار و دفہ کرا دیا گیا تو یہی مقام انصاف ہے کمہ جب ‪ ۳۶۸‬بممرس سمے‬ ‫عموممًا ‪۱۸۵۷‬ء سمے خصوصمًا کمموی سممند اپنممی ملکیممت کمے یمما کسممی فیممل‬ ‫مالیکانا کے جس سے ملکیت مدعی ظاہرہو حاصل نہ کی تو کوی حق اسکو‬ ‫اندراحاطہ مسجد و عین فرش مسجد پر مندر بنانے کا دعوی نہی مں ہو سممکتا‬ ‫ہے پس یہ خیال مدعی کہ چبوترہ ہمارا ہےجب کہ چبوترہ ہمممارا ہہے تممو اس‬ ‫پر مندر بنانے کا بھی اخیتار ہمکوہے محض منصفانیت ممذھبی غلممط فہممی‬ ‫ہوگی ہے کیوں کہ اس چبوترے پر بیٹھنا یا چڑہوا چڑھانے کا بھہی اختیممار‬ ‫مالیکانا بل کسی تعروض کے نہیں ہے۔‬ ‫دف ہ ‪ :۵‬۔ نقل احکممام متعممدد جممو باوقممات مختلممف بمقممابلہ ہم مممدعا علیمہ نسمبت‬ ‫ممانعت امرجدید وانہدام مکان عین رسوی سیتا جی کمہ بمہ ان ہدام کمموٹی جممو‬ ‫فقیر نے بنای تھی بلحاظ عملدرآمد قدیم وعدم ملکیت مدعی انتظامًا و بنظممر‬ ‫کشت وخون مابین اہل اسلم و ہنود جو پشممترہوا ت ھا قممانون باختیممار جمماءز‬ ‫خود صغہ مجازسے جاری کمے ہیمں۔ وہ واقممع متعلقمہ اس مقممدمے کمے اور یمہ‬ ‫ثبوت کامل ہمارے بیانات کے ہیں اور انہی احکممام سمے خصوصمًا حکممم ‪۲۳‬‬ ‫فروری سن ‪۱۸۵۷‬ء مدعی کو ظہور بناے دعوی پیممدا ہوی و حممد سممماعت‬ ‫عارض دعوی ہذا ہوی اور ان جملمہ احکممام واجبمًا منظمموری سمے عممدالت‬ ‫دیوانی بھی چشم پوشی نہیں فرما سکتی۔ برابر وہ نافظ و جاری ہے مدعی‬ ‫نمے انکممو منسمموخ نہیمں کرایمما اور بل دعمموی جمماری تنسمیخ اس مقممدہم میمں‬ ‫منسوخ نہیں ہو سکتی اور کوی احکام کمے خلف کمموی فیصمملہ صممادر ہونمما‬ ‫خلف قانون ہے کیونکہ منسمموخ ان احکممام نمماطقہ کمے بل دعمموای داری کمے‬ ‫لزم آتی ہے اس لمے امیممدوار ہوں کمہ بممادملہزہ کاغممذات وعممذرات سمے بمہ‬ ‫اختیار دعوی مدعی حقیر سے فرمای جاوے‪ ،‬واجب تھا عرض کیا۔‬ ‫فدوی میر محمد اصغر متولی مسجد بابری‪ ،‬مدعی علیمہ مممورخہ ‪ ۲۲‬دسمممبر‬ 2390 ‫ء‬۱۸۸۵ ‫سن‬ ‫معارفت محمد نظیر خاں و مولوی محمد افضل‬ ‫وکل مدعاعلیہ۔‬ ^^vt+hZ nkok cgqt+wj tukc lc tt cgknqj ¼viBuh;½ feutkfuc eqn~nkvySg j?kqcj nkl egUr fujeksgh vD[kkM+k okdS+ vo/k - - - - - - - - -eqn~nbZ cuke ljdkj cgknqj dS+ljs fgUn o eksgEen vlx+j [+krhe o eqroYyh tkes efLtn okd+S vo/k - - - - -eqn~nkvyS;
rljhg nkok rkehj efUnj Åij pcwrjk vUnj vgkrk efLtn ckcjh x+jhc ijoj vkfny t+ek lyker nQ+k 1& ;g fd eqdnek cgqr lkQ eksgrkt bUlkQ gS o vxjps cgl nyk;y cgqr dqN crjnhn nkok eqnnbZ xqt+kfj'k gks ldrh gS exj crdfo;r vkfnyqy elkQ+r eq[rlj xqt+kfj'k djrk gwWa ¼1½ vOoy ;g fd tc ckcj 'kkg ekfyds eqYd o ckn'kkgs oDQ+ us ;g efLtn rkehj fd;k o vgkrk efLtn ds njokts+ ds Åij laxh ij yQ~t+ vYykg dqUnk djkds ulc fd;k o ekQ+h mlds elkfjQ dks rgjhj Q+jek;h rks ceqd+kfcyk ekfyds eqYd edkWa rkehj xkg ckn'kkg oD+r ds vUnj feyfd;r nwljs 'k[+l dh dgka ckd+h jgh il rkodDrsds ckn'kkg rkehj dqfuUnk efLtn us vius efLtn ds vgkrs ds vUnj ;k mld d+k;e eqd+ke nwljs ckn'kkkg us dksbZ tqt t+ehu ;g t+ehu ftl ij pcwrjk gS ewfjlku eqn~nbZ dks u nh gks eqn~nbZ ekfyd ml t+ehu dk ugha gks ldrk gSA eqn~nbZ us ;g lcwr bl feyfd;r fuLcr pcwrjk dksbZ nLrkost fd u ckn'kkg ekSlwQ+ ;k fdlh vkSj ckn'kkg o gkfdes oD+r is'k ugha fd;s il tc fd eqn~nbZ us fuLcr bl VqdM+k t+ehu ds feyfd;r ml ij gkfly ugha dh rks xSj dh feyfd;r esa dkuwu o bulkQ+u dksbZ gd+ mldks efUnj cukus dk ugha gSA nQ+k& 2 vxj eqn~nbZ vUnj vgkrk efLtn ds vkenjQ+r gqvk fd vTe o ckfry gS vius nyhy feyfd;r vius ;k mu ij vgys gquwn ds le>rk gks rks ;g lgh ugha gks ldrk D;ksafd t+kfgj gS fd vDlj beke ckM+k o efLtn o eqdkfcj bekjkr mEnk eqtkfgns vgys bLyke esa cv;~;kes rd+jhckr e[+klwl o nhx+j v;~;ke esa ges'kk tkSad rk tkSad 2391 gquwn tkrs gSa vkSj ut+jh fu;kt+ p<+krs gSaA vgys blyke dh eqekfu;r ugha gksrh blh rjg vgys blyke evkfon gquwn esa tkrs o vkenjQ+r j[krs gSa rks fdlh eqd+ke ij vkenjQ+r j[kus ls ;k ut+jksa fu;pkt+ p<+kus ls og eqd+ke mudh feyfd;r ugha gks tkrkA nQ+k 3& t+k fgj gS fd oD +r rkehj efLtn ls rk 1856 bZ 0 bl eq d +k e ij pcwr jk ugh a FkkA 1857 bZ 0 esa cuk vkSj tc bfLrx+klk eqlyekuku gqdqe [kksnus pcwrjs dk lknj gqvk il t+kfgj gS fd fcuk bl pcwrjs dh 1857 bZ0 ls gqbZ gSA nQ+k 4& vc yk;d x+kSj Q+jekus ;g vej gS fd ckn ¼viBuh;½ pcwrjk tnhn fdu v[+kfr;kjkr ls uf'kLr cj[+kkLr o vkenjQ~r guwn ds bl pcwrjs ij jgh gSa tkfgj gSa fd uf'kLr c[kkZLr eqn~nbZ vkSj mlds fQ+jds ds c'krZgk o 'kq:rgk cdnz bl vez ds gS dksbZ vez tnhn u djus ikos dk;e j[ks x;sA il 1857 bZ0 ls Hkh vf[+r;kjkr ekfydkuk eqn~nbZ dks gkfly u gqvk cfYd vxj eqn~nbZ ;k fdlh fgUnw us dksbZ vej tnhn vUnj vgkrk efLtn djuk pkgk mldh ljdkj ls eqekfu;r dh xbZ vkSj ,d Q+d+hj us crjhd+ dqVh NIij Mkyk Fkk og felekj o nQ+k djk fn;k x;k rks ;gh eqd+ke bUlkQ gS fd tc 368 o"kZ ls meweu 1857 bZ0 ls [kqlwlu dksbZ lun vius feyfd;r ds ;k fdlh Q+sy ekfydkuk ds ftlls feyfd;r en~nbZ t+kfgj gks gkfly u dh rks dksbZ gd+ mldks vUnj vgkrk efLtn o ,su Q+'kZ efLtn ij efUnj cukus dk nkok ugha gks ldrk gS il ;g [+;ky eqn~nbZ fd pcwrjk gekjk gS] vkSj tc fd pcwrjk gekjk gS rks ml ij efUnj cukus dk Hkh v[+kfr;kj gedks gS egt+ cuQ~+lkfu;r et+gch x+yr Qgeh eqn~nbZ dh gS D;ksafd ml pcwrjs ij cSBuk ;k p<+kok p<+kus dk Hkh v[k+fr;kj ekfydkuk fcuk fdlh rk:t ds ugha gSA nQ~k 5& uqdwy ,gdke eqrkfnn tks cvodkr eq[k+rfyQ+ ceqd+kfcyk ge eqn~nkvySg fuLcr eqekfu;r vejs tnhn cbufgnke edku ,su jlksbZ lhrk th ds cbufgnke dqVh tks Q+d+hj us cuk;h Fkh cfygkt+ veynjken d+nhesa o vne feyfd;r eqn~nbZ bfUrt+keu o cut+j dq'r [k+wu ekcSu vgys bLyke o gquwn tks is'rj gqvk Fkk d+kuwu cvf[+r;kj tk;t [kqn lhx+k etkt+ ls tkjh fd;s gSaA og okdS+ erkfydk bl eqd+nesa ds vkSj ;g lqcwr dkfey gekjs c;kukr ds gSa vkSj mUgha ,gdke 2392 ls [kqlwlu gqdqe 23 Qjojh] lu~ 1857 bZ0 eqn~nbZ dks t+gwj fcuk;s nkok iSnk gqbZ o gn lekvr vkfjt nkok gkt+k gqbZ vkSj mu tqeyk ,gdke cktkCrk ds eUtwjh ls vnkyrs nhokuh Hkh p'eksa iks'kh ugha Q+jek ldrhA cjkcj og ukfQ+t o tkjh gS eqn~nbZ us mudks eUlw[k+ ugha djk;k vkSj fcyk nkok tkjh rulh[k+ bl eqdnek esa eUlw[k+ ugha gks ldrs vkSj mu ,gdke ds f[+kykQ+ dksbZ Q+Slyk lkfnj gksuk f[kykQ dkuwu gS D;ksafd eUlw[kh mu ,gdke ukfrdk ds fcyk nkjh rulh[k+ ykfte vkrh gS blfy;s mEehnokj gwWa fd ckn eqykfgtk dkx+t+kr o mt+jkr c,[kjkt nkok eqn~nbZ gd+hj ls Q+jekbZ tkos] okftc Fkk vt+Z fd;kA fQ+noh ehj eksgEen vlx+j eqroYyh efLtn ckcjh] eqn~nkvySg eksfjZ[k 22 fnlEcj] jlu~ 1885 bZ0 ekjQ+r eksgEen ut+hj [ka o ekSyoh eksgEen vQ+ty oqdyk eqn~nkvySg^^ (Hindi Transliteration) " Application before the Sub-Judge Bahadur filed by the opposite party.

Raghubar Das Mahant Nirmohi Akhara situated at Oudh- Plaintiff vs. Sarkar Bahadur Qaisere Hind and Mohd. Asghar Khatib and Mutawalli Jama Masjid situated at Oudh. . . . . Defendant.

Suit for the construction of a Mandir over the Chabutra in the compound of the Masjid Babri. Gharib Parwar, Adiley Zamam Salamat.

1- That the case is very clear and needs justice. Though the arguments and objections of the plaintiff could be detailed here but with the fear of the lengthy process, the plaintiff submits in brief as under:

(i) When the Babar Shah Maalike Mulk and the king, constructed this mosque and got engraved Allah on the Sangi of the door of the Ahata Masjid and granted Maafi for the expenses, nobody else can claim the right of construction over there. Therefore until the king who has 2393 constructed the Masjid, allows to carry out construction within the compound of the Masjid or any successor of the King gives permission with respect to any part of the land of Masjid for construction or has given any part of the land to successors of the plaintiff, he could not become the owner of the land. The plaintiff has not submitted any documentary evidence regarding the ownership of the Chabutra. Neither the said Badshah nor any of the successors, or any other designated officer has given its ownership rights and as such in the eyes of law and justice he has no right to construct a Mandir over the said piece of land.

2- If the plaintiff thinks, he or the Hindus have any ownership right over it, the same is not correct, because it is clear that sometimes in Imambaras, Masjids and tombs and in other monuments, Muslims organize different congregations on different occasions. During other days Hindus also offer Nazr-o-Niaz. The Muslims do not stop their entry into the building. Similarly Muslims go into the religious buildings of Hindus also. Therefore, going of a person into and out of any building for offering Nazr-o-Niyaz does not make him owner or confers proprietory right of that place.

3- It is also clear that from the time of the construction of the Masjid till 1856, there was no Chabutra at this place. This was constructed in 1857 and on application of the Muslims the order of digging out the Chabutra was passed. Therefore, it is clear that the Chabutra was constructed in 1857.

4- Now it deserves a tension as to how a new 2394 Chabutra has been constructed for the meeting of Hindus. Their entry was subject to condition that nothing new would be done. As such since 1857 the petitioner has no ownership rights, instead if the plaintiff or any other Hindu tried to carry out any new activity, the Government restrained them. One Faqir made a thatched hut (chhappar) as Kuti which was demolished and he was ousted from that place. This requires justice inasmuch as for 368 years generally and from 1857, in particular, the plaintiff could not produce any document to show his ownership. He can never have any right to construct any temple on the floor of the Masjid. The claim of the plaintiff that the Chabutra is theirs and thereby acquired right to construct any temple, it is a mere misunderstanding because the plaintiff has no ownership right or liberty to use the Chabutra or offer gift (Charhawa) over the Chabutra.

5- Copies of various orders passed at different times restraining the plaintiff from carrying out construction activities and orders for demolition of the house and Rasoi of Sita Ji and the Kuti which the Faqir has made, as per record are not the property of plaintiff. It would cause violence between Muslims and Hindus, which had taken place earlier. Orders have been issued under the authority of the Government. They are all related to this suit and are proof of our claim. The same orders, particularly the order dated February 23, 1857 gave rise to cause of action as such limitation for hearing has expired. Therefore the Civil Court could not overlook these facts. Therefore, the orders are in force. The petitioner did 2395 not get them cancelled. They could not be set aside without proper judicial verdict. Any such decision in contravention of the aforesaid order would be illegal and unlawful, as the same are self speaking and have not yet been set aside. Therefore, it is requested that after perusal of the documents and objections the claim of the obedient applicant objector may kindly be considered sympathetically. Deemed necessary so requested.

Yours faithfully Mir Mohd. Asghar, Mutawalli Masjid Babri, respondent. Dated December 22, 1885 through Mohd. Nazir Khan and Maulvi Mohd. Afzal, counsel for the respondents.

2371. There are three judgments i.e. of the trial Court, first appellate and second appellate Court in Suit 1885:

(a) Exhibit A-26 (Suit-1) (Register 7, page 283-
317)=Exhibit16 (Suit-4) Register 10 Page 79) is a copy of the judgment dated 24.12.1885 of Sub-Judge Faizabad in Suit No. 61/280 of 1885, Mahant Raghubar Das Vs. Secretary of State and another.
(b) Exhibit A-27 (Suit-1) (Register 7, page 319-
323)=Exhibit 17 (Suit-4) Register 10 Page 87) is a copy of the judgment dated 18/26 March 1886 of the District Judge, Faizabad in Civil Appeal No. 27 of 1885, Mahant Raghubar Das Vs. Secretary of State for India of another.
(c) Exhibit A-28 (Suit-1) (Register 7, page 325-
329)=Exhibit 18 (Suit-4) Register 10 Page 93) is a copy of the decree dated 18/26 March 1886 in Civil Appeal No. 27/1887, Mahant Raghubar Das Vs. Secretary of State and another. In the said decree the order passed in appeal is as under:
2396
"This appeal bring on for hearing on the 18th day of March 1886 before Collector, F.E.A. Chamier, District Judge in the presence of B. Kuccumul vakil for the appellant and P. Bishambhar Nath, Government Pleader ......(sic)......vakil for the respondents it is ordered that the appeal be dismissed with the remarks of the Sub-Judge quoted in the judgement of this Court declaring the right of property to rest in plaintiffs be cancelled and the cost of this appeal amounting to Rs. 72/5/- as noted below are to be paid by plaintiff accepting 16/- Mahomad Asghar's pleader's fees. The cost of the original suit are to be paid by the plaintiff with above exception .....given under the hand and seal of the Court this 18/26 day of March 1886."

We have already dealt with these three documents in detail while discussing the issues relating to res judicata, estoppel etc. 2372. Exhibit 49 (Suit-4) (Register Vol. 11, page 271 to 329) is a copy of the nakal khasra Abadi, Kot Ram Chandra, pergana Haveli Awadh, Tahasil and District Faizabad of 1931 A.D. of nazul register. At page 311, the Hindi transliteration of the aforesaid Exhibit, original whereof is in Urdu, the entry of Nazul plot 583 is as under:

(Name of building) (1) : Masjid Ahad-e-Shahi Number Aarazi (2/1) : 583 Raqba Aarazi (Area of Plot) (2/2): 305/9 B. 15 Biswansi 4 Kach.
Number Sabiq (Old) (3/1): Abadi 444 Raqba Sabiq (Area old) 3/2): 7 B. 11 Biswansi 14 Kach.
2397
Name Malik Aarazi (Owner) (4) : Masjid Waqf Ahde Shahi Name Matahaddar (Subordinate), if any (5):
Name Kabiz Haal (Presently occupied by) (6) : Masjid Kism (Nature) (7) : -
(9) Raqba (Area) : 9 B. 15 Biswansi 4 Kachh.
         (1) Baadaye Lagan         (2) Bila Lagan
               (Without Rent)
        Kandhal (10)       Bajariye Missil Numbari 427 No. 6/47
        Dastandazi (11)    Raiganj, Munfasla 26 February San 41
        (12)               Indraz Raghunath Das Janambhumi Ke
        Raqba (13)         Mahant Mukarrar Kiye Gaye, Ke Bajaye
        Lagan (14)         Mahant Ram Sharan Das."
        Khet numbari (15) No. of plot
Kaifiyat (Details) (16) Masjid Pokhta Waqf Ahde Shahi andar Sahan Masjid Ek Chabutara Jo Janambhumi Ke naam Se Mashhoor Hai, Darakhtan Goolar Ek Imli Ek Mulsiri Ek, Pipal Ek, Bel Ek..Masjid Mausma Shah Babur Shar Marhoom.

14-6-41 (Note : Though the original document is horizontal, but for the purpose of convenience, it has been typed vertically.) On page 331, Nazul khasra map's copy has also been filed, which is part of the Exhibit 49.

2373. Exhibit A-49 (Suit-1) (Register Vol. 8, page 477) is a copy of order dated 12th May 1934 showing that Muslims were permitted to start the work of cleaning and repairs of the disputed building from 14th May 1934 onwards. It reads as under:

"The Mohammadans have been permitted to start the work of cleaning of the Babri mosque from Monday 14th May. I have also asked them to get estimates needed for the repair ‫‪2398‬‬ ‫‪of the mosque. For the purpose their contracting I would‬‬ ‫‪be allowed access to the mosque when necessary.‬‬ ‫‪Once the mosque is cleaned up, it will be possible‬‬ ‫‪to use it for religious services. This can be allowed but‬‬ ‫‪processions & demonstrations should not be allowed.‬‬ ‫‪The guard should be returned on it.‬‬ ‫"‪S.P. to be informed.‬‬ ‫‪2374.‬‬ ‫‪Exhibit A-51 (Suit-1) (Register Vol. 8, page 483) is‬‬ ‫‪an application dated 25.2.1935 submitted by the contractor‬‬ ‫‪concerned complaining about non-payment of his claim despite‬‬ ‫‪repair work having been performed. It says:‬‬ ‫غریب پردرسلمت جناب عال ٰی‬ ‫گذارش ہے کہ تابیدار کو بابری مسجد کا ٹھیکہ دیا گیا تھا اسممکا کممام عرص مہ‬ ‫ہوا تیار کر دیا اسمیں کچھ سو دو سو روپیہ کا کممام بمماقی رہ گیمما ہہے بغیممر‬ ‫رپیہ کے تابیدار کوبہت سخت تکلیف ہے یہ جو سو دو سممو رپیمہ کمما کممام بمماقی‬ ‫ہے اسکو مکمل کرنے سے مجبور ہے اور کوی دوسرا کاروبار بھہی بغیممر‬ ‫روپیہ کے نہیں چلتا جممس سمے کمہ اپنممی ونیممز بچمموں کممی تکلیممف دور کریمں۔‬ ‫اسکےعلوہ جسوقت کام کرنے کے لے حکم دیا گیا تھا اسوقت ساتھ ہی ی مہ‬ ‫حکم ہوا تھا جیسے جیسمے روپیمہ وصممول ہوگمما ویسمے ہی روپیمہ تمکممو دیمما‬ ‫جاوےگا معلوم ہوا کمہ وصممولیابی عرصمہ سمے ہورہی ہے اور کممافی روپیمہ‬ ‫وصممول ہوچکمما عرصمہ ہوا زبممانی حضممور سمے تکلیممف بیممان کیمما ت ھا اس‬ ‫درمیان تابیدار کی طبعت اچھی نہیں تھی اسوجہ سمے حضمور سمے دوبمارہ‬ ‫اپنی مصممیبت بیممان نمہ کممر سمکا۔ دویمم مکانممات جمموکی بمموجہ بلمموہ کمے جممل‬ ‫گےتھے جسکو تعمیر کرنے کے لے تابیدار کو حکم دیا گیا تھا جسمممیں س مے‬ ‫‪ ۱۳‬مکان کی کھپںیل وغیرہ قبل بارش کے درست کممر دیمما۔ کچ مھ دروازہ‬ ‫وغیرہ کا کام باقی رہ گیا ہے جسمیں ک مہ کچ مھ درختممان اور ج ھاڑ وغیممرہ‬ ‫بحکم جناب ڈپٹی کمشنر صاحب فیممض آبمماد ذریعمہ نممزول نمماءب تحصمیلدار‬ ‫صاحب بہادر فیض آباد کے تابعدارکو عطا ہوا تھا اور یہ کہا گیا تھا کہ جب‬ ‫تمکو روپیہ ملے گا اسوقت تمھارے بل سے اسممکی قیمممت لیمما جاو ٔیگمما علوہ‬ ‫جو مکان نامکمل ابھی پڑے ہیں اسکے مطابق بھی سامان اکٹھا کممر رک ھا‬ 2399 ‫ہے مگر بدرجہ مجبوری روپیہ نمہ ہہونے کمے وجمہ سمے بیٹھہہ رہہا۔ لہہذا ذریعمہ‬ ‫درخواست ہاذا گممذاران کممر امیممدوار ہوں کمہ تابعممدار کممی اس مصممیبت پممر‬ ‫حضور خیال کر کے روپیہ دینے کا حکم صادر فرماویں گے۔‬ ‫واجب جانکر عرض کیا آ ٔندہ مالک حضور‬ (۳) ‫(حمبیب اللمہ‬۲) ‫( مقصمودًا‬۱)‫تفصیل جو مکانمات بنماے گمے ہیمں مسممات‬ (۶) ‫( شمہادت علمی‬۵) ‫( خیرات حسین محلہ مگممل پمورا‬۴) ‫حاجی نور محمد‬ ‫( افضممال اللمہ‬۹) ‫( امیممن اللمہ‬۸) ‫( عابممد علممی‬۷) ‫رحمت علی محلہ بیگممم پممورا‬ ‫( محمممد بخممش محلمہ‬۱۲) ‫( مول بخممش‬۱۱) ‫( محمد کریم محلہ سوٹ ہٹی‬۱۰) ‫( ظہور علی ۔‬۱۳) ‫قاضیانہ‬ ‫عرضی فدوی تہور خاں ٹھکیدار ساکن لل باغ فیض آباد‬ ‫ء‬۳۵ ‫فروری سن‬۲۵ ‫۔‬ ^^xjhc ijoj lyker] tukc vkyh] xqtkfj'k gS fd rkcsnkj dks ckcjh efLtn dk Bsdk fn;k x;k Fkk bldk dke vjlk gqvk rS;kj dj fn;k blesa dqy lkS nks lkS #i;s dk dke ckdh jg x;k gS vkSj #i;s ds rkcsnkj dks cgqr gh l[r rdyhQ gS fd ;g tks lkS nks lkS #i;s dk dke ckdh gS bldks eqdEey djus ls etcwj gS vkSj dksbZ nwljk dkjksckj Hkh cxSj #i;s ds ugha pyrk ftlls dHkh viuh o uht cPpksa dh rdyhQ nwj djsa blds vykok ftl oDr dke djus ds fy;s gqDe fn;k x;k Fkk ml oDr lkFk gh ;g gqDe gqvk Fkk fd tSls tSls #i;k olwy gksxk oSls gh #i;k gedks fn;k tkosxk ekywe gqvk fd olwy;kch vjls ls gks jgh gS vkSj dkQh #i;k olwy gks pqdk vjlk gqvk tckuh gqtwj ls rdyhQ c;ku fd;k Fkk bl njfe;ku rkcsnkj dh rfc;r vPNh ugha Fkh bl otg ls gqtwj ls nksckjk viuh eq'khcr c;ku ugha dj ldkA nks;e edkukr tks fd cotg cyos ds ty x;s Fks ftldks rkehj djus ds fy;s rkcsnkj dks gqDe fn;k x;k Fkk ftlesa ls 13 edku dh [kijSy oxSjg dOy okfjl ds nq#Lr dj fn;k dqN njokts oxSjg dk dke ckdh jg x;k gS ftlesa dqN nj[rku vkSj >kM+ oxSjg cgqdqe tukc fMIVh dfe'uj lkgc cgknqj QStkckn ds tfj;s utwy uk;c rglhynkj lkgc cgknqj QStkckn ds rkcsnkj dks vrk gqvk Fkk vkSj ;g dgk x;k Fkk fd tc rqedks #i;k feysxk ml oDr rqEgkjs fcy ls mldk dher fn;k tkosxk vykok tks edku 2400 ukeeqdEey vHkh i<+s gSa mlds eqrkfyd Hkh lkeku bdV~Bk dj j[kk gS exj c otg etcwjh #i;ku gksus dh otg ls cSb jgk fygktk tfj;s nj[okLr gktk xqejku dj mEehnokj gwWa fd rkcsnkj dh bl eq'khcr ij gqtwj [k;ky dj ds #i;k nsus dk gqDe lkfnj Qjek;sxsa okftc tku dj vtZ fd;k vkgUnk ekfyd gqtwjA rQlhy tks edkukr cuk;s x;s gSa eqlEekr edlwnu] gchcqYyk ¼2½ 3-

gkth uwj eqgEen 4- [ksjkr gqlsu eqgYyk eqxyiqjk 5- lgknr vyh 6- jger vyh eqgYyk csxe iqjk 7- vkfcn vyh 8- vehu mYyk 9- vQtky mYyk 10- eqgEen djhe eqgYyk lkSVgVh 11- ekSyk cDl 12- eqgEen c['k eqgYyk dft;kuk 13- tgwj fe;kaA vthZ fQnoh rgOoj [kka Bsdsnkj lkfdu ykyckx QStkckn nLr[kr rgOoj [kkWa 25-2-35^^ Most Respected Sir, I beg to say that I was granted contract of Babri Masjid. The work has already been completed about a year before, barring certain small piece of work for a value of Rs. 100/- or 200/-. The applicant is in dire need of money and only little work to the extent of Rs. 200/- is remaining, which I cannot carry out. The applicant has no other business. Kindly provide relief to me and my family. Besides, at the time of contract, it was agreed upon that part payments will be made according to Vasoolyabi. I have come to know that the enough revenue has been collected. I have already told orally to you that I was in trouble and needed money. During this time the applicant was not feeling well, so, he could not convey his grievance again. Secondly, the applicant was required to construct the houses which were burnt during the riot, out of which 13 houses of Khaprail have been repaired before the rains commenced. A small piece of work in relation to 2401 doors etc is remaining. Further under the orders of the Deputy Commissioner Faizabad through Tehsildar (Nuzul) Faizabad, certain trees and shrubs were allotted to the applicant with the assurance that whenever the applicant gets money the price of the aforesaid would be deducted from the bill. The applicant has already collected material for repairs of the remaining houses. But due to paucity of of required money the applicant remained idle. So, I would request you to kindly consider my grief sympathetically and provide money to me and for this purpose. kindly issue necessary orders. Deemed necessary, so prayed.

Malik Hujoor.

Details of the lhouses constructed : (1) Mst. Maqsudan, (2) Habibullah, (3) Haji Noor Mohammad (4) Khairat Hussain, Mohalla Mughalpura, (5) Sahadat Ali 6. Rahmat Ali, Mohalla Begumpura (7) Abid Ali (8) Aminullah (9) Afzalullah (10) Mohd. Karim Mohalla Sothati (11) Maula Bux (12) Mohd. Bux Mohalla Kaziana (13) Zahoor Miyan.

Applicant Tahavvar Khan Contractor, r/o Lal Bagh Faizabad 25.2.35."

2375. Exhibit A-50 (Suit-1) (Register Vol. 8, page 479) is a letter of Tahawar Khan Thekedar regarding repair work in the disputed structure and says:

‫ء مشمولہ مثل‬۱۹۳۵ ‫ اپریل‬۱۶ ‫نقل درخواست تہور خاں ٹھیکہدارمورخہ‬ ‫ فیض آباد‬،‫بابری مسجد اجودھیا‬ ‫بحضور جناب حاکم تحصیل صاحب بہادر فیض آباد دام اقبالہ‬ ‫غریب پردرسلمت‬ ‫گزارش ہے بابری مسجد کے بل دینے میں دیری ابھی سے ہو ٔی کہ کلسہ دوم‬ ‫کا بنارس میں تیار ہو رہا ہے ابھی تک آیا نہیں مگر اب بل بحکم حضور‬ 2402 ‫فورًا داخل کر رہا ہوں پتھرسنگ مرمر بھی جسمیں الّلہ لکھا جاویگا‬ ‫مکمل نہیں کیا یہ دونوں کام جو کہ اندر ایک ہفتہ میں ہو جاو ٔیگا مکانات کے‬ ‫بل کچھ اس ہفتہ کے اندر داخل کر دونگا جو کچھ کام باقی تھا وہ ہورہے‬ ‫واجبًا غرض ہے۔‬ ‫ فیض آباد‬،‫فدوی تہور خاں ٹھیکہدارے ساکن لل باغ‬ ۳۵‫۔‬۴‫۔‬۱۶ ‫تہور خاں‬ ^^udy nj[okLr rgOoj [kkWa Bsdsnkj eksj[kk 16 vizSy] lu~ 1935 bZ0 e'kewyk fely ckcjh efLtn v;ks/;k] QStkckn cgwtwj tukc gkfde rglhy lkgc cgknqj QStkckn nkes,dckygw xjhc ijoj lyker tukcs vkyh xqtkfj'k gS fd ckcjh efLtn ds fcy nsus esa nsj bl otg ls gqbZ gS fd dylk Mkse dk cukjl esa rS;kj gks jgk gSA vHkh rd vk;k ugha exj vc fcy cgqdqe gwtwj QkSju nkf[ky dj jgk gwWaA iRFkj laxejej Hkh ftlesa vYyk fy[kk tk;sxk eqdEey ugha fd;k ;g nksuksa dke tks fd vUnj ,d gQ~rs esa gks tk;sxk edkukr ds fcy dqn bl gQ~rs ds vUnj nkf[ky dj nwaxkA tks dqn dke ckdh Fkk gks jgk gSA okftou vtZ gSA vthZ fQnojh rgOoj [kka Bsdsnkj lkfdu ykyckx] QStkckn g0 rgOoj [kka 16-4-35^^ "Copy of the application of Tahawar Khan Thekedar dated 16.4.1935 included in the file of Babri Masjid, Ayodhya, Faizabad.

To the Tehsildar Saheb Bahadur, Faizabad Gharib Parwar Salamat.

I beg to say that delay in submitting the bill for Babri Masjid occurred because Kalsa (pitcher) of the Dome is being prepared in Banaras and has not yet been received. But under your orders I am submitting the same now. The piece of marble stone on which "Allah" will be engraved, has not yet been got ready. I hope both the said ‫‪2403‬‬ ‫‪jobs would be done within a week. The bills in respect of‬‬ ‫‪houses will be submitted within this week. The remaining‬‬ ‫‪work is in progress. Yours sincerely, Tahauwar Khan‬‬ ‫)‪Thekedar resident of Faizabad 16-04-35." (ETC‬‬ ‫‪2376.‬‬ ‫‪Exhibit A-53 (Suit-1) (Register Vol. 8, page 493) is‬‬ ‫‪a copy of the application of Tahavvar Khan, Contractor, dated‬‬ ‫‪2nd January 1936 for early payment of his dues in respect of‬‬ ‫‪repairs of Babri mosque filed before the Tehsildar and reads as‬‬ ‫‪under:‬‬ ‫حضور جناب کے محسن صاحب صدر فیض آباد‬ ‫غریب پرور سلمت‬ ‫جناب عالی گزارش ہے کہ مکامممات جمموکی اجودھیمما بلمموہ میمں جممل گءے‬ ‫تھے مکمل کے ہوےکافی عرصہ ہوا اور تابیدار کممو اب ھی تممک روپیمہ نہیمں‬ ‫مل اور دریافت سے معلوم ہوا کہ اسٹمٹ مکامات غممایب ہوگیمما اسمموجہ سمے‬ ‫جناب امیر صاحب پی۔ ڈبلو۔ڈی۔ بابری مسجد کا بل چیک کر ک مے دوبممارہ‬ ‫مثل کو واپس کر دیا مکامات کا بل بغیر اس مٹمٹ ک مے رہ گیمما۔ عالیجمماہ اس‬ ‫اسٹمٹ کو جناب نمایب تحصمیل دارنمزول ریمٹ پمی۔ ڈبلمو۔ڈی۔ سمے چیمک‬ ‫کراک مے دوبممارہ تابیدرارس مے اس مٹمٹ لیاگیاجسممکی اردو کمماپی میممرے پمماس‬ ‫موجود ہے اگر حکم ہو تابیداراسکوکاپی پیش کر سکتا ہےمہربانی کر کمے‬ ‫میرے مکانوں کا بل جناب انجینیر صاحب کے پاس روانہ کممر دیمما جمماے تمماکہ‬ ‫بل چیک ہو جاوے تابیدار کو مل جاوے کیونکہ روپیہ کی سخت ضورت ہے۔‬ ‫واجبًا عرض ہے۔‬ ‫عرضی‬ ‫فدوی تہور خان ٹھکیدار ساکن لل باغ فیض آباد‬ ‫۔‪۳۶‬۔‪۱‬۔‪۲‬‬ ‫‪^^xjhc ijoj lyker tukcs vkyh xqtkfj'k gS fd edkukr v;ks/;k tks‬‬ ‫‪fd cyos esa ty x;s FksA ftldks rkcsnkj dks eqdEey fd;s gq;s cgqr‬‬ ‫‪vjlk gqvk vkSj rkcsnkj dks #i;k vHkh rd ugha feyk vkSj nj;kQ~r ls‬‬ ‫‪ekywe gqvk fd LVhesV edkukr dk xk;c gks x;k bl otg ls tukc‬‬ ‫‪bUthfu;j ih0MCyw0Mh0 ckcjh efLtn dk fcy psd djds feLy dks‬‬ ‫‪okil dj fn;kA edkukr dk fcy cxSj LVhesV ds jg x;k vkyh tkgk‬‬ 2404 bl LVhesV dks tukc uk;c rglhynkj lkgsc utwy jsV ih0MCyw0Mh0 ls psd djkds nksckjk rkcsnkj ls LVhesV fy;k x;kA ftldh mnwZ dkih esjs ikl ekStwn gS vxj gqdqe gks rkcsnkj bldks ;k bldh dkih is'k dj ldrk gS esgjckuh djds esjk edkuksa dk fcy tukc bathfu;j lkgsc ds ikl jokuk dj fn;k tkos rkfd fcy psd gks tk;s rkcsnkj dks #i;k fey tk, D;ksafd #i;s dh l[r t:jr gS ckftcu vtZ gSA vthZ fQnoh rgOoj [kka Bsdsnkj lkfdu ykyckx QStkcknA 2-1-36 g0 rgOoj [kkaA "Garib Parvar Salamat, Janabe Ali, Respectfully it is submitted that certain houses in Ayodhya were burnt in the riots, which were constructed by the contractor long back but the contractor could not get the money so far. The query in this behalf revealed that estimate concerning those houses had been lost somewhere and due to which the Engineer of PWD after perusing the bill returned the file. The payment of bill could not be made in absence of estimate. Respected Tehsildar Saheb, Estimate of Nazul rate was obtained from the contractor again, Urdu copy whereof is available with the applicant. If ordered, the applicant can produce the same or copy of the said, My bills in respect of houses may very kindly be sent to Engineer Saheb so that the bills may be checked and contractor may get money because he is in dire need of money.

Applicant Tahavvar Khan, Contractor, R/o Lal Bagh 2.1.36."

2377. Exhibit A-46 (Suit-1) (Register Vol. 8, page 469) is a copy of report of Mubarak Ali, Bill Clerk dated 27th January 1936 which reads as under:

"The bill of the contractor regarding the construction of the ‫‪2405‬‬ ‫‪mosque is herewith put up as ordered. As regards the bill‬‬ ‫‪for the burnt houses, the estimates of which have been lost,‬‬ ‫‪has recently been sent to the Nazul Naib Tahsildar under‬‬ ‫‪the orders of D.C. for checking the work done by the‬‬ ‫"‪contractor on the spot.‬‬ ‫‪2378.‬‬ ‫‪Exhibit A-52 (Suit-1) (Register Vol. 8, page 489) is‬‬ ‫‪another copy of the complaint made by Tahavvar Khan,‬‬ ‫‪contractor on 30th April 1936 to the Deputy Commissioner,‬‬ ‫‪Faizabad, complaining about certain claims disallowed by the‬‬ ‫‪PWD authorities and reads as under:‬‬ ‫غریب پرور سلمت‬ ‫گزارش ہے کہ سایل کا بل بابت مرمت مکانات واقممع اجودھیمما مبلغ ‪۳۶۰۴‬‬ ‫روپیہ ‪ ۹‬آنا کا تھا جسمیں سےسممایل کممو صممرف ‪ 3287‬روپیمہ ‪ ۱‬آنمما ‪ ۶‬پممای‬ ‫دیاگیا ہے کمی کی جہیہ معلوم ہوتی ہےجانب نزول نایب تحصممیلدار صمماحب‬ ‫فیض آباد نے دوران خاطر کام مرمت یہ تجویزکر دیا کہ دو‪،‬تیممن دوروازے‬ ‫کی ڈیڑہ انچ ‪،‬دروازوں کی قیمت مالیتی ‪ ۲۳‬روپیہ ‪ ۱۲‬آنا‪ ۱۶ ،‬روپیممہ ‪۱۱‬‬ ‫آنہ ‪ ۳‬پای کے مبلمغ ‪ ۱۱ ،۱۶‬روپیمہ کمر دی جماے اور کھڑکیموں کمی قیممت‬ ‫بجاے مبلغ ‪ ۷‬روپیہ کےمبلغ ‪ ۴‬روپیمہ کممر دی جمماے ۔عممالی جمماہ بمموقت جانممچ‬ ‫اسمٹیمٹنٹ ‪ ۳‬دروازوں کممی مو ٹای ڈیمڑہ انممچ اور کہڑکیمموں کممی قیمممت کممم‬ ‫کرکے مجھ کو پی ڈبلو ڈی نے ‪ ۲۳‬روپیہ ‪ ۱۲‬آنہ ‪ ۱۶‬روپیہ ‪ ۱۱‬آنممہ ‪ ۳‬پمماءی‬ ‫‪ ۷‬روپی مہ منظممور کممی ت ھی اور اسممی ک مے مطممابق سممایل ن مے دروازے اور‬ ‫کھڑکیاں سالوں پہلے لگا یا ت ھا اور جانممچ کمے وقممت آفیسممر انچممارج جانممچ‬ ‫کنندہ کو وہ نی حالت میں ہی ملی۔ غالبًا اس وجہ سمے یمہ کمممی تجممویز کممی‬ ‫گی ہے۔ حالنکہ نےدروازہ اور کھڑکیاں تجویز شدہ رقممم میمں ہر گممز تیممار‬ ‫نہیں ہو سکتی ہیں۔ بجوہات بال ساءل امیدوار ہے کہ ‪ ۳‬ڈور دروازہ سوا انچ‬ ‫اور کھڑکیوں کے ریٹ کی جانچ پی ڈبلو ڈی سے دوبارہ کرالی جمماے اور‬ ‫ساءل کا بقیہ روپیمہ مرہمممت فرمایمما جمماے۔ سممایل کمما بممل بممابت مسممجد بممابری‬ ‫‪ ۷۲۲۹‬روپیہ کا تھا جسمیں سے ساءل کممو ‪ ۶۸۲۵‬روپیمہ ‪ ۱۲‬آنمہ دیمما گیمما ہے‬ ‫یعنی ‪ ۴۰۳‬روپیہ ‪ ۴‬آنا کم برامد کیا گیا ۔ حممالنکہ اسمٹیمیٹ جممو منظممور ہوا‬ ‫تھا وہ ‪ ۷۲۲۹‬روپیہ کا تھا اور سایل نے اسٹیمیٹ سے کممم بممل دیمما ت ھا ل ہذا‬ 2406 ‫ساءل کو سمجھایا جاے کہ کون کون سی رقم ساءل کی نہیں برامد کی گممی‬ ‫جس میں حضور سے سایل اس کے متعلق عرض کر سکے ۔‬ ‫ء‬۳۶ ‫ اپریل‬۳۰ ‫فدوی تہور خاں ٹھیکیدار مورخہ‬ ^^xjhc ijij lyker] xqtkfj'k gS fd lk;y dk fcy ckcr ejEer edkukr okds v;ks/;k eqcfyx 3604 #i;k 9 vkuk dk Fkk ftlesa ls lk;y dks flQZ 3287 #i;k 1 vkuk 6 ikbZ fn;k x;k gSA deh dh otg ;g ekywe gksrh gS fd tukc utwy uk;c rglhynkj lkgc QStkckn us nkSjku [kkfrj dke ejEer ;g rtcht dj fn;k fd nks rhu njokts dh eksVkbZ Ms<+ bap njoktksa dh dher ekfy;rh 23 #i;k 12 vkuk] 16 #i;k 11 vkuk

3 ikbZ ds eqcfyx 16 #i;k] 11 #i;k dj nh tk; vkSj f[kM+fd;ksa dh dher ctk; eqcfyx 7 #i;s ds eqcfyx 4 #i;s dj nh tk; vkyhtgk cjoDr tkap LVsVesaV 3 njoktksa dh eksVkbZ Ms<+ bap vkSj f[kM+fd;ksa dh dher de dj ds eq>dks ih0MCyw0Mh0 us 23 #i;k 12 vkuk] 16 #i;k 11 vkuk 3 ikbZ] 7 #i;k eUtwj dh Fkh vkSj blh ds eqrkfYyd lk;y us njoktk o f[kM+fdka lkyks igys yxk;k Fkk vkSj tkap dsoy vkfQlj bapktZ dqfUunk dks og ubZ gkyr esa ugh feyh xkycu bl otg ls ;g deh rtoht dh xbZ gS gkykafd u;s njoktk o f[kM+fd;ka rtcht 'kqnk jde esa gjfxt rS;kj ugha gks ldrhaA cotwgkr ckyk lk;y mEehnokj gS fd 3 Mksj njokts lok bap o f[kM+fd;ksa ds jsV dh tkap ih0MCyw0 Mh0 ls nksckjk djk yh tk; vkSj lk;y dks cfd;k #i;k ejger Qjek;k tkos lk;y dk fcy ckor elftn ckcjh 7229 #0 dk Fkk ftlesa ls lk;y dks 6825 #0 12 vk0 fn;k x;k gSA ;kuh 403 #0 4 vk0 de cjken fd;k x;k gkayk fd LVhesV tks eUtwj gqvk Fkk og 7329 #0 dk Fkk vkSj lk;y us LVhesV ls de fcy fn;k x;k fygktk lk;y dks le>k;k tkos fd dkSu dkSu lh jdesa lk;y dh ugha cjken dh xbZ ftlesa gqtwj ls lk;y blds eqrkfYyd vtZ dj ldsA fQnoh rgOoj [kka Bsdsnkj rk0 30 vizSy lu~ 36^^ " Gharib Parwar Salamat. I beg to state that my bill for the repair work of the houses was to the tune of Rs. 3604/- out of which the applicant has been paid 3287/1/6 only the 2407 reason for the officer under payment seems to be that the officer Nazul and Naib Tahsildar Faizabad at the time of inspection during repairs, proposed that the thickness of the two doors of 1-1/2 inch, valued at Rs 23/12 and Rs 16/11/3 be reduced to Rs 16/- and Rs 11/- respectively, the price of the windows was reduced to Rs. 4/ instead of Rs 7/. Sir, at the time of inspection of the after reducing the thickness of the three doors to 1-1/2 inches and that of windows the P.W.D. after revision of the price, approved Rs 23/12/-, Rs 16/11/3 and Rs 7/- respectively, and accordingly fixed the doors and windows years back. At the time of inspection of the officer incharge, those were found not in new condition, that is why deduction was proposed although the new doors and windows could certainly not be prepared at the proposed price. Therefore it is requested that inspection and revaluation of 3 doors- 1-1/4 inches and rates of the windows may be made by the P.W.D. and the applicant may kindly be paid his remaining amount. Applicant's bill in respect of Masjid Babri was of Rs. 7229/- out of which he has been paid Rs, 6825/12/- i.e. short by Rs 403/41- though the estimate was approved for Rs. 7329/- and the applicant has been paid lesser amount. Therefore the applicant may kindly be furnished details as to which amount has been deducted so that the applicant may move your honour. Applicant: Tahauwar Khan the thekedar dated April 30, 1936."

2379. Exhibit A-7 (Suit 1) (Register 6, page 63-

73)=Exhibit 24 (Suit-4) Register 10 Page 137) is claimed to be an agreement between Syed Mohd. Zaki and Abdul Gaffar on 25th July 1936 with respect to payment of arrears of salary of 2408 Abdul Gaffar who is said to have worked as Pesh Imam in the waqf mosque Babri and contains further details about payment schedule etc. This document has been filed to show that the building in dispute was not only in possession of Muslims after 1934 but Pesh Imam and Mutwallis were there which shows that Namaz was also offered in the disputed building after 1934. However, entire document nowhere shows or even make a suggestion that Namaz was being offered in the disputed building for the period said document refers or otherwise. It is solely confined to the dispute of payment of salary to Sri Abdul Gaffar. Moreover, this document ex facie does not satisfy the requirement of a public document under Section 74 of Evidence Act, 1872 and nothing has been placed on record to show that it was filed after obtaining a copy thereof from a public authority in whose possession it ought to be. Evidently, it is a private document under Section 75 of Evidence Act and its contents have not been proved in accordance with law i.e. by any appropriate witness.

2380. The said document was filed in an earlier litigation i.e. O.S.No.29 of 1945 filed by U.P. Shia Central Waqf Board against U.P. Sunni Central Waqf Board where it was marked as Exhibit A-20 but that fact by itself would not result in treating the said document proved in accordance with law and in any case the contents thereof having not been proved, cannot be taken to be correct. The above document, Exhibit A-7, does not qualify such degree, presumption in respect whereto under Section 80 of the Evidence Act could be drawn for the purposes mentioned therein. Certified copy of the said documents obtained from the Civil Court would only mean that such a document was filed thereat but the presumption as available to 2409 the certified copies of public document would not apply to the above documents, Exhibit A-7. Moreover, nothing spell out therefrom which may help plaintiffs (Suit-4) or the defendants no.1 to 5 and 10 (Suit-1) to prove their claim about the possession and offering of Namaz in the disputed premises. 2381. Exhibit A-4 (Suit-1) (Register 6, page 35-

44)=Exhibit 21 (Suit-4) (Register 10, page 119-124) is claimed to be the report dated 16th September 1938 written by the District Waqf Commissioner, Faizabad addressed to the Chief Commissioner of Waqf, U.P. and it reads as under:

"Chief Commissioner of Waqfs, U.P. These papers are submitted to you in the matter of Babari or Janam Asthan mosque at Ajudhya, which was built by Emperor Babar in 935 A.H. A short history of the State grant made for the maintenance of this mosque is given below.
It appears that in 935 A.H. Emperor Babar built this mosque and appointed one Syed Abdul Baqi as the Mutawalli and Khatib of the mosque (vide cl.2 of written statement filed by Syed Mohd. Zaki to whom a notice was issued under the Waqf Act). An annual grant of Rs. 60/- was allowed by the Emperor for maintenance of the mosque and of the family of the first Mutawalli Abdul Baqi. This grant was continued till of the fall of the Moghal kingdom at Delhi and the ascendancy of the Nawab of Oudh.
According to Cl.3 of the written statement of Mohd. Zaki, Nawab Sa'adat Ali Khan, King of Oudh increased the annual grant to Rs. 302/3/6. No original papers about this grant by the King of Oudh are available.
2410
After the mutiny, the British Government also continued the above grant in cash upto 1864 and in the latter year, in lieu of the cash grant the British Govt ordered the grant of some revenue free land in villages Bhuranpur and Sholeypur. A copy of this order of the British Govt has been filed by the objector Syed Muhammad Zaki (Vide flag A). This order says that "the Chief Commissioner under the authority of the Governor General in Council is pleased to maintain the Grant for so long as the object for which the grant has been made is kept up on the following conditions." These conditions require Rajab Ali and Mohd. Asghar to whom the Sannad was given, to perform duties of land holder in the matter of police, military or political service etc. The object mentioned above is elucidated in the Urdu translation as follows:
‫ُٰاوسی نانکارکو جب تک کہ مسجد جس کے واسطے یہ نانکار‬ ‫دی گی تھی برقرار رہے حسب شراءط مفصلہ ذیل قاءم فرماتے ہیںٰ۔‬ "Thus the original object of the State grant of Emperor Babar and Nawab Saadat Ali Khan is continued in this Sunnad by the British Govt. also, i.e., maintenance of the mosque. The Nankar is to be enjoyed by the grantees for so long as the object of the grant i.e the Mosque, is in existence.
Syed. Mohd. Zaki, the objector, who is known as the Mutawalli of the Babari Mosque, and also calls himself as such raises an objection to the land in Sholeypur and Bhuranpur being regarded as a waqf, because he says the grant has been made for his subsistence only ( ‫) نانکار‬. I do not agree with this view of his. The written filed by 2411 Mohammad Zaki himself is sufficient to show that the grant has been continued ever since 935 A.H. only because he and his ancestors were required to look after the mosque and keep it in proper condition out of the income allowed to them and also to provide for the maintenance of himself and his ancestors out of a part of the same grant.
Clearly them the grant of land to Mohammad Zaki must be regarded as a Waqf, the purpose of which is the maintenance of the religious building known as the Babari Mosque.
The learned counsel for Mohammad Zaki has also argued.
1) That the particular grant of land in Sholeypur and Bhureypur has been made by the British Government. A Non-Muslim body and hence the grant cannot be regarded as Muslim Waqf.
(2) that the grant is a conditional one, being subject to resumption on non fulfilment by the grantee of any of the police Military or duties enjoined in the Sunnad, and that on account of these conditions the grant cannot be classed as a Muslim Waqf.

I do not agree with eitherview. Firstly the British Government only continued a grant which had been made by the Muslim Government originally and in these circumstances, I cannot but regard the grant as a Waqf.

2) As for the second point the conditions have been imposed upon the grantee, and not upon the way in which the grant is to be utilized, which latter purpose is recognised as maintenance of the mosque. It is clear that if the conditions are broken the enjoyment of the grant by the 2412 Mutwalli himself for his sustenance is to be withdrawn apparently implying that any other Mutwalli will then be appointed to administer the grant for the original purpose of maintaining the mosque. I am strengthened in this view because I find the mention of the object of the grant i.e. maintenance of the mosque at the very outset of the Sunnad and the desirability thereof seems to be clear from the whole Sunnad.

I also find that after the Ajodhya riot of 1934, Syed Mohammad Zaki presented an application (Ex. A) to D. C., in which he clearly described himself as Mutwalli or trustee of the mosque and of the trust attached thereto.

I also find that this same Mohammad Zaki submitted accounts in 1925 in Tahsildar's court in which he stated that the income from the grant managed by him was utilized for maintenance of the mosque, pay of Imam Muezzin and the provisions of Iftari etc., during Ramzan after deduction of Rs 20/- per month for sustenance of the Mutwalli himself. The pay of Mutwalli in column 7 has not been stated by Mohd. Zaki. In view of the statement filed in Tahsildar's Court, this may be regarded as Rs. 20/- per month, although there is no reason to believe that the present Mutwali spends a much greater portions of the income on his own personal needs.

The present Mutwalli is of course a Shia.

There is no information as to the sect to which Abdul Baqi himself belonged, but the founder Emperor Babar- was admittedly a Sunni, the Imam and Muezzin at the mosque are Sunni and only Sunnis say their prayer in it. I think therefor that this should regarded a Sunni trust.

2413

I must say in the end that from the reports that I have heard about the present Mutwalli, he is an opium addict (vide his statement Flagged-) and most unsuited to the proper performance of the duties expected of a Mutwali of an ancient and historical mosque, which is not kept even in proper repairs. It is desirable that, if possible, a committee of management should be appointed to supervise the proper maintenance and repairs of the mosque and discharge of his duties by the Mutwalli.

Sd/-

Distt. Waqf Commissioner Fyzabad.

16.9.38."

2382. Exhibit A-5 (Suit-1) (Register 6, page 45-48) is copy of another report dated 8th February 1941 submitted by A. Majeed District Waqf Commissioner, Faizabad. It appears that earlier report of the District Waqf Commissioner was returned by the authorities vide letter dated January 19, 1939 informing that the post of Chief Commissioner Waqf was terminated and it is the District Waqf Commissioner who was empowered under section 4 of 1936 Act to decide Waqf cases and in this context he was to pass a fresh order. The District Waqf Commissioner instead of passing any order says that he entirely agrees with the findings of his predecessor and then submitted report which reads as under:

"The report was submitted to you in the matter of Babari and Janam Asthan Mosque at Ajudhya, which was built by Emperor Babar in 935 A.H. by Mr. Mohammad Owais, My predecessor, which was returned with letter no. 509/XV-W-39 dated January 1939 with the intimation that the post of Chief Commissioner of Waqf was terminated District Waqf Commissioner are empowered under sec.4 of 2414 United Provinces Acts (Act XIII of 1936) to decide waqf cases finally. I made further enquiries and examined the Pesh Newaz who filed certain papers. I entirely agree with the finding of my predecessor and I submit my report.
A short history of the State grant made for the maintenance of this mosque is given below.
It appears that in 935 A.H. Emperor Babar built this mosque and appointed one Syed Abdul Baqi as the Mutawalli and Khatib of the mosque (vide cl.2 of written statement filed by Syed Mohd. Zaki to whom a notice was issued under the Waqf Act). An annual grant of Rs. 60/- was allowed by the Emperor for maintenance of the mosque and of the family of the first Mutawalli Abdul Baqi. This grant was continued till of the fall of the Moghal kingdom at Delhi and the ascendancy of the Nawab of Oudh.
According to Cl.3 of the written statement of Mohd. Zaki, Nawab Sa'adat Ali Khan, King of Oudh increased the annual grant to Rs. 302/3/6. No original papers about this grant by the King of Oudh are available.
After the mutiny, the British Government also continued the above grant in cash upto 1864 and in the latter year, in lieu of the cash grant the British Govt ordered the grant of some revenue free land in villages Bhuraipur and Sholeypur. A copy of this order of the British Govt has been filed by the objector Syed Muhammad Zaki (Vide flag A). This order says that "the Chief Commissioner under the authority of the Governor General in Council is pleased to maintain the Grant for so long as the object for which the grant has been made is 2415 kept up on the following conditions." These conditions require Rajab Ali and Mohd. Asghar to whom the Sannad was given, to perform duties of land holder in the matter of police, military or political service etc. The object mentioned above is elucidated in the Urdu translation as follows:
‫ُٰاوسی نانکارکو جب تک کہ مسجد جس کے واسطے یہ نانکار دی گی تھی‬ ‫برقرار رہے حسب شراءط مفصلہ ذیل قاءم فرماتے ہیںٰ۔‬ "Thus the original object of the State grant of Emperor Babar and Nawab Saadat Ali Khan is continued in this Sunnad by the British Govt. also, i.e., maintenance of the mosque. The Nankar is to be enjoyed by the grantees for so long as the object of the grant i.e the Mosque, is in existence.
Syed. Mohd. Zaki, the objector, who is known as the Mutawalli of the Babari Mosque, and also calls himself as such raises an objection to the land in Sholeypur and Bhuranpur being regarded as a waqf, because he says the grant has been made for his subsistence only ( ‫)نانکار‬. I do not agree with this view of his. The written statement filed by Mohammad Zaki himself is sufficient to show that the grant has been continued ever since 935 A.H. only because he and his ancestors were required to look after the mosque and keep it in proper condition out of the income allowed to them and also to provide for the maintenance of himself and his ancestors out of a part of the same grant.
Clearly them the grant of land to Mohammad Zaki must be regarded as a Waqf, the purpose of which is the maintenance of the religious building known as the Babari Mosque.
2416
The learned counsel for Mohammad Zaki has also argued.
1) That the particular grant of land in Sholeypur and Bhurey pur has been made by the British Government. A Non-Muslim body and hence the grant cannot be regarded as Muslim Waqf.
(2) that the grant is a conditional one, being subject to resumption on non fulfilment by the grantee of any of the police Military or duties enjoined in the Sunnad, and that on account of these conditions the grant cannot be classed as a Muslim Waqf.

I do not agree with either view. Firstly the British Government only continued a grant which had been made by the Muslim Government originally and in these circumstances, I cannot but regard the grant as a Waqf.

2) As for the second point the conditions have been imposed upon the grantee, and not upon the way in which the grant is to be utilized, which latter purpose is recognised as maintenance of the mosque. It is clear that if the conditions are broken the enjoyment of the grant by the Mutwalli himself for his sustenance is to be withdrawn apparently implying that any other mutwalli will then be appointed to administer the grant for the original purpose of maintaining the mosque. I am strengthened in this view because I find the mention of the object of the grant i.e. maintenance of the mosque at the very outset of the Sunnad and the desirability thereof seems to be clear from the whole Sunnad.

I also find that after the Ajodhya riot of 1934, Syed Mohammad Zaki presented an application (Flag Ex. A) to 2417 Deputy Commissioner, in which he clearly described himself as Mutwalli or trustee of the mosque and of the trust attached thereto.

I also find that this same Mohammad Zaki submitted the accounts in 1925 in Tahsildar's court in which he stated that the income from the grant managed by him was utilized for maintenance of the mosque, pay of Imam Muezzin and the provisions of Iftari etc., during Ramzan after deduction of Rs 20/- per month for sustenance of the Mutwalli himself. The pay of Mutwalli in column 7 has not been stated by Mohd. Zaki. In view of the statement filed in Tahsildar's Court, this may be regarded as Rs. 20/- per month, although there is no reason to believe that the present Mutwali spends a much greater portions of the income on his own personal needs.

The present Mutwalli is of course a Shia. There is no information as to the sect to which Abdul Baqi himself belonged, but the founder Emperor Babar- was admittedly a Sunni, the Imam and Muezzin at the mosque are Sunni and only Sunnis say their prayer in it. Abdul Ghaffar the present Pesh niwaz was examined by me. He swear that the ancestors of Mohammad Zaki were Sunnis who latter on was converted to Shia. He further said that he did not receive his pay during the last 11 years. In 1936 the Mutwalli executed a pronote promising to pay the arrear of pay by instalment but upto this time nothing actually was done. I think therefore that this should be regarded as a Sunni Trust.

I must say in the end that from the reports that I have heard about the present Mutwalli, he is an opium addict 2418 (vide his statement Flagged-) and must unsuited to the proper performance of the duties expected of a Mutwali of an ancient and historical mosque, which is not kept even in proper repairs. It is desirable that, if possible, a committee of management should be appointed to supervise the proper maintenance and repairs of the mosque and discharge of his duties by the Mutwalli.

Sd/-A. Majeed Distt. Waqf Commissioner Fyzabad.

Feb. 8, 1941"

2383. The said documents show that the (Waqf Commissioner) proceeded to treat the disputed building a mosque pursuant to some statement received from Syed Mohd. Zaki to whom he had issued notice under U.P.Act 1936 and thereafter took into consideration the genuineness of the grant of Rs. 302/3/6 though admitted that the original documents of the said grant alleged to be issued by the King of Oudh were not available.
2384. Sri P.N. Mishra as well as Sri M.M. Pandey learned counsel appearing for some of the Hindu parties drew our attention to the factum mentioned by the District Waqf Commissioner in his report that the object of the grant was to maintain the mosque and for the said purpose he has reproduced certain words in Urdu which is incorrect. They are right. We also do not find as to wherefrom the alleged original object in Urdu was found mentioned by aforesaid District Waqf Commissioner. It also appears from the aforesaid report that Syed Mohd. Zaki did not agree to the fact that the grant of land in village Sholapur and Bahoranpur was in connection with the Waqf, i.e. mosque but his stand was that the said grant was 2419 given to Sri Rajjab Ali and Sri Mohd. Asghar. The officer concerned however showed his disagreement on the ground that the original grant having been allowed since the period of Emperor Babur i.e., 935 A.H., i.e. 1528 AD the claim of Mohd. Zaki that the grant was personal was not correct. Further to treat the successors of Mutwalli the name of the first one is mentioned as Abdul Baqi but we are not shown by any of the counsels as to whether any such person existed in 1528 AD and had any relationship with the building in dispute or Emperor Babur. Another factum mentioned in the report is that one Abdul Gaffar, according to the officer concerned, was the then Pesh Nawaz who was examined by him and he told that Mohd. Zaki was earlier Sunni and later on converted to Shia and for this reason also, since Emperor Babur was Sunni, the officer concerned recorded his opinion that it should be treated as Sunni Trust. He also found that the then Mutwalli was an opium addict and recommended for the constitution of a committee of management for maintenance of the building. 2385. Exhibit A-6 (Suit-1) (Register 6, page 49-61) is said to be an application/petition dated 1.10.1945 filed under section 15 of the Police Act (Act No.5 of 1861). There are eleven petitioners: 1. Mohd. Zaki, 2. Imtyaz Ali, Advocate, 3. Haji Agha Mirza Saudagar, 4. Sheikh Abdul Gaffar, 5. Meer Farjand Ali, 6. Meer Masum Ali, 7. Maulvi Syed Waziruddin, 8. Muhammad Yusuf, 9. Iqramullah, 10. Rahim Baksh, 11. Syed Rahmat Hussain, Advocate.
2386. The said application was filed for claiming damages of Rs. 15000/- on account of loss caused to the building in dispute on 27th March 1934 and removal of movable property kept in the said building and their residential houses. It gives the 2420 list of movable property which was lost in the said agitation worth Rs. 269/- and reads as under:
**lS;~;n eksgEen t+dh eqroYyh ckcjh efLtn us cgYQ+ c;ku fd;k fd eS ckcjh efLtn dk eqroYyh gwWA bl nj[+okLr ij esjs nLr[k+r gSA esjk [k+kunku eqroYyh jgk gSA eS a dq y bfUrt+k e ckcjh efLtn djrk gwaA vykok uqdlku bekjr efLtn ds cfd;k gLc t+Sy lkeku Hkh ,gys gquwn us t+k;k dj fn;k vkSj tyk fn;k pVkbZ Q+'kZ diM+k lUnwd pksch lUnyh ijnk diM+k rhu vnn N% vnn ,d vnn nks vnn N% vnn 30@& 40@& 15@& 15@& 30@& eVdk feV~Vh c/kuk feV~Vh gkaMh ¼viBuh;½ pgkM+ ¼viBuh;½ ?
     kM+k feV~Vh
     ikap vnn      ikap LkS vnn pkj vnn                ,d vnn        ¼viBuh;½
     1@4           7@13@&        Rs.24/-               Rs. 50/-         Rs. 1/8/-
     ¼viBuh;½      iRFkj dlkSVh rkjh[k+h    lh<+h          xxjk yksgk
     rhu vnn       3x1½ Sqr ft.            nks vnn         nks vnn
     Rs.25/-       ,d vnn                  Rs.4/-          Rs.2/8/-=dqy eky
dh dher Rs.269 gksrh gSA eSaus eqQ+Lly Q+sgfjLr lkeku uqd+lku 'kqnk dh iqfyl esa nkf[k+y dj nh gSA ;g d+her vykok ekfot+k uqd+lku bekjr feyuk pkfg;sA""

lqudj rlnhd+ fd;k ¼n0 mnwZ½ lS;~;n eksgEen t+dh eqroYyh cd+ye [+kqn (Sd/- English) R.R. Sinister Day"

"I syed Mohammad Zaki Mutawalli Babri Masjid described on oath that he is Mutawalli of Babri Masjid and has signed this application. The Mutawallis are selected from his family, under he traditions. He looks afterall the arrangements of the Masjid that besides the harm caused to the building the Hindus destroyed and set on fire the following things.
Chatai 3 nos, 30/- Cloth for furse 6 nos 40/- wooden box 2421 15/-. Parda Kapra ( cloth) sandali 30/-, matka hardin 5 nos. 1/4-. Clay Badhni 7/13. Handi--Sic--7/13. Handi 4 nos 24/- Chahar-sic- 1 nos 50/- Clay pitchers 1/8. Illigible 3 nos. 25 Rs. Stone Kasuti historical 3x1, 1/2 Sqfeet. 1 nos. lader 2 nos.4/- Gagra iron 2 nos. 2 Rs 8 Anns. Total values comes to Rs 269.
I have submitted to the police a detailed list of the articles. This value should also be given, along-with the compensation for the loss incurred on the building of the Masjid.
Listened and verified Sd/- (urdu) syed Mohammad Zaki Baqulam Khud.
Sd/- English R.R. Senister Day."

(E.T.C.) 2387. The above document is not a public document and when it was filed, could not have been said to be 30 years old document. Even otherwise, it does not satisfy the requirement of Section 90 of the Evidence Act. This document, therefore, cannot be held proved. It is therefore difficult to place reliance on the contents of this document. In any case, it only shows that Syed Mohd. Zaki claimed himself to be Mutwalli, Babari Masjid and that he was managing the said mosque. It further says that besides damage to the building of the mosque, the other items kept in the said building have also been set on fire and therefore, he sought compensation of Rs.269/- on that account.

2389. Exhibit A-11 (Suit-1) (Register 6, page 163-165) appears to be a copy of some register but it is an extremely torn document and the contents on page 163 are almost illegible. Sri Jilani however placed reliance on entry contained in columns 13 2422 and 14 thereof. Column 13 refers to order of the Chief Commissioner and reads as under:

"So long the Masjid is kept up and the Muhammadans conduct themselves properly I recommend the continuance of the grant (signature illegible, officiating Chief Commissioner)"

2390. Column 14 is headed 'Final order of Government' and thereunder it is mentioned as under:

"Released so long as the object for which the grant has been made is kept up vide Govt. order number 2321 dated 29th January 60"

(Obviously it must be 1860) (The same document has also been filed as Exhibit 2 (Suit-4) Register 10 Page 31) 2391. Exhibit A-10 (Suit-1) (Register 6, page 153-155) is a document which has been heavily referred by both the sides. Its heading is as under:

"Nakal register tahkikat maafi mashmula misil tahkikat maafi number mukdama 53 register misil band mukdama Rajab Ali (Apathniya) Mauza Shahnawa Pargna Haveli Oudh Munfasla 14 March 1860 Ei."

2392. Exhibit A-21 (Suit-1) (Register 7, page 233-235) is a copy of the Khasra pertaining to 1277 Fasli (1884 AD) showing entry of Plot No. 163 as Araji Juma Masjid. 2393. The above documents show that in order to justify the amount received by Mir Rajjab Ali and Mohd. Afjal and their successors in the form of the grant, they made some expenses on the maintenance of disputed structure and that was shown in the records also, which was inspected and found 2423 correct by the Government officials namely Tehsildar etc. The interesting thing discern from all these documents is that none of them throw any light on the fact whether the Muslim public visited the disputed premises for offering namaz during all this period. From the stand taken by Mohd. Zaki before the Waqf Commissioner, it is evident that the grant of the two villages was treated as personal grant and in one or the other documents, besides the word 'Mutwalli'/'khatib', it also mention "Zamindar" qua the two villages grant whereof was allowed. Moreover in respect to Hindu fairs at Ayodhya i.e. Ram Navmi fair, they shared income of rental when some of the part of the land was allowed to be used by outsiders for keeping shops, with the Priest of Nirmohi Akhara, who were managing and possessing Ram Chabutara and other Hindu religious structures and places existing in the outer courtyard.

2394. Sri Jilani suggested when the building was maintained by a Muslim person, the said management was for the purpose of convenience to Muslim public for holding namaz. We find difficult to agree with this bald oral proposition for the reason that a presumption cannot substitute a fact. When a fact is seriously disputed, there has to be an evidence to prove that fact. Assumption cannot be stretched too far i.e. to that extent which is not even apparent or justified from the documents produced by the party concerned upon whom onus to prove lie.

2395. In support of the contention that the namaz was continuously offered in the building in dispute, a number of witnesses have been produced on behalf of the plaintiffs (Suit-

4). They deposed to have offered namaz in the building in dispute (inner courtyard) before December, 1949 and upto 16th 2424 December, 1949 or 22nd December, 1949. That evidence will be considered a bit later. Here what we find is that realizing the problem, which the plaintiffs were having in the matter, instead of filing a suit for possession, they have sought a declaration about the status of the premises in dispute. Ex facie the provision of Limitation Act, which would be attracted, is not Article 142. The pleadings as well as other documents leave no doubt that the plaintiffs (Suit-4) have not made out any case of adverse possession; admitting the ownership of the property in dispute of the defendants and showing open, hostile, continuous and peaceful possession. However, we shall consider the question of adverse possession in detail separately. 2396. So far as Article 144 is concerned, we are clearly of the view that the same has no application. It contemplates plea of adverse possession by the defendant and not plaintiff. Learned counsel for the plaintiffs (Suit-4) could not place anything to persuade us to take a different view and therefore, in our view, Article 144 is not applicable to Suit-4. However, this aspect we propose to discuss in detail while discussing issues pertaining to adverse possession/ possession. 2397. This leads us to consider the scope and extent of Article 120 L.A. 1908 and whether it will be applicable in this case.

2398. In Janki Kunwar Vs. Ajit Singh (1888) ILR 15 Cal 58 Articles 91 and 94 Schedule II, Limitation Act (Act No.XV of 1877) came to be considered. The Court found that though the suit purported to have been filed claiming possession of immoveable property in dispute and thereby claiming limitation for the same being 12 years but it was in fact not so since without getting the deed of sale set aside, the possession of 2425 immoveable property could not have been recovered and therefore necessarily a suit for setting aside the sale deed executed on 29th July, 1872 while the suit was filed on 16 th February, 1884 hence barred by limitation under Article 91 of the said Act. The court held that if all the facts were known to the parties and yet he chose not to litigate upon the matter within the period of limitation prescribed in the statute, the suit would have to fail, hit by limitation prescribed in the statute. 2399. Similar view was expressed in Jafar Ali Khan (supra) where the Court said that without seeking a declaration, relief of recovery of possession cannot be stressed upon. In such a case the provision of limitation pertaining to recovery of possession would not apply. The Court relied on its earlier decision in Jagadamba Chowdhurani Vs. Dakhina Mohan (1886) 13 Cal 308 while observing that in such a case, prima facie, title remains with the defendant, and until that title is defeated or displaced, the possession of the defendant cannot be disturbed. The Court in para 7 held :

".........It may be taken to be established now that where in a suit for recovery of possession there is an obstacle in the way of granting relief in the shape of gift or settlement, the plaintiff cannot get any relief until such instrument is set aside; and as it has been said, if it is too late for setting aside the document, the suit for possession should also fail."

2400. In Pierce Leslie (supra) in para 7 the Court held:

"Even if the suit is treated as one for recovery of possession of the properties it would be governed by Article 120 and not by Article 144. The old company could not ask for recovery of the properties until they obtained a re-
2426
conveyance from the new company. The cause of action for this relief arose in 1939 when the properties were conveyed to the new company. A suit for this relief was barred under Article 120 on the expiry of six years. After the expiry of this period the old company could not file a suit for recovery of possession."

2401. In Raja Ramaswami (supra) suit was filed for possession of the property in dispute and in the alternative prayed for a decree for Rs.1500, the consideration paid by her to the defendant for sale with interest thereon. In defence the plea of limitation was taken stating that the sale deed was executed on 6th February, 1905 though the suit was filed on 1st December, 1924. In para 19, the Court held :

"As regards the first point, it has been well-settled by several decisions of their Lordships of the Privy Council that it is not the form of the relief claimed which determines the real character of the suit for the purpose of ascertaining under which article of the Limitation Act the suit falls. Though the relief claimed in the suit is possession of immovable property, yet if the property sued for is held by the contesting defendant under a sale or other transfer which is not void, but only voidable, and he cannot obtain possession without the transfer being set aside, the suit much be regarded as one brought to set aside the transfer though no relief in those terms is prayed for, but the prayer is only for possession of the property."

2402. The suit in question has been instituted on 18.12.1961. Cause of action arose, as per the own pleadings of the plaintiffs (Suit-4) in para 23 of the plaint, on 23.12.1949 and 29.12.1949. Admittedly the suit is much beyond the period of 2427 limitation if it it is to be governed by Article 120 of L.A. 1908. In that case, whether the prayer (Namaj) was held till 16.12.1949 or 22/23.12.1949 in the disputed building by Muslims would be of no consequence. The question of prayer or the prayer continued till December, 1949 may be relevant only if the applicability of Article 120 of L.A. 1908 is ruled out. In a suit for declaration of title Article 142 and 144 as such are not applicable and in the absence of any other provision, prescribing a different limitation, it is Article 120 which is attracted Limitation of six years is provided in Article 120. 2403. The plaint shows as also admitted by the plaintiffs that their possession was obstructed and interfered in the night of 22/23.12.1949 when idols of Lord Ramlala were placed under central dome in the inner courtyard of the disputed building, and, apprehending public tranquillity and disturbance of peace, the City Magistrate attached that the part of the disputed area namely, the inner courtyard and placed it in the possession of a Receiver. Therefore, on 29.12.1949 and thereafter the property covered by the inner courtyard including the disputed building was not in possession of any of the defendants (Hindu Parties) who could have restored the same to the plaintiffs (Suit-4). The order dated 29.12.1949 was passed by the City Magistrate in exercise of his power under Section 145 Cr.P.C.. Neither the validity of the said order could have been challenged by filing a civil suit under Section 9 CPC, 1908, nor the same actually has been challenged in Suit-4 nor it would mean that the property which was attached by the Magistrate under Section 145 Cr.P.C. is in the hands of any individual defendant. 2404. In Partab Bahadur Singh, Taluqdar (supra) the Court held where an order under Section 145 CR.P.C. was made 2428 by the Magistrate for attachment of the disputed property and Tahsildar was appointed receiver, the possession of receiver in the eyes of law was the possession of the true owner and, therefore, in such a suit Article 120 L.A. 1908 shall be attracted and a suit brought within six years of the last invasion is in time. On page 395 of the judgment the Court said:

"For the present it would be enough to say that in our opinion the attachment made in 1932 in pursuance of the order passed in the proceedings under S. 145, Criminal P.C., clearly gave rise to an independent cause of action for the plaintiff instituting the present suit for a declaration and the said suit having been brought within six years of the attachment is not barred by Art. 120, Limitation Act, if it is found that he had a subsisting title on the date of attachment. Next it was contended that the suit was governed by Art. 142 Sch. 1, Limitation Act, and that the plaintiff's suit had rightly been dismissed because he had failed to prove his possession within limitation. The Subordinate Judge also has laid great emphasis on it and his decision appears to be mainly based on this ground. In our opinion this position is altogether untenable. It is common ground between the parties that in S. 145 Criminal P.C., proceedings the Magistrate passed an order for attachment of the property. The Tahsildar who was appointed receiver took possession of the property on 23rd February, 1932. The property was admittedly in possession of the Tahsildar as receiver at the time when the present suit was instituted. The possession of the receiver was in the eye of law the possession the true owner. In the circumstances the plaintiff could undoubtedly maintain a 2429 suit for a mere declaration of his title and it was not necessary for him to institute a suit for possession. The suit is neither in substance nor in form a suit for possession of immoveable property. Art. 142 has therefore no application."

2405. In Raja Rajgan Maharaja Jagatjit Singh (supra) the ratio laid down in Partab Bahadur Singh, Taluqdar (supra) was upheld. The Privy Council affirmed that in a suit for declaration of plaintiff's title to the land in possession of the receiver under attachment in proceeding under Section 145 Cr.P.C. by virtue of Magistrate's order, Article 142 and 144 L.A. 1908 are inapplicable and the suit is governed by Article 120 thereof. On page 49 the Privy Council observed:

"With regard to the statutory period of limitation, Art. 47 of the Act does not apply, as there has been no order for possession by the Magistrate under S. 145, Criminal P.C. as the suit is one for a declaration of title, it seems clear that Arts. 142 and 144 do not apply, and their Lordships agree with the Chief Court that the suit is governed by Art.
120."

2406. In Ponnu Nadar and others Vs. Kumaru Reddiar and others, AIR 1935 Madras 967 the Court held that the real cause of action was the date of the order of the Magistrate and limitation started from the date of order. Article 120 of the Limitation Act, 1908 was applicable and not Section 23 of the said Act. The relevant portions of the said judgment read as follows:

"What in fact appears to have given rise to the Joint Magistrate's order was a police report of an apprehended breach of the peace between the rival fractions and all that 2430 the opposite party did was to adopt an attitude which gave rise to that apprehension. So far as that attitude itself is concerned, it is impossible to find in it a continuing wrong, nor do we find it easier to hold that when the Joint Magistrate passed the order with a view to prevent a breach of the peace there was a "continuing wrong" caused by the defendants' party. There is nothing to show that it was passed at their instance and even if it were, responsibility for passing it must be taken by the Court and not laid upon the party. Again, once an order was passed, the matter was taken out of the hands of the defendant party, and it lay with the Nadars themselves to establish their right by suit.
From this point of view too we are not disposed to hold that even if there was a continuing wrong the defendant party was responsible for its continuance. Where the applicability of S. 23, Lim. Act, is doubtful the proper course must be, we think, to enforce against the plaintiffs the ordinary principles of limitation, and in the present case to apply Art. 47 would be applied to the case of an order under S. 145, Criminal P.C., time being taken to run from the date of the order. Adopting this view, the persons affected by the order of 1900 had a period of six years within which to establish their right, and we are not greatly impressed by the argument that, if the right itself may be indestructible, the remedy ought not to have been permanently lost by their failure to take action within that time. We must hold in agreement with 26 Mad. 410(1) that the suit is barred under Art. 120, Limitation Act."

2407. In Annamalai Chettiar (supra), Privy Council held 2431 that in case of an accrual of the right asserted in the suit and its infringement or at least clear and unequivocal threat to infringe that right by the defendant against whom the suit is instituted for the purpose of limitation Article 120 of the Limitation Act, 1908 is applied. Relevant para of the judgment from page 12 reads as under:

"In their Lordships view the case falls under Art. 120, under which the time begins to run when the right to sue accrues. In a recent decision of their Lordships' Board, delivered by Sri Binod Mitter, it is stated, in reference to Art. 120."

2408. In Mst. Rukhma Bai Vs. Lal Laxminarayan (supra) the Supreme Court held where there are successive invasion or denial of right, the right to sue under Article 120 accrues when the defendant has clearly and unequivocally threatened to infringe the right asserted by the plaintiff in the suit. Whether a particular threat gives rise to a compulsory cause of action depends upon the question whether that threat effectively invites or jeopardizes the said right. Para 33 of the judgment says:

"33. The legal position may be briefly stated thus: The right to sue under Art. 120 of the Limitation Act accrues when the defendant has clearly and unequivocally threatened to infringe the right asserted by the plaintiff in the suit. Every threat by a party to such a right, however ineffective and innocuous it may be, cannot be considered to be a clear and unequivocal threat so as to compel him to file a suit. Whether a particular threat gives rise to a compulsory cause of action depends upon the question whether that threat effectively invades or jeopardizes the 2432 said, right."

2409. In C. Mohammad Yunus (supra) the Hon'ble Supreme Court has held that a suit for declaration of a right and an injunction restraining the defendants from interfering with the exercise of that right is governed by Article 120. Under the said Article there can be no right to sue until there is an accrual of the right asserted in the suit and its infringement or at least a clear and unequivocal threat to infringe the right. Relevant extract of para 7 of the judgment reads as under:

"7. . . . The period of six years prescribed by Art. 120 has to be computed from the date when the right to sue accrues and there could be no right to sue until there is an accrual of the right asserted in the suit and its infringement or at least a clear and unequivocal threat to infringe that right. If the trustees were willing to give a share and on the record of the case it must be assumed that they being trustees appointed under a scheme would be willing to allow the plaintiffs their legitimate rights including a share in the income if under the law they were entitled thereto, mere denial by the defendants of the rights of the plaintiffs and defendant No. 2 will not set the period of limitation running against them."

2410. In Garib Das (supra) the Apex Court held that in a suit for recovery of possession after cancellation of sale deed in favour of the defendants on the ground that a previous valid wakif had been created, Article 142 was not applicable, the suit was to be filed within a period of six years that is to say Article 120 was applicable. Para 13 of the judgement reads as follows:

"13. The fourth point has no substance inasmuch as Article 142 of the Limitation Act was not applicable to the 2433 facts of the case. The suit was filed in 1955 within six years after the death of Tasaduk Hussain who died only a few months after the execution of the documents relied on by the appellants."

2411. In Dwijendra Narain Roy Vs. Joges Chandra De, AIR 1924 Cal 600 (page 609) the Court said:

"The substance of the matter is that time runs when the cause of action accrues, and a cause of action accrues when there is in existence a person who can sue and another who can be used . . . . . The cause of action arises when and only when the aggrieved party has the right to apply to the proper tribunals for relief. The statute (of limitation) does not attach to the claim for which there is as yet no right of action and does not run against a right for which there is no corresponding remedy or for which judgment cannot be obtained. Consequently the true test to determine when a cause of action has accrued is to ascertain the time when plaintiff could first have maintained his action to a successful result."

2412. This has been approved by the Apex Court in P. Lakshmi Reddy (supra).

2413. It is no doubt true that in the suit the plaintiffs have sought necessarily relief of declaration that the premises in dispute is a mosque. The premises in dispute has been demarcated by them as 'ABCD' in the map appended to the plaint. Relief -2 is worded in a manner showing that the same has not been asked from the Court but has been left to the discretion of the Court if it finds expedient then it may grant. 2414. The settled proposition about the property custodia legis is "the possession on behalf of the true owner". If the 2434 plaintiffs are true owner, possession on their behalf is already with the Receiver but realizing the fact that without settling dispute regarding status and nature of the disputed site and building, claim of the plaintiffs for possession from the Receiver would not succeed, they have sought the above declaration, which therefore constitute the actual and real relief in the suit and thus attract Article 120.

2415. For relief sought in the nature of declaration, Section 42 of the Specific Relief Act provides:

"Any person entitled to any legal character, or to any right as to any property may institute a suit against any person denying or interested to deny, his title to such character or right, and the Court may in its discretion make therein a declaration that he is so entitled, and the plaintiff need not in such suit ask for any further relief." . . . . "Provided, that no Court shall make any such declaration where the plaintiff, being able to seek further relief than a mere declaration of title omits to do so."

2416. Certain provisions have been made in L.A. 1908 for certain suits, declaratory in nature for example Articles 92, 93, 118, 119, 125 and 129 but a suit for declaration of plaintiff's title or right to property is governed by Article 120 L.A. 1908 which provides a period of six years from the date of accrual of cause of action or right to sue.

2417. In Satya Niranjan Vs. Ramlal, 1925 P.C. 42 it was observed that the claims declaratory in their nature falling under Section 42 of the Specific Relief Act are governed by Article 120 of L.A. 1908.

2418. In Draupadi Devi (supra) the Court said:

"73. We may notice here that under the Code of Civil 2435 Procedure, Order VII Rule 1(e) requires a plaint to state "the facts constituting the cause of action and when it arose". The plaintiff was bound to plead in the plaint when the cause of action arose. If he did not, then irrespective of what the defendants may plead in the written statement, the court would be bound by the mandate of Section 3 of the Limitation Act, 1908 to dismiss the suit, if it found that on the plaintiff's own pleading his suit is barred by limitation. In the instant case, the plaint does not plead clearly as to when the cause of action arose. In the absence of such pleadings, the defendants pleaded nothing on the issue. However, when the facts were ascertained by evidence, it was clear that the decision of the Government of India not to recognise the suit property as private property of the Maharaja was taken some time in the year 1951, whether in March or May. Dewan Jarmanidass, the plaintiff and the Maharaja were very much aware of this decision. Yet, the suit was filed only on 11.5.1960.
74. The Division Bench was, therefore, right in applying Article 120 of the Limitation Act, 1908 under which the period of limitation for a suit for which no specific period is provided in the Schedule was six years from the date when the right to sue accrues. The suit was, therefore, clearly barred by limitation and by virtue of Section 3 of the Limitation Act, 1908, the court was mandated to dismiss it.
75. As rightly pointed out by the Division Bench, the learned Single Judge ought to have permitted the plea to be raised on the basis of the facts which came to light. The Division Bench has correctly appreciated the plea of 2436 limitation, in the facts and circumstances of the case, and rightly came to the conclusion that the suit of the plaintiff was liable to be dismissed on the ground of limitation. We agree with the conclusion of the Division Bench on this issue."

2419. In Mt. Bolo Vs. Mt. Koklan (supra) right to sue for the purpose of Article 120 Limitation Act was considered and it was held:

"There can be no "right to sue" until there is an accrual of the right asserted in the suit and its infringement or at least clear and unequivocal threat to infringe that right by the defendant against whom the suit is instituted."

(Page 272) 2420. In M.V.S. Manikyala Vs. Narashimahwami AIR 1966 SC 470, the words "right to sue" under Article 120, LA 1908 was considered by the Apex Court and it was held that right to sue occurs for the purpose of the said Article. There is an accrual of the right asserted in the suit and unequivocal threat by the respondents to infringe it. Every threat by a party to such a right, however, ineffective and innocuous it may be, cannot be considered to be a clear and unequivocal threat so as to compel him to file a suit. Whether a particular threat gives rise to a compulsory cause of action depends upon the question whether that threat effectively invades or jeopardizes the said right. [See: Mst. Rukhmabai Vs. Lala Laxminarayan (supra)]. It has been held in a catena of decisions that in a suit for declaration of title to immovable property, it is Article 120 LA 1908 and Article 113 LA 1963 which would be applicable.

2421. In Mohabharat Shaha Vs. Abdul Hamid Khan (1904) 1 CLJ 73, it was held when a plaintiff being in 2437 possession sues for a declaration of his title to immovable property, the residuary provision would apply, i.e., Article 120. 2422. In Aftab Ali Vs. Akbor Ali (1929) 121 IC 209 (All), the Court said that Article 120 undoubtedly applies to all declaratory suits except where separate provision is made. In such a case of declaration, it is no doubt has been held by this Court in Must. Salamat Begam Vs. S.K. Ikram Husain (1933) 145 IC 728 and Prarjapati Vs. Jot Singh (supra) that where owner is in possession, he acquires a cause of action on each occasion on which his rights are denied.

2423. There appears to be a consensus of opinion that Article 120 applies to all suits of a declaratory nature where no consequential relief is sought or is necessary. 2424. From the pleadings and prayer 1 (Suit-4) of the plaint it appears that the status of the disputed premises claim to be mosque by plaintiffs was threatened and disturbed by the defendants, i.e., the Hindu parties, by placing idols in the disputed building allegedly in the night of 22/23.12.1949 and this gave a cause of action to the plaintiffs to seek a declaration from the Court that the disputed premises is a mosque. For the said purpose the question of possession, dispossession and restoration of possession of the building in dispute is neither necessarily consequential nor in the absence of such relief the suit could have been dismissed under proviso to Section 42 of Specific Relief Act, 1877.

2425. The inter relationship qua Article 120 of Limitation Act, Section 42 of Specific Relief Act as also 146 Cr.P.C. came to be considered before the Division Bench of Calcutta High Court in Panna Lal Biswas (supra). The plaintiff-appellant Panna Lal Biswas was dispossessed sometimes in April 1904 by 2438 the defendant. Property in dispute was attached by the Magistrate under Section 146 Cr.P.C. on 10.6.1904. Ultimately a suit was filed for recovery of possession on 2.5.1906. The Court below dismissed the suit on the ground of bar of limitation observing that attachment shall not confer a fresh start for limitation from the date of attachment. The Court considered whether in such a case the suit is one for possession or for a mere declaration. It observed that in Goswami Ranchor Lalji Vs. Sri Girdhariji (1897) 20 All. 120 it was held that the suit is not for possession and, therefore, would be governed by 12 years rule of limitation. However, there is another decision of Madras High Court in Rajah of Venkatagiri Vs. Isakapalli Subbiah (supra) wherein it was held that the suit was not for declaration and governed by Article 120, there was no continuing wrong.

2426. A Similar view was taken by Calcutta High Court in Brojendra Kishore (supra) but therein it further observed that it is a continuing wrong within the meaning of Section 23 of the Limitation Act and, therefore, the suit would not be barred by limitation.

2427. In Panna Lal (supra) the Court agreed that the view that the suit cannot be treated to be that of possession because possession is not with the defendants but with the Magistrate who is not, and cannot be a party to the Suit. It also agreed that Article 120 of the Limitation Act would apply. 2428. Then comes a question of continuing wrong. The Calcutta High Court observed that in Brojendra Kishore (supra) there was no dispossession prior to the attachment by the Magistrate and the cause of action might be said to have accrued from day to day commencing from the date of the 2439 attachment, but here in Panna Lal's case, dispossession took place in April 1904 and attachment was made in 10the June 1094. The cause of action, therefore, arose in April 1904 and rule of six years' limitation would apply. The Court, thereafter, proceeded to consider whether attachment would confer a fresh starting point, whether the suit is barred under Article 120 or

142. It agreed with the view that the possession of Magistrate is that of a stake holder and during continuance of attachment, the property was in legal custody i.e. custodia legis which must be held to be for the benefit of the true owner. In order to bring the case within the concept of continuing wrong, Calcutta High Court in Panna Lal relied on Agency Company Vs. Short (supra) where it was held if a person enters upon the land of another and holds possession for a time and when without having acquired title under the statute, abandons possession, the rightful owner, on the abandonment is in the same position in all respect as he was before the intrusion took place. 2429. In Panna Lal's case, the possession was taken by the Magistrate and by that time the plaintiff was out of possession only for about two months. He had a subsisting title at that time and since Magistrate's possession was constructive possession of the true owner, the case would be covered within the principle of the Secretary of State Vs. Krishnamoni Gupta (1902) 29 Cal. 518. The Privy Council held "dispossession by the vis major of floods had the same effect as voluntary abandonment". If the possession of Magistrate was in law the possession of the true owner, the defendant's possession was determiend upon the Magistrate's taking possession under the attachment. In other words, the plaintiff must be taken to have been restored to possession constructively on the date of the 2440 attachment. He, therefore, got a fresh starting point, and that being so, the case would fall within the principle of Brojendra Kishore (supra) and thus can be treated as on of continuing wrong under Section 23 of the Limitation Act. The Court also referred an earlier decision of Calcutta High Court in Deo Narain Chowdhury Vs. C.R.H. Webb (1990) 28 Cal. 86 where it was held that limitation having already commenced to run from date of actual dispossession, the plaintiff could not have a fresh start of limitation from the date of subsequent attachment by the Criminal Court. The above case was distinguished by observing that the effect of attachment upon the question of possession, so far as the true owner is concerned, was not considered in the earlier case.

2430. We find no simile with the present case inasmuch as, the plaintiffs are not claiming to be the owner but being the beneficiaries of the waqf, they have sought a declaration about the status of the property in suit. The question of providing a fresh cause of action on day-to-day basis would not arise to the plaintiffs. So far as the declaration is concerned, we are satisfied that it would be governed by Article 120.

2431. We are in agreement with the argument of the learned counsels for the defendants that a suit, if is barred by limitation, it is the statutory obligation on the part of the Court to dismiss it on the said ground by virtue of Section 3 of the Act and in such matters there is no question of any sympathy, hardship etc. 2432. In the matter of limitation sympathy, hardship, discretion etc. have no place. In Maqbul Ahmad Vs. Onkar Pratap Narain Singh (supra), Lord Tomlin observed, "there is no judicial discretion to relieve the appellants from the operation 2441 of the Limitation Act in a case of hardship or any authority in the Court to dispense with its provision." This has been followed in The Firm of Eng Gim Moh (supra) by a Full Bench of Rangoon High Court. In the above judgement the Court also disapprove the contention that continued attachment would confer a continuous cause of action.

2433. In Siraj-ul-Haq Khan (supra) the Court said:

"But, in our opinion, there would be no justification for extending the application of S. 15 on the ground that the institution of the subsequent suit would be inconsistent with the spirit or substance of the order passed in the previous litigation. It is true that rules of limitation are to some extent arbitrary and may frequently lead to hardship; but there can be no doubt that in construing provisions of limitation, equitable considerations are immaterial and irrelevant, and in applying them effect must be given to the strict grammatical meaning of the words used by them:
Nagendra Nath Dey Vs. Suresh Chandra Dey, 34 Bom I.R. 1065: (AIR 1932 PC 165)." (para 19) 2434. Mere addition of the relief of possession would not attract a larger period of limitation provided by another provision namely, Article 142 or 144 of L.A. 1908 when on the basis of the pleadings itself it would be clear that a mere suit for declaration was necessary and the prayer for restoration of possession is superfluous for the reason that the defendants who dispossessed the plaintiff are not continuing in possession of the property in dispute on the date when suit was filed. The property in dispute came to be under attachment of the Court, i.e., custodia legis.
2435. It may also be mentioned that the relief no.3 has 2442 been added in 1995 after the decision of the Apex Court in Dr. M. Ismail Faruqui's case. In our view, if the suit as framed, was already barred by limitation at the time when it was filed, the subsequent addition of prayer therein would not bring it within the period of limitation on the principle that the amendment shall relate back to the date of filing of the suit. This is what has been held in Vishwambhar & Ors. Vs. Laxminarain & Anr. 2001 (6) SCC 163. Mere allowing an amendment would not deprive the defendants from raising the plea of limitation as held by the Apex Court in Ragu Thilak D.John Vs. S. Rayappan & Ors. 2001 (2) SCC 472.
2436. Mere by adding the statutory authority who pass the order for attachment as one of the defendants would not change the nature of the suit for the relief.
2437. Before concluding on this aspect, we may also refer to the submissions of Sri Siddiqui as contained in paras 3.4, 3.7, 3.8, 3.9 and 3.10 of his written submissions, which pertain to the applicability of Article 120 L.A. 1908. He has not referred to any provision other than Limitation Act where there is any extension of the period of limitation. The suggestion was made during the course of the argument that placement of idols inside the premises in dispute results in obstructing the right of worship of Muslims in general and this is a continuing cause of action. Hence Section 23 would be applicable and suit cannot be held barred by limitation. The submission needs consideration.

2438. It is true that in the paragraph, dealing with cause of action in the plaint, it is alleged by the plaintiffs (Suit-4) that the cause of action arose on 22/23 December, 1949 when some Hindus defiled and desecrated the mosque by placing the idol inside the building under the central dome and thereby 2443 interfered and obstructed the right of worship of the plaintiffs. If a suit is filed seeking a relief against obstruction to right of worship, probably it may attract the principle of continuing wrong, as provided in Section 23 of L.A. 1908 in view of law laid down by the Privy Council in Hukum Chand & Ors. Vs. Maharaj Bahadur Singh & Others AIR 1933 Privy Council

193. However, from the relief sought in the plaint, we find that the plaintiffs have not filed the suit seeking injunction for enforcement of right of worship but they have sought a declaration about the nature of the building in dispute and also for delivery of the possession in the capacity of possessory title holder. Where a declaratory relief is sought, Section 23 L.A. 1908 is inapplicable. Section 23 reads as under:

"23. In the case of a continuing breach of contract and in the case of a continuing wrong independent of contract, a fresh period of limitation begins to run at every moment of the time during which the breach or the wrong, as the case may be, continues."

2439. One has to make a distinction between a continuing wrong and continuance of the effect of wrong. In the case in hand, the facts pleaded by the plaintiffs show that they were ousted from the disputed premises on 22/23rd December, 1949 and the wrong is complete thereon since thereafter they are totally dispossessed from the property in dispute on the ground that they have no title. Hence, we find it difficult to treat the alleged wrong to be a continuing wrong. In Maulvi Mohammad Fahimal Haq Vs. Jagat Ballav Ghosh AIR 1923 Patna 475 it was held that the principle of Section 23 would have no application to a declaratory suit. In Mohd. Ata Husain Khan Vs. Husain Ali Khan, AIR 1944 Oudh 139 this Court took the 2444 view that Section 23 has no application to a suit for declaration of title. It has been held by the Apex Court recently, if the wrongful act causes an injury, which is complete, there is no continuance wrong even though the damages resulting from the act may continue. In Raja Ram Maize Products Vs. Industrial Court of M.P. 2001 (4) SCC 492 (Para 10) the workers demanded that they should be allowed to resume work but it was disallowed. The Court held that the cause of action is complete and it cannot be said to be a continuing wrong. 2440. In Radhakrishna Das Vs. Radha Ramana Swami (supra) the concept of continuing wrong has also been explained by Orissa High Court and the Coury says:

"Where the wrongful act produces a state of affairs, every moment's continuance of which is a new tort, a fresh action for the continuance lies in which recovery can be had for damages caused by the continuance of the tort to the date of the writ. And it may be added where the wrong consists in the omission of a legal duty, if the duty is to continue to do something, the omission constitutes a continuing wrong during the time it lasts, ..... Where the wrong consists in an act or omission it must not be fleeting or evanescent like a slander uttered, but such as to produce a change in the condition of things which is a continual source of injury. There is a real distinction between continuance of a legal injury and continuance of the injurious effects of a legal injury. Thus, in the case of a bodily injury there is no continuing wrong as the injury ceases though the injurious effect may persist. In other words there must not be a single wrongful act from which injurious consequences follow, but a state of affairs every moment's continuance of which 2445 is a new tort. The commonest examples of continuing wrongs are found in interference with water supply and obstructions to rights of way and of light and air. Where adverse possession is claimed on the strength of the erection of a wall there is no continuing wrong within Section 23. The effect may continue but this does not extend the time of limitation ... Where, therefore, trespass amounts to a complete ouster the wrong is not a continuing one and successive actions will not lie on the principle of interest reipublica ut sit finis litium. ... Where a man suffers in respect of one and the same right, whether of the person, property, or reputation, as the case may be, then if the act is not a continuing act but one over the consequences of which, when done, the doer has no further control, the cause of action is one and after recovery in an action for damage first accruing, no further action can be brought. In a case of trespass, the cause of action accrues when the trespass is committed. When the properties of the deity and the idol itself were taken possession of, the act which causes an encroachment of the plaintiff's right was at once complete and there is no continuance of damage or wrong within the meaning of the statute. The effect of the damage may continue but this does not extend the time of limitation. ... When the wrong amounts to dispossession of the plaintiff then even although it may be a continuing wrong the plaintiff cannot recover possession after 12 years because under Section 28, Limitation Act, he himself has got no right left which he can enforce. The real question is not whether the wrong is continuing or not, but whether the wrong amounts to a complete ouster of the plaintiff that is 2446 to his dispossession."

2441. In our view, the Orissa High Court has been right in observing that if a suit is filed for enforcing right on the property as such, the provisions of the Limitation Act would immediately be attracted, but if the suit is filed by a worshipper for enforcing his right of worship not based on any right to property of the idol or to an office, the only scrutiny which is to be made by the Court is whether there is any obstruction or prevention to the plaintiff for exercising his right of worship and nothing more than that. The question of title or ownership of the property would not be considered in such a case and there in such a matter, the plea of limitation may not come into way. 2442. We hereat would also consider the authorities cited by Sri Siddiqui in his written arguments. (Lala) Shiam Lal Vs. Mohamad Ali Asghar Husain AIR 1935 All 174 was a case where a suit for declaration of title was filed which was decreed by both the Courts below. The question raised as to whether Article 120 will apply when initially there was a denial of title and right to sue accrued or if there is any fresh denial at a later point of time which may give a cause of action to maintain suit and the limitation would run therefrom. The Court considered an earlier decision in Akbar Khan v. Turban (1909) 31 All. 9 and said that it is now well established that a mere entry of names does not debar the person against whom the entry is made for all times to come from suing for a declaration and any new invasion of rights which amounts to fresh denial of title confers on the owner in possession a fresh right to sue. The Court said that once right to sue accrue and period of limitation was allowed to lapse, there is no question of renewal of period of limitation applicable to declaratory suits otherwise it shall 2447 frustrate the very statue itself. An argument was raised therein that ignoring the earlier cause of action, which accrued in 1895, the right to sue to the plaintiff accrued on 23 rd December, 1929, when he got the sale deed executed from Mt. Kaniz Bano and anything which took place prior thereto should not be taken into consideration for the purpose of limitation. This Court held, "I am not prepared to accede to this submission on behalf of the respondent because this would lead to the anomaly that a person who himself might have allowed limitation to run against him confers a right to sue unfettered by the plea of limitation by transferring the property to another. Indeed this would amount to saying that no rule of limitation applies to a declaratory suit where the defendants are interested in denying the plaintiff's right within the meaning of Section 42, Specific Relief Act. As observed by their Lordships of the Privy Council in Balo Vs. Koklan 1930 PC 270, the right to sue accrues when there is an accrual of the right asserted in the suit and its infringement or at least a clear and unequivocal threat to infringe that right by the defendant against whom the suit is instituted. The fresh act must be on the part of the defendants which can be said to amount to a fresh invasion of plaintiff's right or a fresh attempt to cast a cloud on the plaintiff's title and not merely a denial of the plaintiff's title when the plaintiff's attempt to assert his title because this denial would be merely a continuation of the denial made long ago."

2443. This judgment, instead of helping the plaintiff's goes against them. In the case in hand, threat to plaintiff's title, if for the moment we can say so, assuming what the plaintiffs say correct, was infringed or threatened at number of times, and the period was allowed to lapse repeatedly which was more than the 2448 statutory period of limitation.

A. As admitted by the plaintiffs, a dividing wall (iron grilled) was constructed separating the disputed structure from the non-Islamic structure, i.e., Ram Chabutra existing on the south-east side so that Muslims may worship in inner courtyard and Hindu may continue their worship in the outer courtyard in 1856-57. This was never assailed by the Muslims claiming an infringement of their right on the property in dispute.

B. When, according to them, the structures like Sita Rasoi, Chhappar (Bhandar) were created between 1955 to 1973, as is evident from the complaint of Mohd. Asgar, in this regard, and despite the orders passed by the authorities on the executive side the same were not removed.

C. In the year, 1934 Hindus tried to damage the building in dispute causing serious damage to the domes and enclosure walls. The building came in the custody of the authorities. Though request was made to permit Muslim to offer namaj therein, but there is no record to show as to whether it was actually allowed and if so when.

D. When the idols were placed under the central dome in the night of 22nd/23rd December, 1949, and regular daily Puja commenced according to Hindu Shastric Laws ousting Muslims from entering the property in dispute. Assuming that the latest cause of action in respect to the premises in the inner courtyard occurred on 22nd /23rd December, 1949, threatening the very authority and title on the said mosque, the suit ought to be filed in six years.

2444. Kali Prasad Misir (supra) is a judgment of a Division Bench of this Court wherein it was observed that the 2449 cause of action for the purpose of limitation actually arose when danger of actual dispossession faced by him in respect to plot no. 655 and this was altogether independent of any cause of action which may have been furnished to the plaintiff by the settlement entries made in the year 1887. For the said purpose this Court relied on an earlier decision in Rahmat-ullah Vs. Shamsuddin 1913 (11) ALJ 877 and Allah Jilai v. Umrao Husain (1914) I.L.R., 36 All., 492. We do not find how this judgment helps the plaintiffs, inasmuch as, after 22/23 December, 1949, no such further incident gaving rise to the plaintiffs to fresh cause of action has happened till the suit was filed. So far as the attachment proceedings by the Magistrate are concerned, they neither dispossessed the plaintiffs from the property in dispute nor otherwise caused any threat to the assumed title or ownership of plaintiffs or to the status of the disputed structure. The demolition of the building in 1992 and entrustment of the property in dispute with a statutory Receiver under Act 1993 would not give any benefit to the plaintiffs in the matter of limitation, inasmuch as, Relief no. 3 has been inserted by the plaintiffs (suit 3) by way of amendment in 1995 only. If the suit filed in 1961 was already barred by limitation, any subsequent amendment and addition of relief would not give a fresh lease of limitation to the plaintiffs. Limitation once starts running shall not stop and shall meet its natural consequence.

2445. Mata Palat (supra) is a Division Bench judgment in respect to a question as to whether leave to withdraw an application for execution of decree to make fresh application is permissible with regard to proceedings after decree. This Court held that Section 375A of C.P.C. 1882 did not apply to an 2450 application subsequent to the decree. The reliance placed on the above judgment is wholly misconceived and it has no relevance with the issue in question.

2446. Next is Prajapati Vs. Jot Singh (supra). It was a reference made by the local Government whether a decree of the Commissioner is correct or not. From the judgment it appears that no question of law was framed while making reference but the Court found that since the decree of the Commissioner proceeds merely on the point of limitation hence the reference was entertained and answered. This Court approving the judgment in Kali Prasad (Supra) held that a fresh cause of action has arisen to plaintiff to bring a suit, even though a prior cause of action had arisen to him beyond the period of six years of limitation laid down by Art. 120. No issue pertaining to limitation was considered therein and we find no relevance of the said judgment to the present dispute.

2447. Jagat Mohan Nath Sah Deo (surpa) is a decision pertaining to rights of tenent to sub-soil and we find nothing therein which may have any relevance to the case in hand. 2448. Suryanarayana (supra) is a single Judge decision holding that entry in the record of rights affords a fresh cause of action to the plaintiffs for filing a declaratory suit. If a suit is brought within six years from such date, it is not barred by limitation under Article 120 of the Limitation Act. The learned Single Judge followed an earlier decision in Anantharazu Vs. narayanarazu 1913 (36) Mad. 383. However, we find that the view taken in the above case is not consistent with the view of Allahabad High Court which was taken as long back in 1909 in Akbar Khan (Supra) followed in (Lala) Shiam Lal (Supra) and thereafter consistently. Even otherwise, it is not the case of 2451 the plaintiffs (Suit-4) that the cause of action record afresh after 22nd December, 1949 and in any case before six years before filing of suit in December, 1961. Therefore, also the above decision of Madras High Court does not help the plaintiffs. 2449. Muktakeshi Patrani & Ors. Vs. Midnapur Zamindari Co. Ltd. AIR 1935 Patna 33 is a Division Bench judgment stating that for a suit for a declaration and injunction, the period of limitation is six years from the date of the invasion of the plaintiff's right. As long as the title of plaintiff is not lost by adverse possession of the defendant, each invasion gives him a fresh cause of action. Again the position is same since there is no averment in the plaint as to how a fresh cause of action accrue to the plaintiffs and that too within six years from the date of filing of the suit, no credence can be lend to the plaintiffs with the support of the said judgment.

2450. Shankarrao Sitaramji Satpute & Ors. Vs. Annapurnabai AIR 1961 Bombay 266 again is a Division Bench decision which also does not help the plaintiffs. This is evident from para 32 of the judgment which says:

"This disposes of the main point in the case. The next question to be considered is that of limitation. Now, according to Mr. Bobde, the learned Judge, was wrong in holding that the provisions of Sec. 28 of the Limitation Act extinguished the Plaintiff's right only with respect to two fields and not the remaining. It seems to us that the learned Judge of the Court below was wrong even in respect of those two fields also and that the Plaintiff's claim with regard to them should have been decreed, that is to say, both these fields should have been included int he list of property available for partition. In so far as the nine fields 2452 are concerned, it is not disputed that prior to the commencement of the proceedings under Sec. 145 of the Code of Criminal Procedure, they were being cultivated by Parasram who was a lessee from Gopalrao. When Gopalrao gave the lease, he was the sole surviving member in the family and as such he was in a position to grant the lease. In setion 145 proceedings, the learned Magistrate confirmed the possession of Parasram with respect to these fields. Now Parasram is not a party to the suit and the Plaintiff is not claiming any possession from him. The possession of Parasram would enure to the benefit of the members of the family who had interest in that property. There was no order by the Sub-Divisional Magistrate that only the Defendants Nos. 1 to 4 would be deemed to be in possession of the property or that Punjabrao was in possession of the property on their behalf. In these circumstances, the learned Judge of the Court below was right in holding that the Plaintiff's suit in respect of those fields was not barred."

2451. Nata Padhan & Ors. Vs. Banchha Baral & Ors. AIR 1968 Orissa 36 does not have any implication on any of the issue and help the plaintiffs in any manner. The learned Single Judge Orissa High Court found that during the pendency of suit before the Revenue Court, proceedings under Section 145 Cr.P.C. was initiated and hence held that if the possession was given by the Magistrate pursuant to the final order passed under Section 145 Cr.P.C. that will have no impact since it is always open to the Civil Court to take a different view with respect to title and ownership and it is the order of the Civil Court which is ultimately prevail. It also held that no fresh suit 2453 is necessary to be filed to seek possession challenging the order of the Magistrate. We need not to make any comment on these proposition for the reason that they have no relevance with the facts and dispute involved in the present case and therefore, this judgment also has no application.

2452. We are clearly of the view that suit in question is barred by limitation under Article 120 of the L.A. 1908. 2453. Issue no.3 (Suit-4) therefore, is liable to be answered in negative. However, before answering it finally, we also intend to test it on the anvil of Article 142 in the light of the oral evidence produced by the plaintiffs (Suit-4) as to whether even that can help the plaintiffs or not.

2454. In order to attract Article 142 what is necessary is that the plaintiffs were in possession of the property in dispute but dispossessed or discontinued the possession within 12 years within the date of filing of the suit by the defendants. The point in essence whether the suit has been filed within 12 years from the date, the plaintiffs is so dispossessed or discontinued of possession of the property in dispute.

2455. The submission of Sri Iyer, Senior Advocate, Sri P.N. Mishra and Sri M.M. Pandey, Advocates is that since 1934 no namaz has been offered in the inner courtyard or inside the alleged mosque and, therefore, the suit is hopelessly barred by limitation. In the alternative it is submitted that the last prayer was offered by the plaintiffs in the disputed premisses on 16.12.1949. The suit having been filed on 18.12.1961, it is beyond the period of 12 years and, therefore, is barred by limitation. They submitted that initially the plaintiffs, some of whom are also defendants in Suit-3 have pleaded that the last prayer was offered in the alleged mosque on 16.12.1949 but 2454 subsequently they took a contrary stand in the plaint (Suit-4) filed much after the date of filing their written statement in Suit- 1 and Suit-3 and also in Suit-5. The admission of the plaintiffs in the written statement with respect to the date of offering Namaz is binding. The subsequent change in the stand needs to be ignored. In these circumstances, they submit that even if Article 142 would apply, Suit-4 is barred by limitation. 2456. Per contra Sri Jilani and Sri Siddiqui, Advocates submitted that 16.12.1949 was mentioned as the last Friday prayer but so far as the daily prayer is concerned it was continued and last offered on 22.12.1949. Several witnesses examined by plaintiff (Suit-4) have deposed in its favour. 2457. The burden to prove initially lie upon the plaintiff to bring in the suit within the period of limitation. 2458. In Shyam Sunder Prasad (Supra) the Court also considered the question of burden of proof and observed:

"4. The question, therefore, is on whom the burden of proof lies in a suit based on title and for possession. In view of Article 142 of the old Act, the burden, undoubtedly, is on the plaintiff-appellant to prove that he has title to and has been in possession and he was dispossessed and discontinued his possession within 12 years from the date of the filing of the suit. . . . . The defendant did not come to the court to establish his adverse possession by prescription. The burden of proof, therefore, does not rest on him. It is, therefore, for the plaintiff/appellant to prove that not only he had title to the plaint schedule property but also he had possession within 12 years and he was dispossessed or discontinued his possession within the period of limitation prescribed under Article 142. The 2455 burden, therefore, is always on him to prove that he had possession within 12 years from the date of the filing of the suit and he has title to the property."

2459. Let us examine first, how the right/interest in the disputed premises has been claimed by the plaintiff to be exercised and up to what time, in order to bring their suit within limitation vis a vis Articles 142.

2460. PW-1, Mohd. Hashim son of Karim Baksh is himself plaintiff no. 7 in Suit-4. He deposed in his examination- in-chief on 24.07.1996:

**igyh ckj 1938 esa ckcjh efLtn esa uekt i<+us x;s FksA- - - - - ckcjh efLtn esa ikpksa le; dh uekt gksrh FkhA dHkh&dHkh ikWpksa oDr dh uektsa i<+h gS vkSj tqEes dh o rjkoh uekt i<+h gSA - - - - eSaus vfUre uekt 22 fnlEcj 1949 dh i<+hA** ¼ist 1½ "For the first time I went to offer namaz at the Babari mosque in 1938. . . . . Namaz used to be offered five times at the Babari mosque. I have sometimes offered namaz five times and have also offered Jumma and Taravi namaz.. . . . . I offered the last namaz on 22nd December, 1949." (E.T.C) 2461. He also said that at that time Maulvi Abdul Gaffar was Imam and one Ismail was Moazzim of the said mosque. His age is 75 years in July, 1996, meaning thereby his year of birth comes to 1921. The dispute arises in December, 1949 and after more than 45 years the witness at the age of 75 could categorically recollect that he offered Namaj for the first time in 1938 but when asked about the month or the season, he could not tell and in fact gave interesting reply that had it be known to him that this would be necessary for deposing statement in the dispute he would have noted it down and kept in memory. On page 19, PW1 said:
2456
**gesa ;g ugha ekywe fd fdl ekSle esa ;k fdl ekg esa ge igyh ckj ckcjh efLtn esa uekt i<+us x;sA 1938 esa tc igyh ckj ge uekt i<+us x;s rks ge vdsys x;sA gekjk ?kj efLtn ds djhc FkkA**¼ist 19½ "I do not know in which season or in which month I went to offer namaz at the Babari mosque for the first time. In 1938, I was alone when I had gone to offer namaz for the first time. Our house is near the mosque." (E.T.C) 2462. Then on page 21 he says that he used to visit disputed building for Namaj hundreds of time in a year but do not remember name of anyone who offered Namaj in the said building alongwith him though he admits that some persons of his locality used to come. He could also recollect that in 1938 when he offered Namaj for the first time in the disputed building, about 15-20 persons were there. In order to test the veracity of the statement pertaining to alleged visit to the mosque for hundreds of time, he was cross-examined about the topography of the building and site. On page 23-24 he said:
^^fookfnr efLtn ds nks Hkkx gSa ,d vUn:uh ,d ckgjhA ckgj dh nhokj ij nks QkVd gSa ,d iwjc dh rjQ ,d mRrj dh rjQ FksA vUnjh Hkkx esa yksgs ds taxys yxs gSa ml tax y s dh fnokj es a rhu njokts gS aA mles a ,d njoktk mRrj dh rjQ FkkA og fookfnr LFky ds ckgjh rjQ tks njoktk gS mlh ds lkeus vUnj okys caxys esa gh njoktk FkkA ;g vUn:uh Hkkx okyk njoktk yksgs dh lfj;k dk cuk gqvk FkkA mRrjh Hkkx esa tks ckgjh nhokj ij njoktk Fkk og ydM+h dk FkkA iwjc dh rjQ dksbZ QkVd ugha FkkA vius gks'k ls iwjc dh rjQ njoktk u gksus dh ckr ns[k jgk gwWaA iwjc okys njokts dh ÅWapku gels rhu QqV ÅWpk FkhA Lo;a dgk ml ij nksuksa rjQ vYykg fy[kk gSA------------- iwjc ds ckgjh njokts ls nf{k.k dh rjQ tks pcwrjk gS og 17 x 21 fQV gSA bldh ÅWapkbZ ,d ehVj gSA blds Åij Niij iM+k gSA-------------bl pcwrjs ij fgUnw nsorkvksa dh ewfrZ vkus okyks 2457 dks fn[kk;h ugha nsrhA** ¼ist 23&24½ "The disputed mosque has two portions - interior and exterior. The outside wall has two gates of which one was towards the east and the other towards the north. The inside portion has iron-made windows and the wall with those windows has three gates. Of them one gate lay towards the north. Facing the outside gate of the disputed site, the inside bungalow itself had a wall. This inside gate was made of iron rods. The gate at the outer wall located in the northern portion, was made of wood. There was no gate towards the east. With all my understanding, I am looking at there being no gate towards the east. The eastern gate was 3 feet higher than me. (Himself stated) The word 'Allah' is written on both of its sides. . . . . . . . . Towards the south of the outside gate in the east lies a chabutra measuring 17x24 feet. Its height is 1 metre. It has a thatched roofing. . . . . . . . Idols of Hindu deities on this chabutra are not visible to visitors." (E.T.C.) 2463. His statement that there are three doors in the internal dividing wall made of iron angles etc. and that no gate was there on the eastern site, falsify his knowledge about the topography of the disputed building. On page 33 he says that he offered Isha Namaj on 22.12.1949 in the night at 8.30 pm. Thereafter on page 54 he clarified that Friday Namaj was offered on 16.12.1949 but thereafter five times prayer continued till the night of 22.12.1949.
2464. On page 64 he said:
^^22 fnlEcj 1949 ls igys tk;nkn eqrnkfo;k esa bLekby dh gS M~;wVh gj oDr ogka jgrh Fkh ysfdu mldh fjgkb'k ogka ugha FkhA bl tk;nkn es a fjgkb'k fdlh dh ugh a FkhA bLekby ds vykok bl tk;nkn dh ns[kHkky vkSj dksbZ ugha djrk Fkk flQZ bLekby dks gh 2458 eqroYyh us fu;qDr fd;k gqvk FkkA^* ¼ist 64½ "Prior to 22nd December, 1949, Ismail was always on duty at the disputed property but he had no residential facility there. Nobody had any residential facility at this property. Except for Ismail, nobody else took care of this property. Mutvalli had appointed only Ismail for this purpose." (E.T.C.) 2465. He also confirmed that there was no place for sleeping in the disputed building on page 70:
^^bl tk;nkn esa ;kuh fookfnr tk;nkn es a lk su s dh dk sb Z txg ugh a Fkh dksbZ eqlkfQj ;gkWa clsjk ugha djrk FkkA^^ (ist 70½ "This property, that is, the disputed property, had no place for sleeping and no tourist stayed there."(E.T.C.) 2466. On page 174 PW 1 says about placement of lock by Zahur Ahmad in the month of November, i.e., 22.11.1949 at the instance of police who had apprehension of danger. The witness is so simple that in a long cross-examination when he find some difficulty, on page 177, on 27.08.1996, he says:
^^gekjs odhy lkgc dks ekywe gksxk fd ml eqdnesa dk irk gesa dc yxkA eq>s ;kn ugha fd bl ckcr 21 vxLr] 1996 dks eSus viuk c;ku odhy lkgc ds crkus ij ;k viuh futh lw>cw> ;k tkudkjh ls fn;kA** ¼ist 177½ "Our counsel must be in the know of the time when we had come to know of this case. I do not recall whether I gave statement in this regard on 21st August, 1996 on being tutored by the counsel or on my own understanding or knowledge." (E.T.C.) 2467. Then ultimately on page 186 (the cross-examination recorded on 29.08.1996) he admits about his weak memory and said:
^^;g Bhd gS fd mez dh otg ls esj h ;knnk'r detk sj 2459 gk s xbZ gS] ;g ckrsa odhy lkgc dks ;kn gksaxhA** ¼ist 186½ "It is true that my memory has weakened due to age. These points must be in the memory of the learned counsel." (E.T.C.) 2468. One thing he consistently said that he offered Namaj for the first time in the disputed building in 1938 and this he reiterated on page 190 also. There is a serious dispute about the age of PW-1. He admits to have filed a writ petition before this Court in 1986 where in the affidavit he mentioned his age as 55 years. If that is taken to be correct, his year of birth comes to 1931. He claims to have studied up to Class-5 and on page 66 says that he passed class 1 at the age of 8-9 and regularly passed subsequent classes within five years. Thereafter he studied Arabic from Imam Saheb. He admits that in 1949 he was studying. These facts are self speaking and, therefore, we find it difficult to believe the statement of PW 1 that he offered Namaj for the first time in the disputed building in 1938 and continuously thereafter or that he offered last prayer in the said building on 22.12.1949 in the evening.
2469. PW-2 Hazi Mahboob Ahmad son of Hazi Feku commenced his statement on 27.09.1996. He has disclosed his age as 58 years, meaning thereby his year of birth come to 1938 but he has admitted to have passed High School and B.A. and on page 3 of the statement he admits that his year of birth in his High School certificate is mentioned as 1944 and he passed High School in 1961. He has also stated on page 3 that at the time of passing High School his age was 21 years since he took two years in the passing of High School but if that is also taken to be correct his year of birth would come to 1940 and not 1936. On page 11 he says:
2460
^^eSaus vkB lky dh mez esa gks'k laHkky fy;k FkkA tc eSaus gks'k laHkkyk rks ml oDr rd eqrnkfo;k bekjr dqdZ ugha gqbZ FkhA** ¼ist 11½ "At the age of 8 years I came of age. When I came of age, the disputed building was not attached." (E.T.C.) 2470. His father Hazi Feku was defendant no. 3 in Suit-1 and defendant no. 6 in Suit-3. Since he has died, in Suit-1 there is no substitution but in Suit-3, PW 2 has been impleaded as defendant no. 6/1. On the one hand he has said in his examination-in-chief to have offered Namaj for hundreds of times in the disputed building, i.e., Friday Namaj as well as five times Namaj and and last one was on 22.12.1949. In view of his admitted age mentioned in the High School certificate, i.e., 1944 it is unbelievable that in 1949 when he was just about 5 years of age had been offering Namaj and that too he had earlier offered for hundreds of times. On page 19 he says:
^^tc eSaus gks'k laHkkyk rks eSa ns[krk Fkk fd fookfnr tk;nkn dh rjQ yksx vkrs tkrs Fks] ysfdu eSa ml jkLrs ls T;knk ugha tkrk Fkk] blfy, eSa ugha dg ldrk fd vkerkSj ij vkus&tkus okyksa ij dksbZ :dkoV Fkh ;k ughaA- - - -tc geus gks'k laHkkyk rks mlds ckn ge fookfnr tk;nkn dh rjQ dHkh x;s gh ugha] D;ksafd ogkWa ij cqr j[k fn;k x;k Fkk vkSj eqlyeku Mj dh otg ls ogkWa tkrs gh ugha FksA** ¼ist 19½ "When I came of age, I used to see that people frequented the disputed property but I did not go by that way most of the time, hence, I can not say whether or not there was any bar on to-and-fro movements of visitors. . . After coming of age I certainly never went to the disputed property, because idol had been installed there and the Muslims did not go there out of fear." (E.T.C.) 2471. If he is correct in saying that he used to visit the disputed building for hundred times there was no occasion for him to say that he did not travel the way towards disputed 2461 property for most of the time and after coming to the age of understanding he did not go since idols were placed therein. The statement of PW 2, is unrealistic and lack trustworthiness. 2472. PW3, Farooq Ahmad has said that he used to offer Namaj in the disputed building, i.e., Babri Masjid. He offered Friday prayer. Last prayer was offered in this building by him in December, 1949. He went after offering Isha Namaj. This was the end of December, 1949. This statement was given by PW 3 on 07.10.1996 disclosing his age as 90 years, meaning thereby he claims his year of birth as 1906. However, he was confronted with an application filed on his behalf in Suit-4 in the year 1990, i.e., Application No. 42-O of 1990 wherein mentioned his age in the affidavit as 65 years. He admitted to have put in his thumb impression on the said affidavit and says:
^^odhy lkgc us xokg dk /;ku isij ua0 101&lh tks fd nj[okLr 42&vks 90 ijnkok vks0 ,l0 ua0 4@89 dh vksj fnyk;k nLrkost ns[kdj xoku us dgk eSaus gyQukek ns[k fy;k gS bl ij esjk fu'kku vaxwBk gSA ysfdu nLr[kr esjs ugha gS D;ksafd fd ;g nLr[kr fgUnh esa gS tc fd eSa mnwZ esa nLr[kr djrk gwWaA bles a esj h mez 65 lky fy[kh gS ysfdu ;g mez eSaus ugha crykbZ ;g mez eS au s oS l s gh van kts ls fy[kok nh FkhA^^ (ist 19) "The learned counsel drew the attention of witness towards paper no. 101-C, which is Application 42-O/90 in OS no. 4/89. After looking at the document, the witness stated that I have seen the affidavit and it bears my thumb impression. However, the signature is not mine because the signature is in Hindi and I sign in Urdu. My age is mentioned as 65 years in it, but this age was not given by me. I had got this age mentioned casually by guess work." (E.T.C.) 2473. On page 70 he was confronted with another application which he filed on 18.03.1986 mentioning his age in 2462 the affidavit as 60 years. On page 70 he said:
^^eS au s vius gyQukes a es a viuh mez dk vUnktk nsd j 60 fy[kokbZ FkhA bl oDr esjh mez vUnktu 90 lky gSA esjh mez 90 lky ds djhc gksus okyh ckr lgh gS] gyQukesa esa mez vUnkts ls odhy lkgc us fy[kok nh gksxhA gekjh nj[okLrsa 1986 okyh ogkWa ls [kkfjt gks xbZ FkhaA - - - - - -eq > s [;ky ugh a D;k saf d iq j kuh ckr gk s pq d h gS fd 1949 okyh esj h og nj[okLr eUtwj gq b Z ;k ugh aA * * ¼ist 70½ "I had got my age mentioned as 60 years in the affidavit by guess work. At that time I was aged about 90 years. The fact about my age being around 90 years, is correct. The age in affidavit must have been mentioned by the advocate out of guess." (E.T.C.) 2474. He admits to have filed a suit against his cousins and brothers, i.e., Suit No. 138 of 1993 and therein he mentioned his age as 67 years in 1993. When confronted, he did not deny but says that he does not remember. On page 91 he says:
^^;g Hkh Bhd gS fd tehu&tk;nkn dh ckcr eSaus vius HkkbZ&Hkrhtksa ij vkSj mu yksxksa us eq> ij dbZ eqdnesa fd;s gq, gSA - - -
- - -mldk eqdnek ua0 138@93 gSA eq>s [;ky ugha gS fd eSaus ml eqdnek esa viuh mez 67 lky fy[kkbZ gksA - - - - - - eq>s ;kn ugha fd ml nj[okLr esa eSaus viuh mez 70 lky fy[kkbZ gksA^^ ¼ist 91½ "It is also true that I have filed cases against my brother-nephews regarding land-property and they have also filed many cases against me. . . . . . . . . . . . .It is case no. 138/93. I do not remember that I have mentioned my age as 67 years in it. ...... I do not remember that I had mentioned my age as 70 years in that application." (E.T.C) 2475. He does not understand the dates and admits it on page 71.
^^eq>s rkjh[kksa dh ekywe ughaA** (Page 76) 2463 "I have no knowledge of the dates." (E.T.C) 2476. Then ultimately he also admits of his weak memory on page 101:
^^;g ckr lgh gS fd mez dh otg ls esj h ;kn'r detk sj gk s pq d h gS A^^ ¼ist 111½ "It is true that my memory has grown weak on account of age." (E.T.C.) 2477. What we actually notice is that mainly he was produced to depose statement about putting lock in the disputed building in the night of 22.12.1949 and in reference thereto in a casual way he has said about offering of Namaj also. His statement about placement of lock is also self contradictory as shown below:
^^eS rkyk ysdj muds lkFk x;k Fkk vkSj rkyk yxkdj tc okil vk;k rks og eq>s esjs okfyn ds gokys djds x;s FksA- - - - - - - - rkyk can djus ds fy, eq>s njksxk lkgc us fgnk;r nh FkhA iz'u%& ;g gknlk tc gqvk njksxk th us rkyk cUn djus dks dgk rks D;k mlds igys fookfnr tk;nkn esa rkyk ugha cUn gksuk Fkk\ mRrj%& ugha cUn gksrk FkkA** ¼ist 12½ "I had gone with him with a lock and on return after putting the lock, he went back after giving me in the custody of my father. . . . . . . .. The inspector had instructed me to put the lock.
Question:- When the inspector asked to put the lock, does it mean that prior to it the disputed property was not locked?
Answer:- It was not locked." (E.T.C) ^taxys okyh nhokj esa ,d njoktk mRrj dh rjQ Fkk vkSj ,d iwjc dh rjQ@iwjc dh rjQ 2 Fks] eSaus rkyk chp esa yxk;k FkkA^^ ¼ist 21½ "The grill wall had gates in north and east. There 2464 were two towards east and I had put lock in between them.
(E.T.C.) ^^;g ckr xyrh ls dg x;k Fkk fd eSaus ,d rkyk chp esa yxk;k Fkk] njvly eSaus nks vyx&vyx rkys yxk;s FksA^^ bu eqdnekr esa eSaus ,slh dksbZ nj[okLr ugha xqtkjh fd esjs ethZ nkok ;k vokc &nkoksa dks rjehe djds ;g fy[kk tk;s fd 1949 esa rkys eSaus yxk;s FksA** (Page 72) "I had incorrectly stated that I had put lock in between. Actually I had put two different locks on the two gates."
"I moved no such application in these cases to effect that my plaint or written statement be amended and it be mentioned that I had put the locks in 1949." (E.T.C) ^^esjs vCck gtwj us rkyksa dk ftdz gkbZdksVZ esa Hkh ugha fd;k gksxkA ^^ (Page 79) "My father must have not mentioned about the locks before the High Court as well." (E.T.C.) ^^tks rkys esjs vCck gtwj us fn;s Fks muesa ls ,d yky Fkk vkSj ,d gjk FkkA og u;s rkys Fks ?kj ds vanj j[ks gq, FksA ml oDr dgkWa ls [kjhn dk fn;s gksxsaA - - - - - - - -ml oDr jkr ds 10&11 cts dk oDr FkkA - - - - eS au s igy s dq N Hk wy ls dg fn;k gk sx k fd jkenso njksxk gekjs ;gkWa jkr dks 12-00 cts vk;s FksA esj s vCck gtwj djhc dh nq d ku ls yk;s Fk s] gk s ldrk gS fd og 'kke dk s gh rky s ys vk;s gk saA ** (Page 85) "The locks given by my father, were red and green in color. They were new locks and had been kept inside the house. He could not have purchased it at that time . . . .. . It was around 10-11 PM by that time . . . . . . I may have stated erroneously that inspector Ramdev had come over to my place at 12 in the mid night. My father had brought it from a nearby shop. It could be that he had brought 2465 the locks in the evening." (E.T.C) ^^[kkuk [kkdj lks x;sA esjs okfyn lkgc us eq>s lksrs gq, dks txk;k FkkA mlls igys jke nso njksxk esjs okfyn ds ikl igqap pqds FksA** (Page 86) "(We) went to sleep after having dinner. My father woke me up. Inspector Ramdev had already reached my father."(E.T.C) ^^ml fnu ls igys bl efLtn es a rkyk ugh a yxrk FkkA ml oDr tc eSaus rkyk yxk;k eksvfTte efLtn ds vanj gh FkkA og lgu njoktk esa FkkA vanj okys fgLls esa ugha FkkA og ckgj okys lgu esa FkkA tc eS rkyk yxkus x;k rk s ek sv fTte NIij ds uhp s lk su s yx jgk FkkA geus mldk s ugh a txk;kA ge rkyk yxkdj okil vius ?kj vk x;s ek sv fTte bRehuku ls lk sr k jgkA** (Page 87) "Locks were not put at the mosque prior to that day. When I put the locks, the Muazzim was inside the mosque. He was in the courtyard gate and not in the inner part. He was in the outer courtyard. When I went to put the locks, the Muazzim was sleeping under the thatched roof. I did not wake him up. I returned home after putting the lock and the Muazzim kept sleeping peacefully."(E.T.C) ^^eq>s og rkjh[k ;kn ugha ysfdu tqEes jkr dk fnu Fkk tc njksxk th us gekjs okfyn dks rkyk yxkus ds fy, dgk FkkA ge njksxk th ds lkFk pys x;s vkSj rkyk yxk fn;kA okilh ij vkdj pkch vius okfyn dks ns nh FkhA ;gh rkys vnkyr ds gqdqe ls 1986 esa [kksys x;sA chp esa eqrokfrj rkyk yxk jgkA** (Page 100) "I do not remember the date, but it was Jumme Raat, when the inspector had asked my father to put the locks. I had gone with the inspector and put the locks. After return home, I gave the keys to my father. These very locks were 2466 opened in 1986 by order of court. In meantime, it remained continuously locked." (E.T.C) 2478. On page 87 PW 3 says that when he visited the disputed building to place lock in the night of 22.12.1949 Moazzim was inside the mosque and was sleeping under thatched roof (Chappar) in the outer courtyard but this stand contradicted the statement of PW 1 where he said that there was no place for sleeping or studying in the disputed building. With respect to thatched roof in the outer courtyard, PW 1 on page 31/32 said:
^^iwohZ QkVd ls vUnj vkus ij ckgjh nhoky ds vUnj mRrj rjQ ,d yEck lk Niij Fkk og Hk.Mkj ij Fkk ;k ugha ;g ugha crk ldrkA ;g yEck lk NIij uhe ds isM+ ds uhps Fkk yksx ml NIij esa jgrs Fks ij eq>s ugha ekywe dkSu yksx jgrs FksA bl NIij ds uhp s fgUnw yk sx jgrs Fk s eq l yeku yk sx ugh a jgrs Fk sA - - dqdZ 'kqnk LFkku ds if'pe dh rjQ tks ifjdzek cuh Fkh og ifjdzek ds fy, ugha nhoky dh ejEer ds fy, cuh FkhA - - - - dqdZ 'kqnk tk;nkn dh ckgjh nhoky ds vUnj nks NIij Fks ,d pcwrjk ij Fkk vkSj nwljk iwohZ nhoky ls lVdj uhe ds isM+ ds uhps FkkA** ¼ist 31&32½ "On coming inside through the eastern gate there was a spacious shed towards the north inside the outside wall. I cannot tell whether it was a store house or not. This long shed was beneath the neem tree. People lived in the shed but I do not know who they were. Those who lived under this shed were Hindus, not Muslims.. . . . . . . . The Parikrama (circumambulation), which was built towards the west of the attached place, was for the repair of the wall, not for parikrama. . . . . . Inside the exterior wall of the attached property were two sheds and a chabutra (rectangular terrace). Another chabutra was adjacent to the eastern wall and was beneath the neem tree." (E.T.C.) 2467 2479. PW1 on page 174 has said that on 22.11.1949 Zahur Ahmad had put a lock.
^^uoEcj ds eghus esa 22 uoEcj 1949 dks rkyk tgwj vgen us yxk;k Fkk ] mlus rkyk iqfyl ds dgus ij yxk;k Fkk ]iqfyl dks [krjs dk ,glkl Fkk ** ¼ist 174½ "On the 22nd of November, 1949 Jahoor Ahmad had put a lock. He had put the lock at the behest of the police. The police had the apprehension of danger." (E.T.C.) 2480. This contradiction could not be explained by learned counsel for the plaintiffs and, therefore, we find difficult to believe the statement of PW 3 also about offering of Namaj in the disputed building.
2481. PW 4, Mohd. Yaseen has confined his statement about offering of Namaj on Friday and says that last time he offered Namaj in the disputed building about 47 years ago and since in the night of 22/23.12.1949 idols were placed therein, Namaj could not be offered on 23.12.1949. On page 1 he says:
**eSa tqEes dh uekt mlesa cjkcj i<+rk FkkA tq E es a ds vykok eS au s mles a vkS j dk sb Z uekt ugh a i<+h A vkf[kjh ckj eSaus mlesa tqEes dh uekt vkt ls rdjhcu 47 lky igys i<+h FkhA 22@23 fnlEcj 1949 dh jkr dks mlesa ewfrZ j[k nh x;h FkhA blfy, uekt i<+uk :d x;kA** ¼ist 1½ "I consistently offered Jumma namaz (Fridays' congregational prayers) thereat. Except for Jumma namaz, I did not offer any other prayer thereat. I, for the last time, offered Jumma namaz thereat nearly 47 years back. The idol was placed therein on the intervening night of 22nd/23rd December, 1949. This was the reason why the offering of the namaz came to an end." (E.T.C.) 2482. PW 4 has deposed his age as 66 years on 29.10.1996 when his examination commenced which takes his year of birth 2468 to 1930. On page 51 he says that prior to the incident of 1949 the Babari mosque was never locked. However on page 20, 21, 23 and 59 regarding Namaj he says:
^^bl efLtn esa tc eSa uekt i<+us tkrk Fkk rks de ls de 4&5 lkS vkneh rks gqvk gh djrs FksA** (Page 20) "When I used to go to offer namaz at this mosque, there were at least 4-5 hundred people over there."(E.T.C) ^^ftl jkst bl efLtn esa uekt i<+uk cUn gks x;k mlls fiNys tqEes dks Hkh gkf'ke fe;kW eq>s bl efLtn esa uekt ij feys Fks vkSj geus ,d&nwljs dh [kSfj;r iwNha FkhA** (Page 21) "In the Jumma preceding the day on which offering of namaz was stopped at this mosque, Hashim had met me at this mosque at time of namaz and we both had inquired about each other's welfare."(E.T.C) ^^eSa bl efLtn esa vktknh feyus ds ikWap lky igys tkus yxk FkkA** (Page 23) "I started going to this mosque from 5 years before independence." (E.T.C) ^^eS au s uekt i<+u k 1938 esa i<+u k 'kq : fd;k Fkk ysfdu cjkcj ugha i<+rk FkkA 1938 esa uekt efLtn esa i<+rk FkkA**(Page 59) "I started offering namaz in 1938 but I was not regular. In 1938, I used to offer namaz in mosque."(E.T.C) 2483. When in the cross-examination several questions were asked about the internal topography etc. he said on page 59:
^^esj h ;knnk'r vc dq N detk sj gk s x;h gS A ^^ (Page 59) "My memory is now feeble" (E.T.C.) 2469 2484. When his statement was found contradictory to the statement of PW 1 who is plaintiff no. 7 in Suit-4 he justified himself by stating that PW 1 must have given wrong statement as is evident from the following:
^^vxj gkf'ke fe;k a us dk sb Z ,sl k c;ku fn;k gk s fd ml NIij ds uhps iqtkjh yksx cSBrs Fks rk s mudk dguk xyr gS A vxj gkth egcwc us ,sl k dq N dgk gS fd bl txg dks ,d rjQ ls fiNys 15&20 fnuksa ls cSjkfx;ksa us ?ksjk gqvk Fkk rk s mudk dguk xyr gS A ** ¼ist 48½ "If Mr. Hashim has given any such statement that priests used to sit under said thatched roof, then his statement is wrong.
If Hazi Mahboob has stated that the recluses had surrounded this place from one side for last 15-20 days, then his statement is wrong." (E.T.C) ^^1949 ds gknls rd tdh lkgc eqroYyh Fks muds ckn gh tOokn lkgc eqroYyh cus FksA - - -Qk:[k lkgc dk vxj ,slk dqN dguk gS fd bl gknls ds oDr efLtn dk bartke tgwj lkgc djrs Fks rks bl ckr dh lgh ;k xyr gksus dh ftEesnkjh mudh gSA eSa rks flQZ ;g tkurk gwa fd efaLtn dk vartke tdh lkgc djrs FksA**(Page 50) "Mr. Zaki was the Mutwalli till the incident of 1949. Mr. Javvad became Mutwalli after him. . . . . . If Mr. Farooq has made any such statement that Mr. Zahoor used to manage the mosque at time of the incident, then the responsibility for its correctness or incorrectness lies with him. I know only this much that the mosque was managed by Mr. Zaki."(E.T.C) ^^vxj gkf'ke fe;ka us dksbZ ,slk c;ku fn;k gks fd mUgksaus flykbZ dk dke flQZ 1966 ls 1976 rd fd;k gS rks ;g mudh xyr c;kuh 2470 gSA^^ (Page 51) "If Mr. Hashim has given a statement that he had carried out tailoring work only between 1966 to 1976, then it is his wrong statement."(E.T.C) 2485. This is really surprising that after almost 47 years from the date of dispute the PW 4 though could recollect that he offered Friday prayer regularly in the disputed building and that too he started at the age of 8 but when the internal topography sought to be enquired in cross-examination by placing before him the photographs of the disputed building, he finds it difficult in identifying the same and try to justify by taking recourse to his weak memory. The extent of his memory may be seen from what he has said on page 59:
^^tc fgUnqLrku vktkn gqvk rc dh eq>s gks'k gSA ml oDr eSa 11&12 lky dk Fkk ¼ fQj dgk fd eSa 17 lky Fkk½** ¼ist 59 ½ "I have remembrance of the time of independence of India. I was aged 11-12 years at that time (then stated that I was 17 years old )." (E.T.C) 2486. The veracity of statement can also be examined from what he has said on page 6:
^^eSaus tks edku efLtn ds lkFk yxrk gqvk cuk;k gS bldh tehu fj;klr v;ks/;k ls yh FkhA tc eSaus ;g tehu yh ml oDr esjh mez 40&45 lky ds djhc FkhA eSaus ;g tehu eky xqtkjh ij yh FkhA eSaus bl ckr ds ckcr fodkl izkf/kdj.k ds ikl Hkh bUnjkt ntZ djk fn;k Fkk] ogka ls uD'kk ikl gksrk gSA eSaus ;g edku 1966 esa cuok;k Fkk mlds 2 lky ckn bl ij uxjegkikfydk dk VSDl yx x;k FkkA eq>s vc ;kn ugha fd tehu ysus ds fdrus fnu ckn eSaus edku cuok;k Fkk] xkfycu 10&12 lky rks gks gh x;s gksaxsa tehu ysus vkSj edku cuokus ds chp esaA** ¼ ist 6 ½ "The house built by me adjacent to the mosque, 2471 exists over the land obtained from Ayodhya Estate. When I got this land, I was aged about 40-45 years. I had taken this land on rent. I had also got an entry in this respect entered in the records of the Development Authority, from where map is approved. I had built this house in 1966. Municipal tax came to be imposed in connection with the same, two years later. As of now I do not remember after how many years of obtaining this land, I had built the house. There might have been an intervening period of nearly 10-12 years between the obtaining of land and the construction of house." (E.T.C) 2487. His year of birth comes to 1930. If he acquired land when he was 40-45 years old, the question of construction of house on the said land in 1966 does not arise particularly when he says that there was a gap of 10 to 12 years between acquiring of land and construction of house.
2488. PW 5, Abdul Rahman son of Saiuddin has deposed to have pronounced Holy Quran in the disputed building in 1945 and 1946. During the period he stayed at Ayodhya for pronouncing Holy Quran in Ramzan Taravi, he used to offer Namaj in the disputed building. He is not a local resident of Ayodhya but of Ibrahimpur, Pargana Mangalasi, District Faizabad. He has given his age 71 years on 05.11.1996 when his examination commenced. It means that his year of birth is 1925. In 1945-46, therefore, he must be of 20-21 years. He does not remember the age of his father at the time of death as well as his own age at the time of death of his mother. He admits of his marriage at the age of about 22 years but neither could tell the date when he was conferred with the certificate and Dastarbandi nor even the age or date of birth of his children.
2472
^^esjs 11 cPps gSa 7 yM+ds 4 yM+fd;kWaA eS a mudh iS n kbZ ' k ds lu ;k lky lgh u crk ldwW ax k A^^ (Page 36) "I have 11 children, including 7 sons and 4 daughters. I am not in a position to correctly tell the years of their birth."(E.T.C.) ^^vius gks'k laHkkyus ds 5&6 lky ckn geus i<+kbZ 'kq: dh FkhA ml oDr esjs okfyn lkgc ftUnk FksA eSa ;g lgh ugha crk ikÅWaxk fd esjs gks'k laHkkyus ds fdrus fnuksa ckn mudk bUrdky gqvk FkkA vUnktu ;g 10&15 lky dk oDQk gks ldrk gSA ^^eSaus y[kuÅ esa Hkh i<+kbZ dh gSA eSa tckuh ugha crk ikÅWaxk fd dkSu ls lu ;k lky esa y[kuÅ esa i<+kbZ dh FkhA - - -y[kuÅ esa eSaus viuh rkyhe enjlk vkfy;k Qqjdkfu;k] pkSd esa gkfly dh FkhA - - y[kuÅ ds enjlk esa Hkh nkf[kys dk dksbZ QkeZ ugha Hkjk x;k Fkk] cfYd esjs ekew us tkdj esjk uke fy[kok fn;k FkkA** ¼ist 54&55½ "5-6 years after I started understanding things, I started my education. My father was at that time alive. I cannot correctly tell how long after my having come of age, he died. I guess it to be 10-15 years.
I have had my schooling in Lucknow also. I cannot orally tell in which year I studied in Lucknow. . . . . . I got schooling at Madarsa Aaliya Phurkania at Chowk in Lucknow. . . . . .No form had been filled up for admission to the Lucknow school also; rather, my maternal uncle had gone there to get me admitted." (E.T.C.) 2489. Further about his visit at Ayodhya on page 27 and 31-32 he has said:
^^tc eSa igyh ckj v;ks/;k dqjku 'kjhQ lqukus x;k rks vaxzstksa dh gqdwer FkhA bu nks nQs ds bykok ;kfu fd tc eSa bu 12&12 fnuksa ds fy, dqjku 'kjhQ lqukus v;ks/;k x;k Fkk eSa dHkh ckcjh efLtn esa ugha x;kA ¼[kqn dgk fd eSa ,d ckj cgjkbp x;k Fkk rks jkLrs esa ,d 2473 oDr dh uekt eSaus ckcjh efLtn esa Hkh i<+h FkhA ½ml le; lj;w nfj;k esa LVhej pyrk FkkA ckfj'k ds fnu FksA ;s okD;k 1947 esa vktknh feyus ls igys dk FkkA eSa tc dqjku 'kjhQ ogkWa lqukdj vk;k rks mlds nks&pkj eghus ckn gh ;g ekSdk vk;k FkkA - - - - 'kke gk s x;h Fkh eS au s uekt ;k rk s exfjc dh i<+h Fkh ;k vflj dh i<+h FkhA vc rd tks eq>s ;kn gS ;g uekt exfjc dh ugha FkhA ftl oDr eS au s uekt i<+h ml oDr ogkW a ij dso y ek sv fTte Fk s tk s vtku fn;k djrs Fk sA - - - -ge LVhej es a cS B dj jkr dk s x, Fk sA ;g dguk xyr gS fd 'kke ds ckn LVhej lsok,a cUn gks tkrh gksaA** ¼ist 27½ "When, for the first time, I went to Ayodhya to recite the holy Quran, it was English Rule. I never visited the Babri mosque except on these two occasions, that is, when I visited Ayodhya to recite the holy Quran for these spells of 12 days each. (Stated on his own) Once, on my way to Bahraich I had offered namaz one time at the Babri mosque. At that time, steamer was in use in the stream of the river Saryu. Those were rainy days. This episode preceded 1947 when independence was achieved. I had this chance only 2-4 months after I had returned from there after having recited the holy Quran. . . . . . It was evening time; I had offered namaz, whether 'Magrib' or 'Asir'. As far as I remember, it was not 'Magrib' namaz. The moment I offered namaz, only muazzim was present there, who used to give 'Azan' calls. . . . . . I had gone to Bahraich in a steamer during the night time. It is wrong to say that steamer services used to be in operational after evenings." (E.T.C.) ^^tc eSa v;ks/;k igyh ckj dqjku 'kjhQ lqukus x;k rks jetku ds eghus dh igyh rkjh[k FkhA ¼[kqn dgk fd 29 'kkcku dks ge ogka igqWap tkrs Fks vxj pkan ogkWa utj vk tkrk rks ogka i<+k nsrs Fks mlh 2474 jkr dks½ eq>s lgh ;kn ugha fd eSa fdl [kkl jkst ¼fQj dgk fd eq>s ;kn gS fd eSa 'kkcku dh 29 rkjh[k dks v;ks/;k igqWap x;k FkkA½ tc eSa v;ks/;k igqWapk vkSj ogka ls okil gqvk rks bl oDQs esa fdrus tqEes iM+s eSa lgh ugha crk ldrk ysfdu ,d tqEek rks ;dhuu vk;k FkkA ;gh rjhdk v;ks/;k vkus&tkus dk nwljs lky Hkh jgk FkkA - - - -gks ldrk gS fd geus ogka ,d Hkh tqEek u fd;k gks vkSj vius ?kj pys vk, gksa ysfdu ,d tqEek rks fd;k FkkA - - - - gesa ;kn ugha gS fd bl uekt esa eks0 gkf'ke gkth Qsadw] gkth Qk;d ;k d;ker vyh lkgc Fks ;k ugha ysfdu gkth Qsadw t:j FksA** ¼ist 31&32½ "When I for the first time went to recite the holy Quran at Ayodhya, it was the first day of the Ramzan month. (Stated on his own that we had reached there on 29th. When the moon was sighted there, we used to recite it that very night.) I do not correctly remember the particular day. (Further stated) I remember that I went to Ayodhya on 29th of the lunar month. I cannot tell how many Fridays intervened between the day I reached Ayodhya and the day I returned from there. But one Friday had certainly intervened. This was the very way in which we visited the Ayodhya the next year also. We may not have performed even a single Jumma and may have come back home; but one Jumma was certainly performed. . . . . . We do not remember whether Mohammad Hashim, Hazi Pheku, Hazi Fayak or Qayamat Ali were present at this namaz or not, but Hazi Pheku certainly attended it." (E.T.C.) 2490. He claims to be related with Hazi Feku and said that he was invited for reading of Holy Quran at Ayodhya by Hazi Feku (i.e., father of PW 2) (at page 21-22). 2491. PW 6, Mohd. Unus Siddiqi son of Late Hafij Ahmad, a Pleader enrolled at Lucknow on 09.07.1955. He did his High School in 1948 and Intermediate in 1950 from 2475 Faizabad and thereafter he went to Lucknow for Graduation and to Aligarh for Post-Graduation and Law degree. He was earlier counsel of the plaintiffs in the suit but has stopped appearing since 1965. He claims to have offered Namaz in the disputed building for the first time at the age of 12-13 years in Shab-e- barat and thereafter every year during Shaberat except of once when he offered Namaz in day time, i.e., on the Friday before placement of idols therein. His statement commenced on 29.11.1996 when he was 63 years of age meaning thereby his year of birth comes to 1933. In his cross-examination he admits that he is connected with this case since 1961. In his cross-

examination on page 8 he admits his date of birth mentioned in the High School certificate as 27.08.1932. He visited the disputed building as Survey Commission in 1991 though the nature of this commission is not clear. Some part of his statement may be noticed as under:

^^eSa v;ks/;k ds dqN eksgYyksa dks tkurk gwa lHkh dks ughaA 1957 vkS j 1965 ds chp eq > s bl tk;nkn ds ckcr eky we gq v k Fkk fd ;g dc vkS j fdlus cuokbZ FkhA eSa ugha crk ikÅWaxk fd cqfu;knh rkSj ij bl tk;nkn dk fdruk jdck FkkA** ¼ist 9½ "I know some of the localities of Ayodhya, but not all of them.
Between 1957 and 1965 I came to know as to when this property was erected and by whom. I am not in the position to tell how much area this property basically had." (E.T.C.) ^^tc jkr dks eSa ogka tkrk Fkk rks vDlj yksx NIij esa lksrs gq, fn[kkbZ nsrs FksA^* ¼ist 11½ "When I went there during nights, people were often 2476 seen sleeping in sheds. " (E.T.C.) ^^gekjs eksgYys ds dqN yksx Hkh gekjs lkFk FksA gekjk ek sg Yyk QS t kckn es a gS u fd v;k s/ ;k esaA gekjs lkFk v;ks/;k dk dksbZ vkneh ugha FkkA ge yksx dbZ lkbZfdyksa ij vk;s FksA 4&6 vkneh t:j FksA esj s [;ky ls ftl oDr ge fookfnr tk;nkn ij igq ap s rk s jkr ds 10 ;k 11 ct pq d s Fk sA - - - - - ekSds ij eqrnkfo;k tk;nkn esa fpjkx ty jgs FksA eq>s ekywe ugha fd fpjkxksa dk bartke fdlus fd;k FkkA ge fpjkx ysdj ugha x;s FksA yksx vkrs tkrs jgrs Fks esj s [;ky ls 50&60 vkneh rk s ogk a ij t:j Fk sA
- - - - - - geus lk<+ s 11 cts ufQy i<+h FkhA** ¼ist 15½ "Some other people of our locality were also with us. Our locality is in Faizabad, not at Ayodhya. No body from Ayodhya was with us. We had come on many cycles. We were certainly 4-6 persons. None of the persons who had gone with us are now alive; all of them are no more.
It was, as I guess, 10 or 11 O'clock at night when we reached the disputed property.. . . . Lamps were lighted at the disputed property on the site. I do not know who had arranged the lamps. We had not taken along the lamps. People frequented there. I guess that 50-60 people were certainly present there. . . . . . I had offered 'Nafil' at half past 11." (E.T.C.) ^^;g lcls igyh erZok ogka tkus dk vkSj Qkfr;k i<+us dk okdk fnlEcj] 49 ds gknls ls rdjhcu 10&12 lky igys dk gSA fnlEcj] 1949 ds gknls ls tks QkSjh fiNyk tqEek xqtjk Fkk ml jkst eSaus ogkWa eqrnkfo;k tk;nkn esa uekt i<+h FkhA og tqEes dh uekt FkhA esjs [kkyktkn HkkbZ eks0 egewn lkgc Hkh esjs lkFk tqEes dh uekt esa 'kjhd FksA ;g uekt nksigj ckn rdjhcu lok cts ds djhc i<+h x;h FkhA esjs [;ky ls pkj ikWap lkS uekth rks t:j FksA uekft;ksa esa v;ks/;k vkSj QStkckn nksuksa txg ds yksx FksA - - - - ekSyoh vCnqy 2477 xQ~Qkj lkgc us beker dh FkhA** ¼ist 16½ "This incident of going and offering 'Fatiya' there for the first time, precedes December, 1949 incident by nearly 10-12 years. I had offered namaz at the disputed property on Friday immediately preceding the December, 1949 incident. That was Jumma Namaz.
My cousin, Mohammad Mahmood, had also attended the Friday Namaz with me. This namaz had been offered around a quarter past one in the afternoon. I guess that namazists were certainly 400-500 in number. Among namazists were included people both from Ayodhya and Faizabad. . . . . . . . . . . . . . Maulvi Abdul Gaffar had performed the job of Imam. "(E.T.C.) ^^fnlEcj 1949 ds ftl tqEek dks eSa uekt i<+us efLtn esa x;k rks dqrck gks jgk FkkA -------- ml le; esa lksyg l=g lky dk FkkA** ¼ist 17½ "On which particular Friday in December, 1949 I went to the mosque to offer namaz, 'qutba' was in progress. . . . . . . . . . . . At that time I was aged 16-17 years. (E.T.C.) 2492. On page 35, 39 and 41, PW 6 said:
^^tc eSa ckcjh efLtn x;k Fkk igyh ckj rc vius gks'k laHkky pqdk Fkk ¼fQj dgk fd igyh vkSj vkf[kjh ckj fnu esa ,d gh nQk x;k Fkk vkSj ml le; rd eSa gks'k laHkky pqdk Fkk½ jkrksa ds oDr eSa pkj ikWap nQs 'kCcs cjkr ds ekSds ij ogkWa x;k FkkA^^ "When I went to the Babri mosque for the first time, I had begun to understand the things. (Further stated that I had gone there only once a day, for the first and last time). I went there 4-5 times during nights on the occasion of 'shab-e-barat'." (Page 35) ^^mlls igys eSA 22@23 fnlEcj 1949 ds fiNys tqEes dh uekt 2478 ij gh fnu ds oDr x;k FkkA^^ (Page 39) "Earlier, I had gone there only at the time of the Friday Namaz preceding 22/23rd December, 1949, in the day time.
^^fnlEcj 1949 esa tc eSa tqEes dh uekt i<+us bl efLtn esa x;k rks van:uh lgu ds chp esa nf{k.k dh rjQ [kM+k gqvk FkkA tqEes dh uekt Fkh dkQh HkhM+ FkhA 400&500 vkneh mlesa 'kjhd FksA^^ (Page 41) "In December, 1949, when I visited this mosque to offer the Friday Namaz, I was standing south-wards in the middle of the inner courtyard. There was Friday Namaz; there was much crowd. People attending it were 400-500 in strength." (E.T.C.) 2493. However, regarding memory, when PW 6 was confronted with some contradiction in his statement he said on page 33:
^^¼vt[kqn dgk fd esj h ;knnk'r detk sj gS ½ A esj h ;knnk'r dh detk sj h 1986 ls gk su h 'kq : gq b Z gS A ¼fQj dgk fd lu~ 1987 ls 'kq: gqbZ gSA½ ;g Bhd gS fd vc vkye ;g gS fd oktodkr eS a vius yM+d k s a ds uke Hkh Hk wy tkrk gwW aA -- - - -
-mlh oDr ls ;kuh 1987 ls esjh fcukbZ Hkh detksj gks x;h gSA eq>s ml oDr lj esa pksV yxh FkhA** ¼ist 33½ "(Stated on his own that my memory is weak). I began to develop weakness in my memory from 1986. (Again stated that it has started from 1987). It is true that condition has now become so serious that I forget even the name of my sons. . . . . My 'binai' (vision) has also weakened since that time, that is, from 1987. I had sustained head injuries at that time."(E.T.C.) 2494. PW 7, Hasmat Ulla Ansari, son of Niyamat Ulla 2479 has also deposed to have offered Namaz in the disputed building for hundreds of time starting from 1943. The last Namaz he offered in the disputed building about a week before the date when idol was placed therein, i.e. night of 22nd/23rd December, 1949. He further said that he offered Namaz till two days earlier from the date when the idol was placed. However, Namaz was offered in the disputed building till 22.12.1949 is also his statement. He has shown his age as 65 years in 1996, meaning thereby his year of birth comes to 1931. He is High School passed and in the High School certificate he admits to have mentioned his date of birth 8.1.1934 though he claims that his correct year of birth is 1932. He studied upto Class 4th in a Madrasa at Kaziyana and, thereafter got admission in Katra Middle School at Suthati and studied thereat upto Class 6th and then went to Kolkata, sought admission in Class 8th thereat in Fafas Inter College wherefrom he passed High School. On page 12 he says:
^^tc eq>s QkQl dkyst ls lkVhZfQdsV feyk viuh rkyhe iwjh djus dk rFkk eq>s ekywe gks x;k Fkk fd esjk rkjh[k iSnkb'k xyr fy[kh x;h gSA eSaus vkt rd ml xyrh dks nq:Lr djkus dk dksbZ dk;Z okgh ugha dhA^^ ¼ist 12½ "When I got a certificate from the Fafas College on completion of my schooling and I came to know about incorrect mentioning of my date of birth, I have not till date taken any steps for rectification of the said mistake." (ETC) 2495. On page 35, PW 7 stated:
^^1949 ds fnlEcj ds gknls ds oDr eS a ukckfyx FkkA^^ ¼ist 35½ "I was a minor at the time of December, 1949 incident." (ETC) 2496. About his date of birth, on page 44 he says:
2480
^^eSaus tc ls gks'k laHkkyk rHkh ls viuh i<+kbZ 'kq: dj nh FkhA ge ?kj esa rks i<+rs gh Fks fQj enjls esa Hkh tkus yx x;sA esjs okfyn lkgc ,d ljdkjh izkbZejh Ldwy ds Vhpj Fks mudks bl ckr dk bYe Fkk fd cPpksa dks nkf[ky djrs oDr fdl fdlh pht dh lwpuk nsuh t:jh gksrh gSA esjk nkf[kyk vkBosa ntsZ ls igys dh i<+kbZ ds fy, Ldwy esa esjs okfyn lkgc us gh [kqn djok;k FkkA ;g Hkh t:jh gS fd esjh rkjh[k iSnkbZ'k esjs okfyn lkgc us [kqn fy[kokbZ FkhA ;g tkfgj gS fd tks rkjh[k iSnkbZ'k mUgksaus fy[kokbZ Fkh og lgh gksxhA** ¼ist 44½ "I started my learning since the time I had come to understand things. I did study at home and then began to go to school as well. My father was a teacher at a government primary school. He had the knowledge about which particular information is necessary to be given at the time of admission of children. My father had himself got me admitted to school for my pre-class VIII schooling. It is also natural for my father to have got my date of birth recorded on his own. It is explicit that the date of birth which he had got recorded must be true."(E.T.C.) 2497. On page 51, about his education he said:
^^1962 ls eSa 'kgj QStkckn esa jgrk vk jgk gwWaA - - - - tc eSa QkClZ bUVj dkyst esa i<+rk Fkk rc gj jkst v;ks/;k ls vkrk tkrk FkkA eSa ;gkWa ij tqykbZ 1948 ls ekpZ 1951 rd i<+k FkkA gekjk Ldwy lqcg 10 cts rd pyrk Fkk ysfdu 'kqdzokj dks lqcg 8 cts ls nksigj 12 cts rd pyrk FkkA - - - - -dydRrk eSa 1946 ls 48 rd Ms< lky rd jgkA ogkWa ij esjs ekew Fks eSa muds ;gkWa jgk FkkA eSa Ms< lky rd lqrgVh ds fefMy Ldwy esa i<+k FkkA mlds igys eSa pkj lky rd enjls esa i<+k FkkA** ¼ist 51½ "I have been visiting the city of Faizabad since 1962. When I was a student of Forbes Inter College, I took to and fro trip to Ayodhya everyday. I studied here from July 1948 to March 1951. Our school used to run up to 10'O clock in 2481 the morning; but on Fridays it used to run from 8'O clock in the morning to 12:00 noon. . . . . . . . . I was in Kolkata for 1½ years between 1946 and 1948. my maternal uncle was there; I stayed at his place. I studied for 1½ years at the Suthati Middle School. Before that I had studied at Madarasa for four years." (E.T.C.) 2498. On page 60-61, 64 and 74, PW 7 said:
^^bl efLtn esa cqr j[ks tkus okyk gknls ls 2 fnu igy s eS au s vkf[kjh ckj uekt i<+h FkhA ml oDr rd eSa ogka ij eqrokfrj uekt i<+rk vk jgk Fkk ;g dguk xyr gksxk fd eSaus ogka ij eqrokfrj uekt cqr j[ks tkus ds gknls ls ,d gQ~rk igys rd i<+h FkhA eSaus viuk 5 fnlEcj] 96 okyk ;g c;ku lqu fy;k gS ftlesa fy[kk x;k gS ^^tc cqr j[kk x;k mlds ,d gQ~rk igys rd eSa ogka eqrokfrj uekt i<+rk FkkA ;g cqr 22 @23 fnlEcj] 1949 dh njfe;kuh jkr dks j[kk x;k FkkA ;g esjk c;ku lgh gS ysfdu ;g Hkh lgh gS fd bl gknlk ls 2 fnu igy s eS au s bl efLtn esa vf[kjh ckj uekt i<+h FkhA ;g ckr eSaus Åij fy[ks x;s c;ku ls igys dgh FkhA ftl oDr eSaus igyh ckj ckcjh efLtn esa 1943 esa uekt i<+h rc esjh mez rdjhcu 11&12 lky Fkh vkSj eSa gks'k lEHkky pqdk FkkA ;g dguk xyr gS fd eSa viuh mez dks tkucw> dj c<+k p<+kdj crk jgk gwWa ;k bl ckcr lPpkbZ dks rksM+rk eksM+rk gwaA - - -tc dft;kuk okys enjls esa eSa nkf[ky gqvk rks esjh mez rdjhcu 9&10 lky jgh gksxhA - --gkth egcwc eq>ls mez esa rdjhcu 8 lky NksVs gSaA** ¼ist 60&61½ "I had for the last time offered namaz two days before the incident of idol being placed in this mosque. I had been consistently offering namaz there at that time. It would be wrong to say that I had continued to offer namaz only up to a week ahead of the incident of idol being placed. I have heard the December 5, 1996 statement of 2482 mine which says 'I consistently offered namaz up to one week preceding the time when idol was placed. This idol was placed on the intervening night of 22/23rd December, 1949'. This statement of mine is correct but it is also correct that I had for the last time offered namaz at this mosque two days prior to this incident. I had stated this thing earlier to the statement mentioned above.
When I, for the first time, offered namaz at the Babri mosque in 1943, I was aged 11-12 years and had begun to understand things. It is wrong to say that I am deliberately over-stating my age or that I have distorted the truth in this regard. . . . When I was admitted to Kaziana-situated Madarsa, my age would have been nearly 9-10 years. . . Hazi Mahboob is nearly 8 years younger to me."(E.T.C.) ^^bl c;ku esa xyr fy[kk x;k gS fd eq>s ogka i<+kbZ djus dk lkVhZfQdsV feyk FkkA njvly eq>s dHkh dksbZ lkVhZfQdsV ugha feykA ;g dguk xyr gS fd bl ckcr eSa dksbZ >wB cksyrk gwaA** ¼ist 64½ "It is incorrectly written in this statement that I had been given a certificate for having studied there. As a matter of fact, I never got any certificate. It is wrong to say that I tell a lie in this respect."(E.T.C.) ^^v;ks/;k esa gekjs edku ds vxy cxy efLtnsa gSa 1949 ls igys Hkh eSa ogkWa uekt i<+us tkrk jgk gwWaA D;ksafd ckcjh efLtn tkek efLtn Fkh blfy, eSa ;gkWa Hkh uekt i<+us tkrk Fkk ;gkWa ij eSa tqEes dh uekt i<+rk Fkk vkSj rjkch HkhA tqEes dh uekt gj efLtn esa ugha i<+h tkrhA dqN [kkl [kkl efLtnksa esa gh i<+h tkrh gSA** ¼ist 74½ "There are mosques in the vicinity of our house at Ayodhya. I had been to that place to offer namaz even earlier to 1949. Since the Babri mosque was Jama Masjid, 2483 I used to go to this place too in order to offer namaz. I used to offer Jumma namaz as also Taravi namaz here. Jumma namaz is not offered at every mosque. It is offered only in some particular mosques."(E.T.C.) 2499. On page 77 and 81 again he (PW-7) said:
^^22 fnlEcj] 1949 dk s eS au s bl efLtn esa uekt ugh a i<+h FkhA 21 fnlEcj 1949 dk s Hkh eS au s ogk a uekt ugh a i<+h FkhA eSaus ;g c;ku Bhd fd;k gS fd tc ogka cqr j[kk x;k rks mlds ,d gQ~rk igys rd eSa ogkWa ij eqrokfrj uekt i<+rk jgk FkkA eSa ogka ij ikapks uekt rks ugha i<+rk Fkk ysfdu vlj dh uekt t:j i<rk FkkA** ¼ist 77½ "I did not offer namaz at this mosque on 22nd December, 1949. I did not offer namaz there on 21st December, 1949 too. I have correctly deposed that I had continued to offer namaz there up to a week prior to the time when idol was placed there. I certainly did not offer namaz for five times but certainly offered 'Asr' namaz."(E.T.C.) ^^eSaus enjlk 1944 esa NksM+k FkkA lqrgVh dk fefMy Ldwy 1945 esa NksM fn;k FkkA QkSClZ b.Vj dkyst esa eSaus nkf[kyk 1948 esa fy;k FkkA eSa ogkWa i<+us ds fy, gj jkst v;ks/;k ls tk;k djrk FkkA i<+kbZ ds oDr ekSle vkSj fnuksa ds lkFk cnyrs jgrs FksA eSa lkbZfdy ij lokj gksdj i<+us tk;k djrk FkkA tc eSa dkyst esa tkrk Fkk rks uekt QStkckn esa gh i<+ fy;k djrk FkkA 'kke dh uekt ?kj ds ikl okyh efLtn esa i<+rk FkkA
- -1949 rd tc eSa QStkckn esa jgrk Fkk rks tqEes dh uekt QStkckn esa i<+ ysrk Fkk vkSj v;ks/;k esa gksrk Fkk rks ckcjh efLtn esa i<+rk FkkA ckcjh efLtn esa otw ds fy, gkSt Hkh cuk gqvk FkkA og 4&5 QqV ÅWapk Fkk vkSj rdjhcu 5 fQV yEck Hkh jgk gksxkA gekjs lkeus og gkSn bLrseky esa ugha Fkk ikuh eVdksa esa Hkjk tkrk FkkA** ¼ist 81½ "I left the Madarsa in 1944. I left the Suthati Middle School in 1945. I was admitted at Forbes Inter College in 1948. I used to go to study there every day from Ayodhya.
2484
At the time of my education, season would change with the progress of days. I used to go to school by cycle. When I would go to college, I would offer namaz in Faizabad itself. I would offer the evening prayer at the mosque situated near our house. . . .. Till 1949, whenever I was in Faizabad I would offer Jumma namaz in Faizabad, and whenever I was at Ayodhya, I would offer namaz at the Babri mosque.
A tank was also built at the Babri mosque to supply water for 'vaju'. It was 4-5 feet high and would have been nearly 5 feet in length. That tank was not in use within my sight; water used to be filled in 'Matkas' (water pots)."(E.T.C.) 2500. About his age, on page 78 the witness (PW-7) says:
^^esjh lgh iSnkb'k 1932 dh gS u fd 1934 dhA esjh 'kknh 1955 esa gqbZ FkhA eSaus 1951 esa gkbZLdwy ikl fd;k FkkA 1943 esa tc eSa bl efLtn esa uekt i<+us tkrk Fkk rks vius okfyn lkgc dh maxyh idM+dj ugha tkrk FkkA - - eSaus 9 lky dh mez esa enjlk 'kq: fd;k FkkA** ¼ist 78½ "The correct year of my birth is 1932, not 1934. I was married in 1955. I passed my high school in 1951. In 1943, whenever I went to offer namaz at this mosque I did not go holding the fingers of my father. . . . I started my schooling at Madarsa at the age of nine years." (E.T.C.) 2501. On page 85, PW 7 stated:
^^uD'kk utjh isij ua0 2@16d - - - -eSaus uD'kk utjh ns[k fy;k gS] blesa dqN ykbus yxh gqbZ gSaA ;g Bhd gS fd blesa if'pe dh rjQ Hkh dfczLrku fn[kyk;k x;k gSA ysfdu ekSds ds eqrkfcd ,slk ugha Fkk vkSj bl rjg ls ;g uD'kk bl ng rd xyr gSA - - - - - - bl uD'kk&utjh ds fglkc ls dqN ekywe ugha iM+rk fd efLtn fdl [kkl txg ij dk;e FkhA tk;nkn eqrnkfo;k reke efLtn dh gh FkhA - - -
- ;g mij crk;k x;k pcwrjk efLtn esa 'kkfey ugha FkkA bl pcwrjs ij 2485 nwljs yksx ;kuh fgUnw yksx cqr j[kus ls igys Hktu&dhrZu cxSjg fd;k djrs FksA - - ;g dguk xyr gS fd cqr j[kus okyh rkjh[k ls 15 fnu igys gh ml rjQ eSaus vkuk&tkuk cUn dj fn;k gksA cqr j[kus ds ,d eghuk igys gh ogkWa ij Hktu dhrZu 'kq: gks x;k FkkA ;g Hktu dhrZu cSjkxh yksx dj jgs FksA ysfdu ,slk ugha gS fd ogkWa ij usrkvksa ds tks'khys Hkk"k.k eqlyekuksa ds f[kykQ gksrs jgs gksaA ;g cSjkxh yksx la[;k esa rhl&pkyhl ds djhc gksaxsA tc ge yksx uekt i<+us tkrs Fks] rks ;g cSjkxh yksx naxk&Qlkn ;k >xM+k ugha djrs FksA ;g yksx 'ka[k&?kfM+;ky ;k ?k.Vk ugha ctkrs FksA tc ge vlj dh uekt i<+us tkrs Fks rks 8] 10 ;k 15 rd dh rknkn esa gqvk djrs Fks] tqEes dh uekt ds oDr ;g rknkn dkQh T;knk gks tkrh FkhA** ¼ist 85½ "Site plan (paper no. 2/16 Ka). . . . I have seen the site plan with some lines drawn therein. It is true that a graveyard is shown towards the west as well but it was not so at the site and in this way this site plan is incorrect. . . . . From this site plan nothing is known about a particular place where the mosque stood. The disputed property belonged mostly to the mosque. . . . . This Chabutra, mentioned above, did not form part of the mosque. Other people, that is, Hindus, before laying idol, used to perform 'Bhajan-Kirtan', etc. on this Chabutra. . . . . . . It is wrong to say that I had stopped visiting that site15 days before the day of laying idol. 'Bhajan-Kirtan' had started there a month before the laying of idols. 'Bairagis' (recluses) were performing 'Bhajan-Kirtan'. But it is not that leaders were delivering provocative speeches against Muslims there. These recluses would be nearly 30-40 in number. Whenever we would go to offer namaz, these recluses would not engage in riot, affray or quarrel. These people would not blow conchs, or ring gongs or bells. When we would go to offer 'Asr' namaz, we used to be 8, 10 or 15 in 2486 number. This number would rise considerably at the times of Jumma namaz."(E.T.C.) 2502. PW 8 Abdul Ajij, resident of Shahjahanpur, District Faizabad claims to have offered Namaz in the disputed building for hundreds of time starting at the age of ten years. He has stated his year of birth as 1926. His shop of making shoes is in Angooribagh, which he opens in the morning at 8, 9 or 10 and he return therefrom in the evening as is evident from page 4:
^^esjk dkj[kkuk VkV 'kkg efLtn ds ikl ugh FkkA ;g vaxwjh ckx esa okdk FkkA ;g dkj[kkuk daÄh xyh esa ugh FkkA gekjk dkj[kkuk ,d nqdku Fkh ftlesa ge twrk cukrs FksA gekjh nqdku cktkj ds lkFk lqcg vkB cts] ukS cts] nl cts [kqyrh FkhA ge vius dkj[kkus ls 'kke dks Äj ykSVrs FksA^^ ¼ist 4½ "My workshop was not near Tat Shah Mosque. It was situated in Angooribagh. This workshop was not in Kanghi Gali. My workshop was a shop, in which I used to make shoes. My shop used to open along with the market at 8, 9, 10 AM. I used to return home from my workshop in the evening." (ETC) 2503. Chowk Faizabad is at the distance of a mile from his residence while Ayodhya, Sinharhat is about three miles. On page 19 he said:
^^eSaus u dgha fy[kk gS u eqdEey ;knnk'r gS fd ogka tqEes dh dqy fdruh uekt i<+h gSa ysfdu 10&12 rks i<+h gh gksaxhA ;s uekt 1949 ds ckn dh Hkh gSaA dqN igys dh gSaA** ¼ist 19½ "Neither have I written it anywhere nor do I properly remember as to total how many namaz of Jumma were offered by me over there, but must have offered 10-12. These namaz include the post 1949 as well. Few are of earlier period." (E.T.C) 2487 2504. On page 25, he (PW-8) said:
^^'kkgtgkWaiqj dh efLtn ds ckn eSaus uekt vius enjls dh ;kuh ;rhe[kkus dh efLtn esa i<+h gSA ;rhe[kkuk enjls dh efLtn esa eSa viuh futh rkSj ij vkjke ls uekt i<+ ysrk FkkA eq>s ;g ;kn ugha fd mlds fdrus fnuksa ckn eSa 'kkgtgkWaiqj ds ckgj dh ;kuh QStkckn vkSj v;ks/;k dh efLtnksa esa uekt i<+us tkus yxk FkkA** ¼ist 25½ "After the mosque of Shahjahanpur, I have offered namaz at the mosque of my 'Madarsa' (school) i.e. the mosque of 'Yatimkhana' (orphanage). I used to privately offer namaz, as per my convenience, at the mosque of 'Yatimkhana Madarsa' (orphanage school). I do not remember as to after which period thereafter had I started going to offer namaz outside Shahjahanpur i.e. at the mosques of Faizabad and Ayodhya." (E.T.C) 2505. He further said:
^^>xM~s okyh tk;nkn dks eS tkurk gwaWA eSa ogka dk jgus okyk rks ugh gwa ysfdu fQj Hkh pkSgn~nh ds ckcr dqN crk ldrk gWwA xkycu blds iwjc esa xats 'kghnk FkkA mRrj dh rjQ ,d lM+d Fkh vkSj mlds mij tUeLFkku okdk FkkA nfD[ku dh rjQ dfczLrku FkkA if'pe dh rjQ eSnku FkkA >xM+sokyh tk;nkn reke dh reke Nr ls <dh gqbZ FkhA eq>s [;ky ugh fd 1942 esa ^^Hkkjr NksM+ks^^ uke dk dksbZ vkUnksyu pyk gksA eq>s [;ky ugh fd mu fnuksa esa lkjh nqfu;k esa dksbZ tax py jgh gks ;k 1945 esa tkiku ij dksbZ ,Ve ce fxjk;k x;k gksA eSa lcls igyh ckj bl efLtn esa uekt i<+us vktknh ls igys x;k FkkA eS ;g ugh crk ldrk fd vktknh feyus ds fdrus eghus ;k o"kZ igys igyh erZck bl efLtn esa uekt i<+us x;k FkkA cgqr eqn~nr gks pqdh gS blfy, eSa ugh crk ldrk fd eSus lcls igyh ckj bl efLtn esa dkSu lh uekt i<+h FkhA eSus ml ekSds ds uekft;ksa dh rknkn ugh fxuh vkSj esjk crk;k x;k vanktk xyr Hkh gks ldrk gSA blfy, eSa ugh dg ldrk fd ml ekSds ij fdrus uekth FksA eq>s bruk ;kn t:j gS fd eS vdsyk ugh Fkk dqN yksx vkSj Hkh FksA muesa gekjs xko ds yksx Hkh Fksa muesa eks0 2488 ;qlqQ lkgc] ljnkj vyh Hkh 'kkfey FksA QStkckn 'kgj ds yksxks dh ckcr eSus [;ky ugh fd;kaA eq'rkd uke dk fpdok QStkckn dk ogkW ij Fkk vkSj b[kykd lkgc Hkh FksA ml oDr eks0 gkf'ke ugh Fks oSls oks ogkW tkrs jgrs FksA gkth egcwc ogkW ij FksA vCnqy vkgn Hkh ogkW ij ekStwn FksA^^ ¼ist 25-&26½ "I know the disputed property. Although I am not a resident of that place, instead I can give some information regarding the boundary. Probably in its east, was Ganje- Shahida. There was road towards north and the Janamsthan was situated above it. There was a graveyard towards south. There was a ground towards west. The entire disputed property was covered by roof. I do not recollect whether any 'Quit India' movement was launched in 1942. I do not recollect whether in that period some war had broken out in the whole world or that in 1945 some atom bomb had been dropped over Japan. I had gone to offer namaz in this mosque for the first time before independence. I cannot give as to how many months or year before independence, had I gone to this mosque to offer namaz for the first time. Much time has passed, as such I cannot tell as to which namaz was first offered by me in this mosque. I did not count the number of Namazists at that place at that time and the estimate given by me can also be wrong. As such, I cannot tell as to how many Namazists were there at that site. I do remember that I was not alone and few other persons were also there. They included people of my village as well. Mohd. Yusuf, Sardar Ali were also included in them. I did not care about the people of Faizabad city. Mushtaq, a Chikwa of Faizabad and Ikhlaq were also present there. At that time, Mohd. Hashim was not present there. However, he used to visit 2489 that place. Hazi Mehboob was present there. Abdul Ahad was also present over there." (E.T.C) 2506. On one hand he stated to have offered Namaz in the disputed building for hundreds of time but simultaneously repeatedly he has said of not being conversant with Ayodhya:
^^eS au s v;k s/ ;k dk s bruk ugh a ns[ kk fd eS a bl loky dk tokc ns ldwW a fd b[kykd lkgc ds edku esa mudh viuh efLtn gS ;k ugh aA ^^ ¼ist 27½ "I am not so much conversant with Ayodhya that I can answer whether Ekhlak has his own mosque in his house, or not. (ETC) ^^eS a v;k s/ ;k dk jgus okyk ugh a cfYd QS t kckn dk jgus okyk gwW aA ** ¼ist 41½ "I am a resident of Faizabad and not Ayodhya." (E.T.C) ^^eSa v;ks/;k esa T;knk ?kwek gqvk ugha gwWaA^^ ¼ist 59½ "I have not traveled much in Ayodhya." (ETC) ^^v;ks/;k ds ckjs esa T;knk ugha dqN tkudkjh gSA** ¼ist 71½ "I do not have much knowledge about Ayodhya." (E.T.C) 2507. For verification of his age on page 16, he said that he was issued a certificate in 1942 wherein his date of birth is mentioned and he possess the said certificate and has also brought it but then he said that the same he has left at the residence. However, he did not deny that in the last voter-list his age might have been mentioned as 60 years. On page 37, he claims to have offered Namaz in the disputed building on the last Friday before 22nd December 1949. He reached there at 12.00 and the Friday Namaz started at 1.00 PM. Razzak Saheb, Hashim Saheb and Hazi Ahad Saheb were present thereat and till the time of Namaz, the total attendance became 400-450.

There were 8 or 10 pitchers containing water for Vazoo. On 2490 page 61, he says that the Country became independent in 1947 and before then he had been offering Namaz at the disputed building for about 13 to 14 years. For the first time, Namaz was offered in the disputed building when he was 11 or 12 years of age. Having given his year of birth as 1926, this statement does not appear to be correct being self contradictory. 2508. PW-9 Syeed Akhlak Ahmad S/o Syed Haji Abdul Sattar has also deposed to have offered Namaz in the disputed building prior to 1949. He claims that he used to offer Friday prayer (Jumma Namaz) but sometimes he offered all five prayers in the day. He did not offer Namaz after 22/23 December, 1949 since idol was placed thereafter and the mosque was closed for Namaz. The relevant part of the examination-in-chief to this effect are:

^^1949 ls igys tqEes dh uekt esa ckcjh efLtn esa i<+rk FkkA dHkh&dHkh eqLrfdy rkSj ls eSaus ikap oDr dh uekt Hkh ckcjh efLtn esa i<+h gSA ----------22&23 fnlEcj 1949 ds ckn eSaus ogkWa ij uekt ugha i<+h gSA D;ksafd ogkWa ij cqr j[k fn;k x;k Fkk vkSj efLtn uekt ds fy, can dj nh x;h FkhA^^ "Prior to 1949, I used to offer Jumma's Namaz in the Babri mosque. Occasionally, I have offered five times Namaz in Babri mosque on regular basis. ..... I did not offer Namaz at that place after 22-23 December, 1949, because idols had been installed there and the mosque had been closed for Namaz." (E.T.C.) 2509. His year of birth comes to 1937 as he disclosed his age 60 years in February, 1997 when his deposition commenced.
2510. PW-9 has gone to the extent of stating that the Namaz was offered in the disputed premises even after the 2491 alleged incident of 22/23 December, 1949 and on page 8 he said:
^^;g ;kn gS fd 1949 ds 22@23 fnlECj okys gknls ds ckn Hkh ogkW ij yksxksa us uekt i<+k gSA ysfdu eq>s vc /;ku ugha fd ml oDr esjh mez D;k FkhA** ¼ist 8½ "(I) remember that even after the incident of 22/23 December, 1949, people had offered namaz over there, but I do not remember at present as to what was my age at that time." (E.T.C) 2511. Though, he specifically remember about the date and the time of his Namaz 50 years back but his memory is so disturbed that his is not able to tell the age of his father at the time of his death, the age of his sister or how much younger she is or when his father actually died, as is also evident from page 11 and 12:
^^esj s okfyn QkS r gk s pq d s gS aA eS a mudh QkS f rxh dh rkjh[k cryk ldrk gwW a] ysf du ;g ugh a crk ikÅW ax k fd ml oDr mudh D;k mez FkhA** ¼ist 11½ "My father has expired. I can give the date of his death, but I will not be able to tell as to what was his age at that time." (E.T.C) ^^eSa 'kknh'kqnk gwWaA esjh 'kknh rdjhcu 35 lky igys gqbZ FkhA - -
- - esjh viuh 'kknh ds oDr esjh mez vUnktu 22 ls 24 lky ds chp esa jgh gksxhA esjh 'kknh ds yxHkx pkj ;k ikWap lky ds ckn esjs okfyn lkgc dk bUrdky gks x;k FkkA esj s fy, ;g crk ikuk Hkh eq f 'dy gS fd esj h og cgu ftldh 'kknh dk ftdz gq v k gS ] eq > ls fdruh Nk sV h gS A ftl oDr esjs okfyn lkgc dk bUrdky gqvk] rks eSa dksbZ dke ugha djrk FkkA eSa ml oDr ckfyx gks pqdk Fkk] esjh mez 27 ;k 28 lky ds djhc FkhA** *ist 11&12½ "I am married. My marriage was solemnized about 35 years ago.. . . . . . . At time of my marriage, my age must 2492 have been around 22-24 years. My father had expired about 4-5 years after my marriage. It will also be difficult for me to tell as to how much younger my sister is to me, reference of whose marriage has been made. When my father died, I was jobless. At that time I had become major and my age was nearly 27 or 28 years." (E.T.C) 2512. He has a mosque in his own premises, which, according to him, is 200 years old but could not explain as to why instead of offering Namaz in his own premises, he went elsewhere for offering Namaz and that too a daily Namaz on 22nd December, 1949 particularly when the disputed building was about one and half furlong from his residence. His admission about a mosque in his own premises and distance from his residence is on page 16 and 19:
^^tks gekjh efLtn bl vgkrs esa gS og y[kSjh bZVksa ls cuh gS] mls vkyefxjh dgrs gSa vkSj esjs vankts ls ;g <kbZ lkS o"kZ iqjkuh gSA bl efLtn dk dksbZ eqroYyh ugha gSA bl efLtn dks dgha ls dksbZ xzkUV ugha feyrhA^^ ¼ist 16½ "My mosque within this campus, is made of 'Lakhairi' bricks. It is called Alamgiri and in my opinion, it is about 250 years old. This mosque has no Mutwalli. This mosque does not receive grant from anywhere." (E.T.C) ^^esjs edku ls fookfnr tk;nkn dk Qklyk rdjhcu Ms<+ QykZax gksxkA** ¼ist 19½ "The disputed property would be nearly one - a half furlongs away from my house." (E.T.C) 2513. On page 35, he said that for the first time he offered Namaz in the disputed building probably during summer time and it was Magrib Namaz. Then on page 37 he said that when he went for the first time for offering Namaz in the disputed 2493 building, he was about 13 or 14 year old and when he offered the last Friday Namaz in this building, he was 14 years of age whereafter he could not offer Namaz therein since it was closed.

No namaz was allowed to be offered on 23rd December, 1949.

^^;g crkuk xSj&eqefdu gS fd eSaus lcls igyh ckj eqrnkfo;k bekjr es tc uekt i<+h rc fgtzh dSys.Mj dk dkSu lk eghuk Fkk D;ksafd bl ckr dks ,d eqn~nr gks pqdh gSA esjs [;ky ls ekSle crkuk Hkh eqf'dy gS ysfdu esjk vanktk gS fd ekSle xehZ dk jgk gksxkA - - -

- - - vktknh feyus ds ckn rks eq>s bl efLtn esa tkdj uekt&i<+us dh ckr ;kn gS mlls igys Hkh x, gksaxs ysfdu vPNh rjgh ls ;kn ugha gSA tgka rd eq>s ;kn gS vktknh ds ckn tks igyh uekt eSaus bl efLtn esa i<+h Fkh og exfjc dh FkhA ysfdu mldk ekSle crkuk vc eqefdu ugha gSA** ¼ist 35½ "It is difficult to tell which month of the Hizri calendar was going on when I went to offer namaz at the disputed structure for the first time, because a long time has passed since then. In my opinion, it is also difficult to tell the season but I guess that it would have been summer season. . . . . . . I do remember having gone to this mosque to offer namaz after attaining independence but I might have gone even earlier but I do not properly remember in this respect. As far as I remember, the first namaz that I offered at this mosque after independence, was Magrib namaz. But now it is not possible to tell its season." (E.T.C) ^^tc eSa bl efLtn esa igyh ckj exfjc dh uekt i<+us x;k rks esjh mez xkycu 13&14 lky dh FkhA tc ;g vkf[kjh tqEes dh uekt eSaus bl efLtn esa i<+h rks esjh mez rdjhcu 14 lky FkhA ml jkst dh uekt ds ckn eSa bl efLtn esa uekt ugha i<+ ldk D;ksafd mls cUn dj fn;k x;k FkkA - - - - -23 fnlEcj dks ogka ij uekt ugha i<+us nh x;hA** ¼ist 37½ 2494 "When I went to offer Magrib namaz at this mosuqe for the first time, I was perhaps aged 13-14 years. When I offered Jumma namaz at this mosque for the last time I was nearly 14 year old. After the namaz of that day, I could not offer namaz at this mosque because it was closed. . . . . . . Namaz was not allowed to be offered there on 23rd December." (E.T.C) 2514. The above statement would be interesting to see in the light of the fact that he has disclosed his age as 60 years in February, 1997 in accordance whereto his year of birth comes to 1937 and if he offered first Namaz in the disputed building at the age of 13 even then it comes to 1950 though he admits that after 23rd December, 1949 Namaz was not allowed to be offered in the disputed building. This exercise shows the incorrectness and unreliability of his statement about the last date of offering Namaz as 22nd December, 1949. About his year of birth, he himself has stated on page 43 and he tried to make some improvement about his year of birth on page 48:

^^ysfdu eSaus vius ckynSu ls lquk gS fd eS lu~ 1937 ds vklikl iSnk gqvk FkkA** ¼ist 43½ "But I have heard from my mothers that I was born in or around 1937." (E.T.C) ^^eSa viuh 'kknh ds oDr viuh ,dtsDV mez ugha crk ldrk D;ksafd eq>s viuh iSnkb'k dk ,sDtsDV rkjh[k lu~ eghuk bYe ugha gSA esjh iSnkb'k lu~ 1937 ds vkl ikl dh gS tSlk fd eSa igys dg pqdk gwWaA**¼ist 48½ "I cannot tell my exact age at the time of my marriage because I do not know the exact date, month and year of my birth. I was born in or around 1937 as I have already stated." (E.T.C) 2495 2515. Then we find that he also admits to have gone to Gonda for education at the age of 8/9 where he stayed for three years i.e. upto the age of 11/12.
^^eSa ftl oDr xks.Mk rkyhe gkfly djus x;k rks esjh mez rdjhcu 8&9 o"kZ dh FkhA eSaus ogkWa ij fgQ~t dh rkyhe rhu lky ds fy, yh FkhA - - - - - eSa rdjhcu 11&12 lky dh mez esa xks.Mk ls viuh rkyhe iwjh djds okil vk x;k FkkA^* ¼ist 49½ "When I went to Gonda to have schooling I was nearly 8-9 year old. I had acquired schooling in 'Hifz' there for three years. . . . . . . . I came back from Gonda after completing my education at the age of about 11-12 years." (E.T.C) 2516. Taking his year of birth as 1937, we find it extremely difficult to accept that when he was at Gonda, how occasion came to offer Namaz in the disputed building at all particularly when he claims that he offered Namaz in the disputed building after independence 1947:
^^bu yksxksa ds lkFk T;knkrj eSaus tqEes dh uekt i<+h gS vkSj ;g 1947 ds ckn i<+h x;h gSA** ¼ist 50½ "I have mostly offered Jumma namaz with these persons and I have done so after 1947." (E.T.C) 2517. On page 36 he said that he went in the disputed building about five or six days earlier to 22/23 December, 1949 for offering Namaz which was a Friday Namaz which again is a contradiction:
^^esjk vanktk gS fd 22&23 fnlEcj 1949 ds gknls ls 5&6 jkst igys eSa bl efLtn esa uekt i<+us x;k FkkA og tqEes dh uekt FkhA** ¼ist 36&37½ "I guess to have gone to offer namaz at this mosque five-six days before the 22nd/23rd December, 1949 2496 incident. That was a 'Jumma namaz' (congregational prayer of Friday)." (E.T.C) 2518. PW-14 Jalil Ahmad son of Mohd. Yakub also deposed about offering Namaz in the disputed building prior to 1949 i.e. before the placement of idol therein. He however confined his claim of offering Namaz on Fridays only and said:
^^eSaus vkf[kjh ckj bl efLtn esa uekt blesa cqr j[kus ds igy s tq E ek ij i<+h FkhA eSaus ml efLtn esa bZ'kk o tqek nksuksa dh uektsa i<+h gSaA^^ "My last Namaz in this mosque was the Jumma preceding the installation of idol therein. I have offered both Isha & Jumma Namaz in this mosque." (E.T.C.) 2519. PW-21 Dr. M. Hashim Qidwai S/o Abdul Mazid Qidwai had the occasion of visiting Fyzabad between July 1939 to October 1941 when his father was posted thereat. He was a student at Lucknow and used to visit Fyzabad in holidays during the period of posting of his father. For the first time he claimed to have visited Fyzabad in December, 1939. Regarding offering of Namaz, he said:
^^fnlEcj lu~ 39 esa eSa vius ifjokj ds lnL;ksa ds lkFk ckcjh efLtn ns[kus x;k vkSj ogha ij exfjc dh uekt i<+h mlds ckn eSa cjkcj ebZ lu~ 41 rd gj NqV~Vh esa QStkckn tkrk jgkA bl nkSjku eSaus 15&20 ckj exjhc dh uekt+ vkSj pkj&ikap ckj vflj dh uekt vkSj nks rhu t+qes dh uekt ckcjh efLtn esa i<+hA^^ "In December, 1939 I had gone to see the Babri mosque along with my family members and had offered the Magrib Namaz there. Thereafter, in every holiday I regularly visited Faizabad till the year 1941. In this period I offered the Magrib Namaz for 15-20 times, the Asir Namaz for 4-5 times and 2-3 Jumma Namaz, in the Babri mosque."
2497
(E.T.C.) 2520. On page 16 however he said:
"eSus igyh ckj vyhx<+ esa vDVwcj 1948 esa uekt vnk fd;kA" "I offered Namaz first time in October 1948 at Aligarh."
(E.T.C.) 2521. The witness had mentioned the factum about offering Namaz since 1942 to 1948 almost six years with such specification but when he was confronted that where was a mosque near the residence of his father at Fyzabad and details were asked he said :
"QSt+kckn dS.V esa tgka gekjs firk th jgrs Fks mlls FkksM+h nwj ij ,d efLtn gSA eq>s bl le; ml efLtn dk uke ;kn ugha gSA pWwafd ;g ckr 60 o"kZ iqjkuh gSA" (ist&31) "In Faizabad cantt, there is a mosque just ahead of the place where my father lived. At this moment, I do not recollect the name of that mosque in as much as this matter is 60 years old." (E.T.C.) "eSa uekt i<+us dkj ls tkrk FkkA ml efLtn esa esjs [;ky esa 10&15 nQs tqes dh uekt i<+h FkhA" (ist&31) "I used to go to offer Namaz by car. As far as I remember, I offered Namaz of Jumma(Friday prayers) 10 to 15 times in that mosque." (E.T.C.) "bl le; eq>s efLtn dk ,fj;k ;kn ugha gS vFkkZr ;g efLtn fdruh yEch o pkSM+h gSA" ( ist &32) "At this time, I do not recollect the area of the mosque, that is, its length and breadth." (E.T.C.) 2522. He was in B.A. in Lucknow University during 1939- 41, however, he added further and on page 38-39 said:
"tc eS vius llqj ds lkFk fookfnr LFky ij x;k rks uekt Hkh 2498 ge yksxks us i<h FkhA gekjs llqj gekjs lkFk ckcjh efLtn exfjc dh uekt i<us 2&3 ckj x;s FksA gekjs llqj gekjs lkFk igyh ckj lu~ 1940 dh igyh ;k nwljh tuojh dks x;s FksA" (ist &38) "When I went to disputed site, along with my father- in-law, we offered Namaz there. My father-in-law, along with me, had gone to Babari mosque twice or thrice to offer Namaz of Magrib(prayer offer just after sunset). For the first time, on 1st or 2nd January, 1940 my father-in-law, along with me, went there." (E.T.C.) "ge yksx tc igyh ckj v;ks/;k ns[kus x;s Fks vkSj tc exfjc dk oDr gks x;k rks uekt i< fy;k [kkl edln v;ks/;k ns[kuk vkSj efLtn dks ns[kuk nksuks gh FkkA v;k s/ ;k ns[ kus dk ,d ea' kk ;g Hkh Fkk fd jkepUnz th dgk a iS n k gq , vkS j nwl jk ckcjh efLtn dk s ns[ kuk FkkA " (ist 38&39 ) "It was the time of Magrib( prayers offered just after sunset) When we arrived at Ayodhya first time, we offered Namaz, our main purpose was to see Ayodhya and mosque both. The motive behind visiting Ayodhya was to see the birth place of Ramchandra Ji as well as Babari mosque." (E.T.C.) 2523. On page 41, he gave the exact date on which he visited the disputed building for the first time which reads:
"vius okfyn ds QStkckn okys edku ls rdjhcu ikSu ?kUVk yxk FkkA igyh nQk tc eS ckcjh efLtn fookfnr <kW ap k es a x;k Fkk rk s 27 fnlEcj 1939 dk fnu FkkA " (ist &41) "It took nearly forty five minutes in reaching there from my father's house at Faizabad. It was 27th December, 1939, when I visited first time the disputed Babari mosque." (E.T.C.) 2524. On page 47 he says that on the first and second visit 2499 on the disputed building he saw everything inside and outside which reads:
"eS tc fookfnr Hkou esa igyh vkSj nwljh ckj x;k rks ogka lc phtsa efLTkn ds vanj vkSj ckgj ns[kk FkkA efLtn ds vanj xqEcn Fks [kEcs Fks vkSj nkyku ;k gky Fkk esjs [;ky esa 10&12 [kEcs jgs gksxsAA Lo;a dgk fd efLtn ds vanj esEcj] esgjkc cuk FkkA [kEcs esjs [;ky esa iRFkj ds FksA lhesaV vkSj pwus ds ugh FksA [kacs dbZ vFkkZr eq[krfyQ jax ds FksA eq>s bl oDr rQlhy ;kn ugh gS ij dbZ jax ds FksA ,d vk/k iRFkj yky Hkh Fks vkSj ,d vk/k dkys Hkh jax ds FksA bu iRFkjksa ij dqN uDdk'kh FkhA mu [kacks ij fdlh tkunkj dk fp= ugha cfYd uDdk'kh FkhA ;g uDdk'kh eq[krfyQ fdLe dh dqN Qwy iRrh vjk;'kh vkSj dqN rlohj cuh FkhA" ( ist&47) "When I went to the disputed building at first and second time, I saw all the things inside and outside the mosque. Inside the mosque there were a dome, pillars, and a dalan or hall. As far as I remember, there would be 10-12 pillars. Stated that an arch & a member were built in the mosque. As far as I remember, there were pillars of stone. They were not made of cement and lime. The pillars were of different colours. At this moment, I do not recollect in detail about their colours, but they were of various colours. One or two stones were of red colour and other one or two of black colour. There were some engravings on these stones. There was no painting of any living things but only engraving on these pillars. Some flowers, leaves , Arayashi and paintings of different colours were used in this engraving." (E.T.C.) 2525. Then on page 54 he says:
"vt[kqn dgk fd ml le; brus lkjs [kEcs ogkWa ekStwn ugh FksA" (ist &54) "On his own stated that at that time pillars were not 2500 present there in such a large numbers." (E.T.C.) 2526. He gave further particulars of his first time visit the disputed building on 27th December, 1939 on page 61-62:
"tc eS igyh ckj fookfnr Hkou esa viuh QSfeyh ds lkFk x;k Fkk rks eSus exfjc dh uekt ogka vnk dh FkhA eS igyh ckj 27 fnlEcj lu 1939 esa x;k FkkA gekjs lkFk gekjs QSfeyh ds esEclZ us Hkh uekt vnk dh Fkh flok; esjh dftu flLVj dsA tc ge igyh ckj fookfnr LFky ij x;s Fks rks esjh xkM+h ml fookfnr Hkou ds iwjc lMd ij [kM+h Fkh fQj dgk fd iwjc ds xsV dh vksj [kM+h FkhA fQj dgk fd iwjc dh lM+d ij [kM+h FkhA" (ist 61&62) "When I, along with my family, went to the disputed building at first time, I offered Namaz there just after sunset (Namaz of Magrib). I went there first time on December 27, 1939. Also, the other members of my family except my cousin sister offered Namaz, along with me. When I went to the disputed site at first time, my vehicle was parked on the eastern road of the disputed building. Then stated that the vehicle was parked at the eastern gate. Then stated that it was parked on the eastern road." (E.T.C.) 2527. His residence at Fyzabad Cantt. was about 5-6 miles from the disputed building. Subsequently at page 68 said:
"ij esjh ;knnk'r us esjk lkFk ugh fn;kA^^ ( ist &68) "But my memory failed me." (E.T.C.) 2528. He also made corrections in his earlier statement about the topography of the building and on page 73 said:
"eS su s ckn esa tc vius c;ku dk s i<+k rk s eq q > s [;ky vk;k fd ;g lgh ugh a gS vkS j okLro es a ogkW a tax y su qek nhokj ls ikVhZ ' ku FkkA pWwfd 12 fnlEcj ds ckn vkt gh eq>s ekSdk feyk blfy, bl xYrh dks nq:Lr djus ds fy, igys ugha dgkA"