Allahabad High Court
Ibn Umar Narrated That The Prophet Said: ... vs Mohd on 7 August, 1868
1
3001
war or fai' except when they actually fight with the Muslims
(against the disbelievers). If they refuse to accept Islam,
demand from them the Jizya. If they agree to pay, accept
it form them and hold off your hands. If they refuse to pay
the tax, seek Allah's help and fight them. When you lay
siege to a fort and the besieged appeal to you for protection
in the name of Allah and His Prophet, do not accord to
them the guarantee of Allah and his Prophet, but accord to
them your own guarantee and the guarantee of your
companions for it is a lesser sin that the security given by
you or your companions be disregarded than that the
security granted in the name of Allah and His Prophet be
violated. When you besiege a fort and the besieged want
you to let them out in accordance with Allah's Command,
do not let them come out in accordance with His
Command, but do so at your (own) command, for you do
not know whether or not you will be able to carry out
Allah's behest with regard to them."
3169. Sacred Compilation Hadith Sahih Muslim (Vol. III)
Hadith 1732 and 1733 p. 182 reveal that when Holy Prophet
deputed anyone of his Companions on a mission he always
directed him to show leniency and not to create aversion
towards religion. The said Hadiths says:
"(1732) It is narrated on the authority of Abu Musa that
when the Messenger of Allah (may peace be upon him)
deputed any of his Companions on a mission, he would
say: Give tiding (to the people); do not create (in their
minds) aversion (towards religion); show them leniency
and do not be hard upon them."
3002
"(1733) It has also been narrated by Sa'id b. Abu Burda
through his father through his grandfather that the Prophet
of Allah (may peace be upon him) sent him and Mu'ath (on
a mission) to the Yeman, and said (by way of advising
them): Show leniency (to the people); don't be hard upon
them; give them glad tidings (of Divine favours in this
world and the hereafter); and do not create aversion. Work
in collaboration and don't be divided."
3170. Sacred Compilation Hadith Sahih Bukhari 2.559 p.
381, 4.387 p. 837, and 5.351 p. 1103-1104 reveal that Holy
Prophet allowed the King of Aila as well as Bahrain who were
non-Muslims to remain and rule over their respective countries
subject to payment of Jizya. Relevant extract from the Hadith
2.559 and 5.351 as well as full text of hadith 4.387 is as under:
"....A strong wind blew at night and a man stood up and he
was blown away to a mountain called Taiy, The King of
Aila sent a white mule and a sheet for wearing to the
Prophet as a present, and wrote to the Prophet that his
people would stay in their place (and will pay Jizya
taxation.)"
(Hadith Sahih Bukhari 2.559 at p. 381)
"Narrated Abu Humaid As-Saidi: We accompanied the
Prophet in the Ghazwa of Tabuk and the king of 'Aila
presented a white mule and a cloak as a gift to the Prophet.
And the Prophet wrote to him a peace treaty allowing him
to keep authority over his country."
(Hadith Sahih Bukhari 4.387 at p. 837)
"Allah's Apostle sent Abu 'Ubaida bin Al-Jarrah to
Bahrain to bring the Jizya taxation from its people, for
3003
Allah's Apostle had made a peace treaty with the people of
Bahrain and appointed Al-'Ala' bin Al-Hadrami as their
ruler. So, Abu 'Ubaida arrived with the money from
Bahrain."
(Hadith Sahih Bukhari 5.351 at p. 1104)
3171. Sacred Compilation of Jami' At-Tirmidhi (Vol. 3)
Hadith 1587 and 1588 p. 355 reveal that Holy Prophet took
Jizya from the Zoroastrians of Hazar & Bahrain, Caliph Umar
and Caliph Uthman took it in Persia from Persians. The said
Hadiths read as follows:
"1587. Bajalah narrated that 'Umar would not take the
Jizyah from the Zoroastrians until 'Abdur-Rahman bin 'Awf
informed him that the Prophet took the Jizyah from the
Zoroastrians of Hajar." (Sahih) There is no more dialogue
in the Hadith than this. And this Hadith is Hasan Sahih."
"1588. Malik narrated from Az-Zuhri, that Saib bin Yazid
said: "The Messenger of Allah took the Jizyah from the
Zoroastrians of Bahrain, and 'Umar took it in Persia, and
'Uthman took it from the Persians."
(Jami' At-Tirmidhi (Vol. 3) Hadith 1587 and 1588 at
p. 355)
3172. Sacred Compilation Hadith Sahih Bukhari 2.475,
4.287, 4.388 and 5.50 reveal the recommendation of Caliph
Umar to his successor to abide by the rules and regulations
concerning the Jimmis/Dhimmis (protectees). Relevant portion
of the said Hadiths read as follows:
". . . I recommend him to abide by the rules and regulations
concerning the Dhimmis (protectees) of Allah and His
Apostle, to fulfill their contracts completely and fight for
3004
them and not to tax (overburden) them beyond their
capabilities."
(Hadith Sahih Bukhari 2.475 at p. 355)
"Narrated 'Amr bin Maimum: 'Umar (after he was
stabbed), instructed (his would-be-successor) saying, "I
urge him (i.e. the new Caliph) to take care of those non-
Muslims who are under the protection of Allah and His
Apostle in that he should observe the convention agreed
upon with them, and fight on their behalf (to secure their
safety) and he should not over-tax them beyond their
capability."
(Hadith Sahih Bukhari 4.287 at p. 798)
"Narrated Juwairiya bin Qudama at-Tamimi: We said to
'Umar bin Al-Khattab, O Chief of the believers! Advise us.
"He said, "I advise you to fulfill Alla's Convention (made
with the Dhimmis) as it is the convention of your Prophet
and the source of the livelihood of your dependents (i.e. the
taxes from the Dhimmis.)"
(Hadith Sahih Bukhari 4.388 at p. 837)
". . . I also recommend him concerning Allah's and His
Apostle's protectives (i.e Dhimmis) to fulfill their contracts
and to fight for them and not overburden them with what is
beyond their ability."
(Hadith Sahih Bukhari 5.50 at p. 1004)
3173. The Sacred Compilation Hadith Sahih Bukhari
4.657 reveals that the Holy Prophet said that incarnation of
Jesus would abolish Jizyah from non-Muslims. The said Hadith
reads as follows:
"Narrated Abu Huraira: Allah's Apostle said, "By Him in
3005
Whose Hands my soul is, surely (Jesus), the son of Mery
will soon descend amongst you and will judge mankind
justly (as a Just Ruler); he will break the Cross and kill the
pigs and there will be no Jizya (i.e. taxation taken from non
Muslims). Money will be in abundance so that nobody will
accept it, and single prostration to Allah (in prayer) will be
better than the whole world and whatever is in it." Abu
Huraira added "If you wish, you can recite (this verse of
the Holy Book):--'And there is none Of the people of the
Scriptures (Jews and Christians) But must believe in him
(i.e. Jesus as an Apostle of Allah and a human being)
Before his death. And on the day of Judgment He will be a
witness Against them."
3174. The Sacred Compilation Hadith Sahih Bukhari
8.809 and 8.825 reveal that the Holy Prophet administered
justice to a Jew according to his scripture Torah. The said
Hadith reads as follows:
Narrated Ibn 'Umar : A Jew and a Jewess were brought to
Allah's Apostle on a charge of committing an illegal sexual
intercourse. The Prophet asked them. "What is the legal
punishment (for this sin) in your Book (Torah) ?" They
replied, "Our priests have innovated the punishment of
blackening the faces with charcoal and Tajbiya." 'Abdullah
bin Salam said, "O Allah's Apostle, tell them to bring the
Torah." The Torah was brought, and then one of the Jews
put his hand over the Divine Verse of the Rajam (stoning to
death) and started reading what preceded and what
followed it. On that, Ibn Salam said to the Jew, "Lift up
your hand." Behold ! The Divine Verse of the Rajam was
3006
under his hand. So Allah's Apostle ordered that the two
(sinners) be stoned to death, and so they were stoned. Ibn
'Umar added : So both of them were stoned at the Balat
and I saw the Jew sheltering the Jewess."
"Narrated 'Abdullah bin 'Umar: The jews came to Allah's
Apostle and mentioned to him that a man and a lady among
them had committed illegal sexual intercourse. Allah's
Apostle said to them, "What do you find in the Torah
regarding the Rajam?" they replied, "We only disgrace and
flog them with stripes." 'Abdullah bin Salam said to them,
'You have told a lie the penalty of Rajam is in the Torah.'
They brought the Torah and opened it. One of them put his
hand over the verse of the Rajam and read what was before
and after it. 'Abdullah bin Salam said to him, "Lift up you
hand." where he lifted it there appeared the verse of the
Rajam. So they said, "O Muhammad! He has said the truth,
the verse of the Rajam is in it (Torah)." then Allah's Apostle
ordered that the two persons (guilty of illegal sexual
intercourse) be stoned to death, and so they were stoned,
and I saw the man bending over the woman so as to protect
her from the stones."
3175. Sri Misra argued that according to the Holy Prophet,
in one land there cannot be two Qibalahs and/or Idgah and
Mosque as such Sri Ramjanmasthan temple and a mosque
cannot and could not have co-exist in the disputed site.
3176. The Holy Prophet hascommanded that there must
not be two sacred buildings of worship of two different religions
in one land, in other words there cannot be a Masjid and an
Idol Temple in one land. The Holy Prophet has said that as
3007
Jizyah cannot be imposed upon Muslim, two Qiblas cannot be in
one land, coexistence of two Qiblas one of Hindus and other of
Muslims in one land is mandatorily forbidden according to
Shar. The Holy Prophet also says that neither prayer can be
offered by forming rows between two columns nor funeral
prayer can be offered in a mosque. An Idgah is a place where
funeral prayers or the prayers of the two Ids are usually offered,
as such same site cannot be a Masjid from very first day must be
laid on piety not on hypocrisy and it must be always maintained
by the Muslims. The Holy Prophet says that a Masjid must not
be used as a home and place of gossiping. Imam Aboo Yoosuf
and Imam Moohummud the disciples of the Great Imam Abu
Haneef say that if at least two times prayer is not offered
followed by Adhan/Ajan then the place is not a Public Mosque.
The Mosque retained columns of Hindu Temple. Presence of
Chulha, found during the ASI's excavation, indicates that said
building was being used as home of Deities and Sevayats &
Pujaris; it never acquired the status of a Masjid according to
Muslim Law and belief.
3177. The Sacred Compilation Jami' At-Tirmidhi (Vol. 2)
Hadith 633 reveals that in one land there must not be two
Religious buildings of two different religions. Said Hadith reads
as follows:
633. Ibn Abbas narrated that the Messenger of Allah said:
"Two Qiblahs in one land are of no benefit, and there is
no Jizyah upon the Muslims." (Da'if)
3178. Neil B.E. Baillie in his Book 'A Digest of
Mahommedan Law' Part-First (Second Edition 1875) at its
page 616 records that Imam Aboo Yoosuf and Imam
3008
Moohummud, the disciples of the Great Imam Abu Haneef say
that if at least two times prayer is not offered followed by
Adhan/Ajan then the place is not a Public Mosque. Relevant
extract from the above referred pages reads as follows:
"When an assembly of worshippers pray in a musjid
with permission, that is delivery. But it is a condition that
the prayers be with izan, or the regular call, two times or
more, and be public, not private. For though there should
be an assembly, yet if it is without izan, and the prayers are
private instead of public, the place is no musjid according
to the two disciples. But if one person were appointed to
officiate both as mooezzin and imam, and he should make
the call, and then stand up and pray alone, the place would
become a musjid by general agreement."
3179. Divine "The Holy Quran Surah 9 At-Taubah Ayat
107-110" commands that foundation of a Mosque must be laid
from the first day on piety not hypocrisy otherwise a mosque
built by hypocrite is destined to crumble down. The said Holy
Ayat reads as follows:
"107. And as for those who put up a mosque by way of
harm and disbelief and to disunite the believers and as an
outpost for those who warred against Allah and His
Messenger (Muhammad) aforetime, they will indeed swear
that their intention is nothing but good. Allah bears witness
that they are certainly liars."
"108. Never stand you therein. Verily, the mosque
whose foundation was laid from the first day on piety
is more worthy that you stand therein (to pray). In it are
men who love to clean and to purify themselves. And
3009
Allah loves those who make themselves clean and
pure [i.e. who clean their private parts with dust (which
has the properties of soap) and water from urine and
stools, after answering the call of nature.]"
"109. Is it then he who laid the foundation of his
building on piety to Allah and His Good Pleasure better,
or he who laid the foundation of his building on the
brink of an undetermined precipice ready to crumble
down, so that it crumbled to pieces with him into the Fire
of Hell. And Allah guides not the people who are the
Zalimun (cruel, violent, proud, polytheist and wrong-
doer)."
"110. The building which they built will never cease to
be a cause of hypocrisy and doubt in their hearts unless
their hearts are cut to pieces. (i.e till they die). And
Allah is All-Knowing, All-Wise."
(Be it mentioned herein that this Holy Ayat came down in
respect of Masjid-i-Jarar built in Madina by the hypocrites
with ulterior motive. Ultimately this Masjid was burnt and
destroyed on command of the Holy Prophet.)
3180. The Sacred Compilation Hadith Sahih Bukhari
4.403 reveals that the Holy Prophet has termed such a person
hypocrite who breaks promise, did not honour covenant, tells lie
and behave in a very imprudent and misleading manner. The
said Hadith reads as follows:
"Narrated 'Abdullah bin 'Amr : Allah's Apostle said,
"Whoever has (the following) four characteristics will be a
pure hypocrite: "If he speaks, he tells a lie; if he gives a
promise, he breaks it, if he makes a covenant he proves
3010
treacherous ; and if he quarrels, he behaves in a very
imprudent evil insulting manner (unjust). And whoever has
one of these characteristics, has one characteristic of a
hypocrite, unless he gives it us."
3181. The Sacred Compilation Jami' At-Tirmidhi (Vol. 5)
Hadith 2684 reveals that two things will not be together in a
hypocrite that is to say good manners and fiqh in the religion.
Said Hadiths and comments thereto read as follows:
"2684. Abu Hurairah narrated that the Messenger of Allah
said: "Two things will not be together in a hypocrite: Good
manners, and Fiqh in the religion." (Da'if)
3182. The Sacred Compilation Jami' At-Tirmidhi (Vol 1)
Hadith 321 reveals that Masjid cannot be used as a home nor a
place for gossiping. Relevant portion of said Hadith reads as
follows:
"Ibn Abbas said, "It is not to be used as a home nor a
place for talking about this or that."
3183. In view of the fact that during the ASI's excavation
at suit premises a Chulha (an oven) has been found. It leaves no
doubt that said structure was being used as home of Hindu deity
and Chulha was being used for preparing food for the deity as
such said structure cannot be inferred to be a Masjid.
3184. Sacred Compilation Jami' At-Tirmidhi (Vol. 1)
Hadith 229 reveals that the Holy Prophet had commanded the
Muslims not to pray between two columns. Said Hadith reads as
follows:
"229. Abdul-Hamid bin Mahmud said: "We prayed behind
one of the Amirs, the people compelled us such that we
prayed between two columns. When we had prayed, Anas
3011
bin Malik said: 'We would be prevented from this during
the time of Allah's Messenger." (Sahih)
3185. In the disputed structure there were several columns
and in course of forming rows for offering prayer those columns
were unavoidable, the said structure thus was not fit for offering
prayer.
3186. Sacred Compilation Hadith Sahih Muslim (Vol. II)
973 as interpreted by Imam Abu Hanifa on the basis of a Hadith
recorded in Abu Dawud reveal that funeral prayer in the Mosque
was prohibited.
"(973) 'Abbad b. 'Abdullah b. Zubair reported that A'isha
ordered that the bier of Sa'd b. Abu Waqqas be brought into
the mosque, so she can pray for him. The people
disapproved this (act) of hers. She said: How soon the
people have forgotten that the Messenger of Allah (SAW)
had offered the funeral prayer of Suhail b. Al-Baida but
in a mosque."
3187. There is a difference of opinion among the jurists
whether a funeral prayer can be offered in a mosque or not. It is
on the basis of this hadith that Imam Shafi'i of the view that it
can be offered in a mosque. Imam Abu Hanifa and Imam Malik
on the basis of a hadith recorded in Abu Dawud (viz. The
Messenger of Allah said: He who offers funeral prayer in the
mosque has nothing for him) disapprove saying the funeral
prayer in the mosque. The scholars of Hadith.
3188. In Idgahs/Musallas funeral prayers can be offered. In
his book "Mahommedan Law", Syed Ameer Ali, describes
Mosques and Idghas or Musalla as follows:
"The word masjid is derived from sijda, devotion, and
3012
means a place of devotion or a place where prayers are
offered to the Almighty.
A very fair description of an ordinary mosque is given by
Herklot in his Qanoon-i-Islam. Musallas are prayer-
grounds, and the word is derived from the word salat or
prayers. In India, they are generally called Idgahs or
namaz-gahs, and consist of a plot of ground set apart for
the performance of the daily prayers or the Id prayers."
"Every ground set apart for prayers is not necessarily a
musallah and subject to the rules governing a mosque. A
musalla is a place where funeral prayers or the prayers of
the two Ids are usually offered. In such cases only the place
where the congregation gather and the worship is
performed that is governed by the rules governing a
mosque."
(Mahommedan Law by Syed Ameer Ali, 5th Edn. Reprint
2009, published by Hind Publishing House, Allahabad, p.
418, 419 and 420)
3189. The next submission is that structure having
images/idols and designed cannot be a Masjid under Law of
Shar as such the disputed structure as it was cannot be termed
"mosque". This argument was elaborated and supported as
under:
A. The holy prophet has said that angles do not enter
in a house which has images, portraits, pictures, idols
etc. and even the designed garments detract attention
from prayer and, for that reason prohibited to decorate a
mosque with pictures. As the disputed structure on its
columns and other parts had engraved/chiseled
3013
images/idols of Load-bearing Yakshas, Devis, Divine -
couples, Kalash, Lotus, Leaves, Varah, Swastikas,
Srivatsa, Kapot-pallis, etc. it does not comes withing the
definition of Masjid according to Muslim Religious Law
ans belief but it comes within the definition of a Hindu
Temple according to Hindu Personal Religious Law and
belief.
B. The sacred Compilation Hadith Sahih Muslim
(Vol.-I) 528 reveals that the Holy Prophet prohibited to
decorate Mosques with pictures. Said Hadith reads as
follows:
(528) A'isha reported: Umm Habiba and Umm Salama
mentioned before the messenger of Allah (may peace be
upon him) a church which they had seen in Abyssinia
and which had pictures in it. The Messenger of Allah
(may peace be upon him) said: When a pious man
amongst them (among the religious group) dies they
build a place of worship on his grave, and then
decorate it with such pictures. They would be the
worst of creatures on the Day of Judgement in the
sight of Allah."
From the aforesaid Hadith it is crystal clear that there is
forbiddance in Islam to decorate the Mosque with
pictures. As such a building decorated with pictures can't
be declares as a Masjid.
C. The sacred Compilations Hadith Sahih Muslim
(Vol.-III) 2104, 2105, 2106, 2107, 2108, 2109, 2110,
2111and 2112 as well as Jami' At Tirmidhi (Vol.-V)
Hadith 2804 reveal that the Holy Prophet has
3014
acknowledged that the Angles do not enter a house in
which there is an object of images or a dog. Said Jami' At
Tirmidhi read as follows:
"2804. Ibn Abbas narrated: "I heard Abu Talhah saying:
'I heard the Messenger of Allah saying: "The angels do
not enter a house in which there is a dog or an object
of images." (Sahih)
Comments:
The taking or drawing of a picture is not allowed,
keeping it is also not permissible, and whoever does so
is deprived of the blessed and merciful supplications of
the angels; while a person is in need of mercy and
blessing at every moment. Likewise, a dog is an impure
animal and some are of a satanic nature and the angels
despise the devil."
(Jami' At Tirmidhi (Vol.-V) Hadith 2804)
From the aforesaid Hadiths it is crystal clear that a
building which contains images or dogs does not come
within the definition of an "Abode of Angels" for the
reasons of such building being hated by the angels.
D. The sacred Compilation Hadith Sahih Muslim
(Vol.-I) 556 reveals that the Holy Prophet prohibited to
use designed garment at the time of prayer. Said Hadith
reads as follows:
"(556) A'isha reported: The Apostle of Allah (may peace
be upon him) prayed in a garment which had designs
over it, so he (the Holy Prophet) said: Take it to Abu
Jahm and bring me a plain blanket from him, because its
designs have distracted me."
3015
From the aforesaid Hadiths it is known that designs
detract attention from prayer wherefrom it can be
necessarily inferred that a Masjid wherein prayer is
offered to Almighty must not have design in it otherwise it
will detract the attention of the worshippers from prayer
and lose its status of being a Masjid.
E. The Muwatta' Imam Malik (para 1743) reveal that
the Holy Prophet declined to use a pillow (mattress)
painted with pictures and said that no angles enter the
house that contains a picture as also that the makers of
pictures will suffer punishment on the day of judgment
said Muwatta 1743 reads as follows:
"(1743) 'A'ishah reported that she bought a pillow
(mattress) on which were painted pictures. When the
Messengers of Allah (may peace be upon him) saw it, he
kept standing at the door of her apartment and did not
enter and his face showed signs of displeasure. She
said : Messenger of Allah, I repent and ask forgiveness
of Allah and His Messenger ; what fault is mine? He
asked : What pillow (mattress) is this? She said : I
bought it, so that you may sit on it, recline on it. The
Messenger of Allah (may peace be upon him) said : The
makers of pictures will suffer punishment on the Day of
Judgment. They will be told to give life to what they had
painted in the world. Then he added : No angels enter
the house that contains pictures."
3190. There cannot be a mosque in a place surrounded by
graves as facing towards graves Namaz cannot be offered. This
according to Sri P.N.Mishra, Advocate, is another reason for not
3016
treating the disputed building a mosque. Elaborating the above
submission, Sri Misra said:
A. In the schedule of the plaint the suit premises has
been shown to be surrounded on all four sides by the
graves, and sacred Hadiths prohibit from - offering
prayers towards graves, visiting the graces of strangers,
sitting on graves and erecting tent over a grave as such
according to Islamic Law and tenets the scheduled
Premises was never appropriate place for offering prayers
to Merciful Almighty Allah. As such no deceleration of
Mosque as prayed for can be granted.
B. The Sacred Compilation Jami' At-Tirmidhi (Vol.-2)
Hadith 1050 reveals that the Holy Prophet has
commanded not to sit on the graves nor perform Salat i.e.
prayer towards graves.
1050. Abu Marthad Al-Ghanawi narrated that the
Prophet said: "Do not sit on the graves not perform
Salat towards them." (Sahih)
(He said:) There are narrations on this topic from Abu
Hurairah,' Amr bin Hazm, and Bashir bin Al-
Khasasiyyah.
(Another route) with this chain, and it is similar.
C. The Sacred Compilation Jami' At-Tirmidhi (Vol.-2)
Hadith 1054 and ibid (Vol.1) Hadith 230 reveal that the
Holy Prophet had prohibited Muslims from visiting the
graves except the grave of their mothers. The said Hadith
reads as follows:
"1054. Sulaiman bin Buraidah narrated from his father
that the Messenger of Allah said: "I had prohibited you
3017
from visiting the graves. But Muhammad was permitted
to visit the grave of his mother: so visit them, for they
will remind you of the Hereafter."
Jami' At-Tirmidhi (Vol.-2) Hadith 1054
"320. Ibn 'Abbas narrated: "Allah's Messenger cursed
the women who visit the graves, and those who use them
as Masajid and put torches on them." (Da'if)
Jami' At-Tirmidhi (Vol.-1) Hadith 230
As such to go an alleged Mosque surrounded on all four
sides by graveyards means to visit the graves of strangers
every day which act has been prohibited in Islam
wherefrom it can be safely inferred that the Muslims are
forbidden from offering prayers in a graveyard-locked
place/building.
D. The Sacred Compilation Jami' At-Tirmidhi (Vol.-5)
Hadith 2890 reveals that even a tent cannot be erected
over the grave as it incites sin.
"2890. Ibn Abbas narrated: "One of the Companions of
the Prophet put up a tent upon a grave without knowing
that it was a grave. When he realized that it was a
person's grave, he recited Surat Al-Mulk until its
completion. Then he went to the Prophet and said, 'O
Messenger of Allah (Indeed) I erected my tent without
realizing that it was upon a grave. So when I realized
there was a person in it I recited Surat Al-Mulk until its
completion.' So the Prophet said: 'It is a prevention, it is
a salvation delivering from the punishment of the
grave." (Da'if)
E. Neil B.E. Ballie in his Book 'A Digest of
3018
Mohommedan Law' Part- First (Second Edition 1875)
containing the doctrines of the Hanifeea Code of
Jurisprudence at page 621-22 records that the bodies
buried in the ground can be exhumed by the rightful
owner if the land was usurped. Relevant extract from the
above referred paged reads as follows:
"When a body has been buried in the ground,
whether for a long or short time, it cannot be exhumed
without some excuse. But it may be lawfully exhumed
when it appears that the land was usurped, or another is
entitled to it under a right of pre-emption."
Be it mentioned herein that the Plaintiff' witnesses have
admitted that the graves were dug up by the Hindus after
purchasing the lands wherein graves were located. It is
settled law that public Graveyard can not be sold
wherefrom it becomes crystal that it was not a public
Graveyard meant for the Muslims.
F. The Sacred Compilation Jami' At-Tirmidhi (Vol.-2)
Hadith 1052 reveals that the Holy Prophet had prohibited
plastering graves, writing on them, building over them and
treading on them.
"1052. Jabir narrated:" The Messenger of Allah
prohibited plastering graves, writing on them, building
over them and treading on them."(Sahih)
As such it cannot be inferred that the plasterd graves
mentioned in Commissioner's report in 1950 were built by
Emperor Babur of his soldiers who died in alleged was
between him and the then ruler of Ajodhya because the
Emperor Babur was a scholar of Hanafi School of Islamic
3019
Law which does not permit to built plastered graves of
soldiers.
3191. Sri Mishra pointed out certain other prohibitions in
Islamic Law which according to him amounts to a 'command'
against construction of a mosque in violation thereof and said:
A. In vicinity of bells there cannot be a mosque because
it is revelation of the holy Prophet that bell is abode of
saitan, contrary to it bell is integral part of 16 organs of
religious customs of worship of the hindus as such as all
along bells remained in the disputed site it can't be a
mosque.
B. In a Hindu Temple ringing of bell is integral part of
worship while according to Shar bell is considered to be
an instrument of Satan and angels do not enter in such a
house where bell is as such. A place where angels do not
enter can't be a Masjid. The Gazetteer of 1877-78 and
Millet's Settlement Report say that till 1855 Hindus were
worshipping in the same and one building which was
allegedly known as Mosque-temple said to be erected by
Moghul Emperor Babur over the sacred site of Sri
Ramajanamsthan by demolishing Hindu temple of that
shrine and on annexation of Oudh to British India (on 13th
February, 1856 and Lord Canning's proclamation on 15th
March, 1859, confiscating all proprietary rights in the soil
of the Oudh Province) the Administration made an
enclosure bifurcating the Temple compound and thereby
ordered Hindus not to enter inside the said building
inconsequence whereof Hindus erected a platform in the
Temple compound just after enclosure and started
3020
worshiping thereon. From the several applications of the
persons claiming to be Mutvallis/ Muezzins/ Khattibs, it
however is apparent that even after 1855 and onwards
Hindus were continuously worshipping in the said temple
and, from their application of 1883 it becomes crystal
clear that in addition to performing Idol worship in the
said disputed Temple-Mosque building Hindus were
celebrating their festivals as such for all practical purposes
said building was a Hindu temple and according to
Musalman Law due to presence of Idols & Bells it was not
at all a Masjid.
C. The Sacred Compilation Hadith Sahih Muslim
(Vol.-III) 2113 and 2114 reveal that the Holy Prophet had
said that Angels do not accompany the person who has
with him a bell because the bell is the musical instrument
of the Satan. The said Hadiths read as follows:
"(2113) Abu Huraira reported Allah's Messenger (may
peace be upon him) had said: Angels do not accompany
the travellers who have with them a dog and a bell."
"(2114) Abu Huraira reported that Allah's messenger
(may peace be upon him) had said: The bell is the
musical instrument of the Satan."
D. The Sacred Compilation Hadith Sahih Muslim
(Vol.-I) 377 as well as Jami' At-Tirmidhi (Vol.-1) 190
reveal that the Holy Prophet did not approve the method
of giving Ajan/ Adhan by ringing the bell like the persons
of other faith; of course, reason behind this was that it was
an instrument of Satan. Said Hadiths read as follows:
"(377) Ibn Umar reported: When the Muslims came to
3021
Medina, they gathered and sought to know the time of
prayer but no one summoned them. One day they
discussed the matter, and some of them said: Use
something like the bell of the Christians and some of
them said: Use horn like that of the Jews. Umar said:
Why may not a man be appointed who should call
(people) to prayer ? The Messenger of Allah (may peace
be upon him) said: O Bilal, get up and summon (the
people) to prayer."
( Hadith Sahih Muslim (Vol.-I) 377 at page 256)
"190. Ibn ' Umar narrated. "When the Muslims arrived
in Al-Madinah, they used to assemble for the Salat, and
guess the time for it. There was no one who called for it
(the prayer). One day they discussed that and some of
them said that they should use a bell like the bell the
Christians use. Others said they should use a trumpet
like the horn the Jews use. But 'Umar [bin Al-Khattab]
said: 'Wouldn't it be better if we had a man call for the
prayer?" He said: "So Allah's Messenger said: 'O Bilal
Stand up and call for the Salat."
(Jami' At-Tirmidhi (Vol.-1) 190 at page 215)
E. In 'Ibn Battuta' Travels in Asia and Africa' (1325-
1354) on page 142, Ibn Battuta writes that he became
surprised when he heard bells ringing on all sides of the
mosque wherein he was staying. In his note on page 357
of the said book the editor/translator explains that the
Muslim hold the ringing of bells in the greatest abhorrence
and believe that the angles will not enter in the house
wherein bells are rung. As the suit premises was
3022
surrounded by all sides from the temples and even in the
alleged Temple - Mosque building Hindus were
worshipping by Ringing bells, according to Shar it cannot
be termed as mosque. Relevant extracts from the said
book read as follows:
"We stayed as Kafa in the mosque of the
Muslims. As hour after our arrival we heard bells
ringing on all sides. As I had never heard bells before, I
was alarmed and bade my companions ascend the
minaret and read the Koran and issue the call to prayer.
They did so, when suddenly a man entered wearing
armour and weapons and greeted us. He told us that he
was the qadi of the Muslims there, and said "When I
heard the reading and the call to prayer, i feared for
your safety and came as you see.
Muslim hold the ringing of bells in the greatest
abhorrence, and attribute to the Prophet the saying :
"The angels will not enter any house wherein bells are
rung."
F. The Sacred Compilation Hadith Sahih Muslim
(Vol.-II) 851 & 851R3 reveal that it was commanded by
the Holy Prophet that Muslims must observe silence during
sermon on Friday. The said Hadiths read as follows:
"(851) Abu Huraira reported what Allah's Messenger
(SAW) had said: If you ask your companion to be quiet
on Friday while the Imam is delivering the sermon, you
have in fact chattered."
(851R3) On the authority of Abu Huraira that the Holy
Prophet said: "If you said to your companion: Be quiet,
3023
on Friday, and the Imam is delivering the sermon, you
have in fact chattered.
From the aforesaid Hadith it becomes clear that in the
noisiest place where bells were/are being rung and Conch
Shells were/are being blown prayer could not be offered.
As it is admitted by the then alleged Mutawalli that Conch
Shell was being blown by the Pujari Neehang Singh even
in 1861 said Structure can't be a Masjid but for all
practical purposes it was/is only Temple.
G. As there was no provision of water for Wadu in the
disputed structure it can't be a mosque it was all along a
Hindu temple. Without performing wadu by pure water in
a mosque cannot offer prayer. One Hadith says that for
Friday's prayer one should take a bath in his house and
thereafter perform wadu (Vazu) in a Mosque and then he
should offer prayer from which it becomes crystal clear
that performing wadu in a mosque is mandatory pre
condition for offering one's prayer to Almighty Merciful
Allah. As Friday's prayer is offered in congregation at
least on that day huge quantity of water is required but in
the alleged Temple-Mosque premises there was no such
provision of water for Muslims for performing wadu from
which it can be safely inferred that said structure was
neither meant for offering Salat nor was a Masjid at all but
all along it was a temple as such the same cannot be
declared Baburi Masjid.
H. The Sacred Compilation Hadith Sahih Muslim
(Vol.-II) 844 & 855 reveal that before offering Friday's
prayer one should take a bath in his house and thereafter
3024
perform Wadu in a Mosque. Said Hadiths read as follows:
(844) 'Abdullah reported that he heard Allah's
Messenger (SAW) who said: When any one of you
intends to come for Friday prayer, he should take a bath.
(845) 'Abdullah (b. 'Umar) reported from this father, that
while he was addressing the people on Friday (sermon),
a person, one of the Companions of the Messenger of
Allah (SAW), entered (the mosque). 'Umar said to him
loudly: What is the time hour (for attending the prayer)?
He said: I was busy today and I did not return to my
house when I heard the call (to Friday prayer), but I
performed ablution (only). Upon this 'Umar said: Just
ablution! You know that the Messenger of Allah (SAW)
commanded (us) to take a bath (on Friday).
I. The Sacred Compilation Hadith Sahih Muslim
(Vol.-I) 225; (Vol.-II) 844-847R1 and Jami' At-Tirmidhi
(Vol.-1) Hadith 1-5, 90, 200-201, 497-498 say that prior to
offering prayer performance of Wadu by pure water is
necessary and for Friday's prayer it is must to take bath in
one's house then visit the Masjid and perform Wadu in it
by water prior to offering prayer.
"(225) Hammam b. Munabbih, who is the brother of
Wahb. Munabbih, said : This is what has been
transmitted to us by Abu Huraira from Muhammad, the
Messenger of Allah (SAW), and then narrated a hadith
out of them and observed that the Messenger of Allah
(SAW) said: The prayer of no one amongst you would be
accepted in a state of impurity till he performs ablution
(844) 'Abdullah reported that he heard Allah's
3025
Messenger (SAW) who said: When any one of you
intends to come for Friday prayer, he should take a bath.
(844R1) 'Abdullah b. 'Umar reported that the Messenger
of Allah (SAW) said when he was standing on the pulpit:
He who comes for Friday prayer he should take a bath.
(844R2) This Hadith has been narrated by Ibn 'Umar by
another chain of transmitters.
(844R3) 'Abdullah (b. 'Umar) reported on the authority
of his father that he heard the same thing from the
Messenger of Allah (SAW).
(845) 'Abdullah (b. 'Umar) reported from this father, that
while he was addressing the people on Friday (sermon),
a person, one of the Companions of the Messenger of
Allah (SAW), entered (the mosque). 'Umar said to him
loudly: What is the time hour (for attending the prayer)?
He said: I was busy today and I did not return to my
house when I heard the call (to Friday prayer), but I
performed ablution (only). Upon this 'Umar said: Just
ablution! You know that the Messenger of Allah (SAW)
commanded (us) to take a bath (on Friday).
(845R1) Abu Huraira reported: 'Umar b. Khattab was
delivering a sermon to the people on Friday when
'Uthman b. Affan came there. 'Umar insinuated to him
and said: What would become of those person who come
after the call to prayer ? Upon this 'Uthman said:
Commander of the faithful, I did no more than this, that
after listening to the call, I performed ablution and came
(to the mosque). 'Umar said: Just ablution! Did not you
hear the Messenger of Allah (SAW) saying: When any
3026
one of you comes for Friday prayer he should take a
bath.
(846) Abu said Al-Khudri reported what Allah's
Messenger (SAW) had said: Taking a bath on Friday is
essential for every adult person.
(847) A'isha reported: The people came for Friday
prayer from their houses in the neighbouring villages
dressed in woollen garment full of dust which emitted a
foul smell. A person among them (those who were
dressed so) came to the Messenger of Allah (SAW) while
he was in house. The Messenger of Allah (SAW) said to
him: Were you to cleanse yourselves on this day.
(847R1) A'isha reported: The people (mostly) were
workers and they had no servants. Bad-smell thus
emitted out of them. It was said to them: If you were to
take bath on Friday.
'Jami' At-Tirmidhi'
1. Ibn Umar narrated that the Prophet said: "Salat will
not be accepted without purification, nor charity from
Ghulul" (Sahih) Hannad said in his narration, "except
with purification" (Sahih)
2. Abu Hurairah narrated that Allah's Messenger said:
"When a Muslim, or believer, performs Wudu, washing
his face, every evil that he looked at with his eyes leaves
with the water-or with the last drop of water, or an
expression similar to that-and when he washes his
hands, every evil he did with his hands leaves with the
water-or with the last drop of water- until he becomes
free of sin." (Sahih).
3027
3. 'Ali narrated that the prophet said: "The key to Salat
is the purification, its Tahrim is the Takbir, and its Tahlil
is the Taslim. (Hasan)
4. Jabir bin 'Abdullah, may Allah be pleased with them,
narrated that Allah's Messenger said: "The key to
Paradise is Salat and the key to Salat is Wudu."
(Hasan)"
5. Anas bin Malik said: "When the Prophet entered the
toilet he would say: 'O Allah! Indeed I seek refuge in
You."'
Shu'bah (one of the narrators) said: "Another time he
said: 'I seek refuge in You from Al-Khubthi and Al-
Khabith.' Or: 'Al-Khubthi and Al-Khaba'ith.'" (Sahih)
90. Ibn 'Umar narrated: "A man greeted the Prophet
(with Salam), and he was urinating, so he did not
respond to him." (Sahih)
200. Abu Hurairah narrated that Allah's Messenger
said: "None should call the Adhan except for one with
Wudu." (Da'if)
201. Ibn Shihab narrated than Abu Hurairah said: None
should call for the prayer except for one with Wudu."
497. Samurah bin Jundab narrated that Allah's
Messenger said:"Whoever performs Wudu on Friday,
then he will receive the blessing, and whoever performs
Ghusl then Ghusl is more virtuous." (Hasan)
498. Abu Hurairah narrated that Allah's Messenger
said "Whoever performs Wudu', performing his Wudu'
well, then he comes to the Friday (prayer), and gets
close, listens and is silent, then whatever (sin) was
3028
between that and (the last) Friday are forgiven for him,
in addition to three days. And whoever touches the
pebbles, he has committed Lagha (useless activity)."
(Sahih)
J. The Holy Quran Surah 5 Al-Maidah Ayat 6 and
the Sacred Compilation Hadith Sahih Muslim (Vol.I)
367-370 provides that Tayammum i.e. purification by
clean earth can be done only in extreme exigency at the
time of travelling or war campaign when water is not
available otherwise Wadu must be performed by water.
"6. O you who believe! When you intend to offer As-
Salat (the prayer), wash your faces and your hands
(forearms) up to the elbows, rub (by passing wet hands
over) your heads, and (wash) your feet up to the ankles.
If you are in a state of Janaba (i.e. after a sexual
discharge), purify yourselves (bathe your whole body).
But if you are ill or on a journey, or any of you comes
from the Gha'it (toilet), or you have been in contact with
women (i.e. sexual intercourse), and you find no water,
then perform Tayammum with clean earth and rub
therewith your faces and hands. Allah does not want to
place you in difficulty, but He wants to purify you, and to
complete His Favour to you that you may be thankful."
(367) A'isha reported: We went with the Apostle of
Allah (may peace be upon him) on one of his journeys
and when we reached the place Baida or That Al-Jaish,
my necklace was broken (and fell some where). The
Messenger of Allah (may peace be upon him) along with
other people stayed there looking for it. There was
3029
neither any water at that place nor was there any water
with them (the Companions of the Holy Prophet). Some
people came to my father Abu Bakr and said: Do you see
what' Aisha has done? She has detained the Messenger
of Allah (may peace be upon him) and the people
accompanying him, and there is neither any water here
or with them. So Aby Bakr came there and the
Messenger of Allah (may peace be upon him) was
sleeping with his head on my thigh. He (Abu Bakr) said:
You have detained the Messenger of Allah (may peace be
upon him) and the people and there is neither water here
for with them. She (Aisha) said: Aby Bakr scolded me
and uttered what Allah wanted him to utter and nudged
my hips with his hand. And there was nothing to prevent
me from stirring but the fact that the Messenger of Allah
(may peace be upon him) was lying upon my thigh. The
Messenger of Allah (may peace be upon him) slept till it
was dawn at a waterless place. So Allah revealed the
verses pertaining to Tayammum and they (the Holy
Prophet and his Companions) performed Taymmum.
Usaid b. Al- Hudair who was one of the leaders said:
This is not the first of your blessings, O Family of Abu
Bakr. Aisha said: We made the camel stand which was
my mount and found the necklace under it.
(368) Shaqiq reported: I was sitting in the
company of Abdulla and Aby Musa, when Abu Musa
said: O' Abdel - Rahman (kunya of Abdullah b. Masud),
what would you like a man to do about the prayer if he
experiences a seminal emission or has sexual
3030
intercourse but does not find water for a month?
Abdullah said: He should not perform Tayammum even
if he does not find water for a month. Abdullah said:
Then what about the verse in Sura Maida: If you do not
find water betake yourself to clean with dust ? Abdullah
said: If they were granted concession of the basis of this
verse, there is a possibility that they would perform
Tayammum with dust on finding water very cold for
themselves. Abu Musa said to Abdullah: You have not
heard the words of Ammar: The Messenger of Allah
(may peace be upon him) sent me on an errand and I
had a seminal emission, but could find no water, and
rolled myself in dust just as a beast rolls itself. I came to
the Messenger of Allah (may peace be upon him) and
mentioned that to him and he (the Holy Prophet) said: It
would have been enough for you to do this. Then he
struck the ground with his hands once and wiped his
right hand with the help of his left hand and the exterior
of his palms and his face. Abdullah said: Didn't you see
that Umar was not fully satisfied with the words of
Ammar only ?
(369) Umair, the freed slave of Ibn' Abbas,
reported: I and Abdel-Rahman b. Yasir, the freed slave of
Maimuna, the wife of the Apostle (may peace be upon
him) came to the house of Abu'l -Jahm b. Al- Harith Al-
Simma Ansari and he said: The Messenger of Allah (may
peace be upon him) came from the direction of A-Jamal
well and a man met him; he saluted him but the
Messenger of Allah (may peace be upon him) made no
3031
response, till the Holy Prophet came to the wall, wiped
his face and hands and then returned his salutations.
(370) Ibn Ymar reported: A man happened to pass
by the Messenger of Allah (may peace be upon him)
when he was making water and saluted him, but he did
not respond to his salutation.
Since there was no provision of water reservoir in the
disputed premises the question of performing wadu by
huge crowd for Friday's prayer did not arise at all in other
words the said structure was never used as Masjid for
offering congregational prayer on Friday but all along
remained as Hindus' Shrine.
3192. Besides above, there are some more references from
Holy Quran relied and referred by Sri Mishra during the course
of his arguments i.e.
Surah 9 Part 10
"18. The Mosques of Allah shall be maintained only by
those who believe in Allah and the Last Day; perform As-
Salat (Iqamat-as-Salat), and give Zakat and fear none but
Allah. It is they who are on true guidance."
"19. Do you consider the providing of drinking water for
the pilgrims and the maintenance of Al-Masjid Al-Haram
(at Makkah) as equal to the one who believes in Allah and
the Last Day, and strives hard and fights in the Cause of
Allah? They are not equal before Allah. And Allah guides
not those people who are the Zalimun (polytheists and
wrong-doers)." (Page 189)
Surah 9 Part 11
"111. Verily, Allah has purchased of the believers their
3032
lives and their properties for (the price) that theirs shall be
the Paradise. They fight in Allah's Cause, so they kill
(others) and are killed. It is a promise in truth which is
binding on Him in the Taurat (Torah) and the Injil
(Gospel) and the Qur'an. And who is truer to his covenant
than Allah? Then rejoice in the bargain which you have
concluded. That is the supreme success." (Page 204)
3193. Sri Mishra referred to Hadith, Volume 1, Bk. 23:
Funerals (Al-Janaa'iz) Paras 2.475, 2.476, 2.477, 2.478
(extract) and 2.559 (extract), which read as under:
"Narrated 'Amr bin Maimun Al-Audi: I saw 'Umar
bin Al-Khattab (when he was stabbed) saying, "O
'Abdullah bin 'Umar! Go to the mother of the believers
Aisha and say, 'Umar bin Al-Khattab sends his greetings to
you, 'and request her to allow me to be buried with my
companions." (So, Ibn 'Umar conveyed the message to
'Aisha.) She said, "I had the idea of having this place for
myself but today I prefer him ('Umar) to myself (and allow
him to be buried there). "When 'Abdullah bin 'Umar
returned, 'Umar asked him, "What (news) do you have? "
He replied, "O chief of the believers She has allowed you
(to be buried there)." On that 'Umar said, "Nothing was
more important to me than to be buried in that (sacred)
place. So, when I expire, carry me there and pay my
greetings to her ('Aisha) and say, 'Umar bind Al-Khattab
asks permission; and if she gives permission, then bury me
(there) and if she does not, then take me to the graveyard of
the Muslims. I do not think any person has more right for
the caliphate than those with whom Allah's Apostle (p. b. u.
3033
h) was always pleased till his death. And whoever is chosen
by the people after me will be the caliph, and you people
must listen to him and obey him," and then he mentioned
the name of "Uthman, 'Ali, Talha, Az-Zubair, 'Abadur-
Rahman bin 'Auf and sad bin Abi Waqqas.By this time a
young man from Ansar came and said, "O chief of the
believers! Be happy with Allah's glad tidings. The grade
which you have in Islam is known to you, then you became
the caliph and you ruled with justice and then you have
been awarded martyrdom after all this." 'Umar replied, "O
son of my brother! Would that all that privileges will
counterbalance (my short comings), so that I neither lose
nor gain anything. I recommend my successor to be good to
the early emigrants and realize their rights and to protect
their honor and sacred things. And I also recommend him
to be good to the Ansar who before them, had homes (in
Medina) and had adopted the Faith. He should accept the
good of the righteous among them and should excuse their
wrongdoers. I recommend him to abide by the rules and
regulations concerning the Dhimmis (protectees) of Allah
and His Apostle, to fulfill their contracts completely and
fight for them and not to tax (overburden) them beyond
their capabilities." (Page 354/355)
"Narrated 'Aisha :
The Prophet (p.b.u.h) said, "Don't abuse the dead, because
they have reached the result of what they forwarded."
(Page 355)
"Narrated Ibn 'Abbas.: Abu Lahab, may Allah curse him,
once said to the Prophet (p.b.u.h), "Perish you all the day."
3034
Then the Divine Inspiration came: "Perish the hands of Abi
Lahab! And perish he!" (Page 355)
"Narrated Ibn 'Abbas: Thy Prophet sent Mu'adh to Yemen
and said, "Invite the people to testify that none has the
right to be worshipped but Allah and I am Alla's Apostle,
and if they obey you to do so, then teach them that Allah
has enjoined on them five prayers in every day and night
(in twenty-four hours)...." (Page 355)
"....A strong wind blew at night and a man stood up and he
was blown away to a mountain called Taiy, The King of
Aila sent a white mule and a sheet for wearing to the
Prophet as a present, and wrote to the Prophet that his
people would stay in their place (and will pay Jizya
taxation.) (1) When the Prophet reached Wadi-al-Qura he
asked that woman how much her garden had yielded. She
said, "Ten Awsuq," and that was what Allah's Apostle had
estimated." (page 381)
3194. Next, he cited from Sahih Bukhari: Hadith Bk.30:
Virtues of Madinah paras 3.92, 3.425, 3.528, 3.529, 3.599,
3.627, 3.629, 3.632, 3.633, 3.634, 3.890 and 3.895 as under:
"Narrated Anas:
The Prophet came to Medina and ordered a mosque to be
built and said, "O Bani Najjar! Suggest to me the price (of
your land)". They said, "We do not want its price except
from Allah" (i.e they wished for a reward from Allah for
giving up their land freely). So, the Prophet ordered the
graves of the pagans to be dug out and the land to be
leveled, and the date-palm trees to be cut down. The cut
date-palms were fixed in the direction of the Qibla of the
3035
mosque." (Pages 476)
"Narrated Abu Huraira: Allah's Apostle said, "By Him in
Whose Hands my soul is, son of Mary (Jesus) will shortly
descend amongst you people (Muslims) as a just ruler and
will break the cross and kill the pig and abolish the Jizya
(a tax taken from the non-Muslims, who are in the
protection, of the Muslim government). Then there will be
abundance of money and nobody will accept charitable
gifts." (Page 557)
"Narrated 'Aisha:
The Prophet said, "He who cultivates land that does not
belong to anybody is more rightful (to own it)." 'Urwa said,
"Umar gave the same verdict in his Caliphate." (Page 591)
"Narrated 'Abdullah bin 'Umar: While the Prophet was
passing the night at his place of rest in dhul-Hulaifa in the
bottom of the valley (of Aqiq), he saw a dream and it was
said to him, "You are in a blessed valley. "Musa said,
"Salim let our camels kneel at the place where 'abdullah
used to make his camel kneel, seeking the place where
Allah's Apostle used to take a rest, which is situated below
the mosque which is in the bottom of the valley; it is
midway between the mosque and the road." (Page 591)
"Narrated 'Abdullah bin Mas'ud: Allah's Apostle said,
"Whoever takes a false oath so as to take the property of a
Muslim (illegally ) will meet Allah while He will be angry
with him." Al-Ash'ath said: By Allah, that saying concerned
me. I had common land with a Jew, and the Jew later on
denied my ownership, so I took him to the Prophet who
asked me whether I had a proof of my ownership. When I
3036
replied in the negative, the Prophet asked the Jew to take
an oath. I said, "O Allah's Apostle! He will take an oath
and deprive me of my property." So, Allah revealed the
following verse: "Verily ! Those who purchase a little gain
at the cost of Allah's covenant and their oaths." (Page
611/612)
"Narrated Ibn 'Umar: The Prophet said, "Oppression will
be a darkness on the Day of Resurrection." (Page 621)
"Narrated Abu Huraira: Allah's Apostle said, "Whoever
has oppressed another person concerning his reputation or
anything else, he should beg him to forgive him before the
Day of Resurrection when there will be no money (to
compensate for wrong deeds), but if he has good deeds,
those good deeds will be taken from him according to his
oppression which he has done, and if he has no good deeds,
the sins of the oppressed person will be loaded on
him."(Page 621)
"Narrated Sa'id bin Zaid : Allah's Apostle said, "Whoever,
usurps the land of somebody unjustly, his neck will be
encircled with it down the seven earths (on the Day of
Resurrection)." (Page 622)
"Narrated Abu Salama: That there was a dispute between
him and some people (about a piece of land). When he told
'Aisha about it, she said, "O Abu Salama! Avoid taking the
land unjustly for the Prophet said, 'Whoever usurps even
one span of the land of somebody, his neck will be
encircled with it down the seven earths." (Page 622)
"Narrated Salim's father (i.e 'Abdullah): The Prophet said,
"Whoever takes a piece of the land of others unjustly, he
3037
will sink down the seven earths on the Day of
Resurrection." (Page 622)
"Narrated Ibn 'Umar: When the people of Khaibar
dislocated 'Abdullah bin "Umar's hands and feet, 'Umar
got up delivering a sermon saying, "No doubt, Allah's
Apostle made a contract with the Jews concerning their
properties, and said to them, 'We allow you ( to stand in
your land) as long as Allah allows you.' Now 'Abdullah bin
'Umar went to his land and was attacked at night, and his
hands and feet were dislocated, and as we have no enemies
there except those Jaws, they are out enemies and the only
people whom we suspect, I have made up my mind to exile
them." When Umar decided to carry our his decision, a son
of Abu Al-Haqiq's came and addressed 'Umar, "O chief of
the believers, will you exile us although Muhammad
allowed us to stay at our places, and made a contract with
us about out properties, and accepted the condition of our
residence in our land?" Umar said, "Do you think that I
have forgotten the statement of Allah's Apostle, i.e ; what
will your condition be when you are expelled from Khabar
and your camel will be carrying you night after night ?"
The Jew replied, "That was joke from Abul-Qasim." 'Umar
said,"O the enemy of Allah! You are telling a lie." 'Umar
then drove them out and paid them the price of their
properties in the form of fruits, money, camel saddles and
ropes, etc." (Page 704/705)
"Narrated Ibn 'Umar: bin Khattab got some land in
Khaibar and he went to the Prophet to consult him about it
saying, "O Allah's Apostle I got some land in Khaibar
3038
better than which I have never had, what do you suggest
that I do with it? The Prophet said, "If you like you can
give the land as endowment and give its fruits in charity."
So Umar gave it in charity as an endowment on the
condition that would not be sold nor given to anybody as a
present and not to be inherited, but its yield would be given
in charity tot he poor people, to the Kith and kin, for
freeing slaves, for Allah's Cause, to the travelers and
guests; and that there would be no harm if the guardian of
the endowment ate from it according to his need with good
intention, and fed others without storing it for the
future."(Page 714)
3195. Sahih Bukhari: Hadith Bk. 52: Fighting for the
Cause of Allah (Jihaad) para 4.287:
"Narrated 'Amr bin Maimum: 'Umar (after he was
stabbed), instructed (his would-be-successor) saying, "I
urge him (i.e. the new Caliph) to take care of those non-
Muslims who are under the protection of Allah and His
Apostle in that he should observe the convention agreed
upon with them, and fight on their behalf (to secure their
safety) and he should not over-tax them beyond their
capability." (Page 798)
3196. Sahih Bukhari: Hadith Bk. 53: One-fifth of Booty
to the Cause of Allah (Khumus) paras 4.354, 4.386, 4.387,
4.388, 4.403, 4.404, 4.407, 4.417 and 4.418:
"Narrated Aslam:
'Umar said, "Were it not for those Muslims who have not
come to existence yet, I would have distributed (the land
of) every town I conquer among the fighters as the Prophet
3039
distributed the land of Khaibar." (Page 821)
"Narrated Jubair bin Haiya: 'Umar sent the Muslims to the
great countries to fight the pagans. When Al-Hurmuzan
embraced Islam, 'Umar said to him, "I would like to
consult you regarding these countries which I intend to
invade." Al-Hurmuzan said, "Yes, the example of these
countries and their inhabitants who are the enemies of the
Muslims, is like a bird with a head, two wings and two
legs; if one of its wings got broken, it would get up over its
two legs, with one wing and the head; and if the other wing
got broken, it would get up with two legs and a head, but if
its head got destroyed, then the two legs, two wings and the
head would become useless. The head stands for Khosrau,
and one wing stands for Caesar and the other wing stands
for Faris. So, order the Muslims to go towards Khosrau."
So, 'Umar sent us (to Khosrau) appointing An-Nu'man bin
Muqrin as our commander. When we reached the land of
the enemy, the representative of Khosrau came out with
forty-thousand warriors, and an interpreter got up saying,
"Let one of you talk to me!" Al-Mughira replied, "Ask
whatever you wish." The other asked, "Who are you?" Al-
Mughira replied, "We are some people from the Arabs; we
led a hard, miserable, disastrous life: we used to suck the
hides and the date stones from hunger; we used to wear
clothes made up of fur of camels and hair of goats, and to
worship trees and stones. While we were in this state, the
Lord of the Heavens and he Earths, Elevated is His
Remembrance and Majestic is His Highness, sent to us
from among ourselves a Prophet whose father and mother
3040
are known to us. Our Prophet, the Messenger of our Lord,
has ordered us to fight you till you worship Allah Alone or
give Juizya (i.e. tribute) ; and our prophet has informed us
that our Lord says:--- "Whoever amongst us is killed (i.e
martyred), shall go to Paradise to lead such a luxurious life
as he has never seen, and whoever amongst us remain
alive, shall become your master." (Al-Mughira, then
blamed An-Nu'man for delaying the attack and) An-Nu'man
said to Al-Mughira, "If you had participated in a similar
battle, in the company of Allah's Apostle he would not have
blamed you for waiting, nor would he have disgraced you.
But I accompanied Alla's Apostle in many battles and it
was his custom that if he did not fight early by daytime, he
would wait till the wind had started blowing and the time
for the prayer was due (i.e. after midday)." (Page 836/837)
"Narrated Abu Humaid As-Saidi: We accompanied the
Prophet in the Ghazwa of Tabuk and the king of 'Aila
presented a white mule and a cloak as a gift to the Prophet.
And the Prophet wrote to him a peace treaty allowing him
to keep authority over his country." (Page 837)
"Narrated Juwairiya bin Qudama at-Tamimi: We said to
'Umar bin Al-Khattab, Jo Chief of the believers! Advise us.
"He said, "I advise you to fulfill Alla's Convention (made
with the Dhimmis) as it is the convention of your Prophet
and the source of the livelihood of your dependents (i.e. the
taxes from the Dhimmis.)" (Page 837)
"Narrated 'Abdullah bin 'Amr : Allah's Apostle said,
"Whoever has (the following) four characteristics will be a
pure hypocrite: "If he speaks, he tells a lie; if he gives a
3041
promise, he breaks it, if he makes a covenant he proves
treacherous ; and if he quarrels, he behaves in a very
imprudent evil insulting manner (unjust). And whoever has
one of these characteristics, has one characteristic of a
hypocrite, unless he gives it us." (Page 843)
"Narrated 'Ali:
We did not, write anything from the Prophet except the
Qur'an and what is written in this paper, (wherein) the
Prophet said, "Medina is a sanctuary from (the mountain
of) Air to so and-so, therefore, whoever innovates (in it) an
heresy or commits a sin, or gives shelter to such an
innovator, will incur the Curse of Allah, the angels and all
the people; and none of his compulsory or optional good
deeds of worship will be accepted And the asylum granted
by any Muslim Is to be secured by all the Muslims even if it
is granted by one of the lowest social status among them.
And whoever betrays a Muslim in this respect will incur the
Curse of Allah, the angels and all the people, and his
compulsory and optional good deeds of worship will not be
accepted. And any freed slave will take as masters
(befriends) people other than his own real masters who
freed him without taking the permission of the latter, will
incur the Curse of Allah, the angels and all the people, and
his compulsory and optional good deeds of worship will
not be accepted." Narrated sa'id: Abu Huraira once said
(to the people), "What will your state be when you can get
no dinar or dirhan (i.e. taxes from the Dhimmis)?" on that
someone asked him, "What makes you know that this state
will take place, O Abu- Hu raira?" He said, "By Him in
3042
Whose Hands Abu Huraira's life is, I know it through the
statement of the true and truly inspired one (i.e. the
Prophet). "The people asked, "What does the Statement
say?" He replied, "Allah and His Apostle's asylum granted
to Dhimis, i.e non-Muslims living in a Muslim territory)
will be outraged, and so Allah will make the hearts of these
Dhimmis so daring that they will refuse to pay the Jizya
they will be supposed to pay." (Page 843/844)
"Narrated Asma 'bint Abi Bakr: During the period of the
peace treaty of Quraish with Alla's Apostle, my mother,
accompanied by her father, came to visit me, and she was a
pagan. I consulted Allah's Apostle! My mother has come to
me and she desires to receive a reward from me, shall I
keep good relation with her? He said, :"Yes, keep good
relation with her." (Page 845)
"Narrated Muhammad bin Ibrahim bin Al-Harith : from
Abu Salama bin 'Abdur-Rahman who had a dispute with
some people on a piece of land, and so he went to 'Aisha
and told her about it. She said, "O Abu Salama, avoid the
land, for Alla's Apostle said, 'Any person who takes even a
span of land unjustly, his neck shall be encircled with it
down seven earths." (Page 849)
"Narrated Salim's father : The Prophet said, "Any person
who takes a piece of land unjustly will sink down the seven
earths on the Day of Resurrection." (Page 849)
3197. Para 5.50 from Volume 5 of Sahih Bukhari: Hadith
(supra):
"Narrated 'Amr bin Maimun : I saw 'Umar bin Al-Khattab
a few days before he was stabbed in Medina. He was
3043
standing with Hudhaifa bin Al-Yaman and 'Uthman bin
Hunaif to whom he said, "What have you done ? Do you
think that you have imposed more taxation on the land (of
As-Swad i.e. 'Iraq) than it can bear ? " They replied, "We
have imposed on it what it can bear because of its great
yield. 'Umar again said, "check whether you have imposed
on the land what it can not bear. " They said, "No, (we
haven't )." 'Umar added, "If Allah should keep me alive I
will let the widows of Iraq need no men to support them
after me." But only four days had elapsed when he was
stabbed (to death)..... I also recommend him concerning
Allah's and His Apostle's protectives (i.e.Dhimmis) to fulfill
their contracts and to fight for them and not overburden
them with what is beyond their ability." (Page 1000/1004)
3198. Bk.59: Military Expeditions led by the Prophet
(pbuh) (Al-Maghaazi) of Sahih Bukhari: Hadith paras 5.351,
5.542 and 5.543 is as under:
"Narrated Al-Miswar bin Makhrama : That 'Amr bin 'Auf,
who was an ally of Bani 'Amir bin Luai and one of those
who fought at Badr in the company of the Prophet, said,
"Allah's Apostle sent Abu 'Ubaida bin Al-Jarrah to Bahrain
to bring the Jizya taxation from its people, for Allah's
Apostle had made a peace treaty with the people of
Bahrain and appointed Al-'Ala' bin Al-Hadrami as their
ruler. So, Abu 'Ubaida arrived with the money from
Bahrain. When the Ansar heard of the arrival of Abu
'Ubaida (on the next day) they offered the morning prayer
with the prophet and when the morning prayer had
finished, they presented themselves before him. On seeing
3044
the Ansar, Allah's Apostle smiled and said, "I think you
have heard that Abu 'Ubaida has brought something?"
They replied, "Indeed, it is so, O Allah's Apostle !" He
said, "Be happy, and hope for what will please you. By
Allah, I am not afraid that you will be poor, but I fear that
worldly wealth will be bestowed upon you as it was
bestowed upon those who lived before you. So you will
compete amongst yourselves for it, as they competed for it
and it will destroy you as it did them." (page 1103/1104)
"Narrated 'Umar bin Al-Khattab: By Him in Whose Hand
my soul is, were I not afraid that the other Muslims might
be left in poverty, I would divide (the land of) whatever
village I may conquer (among the fighters), as the Prophet
divided the land of Khaibar. But I prefer to leave it as a
(source of) a common treasury for them to distribute it
revenue amongst themselves." (page 1183)
"Narrated 'Umar:
But for the other Muslims (i.e. coming generations) I
would divide (the land of) whatever villages the Muslims
might conquer (among the fighters), as the Prophet divided
(the land of ) Khaibar." (page 1183)
3199. Bk.65: Food, Meals of Sahih Bukhari: Hadith
paras 7.354:
"Narrated Jabir bin "Abdullah : There was a Jew in
Medina who used to lend me money up to the season of
plucking dates. (Jabir had a piece of land which was on the
way of to Ruma). That year the land was not promising, so
the payment of the debt was delayed one year. The Jew
came to me at the time of plucking, but gathered nothing
3045
from my land. I asked him to give me one year respite, but
he refused. This news reached the Prophet whereupon he
said to his companions, "Let us go and ask the Jew for
respite for Jabir." All of them came to me in my garden, and
the Prophet started speaking to the Jew, but he Jew said,
"O Abu Qasim ! I will not grant him respite." When the
Prophet saw the Jew's attitude, he stood up and walked all
around the garden and came again and talked to the Jew,
but the Jew refused his request. I got up and brought some
ripe fresh dates and put it in front of the Prophet. He ate
and then said to me, "Where is your hut, O Jabir? " I
informed him, and he said, "Spread out a bed for me in it."
I spread out a bed, and he entered and slept. When he woke
up, I brought some dates to him again and he ate of it and
then got up and talked to the Jew again, but the Jew again
refused his request. Then the Prophet got up for the second
time amidst the palm trees loaded with fresh dates, and
said, "O Jabir! Pluck dates to repay your debt." The Jew
remained with me while I was plucking the dates, till I paid
him all his right, yet there remained extra quantity of dates.
So I went out and proceeded till I reached the Prophet and
informed him of the good news, whereupon he said, "I
testify that I am Allah's Apostle." (Page 1575/1576)
3200. Bk.80: Laws of Inheritance (Al-Faraa'id) of Sahih
Bukhari: Hadith paras 8.755, 8.756 and 8.760 is as under:
"Narrated Abu Huraira: The Prophet said, "If somebody
dies (among the Muslims) leaving some property, the
property will go to his heirs; and if he leaves a debt or
dependants, we will take care of them." (page 1903)
3046
"Narrated Usama bin Zaid: the Prophet said, "A Muslim
cannot be the heir of a disbeliever, nor can a disbeliever
be the heir of a Muslim." (page 1903/1904)
"Narrated Abu Huraira: Allah's Apostle said, "There were
two women with whom there were their two sons. A wolf
came and took away the son of one of them. That lady said
to her companion, 'The wolf has taken your son.' The other
said, 'But it has taken your son. ' So both of them sought
the judgment of (the Prophet ) David who judged that the
boy should be given to the older lady. Then both of them
went to (the Prophet) Solomon, son of David and informed
him of the case. Solomon said, 'Give me a knife so that I
may cut the child into two portions and give one half to
each of you.' The younger lady said, 'Do not do so; may
Allah bless you ! He is her child.' On that, he gave the child
to the younger lady." Abu Huraira added : By Allah ! I had
never heard the word 'Sakkin' as meaning knife, except on
that day, for we used to call it "Mudya." (page 1904/1905)
3201. Next comes Bk. 81: Limits and Punishments set by
Allah (Hudood) from which paras 8.763 and 8.809 are as under:
"Narrated Abu Huraira : Allah's Apostle said, "When an
adulterer commits illegal sexual intercourse, then he is not
a believer at the time he is doing it; and when somebody
drinks an alcoholic drink, then he is not believer at the
time of drinking, and when a thief steals, he is not a
believer at the time when he is stealing: and when a robber
robs and the people look at him, then he is not a believer at
the time of doing it." Abu Huraira in another narration,
narrated the same from the Prophet with the exclusion of
3047
robbery."(Page 1905/1906)
"Narrated Ibn 'Umar : A Jew and a Jewess were brought to
Allah's Apostle on a charge of committing an illegal sexual
intercourse. The Prophet asked them. "What is the legal
punishment (for this sin) in your Book (Torah)?" They
replied, "Our priests have innovated the punishment of
blackening the faces with charcoal and Tajbiya." 'Abdullah
bin Salam said, "O Allah's Apostle, tell them to bring the
Torah." The Torah was brought, and then one of the Jews
put his hand over the Divine Verse of the Rajam (stoning to
death) and started reading what preceded and what
followed it. On that, Ibn Salam said to the Jew, "Lift up
your hand." Behold ! The Divine Verse of the Rajam was
under his hand. So Allah's Apostle ordered that the two
(sinners) be stoned to death, and so they were stoned. Ibn
'Umar added : So both of them were stoned at the Balat
and I saw the Jew sheltering the Jewess."(Page 1916/1917)
3202. Para 9.447 of Bk. 92: Holding Fast to the Qur'an
and Sunnah is as under:
"Narrated Abu Huraira : While we were in the mosque,
Allah's Apostle came out and said, "Let us proceed to the
Jews." So we went out with him till we came to Bait-al-
Midras. The Prophet stood up there and called them,
saying, "O assembly of Jews ! Surrender to Allah (embrace
Islam) and you will be safe !" They said, "You have
conveyed Allah's message, O Aba-al-Qasim" Allah's
Apostle then said to them, "That is what I want: embrace
Islam and you will be safe." They said, "You have
conveyed the message, O Aba-al-Qasim." Allah's Apostle
3048
then said to them, "That is what I want,'' and repeated his
words for the third time and added, "know that the earth is
for Allah and I want to exile you from this land, so whoever
among you has property he should sell it, otherwise, know
that the land is for Allah and His Apostle." (Page
2069/2070)
3203. Referring to the above, it is contended by Sri
Mishra, that what emerges from the above is that the Prophet
never intended to get a mosque constructed at a place which has
not been acquired validly and in this regard he set up very high
principles which have to be treated "the law of Sharii" binding
on all the Muslims and cannot be ignored at all.
3204. The next authority in this regard he placed is Sahih
Muslim by Imam Muslim (1st Edition 2001, fourth edition 2005)
(published by Islamic Book Service, New Delhi). He cited paras
142 and 142R1 (Chapter 63), paras 226 and 226R1 (Chapter 3),
paras 227, 227R1, 227R2, 228, 229, 230, 231, 231R1, 232,
232R1 (Chapter 4), paras 240, 240R1, 240R2, 240R3, 241,
241R1, 241R2, 242, 242R1, 242R2 (Chapter 9), para 244 and
245 ((Chapter 11)) which are as under:
"(142) Hasan reported; Ubaidullah b. Ziyad paid a visit to
Ma'qil b. Yasir Muzani in his illness which caused his
death. Ma'qil said : I am going to narrate to you a hadith
which I have heard from the Messenger of Allah (SAW) and
which I would not have transmitted if I knew that I would
survive. Verily I have heard the Messenger of Allah (SAW)
saying : There is no one amongst the bondsmen who was
entrusted with the affairs of his subjects and he died in
such a state that he was dishonest in his dealing with those
3049
over whom he ruled that the Paradise is not forbidden for
him."
"(142R1) Hasan reported : 'Ubaidullah b. Ziyad went to
see Ma'qil b. Yasir and he was in agony. He ('Ubaidullah)
inquired (about his health) to which he (Ma'qil) replied : I
am narrating to you a hadith which I avoided narrating to
your before. Verily the Messenger of Allah (SAW) said :
Allah does not entrust to his bondsman the responsibility of
managing the affairs of his subjects and he dies as a
cheater (ruler) but Paradise is forbidden but Allah for such
a (ruler). He ((Ibn Ziyad) said : Why did you not narrate it
to me before this day? He replied : I (in fact) did not
narrate it to you as it was not (fit) for me to narrate that to
you."
"(226) Humran, the freed slave of 'Uthman, b. 'Affan
called for ablution. He performed ablution: He washed his
hands thrice. He then rinsed his mouth and cleaned his
nose with water (three times). He then washed his face
three times, then washed his right arm up to the elbow
three times, then washed his left arm like that, then wiped
his head: then washed his right foot upto ankle three times,
then washed his left foot like that, and then said: I saw the
Messenger of Allah (SAW) perform ablution like his
ablution of mine. Then the Messenger of Allah (SAW) said :
He who performs ablution like this ablution and then stood
up (for prayer) and offered two bows of prayer without his
thoughts to be being distracted, all his pervious sins are
expiated. Ibn Shihab said : Our scholars remarked: This is
the most complete of the ablution performed for prayer."
3050
"(226R1) Humran, the freed slave of 'Uthman, said : I saw
'Uthman invoking in a vessel (of water) and poured water
over his hands three times and then washed them. Then he
put his right hand in the vessel and rinsed his mouth and
cleaned his nose. Then he washed his face three times and
his hands up to the elbow three times; then wiped his head,
then washed his feet three times. Then he said that the
Messenger of Allah (SAW) had said : He who performed
ablution like this ablution and offered two bows of prayer
without allowing his thoughts to be being distracted, all his
pervious sins would be expiated."
"(227) Humran, the freed slave of 'Uthman, said : I heard
from "Uthman b.'Affan and he was in the courtyard of the
mosque, when the Muaththin (announcer of the prayer)
came to him at the time of afternoon prayer. So then
(Uthman) called for the ablution and performed it. He then
said : By Allah, I am narrating to you a hadith. If there
were not a verse in the Book of Allah, I would have never
narrated it to you. I heard Allah's Messenger (SAW)
saying: If a Muslim performs ablution and does it well
and offers prayer, all his (sins) during the period from
one prayer to another would be pardoned by Allah."
"(227R1) This hadith is also narrated on the authority with
the same chain of transmitters. And in the hadith of Abu
Usama the words are: He who performed the ablution well
and then offered the obligatory prayer."
"(227R2) Humran reported when 'Uthman performed
ablution he said : By Allah, I am narrating to you a hadith.
Had it not been thise verse in the Book of Allah. I would
3051
not have narrated it to you. Verily I heard the Messenger of
Allah (SAW) saying : There is no man who performed
ablution, and did it well, then offered prayer, but his sins
(which he committed) were not pardoned between the
prayer that he offered and the next one. "Urwa said : The
verse is this : Those who suppress the clear proofs and the
guidance which we have sent down.. to his words: The
cursers. (ii.15)."
"(228) 'Amr b. Said b. Al-As reported: I was with Uthman
that he called for ablution. He said: I heard Allah's
Messenger (SAW) saying : When the time for a prescribed
prayer comes, and any muslim perform ablution well and
offers his prayer) with humility and bowing, it will be an
expiation for his past sins, as long as he has not committed
a major sin; and this applied on all times."
"(229) Humran, the freed slave of 'Uthman, reported : I
brought for 'Uthman b. 'Affan the ablution. He performed it
and then said: Verily the people narrate from the
Messenger of Allah (SAW) a hadith. I do not know what
these are, but ( I know this fact) that I saw the Messenger
of Allah (SAW) perform ablution like this ablution and then
said: He who performed ablution like this, all his pervious
sins would be expiated and his prayer and going towards
the mosque would have an extra reward. In the tradition
narrated by Ibn 'Abda ( the words are )" I came to 'Uthman
and he performed ablution."
"(230) Abu Anas reported that 'Uthman performed
ablution at Maqaid and said: Should not I show you the
ablution performed by Allah's Messenger (SAW)? He then
3052
washed (the different parts of the body) three times.
Qutaiba has added in his narration the words: There were
with him (with Uthman) some of the companions of Allah's
Messenger (SAW)."
"(231) Humran b. Aban reported: I used to fetch water for
'Uthman for his purification. No day came but he took a
bath with a small quantity of water. And "Uthman said: The
Messenger of Allah (SAW) all the time of returning from
our prayer told us (certain things pertaining to
purification). Mis'ar said I find that it was afternoon
prayer. He said: I do not know whether I should tell you a
things or keep quiet. We said: Messenger of Allah, tell us if
it is good and if it is other wise, Allah and his Apostle know
better. Upon this he said : A muslim who purifies (himself)
and completes purification as enjoined upon him by Allah
and then prayer, that will expiate (his sins, he committed)
between these (prayers)."
"(231R1) Jami'b. Shaddad reported: I heard Huimran b.
Aban narrating to Abu Burda in this very mosque during
the governorship of Bishr that 'Uthman b. 'Affan said : The
Messenger of Allah (SAW) said: He who completed
ablution as Allah, the Exalted, enjoined upon him, his
obligatory prayers would be expiatious (for his minor sins
that he would commit) during (the interval) between them.
This hadith is transmitted by Ibn Muath, and in the hadith
narrated by Ghundar, the words "during the governorship
of Bishr" are ommitted and he did not mention the
obligatory prayers."
"(232) Humran, the freed slave of 'Uhtman, reported: One
3053
day "Uthman b. 'Affan performed the ablution well, and
then said : I saw Allah's Messenger (SAW) performing
ablution, the best ablution and then observed: He who
performed ablution like this and then went towards the
mosque and nothing (but the love of ) prayer urged him (to
do so), all his previous (minor) sins would be expiated."
"(232R1) Humrran, the freed slave of 'Uthman b. 'Affan,
reported on the authority of 'Uthman b. Affan that he
heard Allah's Messenger (SAW) saying : He who performed
ablution for prayer, and performed it properly, and then
went (to observe obligatory prayer and offered it along
with people or with the congregation or in the mosque,
Allah would pardon his sins.
Chapter 9
The Washing of feet Properly is an integral part of
Wudu"
"(240) Salim, the freed slave of Shaddad said: I came to
Aisha, the wife of the Holy Prophet (SAW), on the day when
sa'd b. abi Waqqas died. 'Abdel-rahman b. Abu Bakr also
came there and he performed ablution in her presence. She
(Hadrat A'isha) said: 'Abdel-Rahman, complete the
ablution as I heard the Allah's Messenger (SAW) say: Woe
to the heels because of Hell-fire."
"(240R1) 'Abdullah, the freed slave of Shaddad, came to
A'isha and transmitted from her a hadith like this (which
she narrated) from the Holy Prophet (SAW)."
"(240R2) Salim, the freed slave of Mahri, reported I and
'Abdel-Rahman b. abu Bakr went out (in order to join) the
funeral procession of Sa'd b.Abi waqqas and passed by the
3054
door of the residence if 'Aisha, and then transmitted a
hadith like this from her who (narrated it) from the Holy
Prophet (SAW)."
"(240R3) Salim, the freed slave of Shaddad b. Al-Had said:
I was in the presence of 'A'isha, and then narrated on her
authority a hadith like this from the Holy Prophet (SAW)."
"(241) 'Abdullah b. 'Amr reported: We returned from
Mecca to Medina with the Messenger of Allah (SAW), and
when we came by water on the way, some of the people
were in the hurry at the time of the afternoon prayer and
performed ablution hurriedly; and when we reached them,
their heels were dry, no water had touched them. The
Prophet (SAW) said: Woe to (dry) heels, because of Hell-
fire. Make complete ablution."
"(241R1) In the hadith transmitted by Shu'ba these words
are not there: Complete the Wudu, and there is the name of
Abu Yahya Al-A'raj (a narrator)."
"(241R2) 'Abdullah b. Amr reported: The Messenger of
Allah (SAW) lagged behind us on a journey. We traveled
(back) and he took him; and then came the time of the
afternoon prayer, and as we were going to wipe our feet he
(the Holy Prophet) called out: Woe to the heels because of
Hell-fire."
"(242) Abu Huraira reported: Allah's Apostle (SAW) saw a
man who did not wash his heels and he remarked: Woe to
the heels because of Hell-fire."
"(242R1) Abu Huraira reported: He saw people perform
ablution from a water jar. He said: Complete the ablution
for I heard Abu al-Qasim (SAW) saying: Woe to the
3055
hamstrings because of Hell-fire."
"(242R2) Abu Huraira reported: The Messenger of Allah
(SAW) said: Woe to the heels because of Hell-fire."
"(244) Abu Huraira reported: Allah's Messenger (SAW)
said: When a bondsman (a Muslim or a believer) washes
his face (in course of ablution), every sin he contemplated
with his eyes will be washed away from his face along with
water, or with the last drop of water; when he washes his
hands, every sin they committed will be effacted from his
hands by water, or with the last drop of water; and when he
washes his feet, every sin towards which his feet have
walked will be washed away with the water, or with the last
drop of water, with the result that he comes out pure from
all sins."
"(245) 'Uthman b. 'Affan reported: The Messenger of
Allah (SAW) said He who performed ablution well, his sins
would come out from his body even coming out from under
his nails."
3205. He placed before us Book 4 Kitab Al-Salat and
placed reliance on para 377 (Chapter 1) paras 524, 524R1,
524R2 (Chapter 1), para 525, 525R1, 526, 526R1, 527 (Chapter
2), paras 528R1, 528R2, 529, 530, 530R1, 531, 532 (Chapter 3)
as under:
"(377) Ibn Umar reported: When the Muslims came to
Medina, they gathered and sought to know the time of
prayer but no one summoned them. One day they discussed
the matter, and some of them said: Use something like the
bell of the Christians and some of them said: Use horn like
that of the Jews. Umar said: Why may not a man be
3056
appointed who should call (people) to prayer ? The
Messenger of Allah (may peace be upon him) said: O Bilal,
get up and summon (the people) to prayer."
"(524) Anas b. Malik reported: The Messenger of Allah
(may peace be upon him) came to Medina and stayed in the
upper part of Medina for fourteen nights with a tribe called
Bani Amr b Auf. He then sent for the chiefs of Bani Al-
Najjar, and they came with swords around their necks. He
(the narrator) said: I percieve as if I am seeing the
Messenger of Allah (may peace be upon him) on his ride
with Abu Bakr behind him and the chiefs of Banu Al-Najjar
around him till he alighted in the courtyard of Abu Ayyub.
He (the narrator ) said: The Messenger of Allah (may
peace be upon him) said prayer when the time came for
prayer, and he prayed in the fold of goats and sheep. He
then ordered mosques to be built and sent for the cheifs of
Banu Al-Najjar, and they came (to him). He (the Holy
Prophet) said to them: O Banu Al-Najjar, sell me your
hands. They said: No, by Allah, we would not demand their
price, but (reward) from the Lord. Anas said: There (in
these lands) were trees and graves of the polytheists, and
ruins. The Messenger of Allah (may peace be upon him)
ordered that the trees should be cut, and the graves should
be dug out, and the ruins should be levelled. The trees
(were thus) placed in rows towards the Qibla and the
stones were set on both sides of the door, and (while
building the mosque) they (the Companions) sang rajaz
verses along with the Messenger of Allah (may peace be
upon him):
3057
O Allah: there is no good but the good of the next world,
So help the Ansar and the Muhajirin (emigrants)."
"(524R1) Anas reported: The Messenger of Allah (may
peace be upon him) used to pray in the folds of the sheep
and goats before the mosque was built."
"(524R2) Abu Al - Tiyyah reported: I heard from Anas a
narration like this from the Messenger of Allah (may peace
be upon him)."
"(525) Al - Bara' b. Azib reported: I said prayer with the
Apostle (may peace be upon him) turning towards Bait - ul
Maqdis for sixteen months till this verse of Surah Baqara
was revealed: And wherever you are turn your faces
towards it (ii. 144). This verse was revealed when the
Apostle (may peace be upon him) had said prayer. A man
amongst his people passes by the people of Ansar as they
were engaged in prayer. He narrated to them (this
command of Allah) and they turned their faces towards the
Ka'ba."
"(525R1) Abu Ishaq reported: I heard Al-Bara saying: We
prayed with the Messenger of Allah (may peace be upon
him) (with our faces) towards Bait -ul-Maqdis for sixteen
months or seventeen months. Them we were made to
change (our direction) towards the Ka'ba."
"(526) Ibn Umar reported: As the people were praying at
Quba'a man came to them and said: it has been revelaed to
the Messenger of Allah (may peace be upon him) during
the night and he has been directed to turn towards the
Ka'ba. So turn towards it. Their faces were towards Syria
and they turned round towards Ka'ba."
3058
"(526R1) Ibn Umar reported: As the people were engaged
in the morning prayer a man came to them. The rest of the
hadith is the same."
"(527) Anas reported: The Messenger of Allah (may peace
be upon him) used to pray towards Bait-ul-Maqdis, that it
was revealed (to him): Indeed We see the turning of the
face to heaven, where of we shall assurely cause thee to
turn towards Qibla which shall please thee. So turn thy
face towards the sacred Mosque (Ka'ba) (ii. 144). A man
from Bani Salama was going; (he found the people) in
prostration (while) praying the dawn prayer and they had
said one bow. He said in a loud voice : Listen ! The Qibla
has been changed and they turned towards (the new) Qibla
(Ka'ba) in that very state."
"(528R1) A'isha reported: They (some Companions of the
Holy Prophet) were conversing with one another in the
presence of the Messenger of Allah (may peace be upon
him) during his last illness. Umm Salama and Umm
Habiba mentioned the church, and then (the hadith was)
narrated."
"(528R2) A'isha reported: The wives of the Apostle of
Allah (may peace be upon him) mentioned the church
which they had seen in Abyssinia which was called Marya,
and the rest of the hadith is the same."
"(529) A'isha reported: The Messenger of Allah (may
peace be upon him) said during his illness from which he
never recovered: Allah cursed the Jews and the Christians
that they took the graves of their prophets as mosques. She
(A'isha) reported: Had it not been so, his (the Prophet's)
3059
grave would have been in an open place, but it could not be
because it may be taken as a mosque."
"(530) Abu Huaira reported: The Messenger of Allah (may
peace be upon him) said: Let Allah destroy the Jews for
they have taken the graves of their apostles as places of
worship."
"(530R1) Abu Huraira reported: The Messenger of Allah
(may peace be upon him) said: Let there be curse of Allah
upon the Jews and the Christians for they have taken the
graves of their apostles as places of worship."
"(531) A'isha and Abdulla reported: As the Messenger of
Allah (may peace be upon him) was about to breathe his
last, he drew his sheet upon his face and when he felt
useasy, he uncovered his face and said in this very state:
Let there be curse upon the Jew and the Christians who
have taken the graves of their apostles as places of
worship. He in fact warned (his men) against what they
(the Jews and the Christians) did."
"(532) Jundub reported: I heard from the Apostle of Allah
(may peace be upon him) five days before his death and he
said: I stand acquitted before Allah that I took any one of
you as a friend, for Allah has taken me as His friend, as he
took Ibrahim as His friend. Had I taken any one of my
nation as a friend, I would have taken Abu Bakr as a
friend. Beware of those who preceded you and used to take
the graves of their prophets and righteous men as places of
worship, but you must not take graves as mosque; I forbid
you to do that."
3206. He also referred to footnote 1, 2 and 3 at page 332:
3060
"(1) The Holy Prophet has explained now polytheism
gradually develops. Is strats from the pious intention, i.e.
building of a temple by the grave of a pious man so that
there should be assocition of a religious piety to a place of
worship. But steadily the people begin to look upon the
religious man as a demigod and then elevate him to a
higher status of Godhood. This undermines the belief in the
oneness of Allah.
The pictures of the pious men are displayed in the temples
in order to keep alive their sacred memories, but with the
march of time the people begin to worship them.
(2) Perhaps this church was named after Mary, the mother
of Jesus.
(3) The Holy Prophet was buried in the small room of
Hadrat A'isha (Allah be pleased with her) where he died. It
is a coferred place with walls built on all sides of it."
3207. Next he placed reliance on paras 556 and 556R1
(Chapter 15) and its footnote 1, which say:
"(556) A'isha reported: The Apostle of Allah (may peace be
upon him) prayed in a garment which had designs over it,
so he (the Holy Prophet) said: Take it to Abu Jahm and
bring me a plain blanket from him, because its designs
have distracted me."
"(556R1) A'isha reported: The Messenger of Allah (may
peace be upon him) stood for prayer with a garment which
had designs over it. He looked at these designs and after
competing the prayer said: Take this garment to Abu Jahm
b. Huthaifa and bring me a blanket for it has distracted me
just now."
3061
"Footnote (1) It is permissible to say prayer with shoes on
one's feet provided these are not soiled with impurities.
Before saying prayer it is essential to remove the impurities
by rubbing them against dust or on sand."
3208. Reliance was also placed on "Sahih Muslim" by
Imam Muslim Vol. II Book 7, the relevant paras are as under:
"(847R2) 'Abdel-'Rahman son of Abu Said Al-Khudri
reported on the authority of his father that the Messenger
of Allah (SAW) said: Bathing on Friday for every adult,
using of Miswak and applying some perfume, that is
available, are essential. As far as perfume is concerned, it
may be used by a lady."
"(851) Abu Huraira reported what Allah's Messenger
(SAW) had said: If you ask your companion to be quiet on
friday whiel the Imam is delivering the sermon, you have in
fact chattered."
"(973) Abbad b. Abdullah b. Zubair reported that A'isha
ordered that the bier of Sa'd b. Abu Waqqas be brought into
the mosque, so she can pray for him. The people
disapproved this (act) of hers. She said: How soon the
people have forgotten that the Messenger of Allah (SAW)
had offered the funeral prayer of Suhail b. Al-Baida but in
a mosque."
"(973R1) 'Abbad b. 'Abdullah b. Zubair reported on the
authority of A'isha that when Sa'd b. Abu Waqqas died, the
wives of the Apostle of Allah (SAW) sent a message to bring
his bier into the mosque so that they can pray for him. They
(the participants of the funeral) did accordingly. It was
placed in front of their apartments and they prayed for him.
3062
It was brought out of the door (known as) Bab al-Jana'iz
which was towards the side of Maqa'id (seats). The news
reached them (the wives of the Holy Prophet) that the
people had criticised this (i.e offering of funeral prayer in
the mosque) that it was not desirable to take the bier inside
the mosque. This was conveyed to A'isha. She said: How
quickly the people criticise about what they know little.
They criticise us for carrying the bier in the mosque. The
Messenger of Allah (SAW) did not offer the funeral prayer
of Suhail b. Baida' but in the innermost part of the
mosque."
"(973R2) Abu Salama b. 'Abdel-Rahman reported on the
authority of A'isha that when Sa'd b. Abu Waqqas died she
said: Bring it (the bier) into the mosque so that I pray foe
him. But this act was disapproved. She said: By Allah, the
Messenger of Allah (SAW) prayed in the mosque for the
two sons of Baida', viz, for Suhail and his brother."
"Footnote: (1) There is a difference of opinion among the
jurists whether a funeral prayer can be offered in a mosque
or not. It is on the basis of this hadith that Imam Shafi'i of
the view that it can be offered in a mosque. Imam Abu
Hanifa and Imam Malik on the basis of a hadith recorded
in Abu Dawud (viz. The Messenger of Allah said: He who
offers funeral prayer in the mosque has nothing for him)
disapprove saying the funeral prayer in the mosque. The
scholars of Hadith."
3209. Next is "Sahih Muslim" by Imam Muslim Vol. III,
Chapter 30 paras 1610 and 1610R1 (Page 83) as under:
"(1610) Sa'id b. Zaid b. 'Amr b. Nufail (Allah be pleased
3063
with them) reported that Allah's Messenger (SAW) had
said: He who wrongly took a span of land, Allah shall
make him carry around his neck seven earths."
"(1610R1) Said b.Zaid b. 'Amr b. Nufail (Allah be pleased
with them) reported that Arwa (bint Uwais) disputed with
him (about a part of the land) of his house. He said: Leave
it and take off your claim from it, for I heard Allah's
Messenger (SAW) saying: he who took a span of land
without his right would be made to wear around his neck
seven earths on the day of Resurrection. He (Sa'id b. Zaid)
said: O Allah, make her blind if she has told a lie and make
her grave, in her house. He (the narrator) said: I saw her
blind groping (her way) by touching the walls and saying:
The curse of Sa'id b. Zaid ha hit me. And if so happened
that as she was walking in her house, she passed by a well
in her house and fell therein and that became her grave."
3210. Next is "book of the Holy Struggle-32", paras 1731,
1731R1(Chapter 2), paras 1732 and 1733 (Chapter 3), paras
1827, 1828 and footnote 2, para 1828 R1, 1829 and footnote 2
(Chapter 5), para 1839, 1839R1, 1840, 1840R1:
"(1731) On the authority of Sufyan that the Holy Prophet
(SAW) said: He dictated it one us."
"(1731R1) It has been reported from Sulaiman b. Buraid
through his father that when the Messenger of Allah (may
peace be upon him) appointed anyone as leader of an army
or detachment he would especially exhort him to fear Allah
and to be good to the Muslims who were with him. He
would say: Fight in the name of Allah and in the way of
Allah. Fight against those who disbelieve in Allah. Make
3064
a holy war; do not embezzle the spoils; do not break your
pledge; and do not mutilate (the dead) bodies; do not kill
the children. When you meet your enemies who are
polytheists, invite them to three courses of action. If they
respond to any one of these, you also accept it and keep
from doing them any harm. Invite them to (accept) Islam;
if they respond to you, accept it from them and desist from
fighting against them. Then invite them to migrate from
their lands to the land of Muhajirs and inform them that,
if they do so, they shall have all the privileges and
obligations of the Muhajirs. If they refuse to migrate, tell
them that they will have the status of Bedouin Muslims and
will be subjected to the Commands of Allah like other
Muslims, but they will not get any share from the spoils of
war or fai' except when they actually fight with the Muslims
(against the disbelievers). If they refuse to accept Islam,
demand from them the Jizya. If they agree to pay, accept
it form them and hold off you hands. If they refuse to pay
the tax, seek Allah's help and fight them. When you lay
seige to a fort and the beseiged appeal to you for protection
in the name of Allah and His Prophet, do not accord to
them the guarantee of Allah and his Prophet, but accord to
them your own guarantee and the guarantee of your
companions for it is a lesser sin that the security given by
you or your companions be disregarded than that the
security granted in the name of Allah and His Prophet be
violated. When you beseige a fort and the beseiged want
you to let them out in accordance with Allah's Command,
do not let them come out in accordance with His
3065
Command, but do so at your (own) command, for you do
not know whether or not you will be able to carry out
Allah's behest with regard to them."
"(1732) It is narrated on the authority of Abu Musa that
when the Messenger of Allah (may peace be upon him)
deputed any of his Companions on a mission, he would
say: Give tiding (to the people); do not create (in their
minds) aversion (towards religion); show them leniency
and do not be hard upon them."
"(1733) It has also been narrated by Sa'id b. Abu Burda
through his father through his grandfather that the Prophet
of Allah (may peace be upon him) sent him and Mu'ath (on
a mission) to the Yeman, and said (by way of advising
them): Show leniency (to the people); don't be hard upon
them; give them glad tidings (of Divine favours in this
world and the hereafter); and do not create aversion. Work
in collaboration and don't be divided."
"(1827) It has been narrated on the authority of Abdullah
b. 'Umar that the Messenger of Allah (may peace be upon
him) said: Behold ! The Dispensers of Justice will be
seated on the pulpits of light beside God, on the right side
of the Merciful, Exalted and Glorious. Either side of the
Being is the right side both being equally meritorious. (The
Dispensers of Justice are) those who do justice in their
rules, in matter relating to their families and in all that they
undertake to do."
"(1828) It has been reported on the authority of Abdel-
Rahman b. Shumasa who said: I came to A'isha to inquire
something from them. She said: From which people art
3066
thou? I said: I am from the people of Egypt. She said What
was the behaviour of your governor towards you in this
war of yours ? I said: We did not experience anything bad
from him. If the camel of a man from us died, he would
bestow on him a camel. If any one of us lost his slave, he
would give him a slave. If anybody was in need of the basic
necessities of life, he would provide them with provisions.
She said: Behold! The treatment that was meeted out to my
brother, Muhammad b. Abu Bakr, does not prevent me from
telling you what I heard from the Messenger of Allah (may
peace be upon him). He said in this house of mine: O God,
who (happens to) acquire some kind of control over the
affairs of my people and is hard upon them - be Thou hard
upon him, and who (happens to) acquire some kind of
control over the affairs of my people and is kind to them -
be Thou kind to him."
"(1828R1) This hadith has been narrated on the authority
of Abdel-Rahman b. Shumasa with another chain of
transmitters."
"(1829) It has been narrated on the authority of Ibn 'Umar
that the Holy Prophet (may peace be upon him) said:
Beware, every one of you is a shepherd and every one is
answerable with regard to his flock. The Caliph is a
shepherd over the people and shall be questioned about his
subjects (as to how he conducted their affairs). A man is a
guardian over the members of his family and shall be
questioned about them (as to how he looked after their
physical and moral well being). A woman is a guardian
over the household of her husband and his children and
3067
shall be questioned about them (as to how she managed the
household and brought up the children). A slave is a
guardian over the property of his master and shall be
questioned about it (as to how he safeguarded his trust).
Beware, every one of you is a guardian and everyone of
you is a guardian and every one of you shall be questioned
with regard to his trust."
"Footnote (2): In this tradition, the government's
responsibility towards the citizens has been put on a par
with father's or a mother's responsibility towards their
children. Just as the father is a shepherd - that is, a
guardian - morally and legally bound to ensure the
maintenance and well being of his family, the government
is morally and legally bound to endure the moral, spiritual,
social and economic well-being of its citizens, whose
affairs it has under-taken to as minister.
The simile of a shepherd is highly significant in this
connection. It recalls to one's mind the sympathetic tale of
The Prophet as a guide of mankind going astray. The idea
behind it is that the shepherd is more careful of the well-
being of his flock then even the flock itself. He is always on
the alert with regard to his flock and takes full care of the
animals so that these may not go astray and fall victims to
the beasts of prey. The Prophet is shepherd of humanity,
always thinkings of their welfare, of their sufferings and
always exhorting them to move along the path of
righteousness and religious piety. There is a deep love in
the hearts of The Prophet for the ailing humanity and a
strong will to cure it. It is with a spirit of deep love,
3068
affection and self-sacrifice that the father serves his family
and it should be with the same emotions of love and spirit
of sacrifice that the rulers should serve the people of the
State."
"(1839) It has been narrated on the authority of Ibn 'Umar
that the Holy Prophet (may peace be upon him) said: It is
obligatory on a Muslim that he should listen (to the ruler
appointed over him) and obey him whether he likes it or
not, except that he is ordered to do a sin. If he is ordered to
so a sinful act, a Muslim should neither listen to him nor
should he obey his orders.
"(1839R1) This hadith has been transmitted on the
authority of 'Ubaidullah."
"(1840) It has been narrated on the authority of Abu
'Abdel-Rahman from Ali that the Messenger of Allah (may
peace be upon him) sent a force (on a mission) and
appointed over them a man. He kindled a fire and said:
Enter it. Some people made up their minds to enter it (the
fire), (carrying out the order of their commander), but the
others said: We fled from the fire (that's why we have some
into the fold of Islam). The matter was reported to the
Messenger of Allah (may peace be upon him). He said to
those who contemplated entering (the fire at the order of
their commander): If you had entered it, you would have
remained there until the Day of Judgement. He commended
the act of the latter group and said: There is no submission
in matters involving God's disobedience or displeasure,
submission is obligatory only in what is good (and
reasonable)."
3069
"(1840R1) It has been narrated on the authority of 'Ali
who said: The Messenger of Allah (may peace be upon
him) sent an expedition and appointed over the Mujahids a
man from the Ansar. (While making the appointment), he
ordered that his word should be listened to and obeyed.
They made him angry in a matter. He said: Collect for me
dry wood. They collected it for him. Then he said: Kindle a
fire. They kindled (the fire). Then he said: Didn't the
Messenger of Allah (may peace be upon him) order you to
listen to me and obey (my orders) ? They said: Yes. He
said: Enter the fire. The narrator says: (At this), they began
to look at one another and said: We fled from the fire to
(find refuge with) the Messenger of Allah (may peace be
upon him) (and now you order us to enter it). They stood
quiet until his anger cooled down and the fire went out.
When they returned, they related the incident to the
Messenger of Allah (may peace be upon him). He said: if
they had entered it, they would not have come out.
Obedience (to the commander) is obligatory only in what is
good."
"(1854R2) Another version of the tradition narrated on
the same authority attributes the same words to the
messenger of Allah (may peace be upon him). But he said:
That who denied got free, and that who hated is saved."
"Footnote (1) This hadith gives a clear idea for how long
and to what extent should the citizen exercise patience with
an unjust government. Upholding and establishing of
prayer on the part of a ruler is his main qualification for
which he deserves obedience from the citizen in Ma'ruf and
3070
which does not permit them to overthrow his government
by violent means. The upholding of prayer says
Muhammad Asad has a far wider meaning than the mere
holding of congregational prayers, it denotes as it does at
the beginning of the second chapter of the Qur'an a
positive upholding of the faith.
The Holy Qur'an in Surat xxvv, verse 41, lays down
in clear terms the main functions of the Head of an Islamic
State: Muslim are those who, if We give them power in the
land, establish prayer and Zakat (popor-due) and enjoin
virtue and forbid evils."
"(2104) 'A'isha reported that Gabriel (peace be upon him)
promised Allah's Messenger (may peace be upon him) to
come at a definite hour. That hour came but he did not visit
him. And there was in his hand (in the hand of Allah's
Apostle) a staff. He threw it from this hand and said: Never
has Allah or His Messengers (angles) ever broken their
promise. Then he case a glance (and by chance) found a
puupy under his cot and said: 'A'isha, when did this dog
enter here? She said: By Allah, I don't know. He then
commended and it was turned out. Then Gabriel came and
Allah's Messenger (may peace be upon him)said to him :
You promised me and I wanted for you, but you did not
come, whereupon he sad: It was the dog in your house
which prevented me (to come), for we (angels) do not enter
a house in which there is a dog or a picture."
"(2104R1) This hadith has been narrated on the authority
of Abi Hazim with the same chain of transmitters that
Gabriel had promised Allah's Messenger (may peace be
3071
upon him) that he would come; the rest of the hadith is the
same, but it is not so lengthy as the other one."
"(2105) Maimuna reported that one morning Allah's
Messenger (may peace be upon him) was silent with grief.
Maimuna said: Allah's Messenger. I find a change in you
mood today. Allah's Messenger (may peace be upon him)
said : Gabriel had promised me that he would meet me
tonight, but he did not meet me. By Allah, he never broke
his promises, and Allah's Messenger (may peace be upon
him) spent the day in this sad (mood). Then it occurred to
him that there had been a puupy under their cot. He
commanded and it was turned out. He then took some
water in his hand and sprinkled it at that place. When it
was evening Gabriel met him and he said to him: You
promised me that you would meet me the previous night.
He said: Yes, but we do not enter a house in which there
is a dog or a picture. Then on that very morning he
commanded the killing of the dogs until he announced that
the dog kept for the orchards should also be killed, but he
spared the dog meant for the protection of extensive fields
(or big gardens)."
"(2106) Abu Talha reported that Allah's Apostle (may
peace be upon him) had said: Angels do not enter a house
in which there is a dog or a picture."
"(2106R1) Abu hadith reported: I heard Allah's Messenger
(may peace be upon him) saying: Angles do not enter the
house in which there is a dog or a statue."
"(2106R2) This hadith has been reported on the authority
of Zuhri with the same chain of transmitters."
3072
"(2106R3) Abu Talha, the companion of Allah's Messenger
(may peace be upon him), reported that Allah's Messenger
(may peace be upon him) had said: Verily, angles do not
enter the house in which there is a picture. Busr
reported: Zaid fell ill and we went to inquire after his
health and (found) that there was hanging at his door a
curtain with a picture on it. I said to 'Ubaidullah Khaulani
who had been under the patronage of Maimuna, the wife of
Allah's Apostle (may peace be upon him): Did not Zadi
himself inform us before about (the Holy Prophet's
command pertaining to the pictures), whereupon
'Ubaidullah said: Did not you hear when he said: Except
the prints on the cloth?"
"(2106R4) Abu Talha reported that Allah's Messenger
(may peace be upon him) said: Angles do not enter a house
in which there is a picture. Busr said: Zaid b. Khalid fell
sick and we visited him to inquire after his health. As we
were in his house (we saw) a curtain having a picture on it.
I said to 'Ubaidullah Kahulam: Did not he narrate to us
(the Holy Prophet's command pertaining to pictures) ?
Thereupon he said: He in fact did that (but he also said):
Except the prints upon the cloth. Did not you hear this? I
said: No, whereupon he said: He had a mentioned this."
"(2106R5) Abu Talha Ansari reported that Allah's
Messenger (may peace be upon him) had said: Angles do
not enter the house in which there is a picture or
portraits."
"(2107) I came to 'A'isha and said to her: This tells me
what I have received from Allah's Apostle (may peace be
3073
upon him) had said: Angles of not enter the house in which
there is a picture or a dog, (and further added) whether she
had heard Allah's Messenger (may peace be upon him)
mentioning it. She said: No (I did not hear this myself), but
I narrate to you what I saw him doing. I testify that he (the
Holy Prophet) set out for an expedition. I took a carpet and
screened the door with it. When he (the Holy Prophet)
came back he saw that carpet and I perceived signs of
disapproval on his face. He pulled it until it was torn or it
was cut (into pieces) and he said: God has not commanded
us to clothe stones and clay. We cut it (the curtain) and he
(the Holy Prophet) did not find fault with it."
"(2107R1) 'A'isha reported: We has a curtain with us
which had portraits of birds upon it. Whenever a visitor
came he found then in front of him. Thereupon Allah's
Messenger (may peace be upon him) said to me: Change
them for whenever I enter the room I see them and it brings
to my mind (the pleasures) of worldly life. She said: We had
with us a sheet which had silk badges upon it and we used
to wear it."
"(2107R2) This hadith has been transmitted on the
authority of Ibn Muthanna. But he added: Allah's
Messenger (may peace be upon him) did not command us
to tear that."
"(2107R10) This hadi'th has been narrated on the
authority of Shu'ba with the same chain of transmitters."
"(2107R11) 'A'isha reported : Allah's Apostle (may
peace be upon him) visited me when I had screened (my
door) with a carpet having pictures on it. He removed it
3074
and we made cushions out of that."
"(2107R12) 'A'isha, the wife of Allah's Messenger
(may peace be upon him), reported that she had hung a
curtain which had pictures upon it. Allah's Messenger (may
peace be upon him) entered (the room) and he pulled it,
'A'isha said: I then tore it and prepared two cushions out of
that. A person who was then in that company and whose
name was Rabi'a b. 'Ata the freed slave of Banu Zahr,
asked Did you hear Abu Muhammad mentioning what
'A'isha has ........ that Allah's Messenger (may peace be
upon him) used to recline upon them? Ibn Al-Qaa'sim said:
No, but I heard Qa'sim b. Muhammad saying so."
"(2107R13) 'A'isha reported that she bought a carpet
which had pictures on it. When Allah's Messenger (may
peace be upon him) saw that, he stayed at the door and did
not get in. I perceived or I was made to perceive upon his
face signs of disgust. She said: Allah's Messenger, I offer
repentance to Allah and His Messenger, (but tell me) what
is the sin that I have committed. Thereupon Allah's
Messenger (may peace be upon him) said: What is this
carpet? She said: I bought it for you so that you might sit
on it and take rest. Thereupon Allah's Messenger (may
peace be upon him) said: 'The owners of these pictures
would be tormented and they would be asked to bring to
life what they tried to create. He then said: Angels do not
enter the house in which there is a picture."
"(2108) Ibn 'Umar reported that Allah's Messenger (may
peace be upon him) had said: Those who paint pictures
would be punished on the Day of Resurrection and it would
3075
be said to them: Breathe soul into what you have created."
Footnote 1: "...What is idolatry? It is nothing but the
worship of someone else besides Allah. In old days pictures
were employed as a means to propagate the worship of
saints and apostles, but now in our days these pictures are
used as a means to propagate hero-worship which is
another name of idolatry. The idea of "personality cult" has
been popularised mainly with the help of pictures and
statues - the idea which has gone a long way in the
defication of national horoes and leaders. This is nothing
exterminated root and branch and there is no fear of its
beings revived and hence no harm in painting of pictures,
is not sound. The form of idolatry has in fact changed in
the sense that now the idols of saints and apostles are not
worshipped, but the pictures, but the pictures and statues of
heroes are today revered with the same devotion and
passion with which the demigods were worshipped in the
past."
"(2110) Muslem said: I read this before Nasrb, 'Ali Al-
Jahdami and he read it before other narrators, the last one
being Ibn Sa'id b. Abi Al-Hasan that a person came to Ibn
'Abbas and said: I am the person who paints pictures; give
me a religious verdict about them. He (Ibn 'Abbas) said to
him: Come near me (still further). He came near him so
much so that he placed his hand upon his head and said: I
am going to narrate to you what I heard from Allah's
Messenger (may peace be upon him). I heard him saying:
all the painters who make pictures would be in the fire of
Hell. The soul will be breathed in every picture prepared by
3076
him and it shall punish him in the Hell, and he (Ibn 'Abbas)
said: If you have to do it at all, then paint the pictures of
trees and lifeless things; and Nasrb. 'Ali confirmed it."
"Footnote (2) These words of Ibn 'Abbas implied a
sanction for the painting of lifeless things, for example,
tress, flowers, landscpae, mountains and rivers, etc. But the
style in which the eminent Companion of The Holy Prophet
(may peace be upon him) expressed this sanction clearly
indicated that it is not something very much desirable. It
should not, however, lead on to conclude that Islam is
opposed to art. Art is the expression of spiritual values in
terms of beauty, arts is thus a response to the glory of God,
to the beauty of god, and to Divine goodness also which it
interprets in terms of beauty. Thus, as long as the sense of
ideal beauty exists in the world, love for art cannot be
banished from the human souls. Islam is not opposed to
art; it is rather in one sense akin to religion as both art and
religion are an expression of man's sense of spiritual
significance of the universe. Both are an attempt to
perceive, not the things which are temporal, but the things
which are unseen and eternal. It is, however, wrong to
conceive that the expressions of art should necessarily be
the same as the so-called Lovers of art have suggested.
These expressions differ with the fundamental attitude that
the people adopt in regard to the unseen realities of the
universe and to the ideals of beauty. The painting of
pictures and the carving of statues are not, therefore, the
only channels of artistic expressions. There are hundred
and one other ways of giving captivating forms to one's
3077
sense of beauty and to one's perception of unseen Reality.
Islam has no doubt prohibited the paiting of living and the
carving of human statues, but Muslim artists have
expressed their artistic genius in so many other forms. The
essense, almost the symbol, of that tradition was the
arabesque: That rather involved arrangement of
geometrical forms stylized plan-elements and lettering that
has become the hail-mark of Islamic art, and on which so
much of Islam's artistic genius has been expended.
"(2111) Abu Zura' reported: I visited the house of Marwan
in the company of Abu Huraira and he found pictures there,
whereupon he said: I heard Allah's Messenger (may peace
be upon him) saying : Allah, the Glorious and Exalted,
said: Who is a wrongdoer than one who tries to create
creation like My creation. Let him create an atom or a
grain of wheat or that of barley."
"(2111R1) This hadith has been transmitted on the
authority of Abu Zura and he said: Abu Huraira went to the
house of Sa'id or Marwan which they had built in Madina
and he (Abu Huraira) saw a painter who had been paiting
pictures in his house, whereupon he told that Allah's
Messenger (may peace be upon him) had said like this, but
he mentioned the words: "Let him create the grain of
barley."
"(2112) Abu Huraira reported that: Allah's Messenger
(may peace be upon him) had said: Angels do not enter the
house in which there are portrays or pictures."
"(2113) Abu Huraira reported Allah's Messenger (may
peace be upon him) had said: Angels do not accompany the
3078
travellers who have with them a dog and a bell."
"(2113R4) This hadith has been reported on the authority
of Suhail with the same chain of transmitters."
"(2114) Abu Huraira reported that Allah's messenger (may
peace be upon him) had said: The bell is the musical
intrument of the Satan."
3211. Sri Mishra placed before us English translation of
Jami' At-Tirmidhi Volume 1 to 5 compiled by Imam Hafiz Abu
Eisa Mohammad Ibn Eisa At-Tirmidhi translated by Abu
Khaliyl (USA), Ahadith edited and referenced by Hafiz Abu
Tahir Zubair 'Ali Za'i, final review by Islamic Research Section
Darussalam published by Maktaba Dar-us-Salam, 2007. The
relevant paras are as under:
"190. Ibn ' Umar narrated. "When the Muslims arrived in
Al-Madinah, they used to assemble for the Salat, and guess
the time for it. There was no one who called for it (the
prayer). One day they discussed that and some of them
said that they should use a bell like the bell the Christians
use. Others said they should use a trumpet like the horn the
Jews use. But 'Umar [bin Al-Khattab] said: 'Wouldn't it be
better if we had a man call for the prayer?" He said: "So
Allah's Messenger said: 'O Bilal Stand up and call for the
Salat." (Sahih) Abu 'Eisa said: This Hadith is Hasan Sahih
Gharib as a narration of Ibn 'Umar.
Comments:
The prophet told 'Abdullah bin Zaid to teach Bilal these
words, because he had a sweet and loud voice. Some said.
Anda (In Hadith no 189) means 'beautiful and some said:
'loud'"
3079
"Adhan, he calls the Iqamah, (Da'if)
[He said:] There is something on this topic from Ibn Umar.
Abu Eisa said: We only know of the Hadith of Ziyad from
the narration of Al-Ifriqi, and Al-Ifriqi is weak according to
the people of Hadith Yahya bin Sa'eed Al-Qattan and
others graded him weak. Ahmad said: 'I do not write the
narrations of Al-Ifriqi."
He said: I saw Muhammad bin Isma'il strengthening his
case, and he was saying: "He is Muqarab (average) in
Hadith."
Most of the people of knowledge act according to this:
(They say) [that] whoever calls the Adhan, he calls the
Iqamah."
Comments:
This Hadith is Weak. (for more details see: Ad-Daifah,
Hadith: 35]. Therefore it is incorrect to prove the right of
calling Iqamah by the Caller of Adhan only."
"Chapter-55. What Has Been Related About The Dislike
For Forming Rows Between Columns
229. 'Abdul-Hamid bin Mahmud said: "We prayed behind
one of the Amirs, the people compelled us such that we
prayed between two columns. When we had prayed, Anas
bin Malik said: 'We would be prevented from his during the
time of Allah's Iyas Messenger" (Sahih)
There is something on this topic from Qurrah bin Al-
Muzani.
Abd Eisa said: The Hadith of Anas is a Hasan Sahih
Hadith
There are those among the people of knowledge who
3080
disliked lines being formed between columns. This is the
opinion of Ahmad and Ishaq.
And there are those among the people of knowledge who
permitted it."
"Qutaibah bin Saeed narrated that to us (saying): "Nuh
bin Qais narrated that to us: from 'Abdur Rahman the freed
slave of Qais, from Ziyad Al-Numairi, from Anas, from the
prophet.
Mahmud bin Labid (One of the narrators in no. 318) saw
the prophet and Mahmud bin Ar-Rabi saw the prophet.
They were both small boys in Al-Madinah.
Comments:
The mosques in the world are the houses of Allah, the
centre of the spread of His religion and of preaching, an
explicit place for His remembrance and every need will be
compensated in the Hereafter accordingly: therefore the
construction of a mosque is a deed of great fortune: the
more sincerity there is in a deed the more marvellous the
house will be in Paradise. Participating in the construction
of a mosque is also a form of it."
"Chapter 121. Undesirability Of Taking The Grave As A
Masjid
320. Ibn 'Abbas narrated: "Allah's Messenger cursed the
women who visit the graves, and those who use them as
Masajid and put torches on them." (Da'if)
He said: There are narrations on this topic from Abu
Hurairah and Aishah.
Abu Eisa said: The Hadith of Ibn Abbas is a Hasan Hadith.
Comments:
3081
Women's wailing and crying over the graves,
demonstrating indecency in dress or committing acts
contrary to the Shari'ah is impermissible, but if they visit
the graves merely for learning a lesson for the Hereafter
and to take heed, which will decrease the interest of
worldly life and increase the concerns about the Hereafter,
then they are allowed. Likewise constructing a building
over a grave or to kindle a lamp or candle over it is also
prohibited."
"Chapter 122. What Has Been Related About Sleeping
In The Masjid
321. Ibn 'Umar narrated: "We would sleep in the Masjid
during the time of Allah's Messenger and we were young
men." (Sahih)
Abu 'Eisa said: The Hadith of Ibn Umar is a Hasan
Sahih Hadith.
There are those among the people of knowledge who
allowed sleeping in the Masjid.
Ibn Abbas said: "It is not to be used as a home nor
a place for talking about this or that."
There are those among the people of knowledge who
agreed with the saying of Ibn 'Abbas.
Comments:
If the sleeping of a person in a mosque is for
religious purposes, that it makes easy Congregational
prayer. Night prayer, recitation and remembrances etc. then
doubtlessly it is allowed, but using it habitually as a
relaxing place is not allowed; yet it is allowed if there is
an emergency and difficult circumstance."
3082
"It has been reported that (Abdullah) bin al-Mubarak said
about this Hadith: "Whoever bathes completely and
'Whoever performs Ghusl' means washes his head and
performs Ghusl.
(He said:) There are narrations on this topic from Abu
Bakr, 'Imran bin Husain, Salman, Abu Dharr, abu Sa'eed,
Ibn 'Umar, and abu Ayyub.
Abu 'Eisa said: The Hadith of Aws bin Aws is a Hasan
Hadith, and Abu Al-Ash'ath As-San'ani's name is Sharahil
bin Adah.
(And Abu Janab is Yahya bin Habib Al-Qassab Al-Kufi).
Comments:
It is evident from this Hadith that if a person takes a
bath with great care and sets out early for Friday
prayers and he listens to the sermon attentively, this will
yield him a great reward and recompense. The reward of
each step is equal to the standiing in prayer and observing
fast for a whole year."
"Chapter 6. What Has Been Related About Going
Ear'y To The Friday Prayer
499. Abu Hurairah narrated that Allah's Messenger said:
"Whoever performs Ghusl on Friday - the Ghusl for
Janabah - then he goes, he is like one who gave a camel in
charity. Whoever goes in the second hour, then he is like
one who gave a cow in charity."
"624. Muhammad bin Bash-shar (Al-'Abdi) narrated to us,
Muhammad bin Jafar narrated to us, from Shu'bah, from
'Amr bin Murrah who said: "I asked Abu 'Ubaidah bin
Abdullah: 'Did yo remember anything from 'Abdullah?' He
3083
said, 'No.''
"Comments:
Some of the scholars divided Jizyah into two
categories. A): Jizyah which is levied on the non-Muslims
with their consent. It has no fixed amount. The ruler will
decide the appropriate and affordable amount according to
the circumstances. B): The second category of Jizyah is
levied on non-Muslims after gaining victory and authority
overthem; its due amount is fixed. Four Dirham monthly
which will make forty-eight Dirham annually are due from
a well off person, two Dirham monthly which will make
twenty-four Dirham annually are due from a middle class,
and one Dirham monthly which will make twelve Dirham
annually are due from the poor."
"Chapter 11. What Has Been Related About: There is
No Jizyah Required From The Muslims
633. Ibn Abbas narrated that the Messenger of Allah said:
"Two Qiblahs in one land are of no benefit, and there is no
Jizyah upon the Muslims." (Da'if)
"Comments:
Allamah Taur Bishti said, two religions cannot
function together equally in the same land. No Muslim
should be disgraced and humiliated in the country of
disbelievers, and a disbeliever cannot live in an Islamic
country without paying the Jizyah and neither is he allowed
to preach and propagate his religion openly."
"Chapter 57. What Has Been Related About It Being
Disliked to Tread On Graves, Sit On Them, (And Pray
Towards Them)
3084
1050. Abu Marthad Al-Ghanawi narrated that the Prophet
said: "Do not sit on the graves not perform Salat towards
them."
(He said:) There are narrations on this topic from
Abu Hurairah,' Amr bin Hazm, and Bashir bin Al-
Khasasiyyah.
(Another route) with this chain, and it is similar.
1051. (Another chain) from Abu Marthad Al-ghanawl from
the Prophet, similar (to no. 1050), but it does not contain
"from Abu Idris" and this is what is correct.
Abu Eisa said: Muhammad said: "The narration of
Ibn Al-Mubarak is mistaken, Ibn Al-Mubarak is the one
who made the mistake, he added from Abu Idris Al-
Khawlani which it is Busr bin Ubaidullah, from Wathilah.'''
This is how it was reported by more than one from
'Abdur-Rahman bin Yazid bin Jabir, it does not contain Abu
Idris Al-Khawlani. And Busr bin 'Ubaidullah heard from
Wathilah bin Al-Asqa'.
Comments:
It is not proper to destroy the graves. Sitting of
walking over the graves is also not allowed. Praying or
performing prayers facing the graves is unlawful."
"Chapter 58. What Has Been Related About It Being
Disliked To Plaster Graves And Write On Them
1052. Jabir narrated:" The Messenger of Allah prohibited
plastering graves, writing on them, building over them and
treading on them."
Abu 'Eisa said: This Hadith is Hasan Sahih, it has been
reported through other routes from Jabir.
3085
Some of the people of knowledge, among them Al-
Hasan Al-Basri, permitted covering it with clay.
Ash-Shafi said: "There is no harm if the grave is
covered with clay."
"Chapter 60. What Has Been Related About The
Permission To Visit the Graves
1054. Sulaiman bin Buraidah narrated from his father that
the Messenger of Allah said: "I had prohibited you from
visiting the graves. But Muhammad was permitted to visit
the grave of his mother: so visit them, for they will remind
you of the Hereafter."
(He said:) There are narrations on this topic from Abu
Saeed. Ibn Mas'ud, anas, Abu Hurairah, and Umm
Salamah.
Abu Eisa said: The Hadith of Buraidah is a Hasan
Sahih Hadith. This is acted upon according to the people of
knowledge. They did not see any harm in visiting the
graves. This is the view of Ibn Al Mubarak, Ash-Shafi'i.
Ahmad and Ishaq."
"Chapter 65. What Has Been Related About Who The
Martyrs Are
1063. Abu Hurairah narrated that the Messenger of Allah
said: "the martyrs are five: Those who die of the plague,
stomach illness, drowning, being crushed, and the martyr
in the cause of Allah." (Sahih)
"Chapter 31. About Taking The Jizyah From The
Zoroastrians
1586. Bajalah bin 'Abdah narrated: "I was a scribe for Jaz
bin Mu'awiyah at Manadhir when 'Umar's letter came to us
3086
(saying): 'Inspect the Zoroastrians around you to take the
Jizyah from them. For indeed 'Abdur-Rahman bin 'Awf
informed me that the Messenger of Allah took the Jizyah
from the Zoroastrians of Hajar.'''
(Abu 'Eisa said:) This Hadith is Hasan."
"1587. Bajalah narrated that 'Umar would not take
the Jizyah from the Zoroastrians until 'Abdur-Rahman bin
'Awf informed him that the Prophet took the Jizyah from the
Zoroastrians of Hajar." (Sahih)
There is more dialogue in the Hadith than this. And
this Hadith is Hasan Sahih."
"1588. Malik narrated from Az-Zuhri, that Saib bin Yazid
said: "The Messenger of Allah took the Jizyah from the
Zoroastrians of Bahrain, and 'Umar took it in Persia, and
'Uthman took it from the Persians." (Hasan)
I asked Muhammad about this, so he said: "It is:
Malik from Az-Zuhri from the Prophet.'''
"Comments:
A tax (Jizyah) is imposed on non-Muslims living in a
Muslim country against the security and protction provided
to them to live in peace. They are supposed to help the
Muslims in defense of the country as well as paying the
tax."
"Chapter 32. What Has Been Related About What Is
Lawful From The Wealth Of Ahl Adh-Dhimmah
1589. 'Uqbah bin 'Amir narrated: "I said: 'O Messenger of
Allah! We come across a people and they do not host us,
and they do not give us our rights, and we do not take
anything from them. So the Messenger of Allah said: 'If
3087
they refuse such that you can only take by force, then take.''
(Sahih)
(Abu Eisa said:) This Hadith is Hasan. It has been
reported by Al Laith bin Sa'd from Yazid bin Abi Habib as
well.
This Hadith only means that they would go out for
battles and they would pass a people amount whom they
would not find any food to buy for a price. So the Prophet
told them: If they refuse to sell to you, such that you have to
take it forcefully, then take it. This is how the explanation
has been related in some of the Ahadith. And it has been
related that Umar bin Al-Khatab, may Allah be pleased
with him, would order similarly."
"Comments:
Hospitality of Arabs was an exemplary tradition, but
the conduct of non-Muslims was extraordinarily biased
against the Muslims. They not only neglected their
traditional hospitality, but also refused to sell food to
Muslims to show their hatred against them. There was no
way out against their harsh behaviour, so the Muslims were
allowed to use force for obtaining food, as it is impossible
to continue a journey without foodstuff."
"Chapter 33. What Has Been Related About Hijrah
1590. Ibn Abbas narrated that on the day of the Conquest
of Makkah, the Messenger of Allah said: There is no Hijrah
after the conquest, there is only Jihad and intention, and
when you are called to go forth (for battle), then go."
(Sahih)
(He said:) There are narrations on this topic from Abu
3088
Sa'eed, Abdullah bin Amr. And Abdullah bin Habshi.
(Abu Eisa said:) This Hadith is Hasan Sahih. Sufyan
Ath-Thawri reported it similarly from Mansur bin Al-
Mutamir."
"Comments:
After the conquest of Makkah, the people started
entering the religion of Islam, and there was no problem
with manifesting one's Islam in the land. People made
homes where ever they wanted, and lived in different towns.
Now there was no need for emigration. (from Makkah to
Al-Madi'ah) but people moved from one place to another
place for Hajj 'Umrah, Jihad and ....................
"Then he passed the kettles and ordered that they be
weighted, then he distributed it between them and equated
a camel tp tem sheep." (Sahih)
(Abu 'Eisa said:) Sufyan Ath Thawri reported it from
his father, from 'Abayah, from his grandfather Rafi' bin
Khadij, and he did not mention "from his father" in it.
This was narrated to us by Mahmud bin Ghailan
(who said): "Wakf" narrated it to us from Sufyan," And this
is more correct. 'Abayah bin Rifa'ah heard from him
grandfather Fafi' bin Khadij.
He said: There are narrations on this topic from
Tha'labah bin Al-Hakum, Anas, Abu Rihanah, Abu Ad-
Durda', 'Abdur-Rahman bin Samurah, Zaid bin Khalid,
Jabir, Abu Hurairah, and Abu Ayyab."
"Comments:
Most people of knowledge agree that when the
warriors enter the land of the enemy, they are allowed to
3089
take food and fodder from there according to their needs,
however it should be rationed as indicated in this naration.
(Al-Mughni v. 13. p.176.)"
"1601. Anas narrated that the Messenger of Allah
said: "Whoever plunders then he is not of us." (Sahih)
(Abu Eisa said:) This Hadith is Hasan Sahih Gharib
as a Hadith of Anas."
"Comments:
Plundering and looting the property of others is an
open violation of Islamic Law and against the basic
concept of brotherhood in Islam, therefore, according to the
words used in this narration "He is not from us".
"Chapter 55. What Has Been Related About Having
Amicable Relations With People
1987. Abu dharr said: "The Messenger of Allah said to me:
'Have Taqwa of Allah wherever you are, and follow an evil
deed with a good one to wipe it out, and treat the people
with good behavior.'' (Hasan)
He said: There is something on this topic from Abu
Hurairah.
(Abu Eisa said:) This Hadith is Hasan Sahih.
(Another chain) with similar. And (another chain)
from Mu'adh bin Jabal, from the Prophet with similar.
Mahmud said: "What is correct is the Hadith of Abu
Dharr."
Comments:
The fountain head of all virtue and bulwark against
all evil is the fear of Allah, and the remedy for all ills is
goodness and virtue. As for the believer, all his grandeur
3090
and glory lies in inculcating virtuous behaviour."
"Comments:
Allah has, without a doubt, invested eloquence some
speech, elegance of style, sweetness of the tongue and
grandeur and aptness of the articulated phrases and words
with such a power that they can keep the audiences spell
bound and mesmerize the listeners."
"Chapter 83. What Has Been Relate About Oppression
2030. Ibn Umar narrated that the Prophet said:
"Oppression shall be darkness on the Day of Judgement."
(Sahih)
(Abu Eisa said:) There are narrations on this topic
from 'Abdullah bin 'Amr, 'Aishah, abu Musa, Abu Hurairah,
and Jabir. This Hadith is Hasan Gharib Sahih as a
narration of Ibn Umar.
Comments:
Tyranny and oppression in this world shall be
requited by darkness and doom on the Day of Judgement to
which the Qur'an refers when Allah rhetorically poses the
question: "Who rescues you from the darkness of the land
and sea?" (6.63)"
"Chapter 13. What Has Been Related About 'The Most
Virtuous Jihad Is A Just Statement Before A Tyrannical
Ruler'
2174. Abu Sa'eed Al-Khudri narrated that the Prophet said:
"Indeed, among the greatest types of Jihad is a just
statement before a tyrannical ruler." (Hasan)
(Abu Eisa said:) There is something on this topic from Abu
Umamah.
3091
And this Hadith is Hasan Gharib from this route.
Comments:
The expression 'Kalimat Al-'Adl' (just statement) as
used here, means commanding what is good and
prohibiting what is evil. To enjoin good to a tyrannical
ruler or prohibit him from doing wrong is inviting disaster
for oneself, may perhaps signing one's own death warrant,
while going out to face an enemy is not necessarily to court
injury or death. That is why admonishing a tyrannical ruler
has been described in the Hadith as the highest form of
Jihad."
"Chapter 2. Whoever Guards Most Against The
Unlawful, then He Is The Most Worshipping among The
People.
2305. Al-Hasan narrated from Abu Hurairan that the
Messenger of Allah said: "Who will take these statements
from me, so that he may act upon them, or teach one who
will act upon them?" So Abu Hurairah said: "I said: 'I
shall O Messenger of Allah! So he took my hand and
enumerated five (things), he said: "Be on guard against the
unlawful and you shall be the most worshipping among the
people, be satisfied with what Allah has allotted for you
and you shall be the richest of the people, be kind to your
neighbor and you shall be a believer, love for the people
what you love for yourself and you shall be a Muslim. And
do not laugh too much, for indeed increased laughter kills
the heart." (Daif)
(Abu Eisa said:) This Hadith is Gharib, we do not know of
it except as a narration of Jafar bin Sulaiman (a narrator
3092
in the chain), and Al-Hasan did not hear anything from
Abu Hurairah.
This is what was reported from Ayyub, Yunus bin
'Obaid, and Ali bin Zaid, he said, Al-Hasan did not hear
from Abu Harairah Abu Ubaidah An Naji reported this
Hadith from al Hasan as his saying he did not mention.
"From abu Hurairah from the Prophet in it.
Comments:
a. Every one of us should learn the Ahadith with the
mention of acting upon them in case due to some reason, he
is not able to act upon them, he must teach them to those
who would act upon them.
b. It is an accepted fact that warding off harm and
destruction is of greater importance in life than going after
gains and profits. It is also a patent truth that a person who
has the gut to avoid unlawful acts also has the courage to
perform virtuous deeds. It must also be noted that failing to
carry out the commanded acts is an act of sin. Therefore,
the greatest form of worship and obeisance to Allah is to
avoid all things declared hateful or unlawful by Him."
"Chapter 15. The Hadith: "The World Compared To The
Hereafter Is But Like What One Of You Gets When
Placing His Finger Into The Sea"
2323. Qais bin Abi Hazim said: I heard Mustawrid, a
member of Banu Fihr, saying. The Messenger of Allah said:
"The world compared to the Hereafter is but like what one
of you gets when placing his finger into the sea so look at
what you draw from it." (Sahih)
( Abu Eisa said ) this Hadith is Hasan Sahih. (Ismail)
3093
bin abi Khalid's ( a narrator in the chain) Kunyah is Abu
Abdullah, and Qais bin Abi Hasim's father's name is 'Abd
bin 'Awl and he was a Companion.
Comments:
The Hadith is in fact intended to convey the idea that
the world, when compared to the Hereafter, is as
insignificant as is the drop of water sticking to a man's
finger in comparison with the sea. The parable has just
been coined to deliver a message. Otherwise in reality, the
world does not weigh even as much as we understand from
the parable since the world, along with all its
paraphernalia, is at best temporal and limited while the
Hereafter is limitless and never ending. And it is a known
fact that the limited and temporal cannot be compared with
the never ending and limitless."
"Chapter 16. What Has Been Related About "The World
Is A Prison For The Believer And A Paradise For The
Disbeliever'
2324. Abu Huraitah narrated that the Messenger of Allah
said: "The world is a prison for the believer and Paradise
for the disbeleiver." (Sahih)
(Abu Eisa Said:) This Hadith is Hasan Sahih.
Comments:
The main characteristic of a prison is that the
prisoner in it is not free to lead a life of his choice, but is
bound by the laws of the prison and the whims of its
officers. He is neither free in eating and drinking, nor in
sleeping and awakening, nor in moving about nor in
meeting with the people at will. In short, he has no freedom
3094
of any kind in a prison house, and has willy-nilly to obey
the orders of others. The second thing is that no prisoner
loves his prison like home, but is always on the lookout to
somehow get out of it. Paradise, one the other hand, is a
place where the inhabitants will have no such restrictions.
Each person will live a life of his choice, and every desire
of his will be fulfilled, and he will never feel the desire to
get out of it."
"Chapter 44. What Has Been Related About Angels Do
Not Enter The House that Contains An Image Or A Dog
2804. Ibn Abbas narrated: "I heard abu Talhah saying: 'I
heard the Messenger of Allah saying: "The angels do not
enter a house in which there is a dog or an object of
images." (Sahih)
(Abu 'Eisa said:) This Hadith is Hasan Sahih.
Comments:
The taking or drawing of a picture is not allowed,
keeping it is also not permissible, and whoever does so is
deprived of the blessed and merciful supplications of the
angels; while a person is in need of mercy and blessing at
every moment. Likewise, a dog is an impure animal and
some are of a satanic nature and the angels despise the
devil."
3212. Next is Muwatta' Imam Malik translated by
Professor Muhammad Rahimuddin (First Edition in 1981,
Seventh improved edition in 2006) published by Kitab Bhavan,
New Delhi. Para 958 (Chapter 272 page 205/206) is as under:
"Yahya b. Sa'id reported that when Abu Bakr Siddiq sent
an army to Syria, he went on foot with Yazid b. Abu Sufyan
3095
who was the commander of a quarter of the forces. Yazid
said to Abu Bakr : Either you mount up or I shall dismount.
Abu Bakr replied : Neither you will dismount nor will I
ride. I consider these steps to be a virtue in the path of the
Lord. You will find some people who imagine they have
devoted their lives to Allah (the hermits), leave them to
their work; you will find some people who shave their
heads in the middle (the Magi), strike them with your
swords. I instruct you in ten matters : Do not kill women or
children, nor the old and infirm; do not cut fruit-bearing
trees; do not destroy any town; do not cut the gums of
sheep or camels except for purposes of eating; do not burn
date-trees nor submerge them; do not steal from booty and
do not be cowardly."
3213. Next is Chapter 273 Para 960 page 206 as under:
"(960) A man of Kufah reported that 'Umar b. al-Khattab
wrote to a commander of the army: I have received
information that some of you call an unbeliever when he
mounts a hillock and gives up fighting, and ask him not to
fear and then, getting the opportunity, kill him. I swear by
Him Who is the Master of my life, if I should learn anyone
doing so, I shall behead him."
3214. Then Chapter 284 at page 218 as under:
"About the Land of the Dhimmi Who Embraces Islam
Imam Malik was asked: If an imam levies jizyah on a
nation of the non-believers, and one of them embraces
Islam, will his land and property remain his or become the
property of the Muslims? Imam Malik said : If the non-
believers agree to pay jizyah amicably without resort to
3096
fighting anyone converting to Islam his land and
property will be his, but if they are subdued by the
sword, their lands and other property will become
Muslim property even if any one of them converts to
Islam."
3215. Book XXIV Kitab Al-Aqdiyah, Para 1393 (Chapter
430), para 1683 (Chapter 540) and Para 1741 (Chapter 560) are
as under:
"(1393) Umm Salamah, wife of the Prophet (may peace be
upon him), reported that the Messenger of Allah (may
peace be upon him) declared: I am a human being too. You
come to me disputing and quarreling. Perhaps some of you
indulge in logic to prove your assertions and it may be that
I give my decision on the strength of your argumentation.
Should I, therefore, give one that which his brother is
entitled to, he should not take it, for it would be as if I am
giving him a coal of fire."
"(1683) 'Abbad b. Tamim reported that Abu Bashir Ansari
informed him that he was with the Messenger of Allah (may
peace be upon him) on one of his journeys. The Messenger
of Allah (may peace be upon him) sent word through a man
when people were sleeping, to cut off from the necks of
camels straps of wool or any kind of strap."
"(1741) Rafi b. Ishaq, who was the freedman of Shifa,
reported : I and 'Abd Allah b. Abi Talhah went together to
Abu Sa'id Khudri to see him in his illness. Abu Sa'id said :
The Messenger of Allah (may peace be upon him) told me
that angels did not enter a house where there were pictures
and images. Ishaq is doubtful whether Abu Sa'id said
3097
pictures or images."
3216. Then reliance was placed on "The Spirit of Islam
(A History of the Evolution and Ideals of Islam with a Life of
the Prophet)" by Syed Ameer Ali (First Published in 1923,
reprinted in LPP 1990, 1995, 1997, 2002, 2010 published by
Low Price Publications, Delhi), the relevant parts are as under:
"A mosque was soon built, in the erection of which
Mohammed assisted with his own hands; and houses for
the accommodation of the exiles rose apace. Two brothers,
who owned the land on which it was proposed to build the
mosque, had offered it as a free gift; but as they were
orphans, the Prophet paid them its value.
The building was simple in form and structure, suited
to the unostentatious religion he taught. The walls were of
brick and earth, and the roof of palm leaves. A portion of
the mosque was set apart as a habitation for those who had
no home of their own.
Everything in this humble place of worship was
conducted with the greatest simplicity. Mohammed
preached and prayed standing on the bare ground or
leaning against a palm tree, and the devoted hearts around
him beat in unison with his soul-stirring words.
"He who is not affectionate to God's creatures and to
his own children," he would say, "God will not be
affectionate to him. Every Moslem who clothes the naked
will be clothed by God in the green robes of Paradise."
In one of his sermons he thus dwelt on the subject of
charity : "When God created the earth, it shook and
trembled, until He put mountain upon it to make it firm.
3098
Then the angels asked, 'O God, is there anything in Thy
creation stronger than these mountains?' And god replied,
'Iron is stronger than the mountains, for it breaks them.'
'And is there anything in Thy creation stronger than iron?'
'Yes; fire is stronger than iron, for it melts it.' 'Is there
anything in Thy creation stronger than fire?' ' Yes, water,
for it quenches fire.' 'O Lord is there anything in Thy
creation, stronger than water?' 'Yes; wind, for it overcomes
water and puts it in motion.' 'Oh, our Sustainer, is there
anything in Thy creation stronger than wind?' 'Yes; a good
man giving alms; if he give with his right hand and conceal
it from his left, he overcomes all things.'' (Page 54)
"It was about this time that the Prophet granted to
the monks of the monastery of St. Catherine, near Mount
Sinai, and to all Christians, a Charter which has been
justly designated as one of the noblest monuments of
enlightened tolerance that the history of the world can
produce. This remarkable document, which has been
faithfully preserved by the annalists of Islam, displays a
marvellous breadth of view and liberality of conception. By
it the Prophet secured to the Christians privileges and
immunities which they did not possess even under
sovereigns of their own creed; and declared that any
Moslem violating and abusing what was therein ordered,
should be regarded as a violater of God's testament, a
transgressor of His commandments, and a slighter of
His faith. He undertook himself, and enjoined on his
followers, to protect the Christians, to defend their
churches, the residences of their priests, and to guard
3099
them from all injuries. They were not to be unfairly taxed;
no bishop was to be driven out of his bishopric; no
Christian was to be forced to reject his religion; no monk
was to be expelled from his monastery; no pilgrim was to
be detained from his pilgrimage. Nor were the Christian
churches to be pulled down for the sake of building
mosques or houses for the Moslems. Christian women
married to Moslems were to enjoy their own religion, and
not to be subjected to compulsion or annoyance of any kind
on that account. If Christians should stand in need of
assistance for the repair of their churches or monasteries,
or any other matter pertaining to their religion, the
Moslems were to assist them. This was not to be considered
as taking part in their religion, but as merely rendering
them assistance in their need, and complying with the
ordinances of the Prophet which were made in their favour
by the authority of God and of His Apostle." (Page 84)
"Accordingly, towards the end of this year, during the
month of pilgrimage, Ali was commissioned to read a
proclamation to the assembled multitudes, on the day of the
great Sacrifice (Yeum-un-Nahr), which should strike
straight at the heart of idolatry and the immoralities
attendant upon it : "No idolater shall, after this year,
perform the pilgrimage; no one shall make the circuit
(of the temple) naked ; whoever hath a treaty with the
Prophet, it shall continue binding till its termination; for
the rest, four months are allowed to every man to return
to his territories; after that there will exist no obligation
on the Prophet, except towards those with whom treaties
3100
have been concluded." (Page 108)
"The great Teacher, who was fully conscious of the
exigencies of his own times, and the requirements of the
people with whom he had to deal,- people sunk in a slough
of social and moral despond, - with his keen insight and
breadth of views, perceived, and one may say foretold, that
a time would come when the accidental and temporary
regulations would have to be differentiated from the
permanent and general. "Ye are in an age, "he declared,
"in which, if ye abandon one-tenth of what is ordered, ye
will be ruined. After this, a time will come when he who
shall observe one-tenth of what is now ordered will be
redeemed.
As we have already observed, the blight which has
fallen on Musulman nations is not due to the teachings of
the Master. No religion contained greater promise of
development, no faith was purer, of more in conformity with
the progressive demands of humanity.
The present stagnation of the Musulman communities
is principally due to the notion which has fixed itself on the
minds of the generality of Moslems, that the right to the
exercise of private judgment ceased with the early legists,
that its exercise in modern times is sinful, and that a
Moslem in order to be regarded as an orthodox follower of
Mohammed should belong to one or the other of the
schools established by the schoolmen of Islam, and
abandon his judgment absolutely to the interpretations of
men who lived in the ninth century, and could have no
conception of the necessities of the twentieth.
3101
Among the Sunnis, it is the common belief that since
the four Imams, no doctor has arisen qualified to interpret
the laws of the Prophet. No account is taken of the altered
circumstances in which Moslems are now placed; the
conclusions at which these learned legists arrived several
centuries ago are held to be equally applicable to the
present day. Among the Shiahs, the Akhbari will not allow
his judgment to travel beyond the dictates of "the
expounders of the law." The Prophet had consecrated
reason as the highest and noblest function of the human
intellect. Our schoolmen and their servile followers have
made its exercise a sin and a crime." (Page 183/184)
"And hence it is that most of the rules and regulations
which govern now the conscience of so many professors of
the faith are hardly derived from any express and positive
declarations of the Koran, but for the most part from the
lego-religious books with which the Islamic world was
flooded in the later centuries. "Just as the Hebrews
deposed their Pentareuch in favour of the Talmud," justly
observes an English writer, "so the Moslems have
abolished the Koran in favour of the traditions and
decisions of the learned." "We do not mean to say," he adds
most pertinently, "that any Mohammedan if asked what was
the text-book of his religion, would answer anything but the
'Koran' , but we do mean that practically it is not the
Koran that guides his belief or practice. In the Middle Ages
of Christendom it was not the New Testament, but the
Summa Theologica of Thomas Aquinas, that decided
questions of orthodoxy; and in the present day, does the
3102
orthodox churchman usually derive his creed from a
personal investigation of the teaching of Christ in the
Gospels? Probably, if he refers to a document at all the
Church Cateehism contents him; or if he be of a peculiarly
inquiring disposition, a perusal of the Thirty-nine Articles
will resolve all doubts. Yet he too would say his religion
was drawn from the Gospels, and would not confess to the
medium through which it was filtered. In precisely the same
way modern Mohammedanism is constructed, and a large
part of what Moslems now believe and practise is not to be
found in the Koran at all."
And yet each system, each school contains germs of
improvement, and if development is now stopped, it is not
even the fault of the lawyers. It is due to a want of
apprehension of the spirit of the Master's enunciations, and
even of those of the fathers of the Church." (Page 185)
"In the hour of his greatest triumph, when the
Arabian Prophet entered the old shrine of Mecca and broke
down the idols, it was not in wrath or religious rage, but in
pity, that he said-"Truth is come, darkness departeth,"
-announcing amnesty almost universal, commanding
protection to the weak and poor, and freeing fugitive slaves.
Mohammed did not merely preach toleration; he
embodied it into a law. To all conquered nations he
offered liberty of worship. A nominal tribute was the only
compensation they were required to pay for the observance
and enjoyment of their faith. Once the tax or tribute was
agreed upon, every interference with their religion or the
liberty of conscience was regarded as a direct
3103
contravention of the laws of Islam. Could so much be
said of other creeds? Proselytism by the sward was wholly
contrary to the instincts of Mohammed, and wrangling over
creeds his abhorrence. Repeatedly he exclaims, "Why
wrangle over that which you know not; try to excel in good
works; when you shall return to God, He will tell you about
that in which you have differed." (Page 213)
"...An examination, however, of the principles upon
which the relations of Moslem states with non-Moslem
countries were based, shows a far greater degree of
liberality than has been evinced by Christian writers on
international law. It is only in recent times, and under
stress of circumstances that non-Christian states have been
admitted into the "comity of nations." The Moslem jurists,
one the other hand, differentiate between the condition of
belligerency and that of peace. The expression, Dar ul-
Harb, thus includes countries with which the Moslems are
at war; whilst the States with which they are at peace are
the Dar ul-Aman." The harbi, the inhabitants of the Dar ul-
Harb, is an alien, pure and simple. He has no right to enter
Islamic States without express permission. But once he
receives the aman or guarantee of safety from even the
poorest Moslem, he is perfectly secure from molestation for
the space of one year. On the expiration of that period, he
is bound to depart. The inhabitant of the Dar ul-Aman is a
mustamin. The aman may be for ever or for a limited
duration; but so long as it lasts, the mustamin's treatment is
regulated in strict accordance with the terms of the treaty
with his country." The mustamins were governed by their
3104
own laws, were exempt from taxation and enjoyed other
privileges." (Page 215)
"It has been said that a warlike spirit was infused
into medieval Christianity by aggressive Islam! The
massacres of Justiman and the fearful wars of Christian
Clovis in the name of religion, occurred long before the
time of Mohammed.
Compare, again, the conduct of the Christian
Crosaders with that of the Moslems. "When the Khalif
Omar took Jerusalem, A.D. 637, he rode into the city by the
side of the Patriarch Sophronius, conversing with him on
its antiquities. At the hour of prayer, he declined to perform
his devotions in the Church of the Resurrection, in which
he chanced to be, but prayed on the steps of the Church of
Constantine; for, said he to the Patriarch, 'had I done so,
the Musulmans in a future age might have infringed the
treaty, under colour of imitating my example.' But in the
capture by the Crusaders, the brains of young children
were dashed out against the walls, infants were pitched
over the battlements; men were roasted at fires; some were
ripped up, to see if they had swallowed gold; the jews were
driven into their synagogue, and there burnt; a massacre of
nearly 70,000 persons took place;" (Page 220)
"This latter document has, for the most part,
furnished the guiding principle to all Moslem rulers in
their mode of dealing with their non-Moslem subjects, and
if they have departed from it in any instance the cause is to
be found in the character of the particular sovereign. If we
separate the political necessity which has often spoken and
3105
acted in the name of religion, no faith is more tolerant than
Islam to the followers of other creeds. "Reasons of State"
have led a sovereign here and there to display a certain
degree of intolerance, or to insist upon a certain uniformity
of faith; but the system itself has ever maintained the most
complete tolerance. Christians and Jaws, as a rule, have
never been molested in the exercise of their religion, or
constrained to change their faith. If they are required to
pay a special tax, it is in lieu of military service, and it is
but right that those who enjoy the protection of the State
should contribute in some shape to the public burdens.
Towards the idolaters there was greater strictness in theory,
but in practice the law was equally liberal. If at any time
they were treated with harshness, the cause is to be found
in the passions of the ruler or the population. The religious
element was used only as a pretext." (Page 272)
"The non-Moslem subjects were not preluded from
building new churches or temples. Only in places
exclusively inhabited by Moslems a rule of this kind existed
in theory. "No new Church or temple," said Abdullah bin
abbas, ''can be erected in a town solely inhabited by
Moslems; but in other places where there are already
Zimmis inhabiting from before, we must abide by our
contract with them." In practice, however, the prohibition
was totally disregarded. In the reign of Mamun, we hear of
eleven thousand Christian churches, besides hundreds of
synagogues and fire-temples within the empire. This
enlightened monarch, who has been represented as "a
bitter enemy" of the christians, included in his Council the
3106
representatives of all the communities under his sway,-
Moslems, Jews, Christians, Sabaeans and Zoroastrians;
whilst the rights and privileges of the Christian hierarchy
were carefully regulated and guaranteed.
It is a notable fact, with few parallels even in modern
history, that after the conquest of Egypt the Caliph Omar
scrupulously preserved intact the property dedicated to the
Christian churches and continued the allowances made by
the former government for the support of the priests.
The best testimony to the toleration of the early
Moslem government is furnished by the Christians
themselves. In the reign of Osman (the third Caliph), the
Christian Patriarch of Mery addressed the Bishop of Fars,
named Simeon, in the following terms: "The Arabs who
have been given by God the kingdom (of the earth) do not
attack the Christian faith, on the contrary they help us in
our religion; they respect our God and our Saints, and
bestow gifts on our churches and monasteries."
In order to avoid the least semblance of high-
handedness, no Moslem was allowed to acquire the land of
a zimmi even by purchase. "Neither the Imam nor the
Sultan could dispossess a zimmi of his property."
The Moslems and the zimmis were absolutely
equal in the eye of the law. "Their blood, "said Ali the
Caliph, "was like our blood." (Page 274)
"An examination of the political condition of the
Moslems under the early Caliphs brings into view a
popular government administered by an elective chief with
limited powers. The prerogatives of the head of the State
3107
were confined to administrative and executive matters,
such as the regulation of the police, control of the army,
transaction of foreign affairs, disbursement of the finances,
etc. But he could never act in contravention of the
recognised law.
The tribunals were not dependent on the government.
Their decisions were supreme; and the early Caliphs could
not assume the power of pardoning those whom the regular
tribunals had condemned. The law was the same for the
poor as for the rich, for the man in power as for the
labourer in the field.
As time advances the stringency of the system is
relaxed but the form is always maintained. Even the
usurpers, who, without right, by treachery and murder
seized the reins of government and who in their persons
represented the pagan oligarchy which had been displaced
by the teachings of Islam, observed more or less the
outward semblance of law-abiding executive heads of a
representative government. And the rulers of the later
dynasties, when they overstepped the bounds, often
unlimited, of arbitrary power, were restrained by the
sentence of the general body of jurisconsults, which in all
Musulman States serves as a constitutional check on the
sovereign. In the early times, however, the "Companions"
of the Master formed as it were an effective Council of the
State. The consideration attached to the title of
"Companion of the Prophet "was as great in the camp as in
the city. The powerful influence which they possessed
increased with the conquests of the Moslems." (Page 278)
3108
"The importance which Islam attaches to the duties
of sovereigns towards their subjects, and the manner in
which it promotes the freedom and equality of the people
and protects them against the oppression of their rulers, is
shown in a remarkable work on the reciprocal rights of
sovereigns and subjects, by Safi-ud-din Mohammed bin Ali
bin Taba Taba, commonly known as Ibn ut-Tiktaka. The
book was composed in 701 A.H. (1301-2), and is dedicated
to Fakhr ud-din 'Isa bin Ibrahim, Ameer of Mosul.
The first part deals with the duties of sovereigns to
their subjects, and the rules of the administration of public
affairs and political economy. The author describes the
qualities essential for a sovereign,-wisdom, justice,
knowledge of the wants and wishes of his people, and the
fear of God; and adds emphatically that this latter quality
is the root of all good and the key to all blessings, "for
when the king is conscious of the presence of God, His
servants will enjoy the blessings of peace and security."
The sovereign must also possess the quality of mercy, and
"this is the greatest of all good qualities." He must have an
ever-present desire to benefit his subjects, and consult with
them on their wants; for the Prophet consulted always with
his Companions, and God hath said." "Consult with them
on every affair." In the administration of public affairs, it is
the sovereign's duty to superintend the public income,
guard the lives and property of his subjects, maintain
peace, check the evil-doer, prevent injuries. He must always
keep his word, and then, adds the author significantly. "the
duty of the subject is obedience, but no subject is bound to
3109
obey a tyrant." Ibn Rushd (the great Averroes) says, " the
tyrant is he who governs for himself, and not for his
people."
The laws of the Moslems, based on equitable
principles, and remarkable for their simplicity and
precision, did not demand an obedience either difficult to
render or incompatible with the intelligence of mankind.
The countries where the Moslems established themselves
remained exempt from the disastrous consequences of the
feudal system and the feudal code. "Admitting no privilege,
no caste, their legislation produced two grand results, -that
of freeing the soil from factitious burdens imposed by
barbarian laws, and of assuring to individuals perfect
equality of rights." (Page 288/289)
3217. Sri P.R.Ganpati Ayyer while adopting the
submission of Sri Mishra also placed before us certain extracts
from "Hindu and Mahomedan Endowments" by Abdur
Rahim 1918. Chapter XIV relating to Mohammeden Law of
Waqfs, to the following effect:
"It may be a truism to say that the appropriator can only
constitute such property as wakf as over which he has a
disposing power. If he is not the owner of the property, no
wakf can attach. This is also the Shiah Law. Although this
may be a t.ism certain other consequences may appear to
flow from this. It may be thought that if somehow the
appropriator acquires the ownership later on or the true
owner consents later on, the wakf will not be affected. The
former part of the statement at that seems, however, not to
represent the Mahomedan Law. Thus Baillie in his Digest
3110
of Mahomedan Law says: "It is also a condition that the
thing appropriated be the appropriator's property at the
time of the appropriation; so that if one were to ...rp a
piece of land, appropriate and then purchase it from the
owner, and pay the price, or compound with him for other
property, which is actually delivered up it will not be a
wakf. Then a man make an appropriation for certain good
purposes if had belonging to another, and then becomes the
proprietor of the wakf is not lawful, though it becomes so if
allowed by the proprietor." so also, according to the Shiah
Law, "if one should appropriate a thing which is not his
own, the wakf will not be valid. But if the real owner should
sanction the appropriation, that will give it validity
according to some of .doctors, the sanction being
tantamount, in their opinion, to the new appropriation." If
the appropriator is owner only of the shares out of 16 and
purports to make the whole wakf it will good to the extent
of the appropriator's share.
If possession is necessary for the validity of a wakf
the some other consequences flow from the condition that a
person should own the property which he appropriates as
wakf. Thus it is said in Baillie : "If a bequest were made of
land of which the legatee immediately makes a wakf, after
which the testator dies, the land is not wakf; or if a donee
of lands should make an appropriation of it before taking
possession, and should make an appropriation of it before
taking possession, and should thus take possession, the
wakf will not be valid. Yet if possession were taken of land
given by an invalid gift, and it were ten made a wakf, it will
3111
be lawful, the donee being responsible for its value; and if
one should purchase by an invalid sale, take possession,
and then make an appropriation of the subject of sale in
favour of the poor, the wakf will be lawful, subject to the
like responsibility for its value to the seller; but if the
appropriation were made before taking possession, it will
not be lawful. When a man buys land by a lawful sale and
make an appropriation of it before taking possession and
paying the price, the matter is in suspense until he pays the
price and takes possession, when the wakf is lawful, but if
he die without leaving any property, the land is to be sole,
and the wakf is void. And if a right is established in the
property or it is claimed by a shoofee, under his right of
pre-emption, after the purchase has been made, the wakf is
void." The principle deducible from the above is that a
wakf of property before the full proprietary rights in it have
vested in the person appropriating it is, generally and
subject to certain exceptions, invalid."
3218. He also placed reliance on the "Principles of
Mahomedan Law" by Sir D.F.Mulla, First Edition 1906, 19th
Edition revised by Mr. M. Hidayatullah in 1990 (Fourth Reprint
in 1993). Paras 174 and 176 are as under:
"174. The dedication must be permanent.- The dedication
must be permanent. A wakf, therefore, for a limited period,
e.g., twenty years, is not valid. Further, the purpose for
which a wakf is created must be of a permanent character."
"176. Subject of wakf must belong to wakif.- The property
dedicated by way of wakf must belong to the wakif
(dedicator) at the time of dedication. A person who is in
3112
fact the owner of the property but is under the belief that he
is only a mutawalli thereof is competent to make a valid
wakf of the property. What is to be seen in such cases is
whether or not that person had a power of disposition over
the property."
3219. Sri Ravi Shankar Prasad, Senior Advocate
contended that the impugned mosque is contrary to Quranik
injunctions and cannot be termed as mosque in terms of Islamic
Law. Referring to "Mulla's Principle of Mohammedan Law"
edited by M. Hidayatullah 19th Edition, he submitted that there
is a consistent view of various authorities, i.e., Macnaghten,
Amir Ali, Baillie and Hedaya as translated by Hamilton
mentioned in the said book there is a consistent view that where
the title of the land was disputed no valid mosque can be
constructed thereat.
3220. A mosque built without the consent of the land
owner is against the wishes of Allah and is clearly prohibited. In
"Principles and precedents of Moohummudan Law" by W.H.
Macnaghten, 1825 (Second Edition), Chapter X, Case No. V
page 335 which deals with the case of mosque build without the
consent of the land owner. He refers to the following:
"Both land and building are included in the term mosque.
It is neither simply land nor simply building but it
comprises both. The land is the chief part of it because the
foundation of the mosque stands upon it and the
superstructure is dependent on the land. Under these
circumstances without the consent of the Fakeer who is the
landlord, the building cannot in the legal sense be termed a
mosque because no one is at liberty to erect a building on
3113
the land of another without that other's consent and if he
do so the law sanctions its being razed to the ground."
3221. He refers to page 336-337 of the aforesaid book of
W.H. Macnaghten where the author has quoted Kazee Khan:
"The appropriation of a superstructure without its
basis is not allowable, an edifice independently of its
founder is not a mosque. Further as per Shurhi Viqya if
anyone build or plant on the land of another let the
thing built or planted be razed or rooted out."
3222. In "The Law Relating to Gifts, Trusts and
Testamentary Dispositions Among the Mahommedans" by
Syed Ameer Ali (Tagore Law Lectures, 1884) at page 236 and
337it says:
"A sovereign cannot give any portion of the land
acquired by treaty and negotiation to be converted into a
mosque without the consent of the owners, but he can give
any portion of the land acquired by war, provided it does
not interfere with the rights of way possessed by any
individual."
Hedaya is quoted as " If a person usurps land and build
and plant thereon , he will be desired to eradicate and raise
his plants or buildings"
3223. He submitted that the above passage shows that if
the right of way of an individual is important then the right of an
entire community to offer worship at the land in question is of
greater sanctity. He also referred to the following passage from
"A Digest of Moohummudan Law" by Neil B.E. Baillie
(1875), Chapter VII, page 616, title "How a Musjid is
Constituted" says:
3114
"A sick man has made his mansion a Musjid and
died but it neither falls within a third of his property nor is
allowed by his heirs: the whole of it is heritage and the
making of it a Musjid is void because the heirs having a
right in it there has been no separation from the rights of
mankind and a confused portion has been made a Musjid
which is void."
3224. In "The Hedaya" (A Commentary on the
Mussulman Laws) translated by the order of the Governor
General by Charles Hamilton (Premier Book Hose, Lahore):
"If a person convert the centre hall of his house into
a mosque giving general admission into it, still it does not
stand as a mosque but remains saleable and inheritable
because a mosque is a place in which no person possesses
any right of obstruction; and wherever a man has such a
right with respect to the surrounding parts the same must
necessarily affect the place enclosed in them. The place,
therefore, cannot be a mosque; besides it is necessarily a
thoroughfare for the family and consequently does not
appertain solely to God."
3225. "The History of Islam" by Akbar Shah
Najeebabadi, revised by Safi-ur-Rahman Mubarakpuri,
published by Darussalam, Riyadh, Saudi Arabia, he submitted
that the said book was written in Urdu Language in 1972 and
became a classic thereafter. It contains an authentic events in
concise form from the famous historics of Islam written in
Arabic and Persian languages. Its English translation was done
by Darussalam in three volumes. He refers from Vol. I page 148.
It narrates the histories of prophet into Al-Madinah. There is a
3115
specific reference about a deserted land being the property of
two orphan boys Sahl and Suhail. The said land was offered by
Muadhbin Afra for building a mosque as the two orphan boys
were related to him and he would make them part of the land.
But the Prophet asserted "I want to buy it and will not take it
without paying the price." Sri Prasad contended that authentic
real life of Prophet shows that the Holy and Noble sole imposed
strict injunctions for building a mosque, i.e., land of an orphan
despite the consent of guardian was not agreed to be taken
unless price is paid for, could the Babari mosque erected
forcibly by breaking a temple at a place held sacred by Hindus,
be at all described as a valid mosque and can the plaintiffs seek
any declaration as such when the disputed structure is not a
valid mosque in terms of Islamic Law. He also referred to
certain extracts of Holy Quran by Mohammad Abdul Haleem
Eliasi, translated in English by Abdullah Yusuf Ali, first
published in 1934 revised edition 2000 by Eliash Family Book
Service, Charminar, Hyderabad, India.
"Chapter-II (The Cow-II), Part-III, at Page 44, Verse
256:"Let there be no compulsion in religion".
Chapter-II (The Cow-II), Part-I, Page 7, Verse 42:"And
cover not Truth with falsehood nor conceal the Truth when
ye know (what it is)."
Chapter-III (The Family of Imran-III), Part-IV, at Page 71,
Verse 140:"Allah loveth not those that do wrong."
Chapter-VII (The Heights), Part-IX, Page 170, Verse
157:"For He commands them what is just and forbids them
what is evil; He allows them as lawful what is good (and
pure) and prohibits them from what is bad (and impure)."
3116
3226. He pointed out that the meaning of the word Islam
means peace and submission. Koran is Al-Furqan, i.e., one
showing truth from falsehood and right from wrong. Hence any
forcible construction of a mosque is against Quranik injunctions
and void ab initio. The disputed structure known as Babari
mosque is an invalid structure and has no protection in Islamic
Law.
3227. Sri G. Rajagopalan, learned Senior Advocate
advancing the submissions in the line of Sri P.N. Mishra,
Advocate and Sri Ravi Shankar Prasad, Senior Advocate
submitted that the meaning of the word mosque or a waqf needs
satisfaction of certain essential ingredients required by Islamic
texts. It is admitted by the plaintiffs that the disputed structure
built after a war between the Babar and then King of Ayodhya.
No pleading that it was a vacant site and the mosque was built
thereat for the benefit of muslims. It is well said that "Men may
lie but circumstances never". A bare look of the photographs of
the disputed structure would show that non islamic structure was
converted into Islamic one. On the victory at Ayodhya, Babar or
his commander built the structure in question with view to
deprive Hindus of their Holy spot, i.e., the revered and pious
place of birth of Lord Rama. Their attempt to continue with the
building in question, to maintain as mosque felt later on, also
that the construction of Ram Chabutara and others which were
non-Islamic structures and continuously worshipped by Hindus.
A mosque cannot have several Hindu features including idols
carved on the pillars affixed in its building. Then he refers to the
essential conditions of the arrangement of wazoo, absence of
minarets to contend that the building in dispute could not be a
3117
mosque since these are the essential features of all mosque. For
this purpose he placed reliance on "Hindu and Mohammaden
Endowments" by P.R. Ganapathy Iyer 1918, page 388.
Whether built or could not be built as a mosque, the portion of
the site continued to be worshipped by Hindus. When the
building had several Hindu idol carvings and the outer courtyard
of the building was used for Hindu idol worship, the structure
could not be used as mosque at all. It cannot be presumed that
the muslims would offer prayer/Namaz at a structure which is
against the tenets of Islam. He also contended that the necessary
pleadings are absent. The details as to who was the wakif,
whether Babar or his commander, what was the nature of
dedication, whether he was owner of the site, in what manner
the property was acquired and was there a divestment of interest
are some important questions which have not been pleaded at all
and in the absence of relevant pleadings and facts the same
cannot be added by evidence only. He also pleaded that there is
no evidence that Babar was sovereign as there was no
coronation of Babar at all. Even if it is admitted that Babar was
a king he has no proprietary right in the soil so as to dedicate the
land in question to God. In India as well as in Islamic countries
king never own the soil but only collect tax. If in Islamic
countries only the king own soil, the concept of waqf itself
would not have originated. He refers to Dr. Paras Diwan's
"Law of Endowments, Wakfs and Turst" mentioning about
first waqf in Islam, as follows:
"The Wakfs are founded on the two traditions of the
Prophet though the fact of the matter is that they were
developed in the later Islam by ijma, the consensus of the
3118
learned. The first wakf is Islam came into existence in the
following circumstances: The land on which the prophet
laid the foundation of Masjid Navi in Medina in the first
century of Islam belonged to two orphans. The Prophet
insisted to pay the price of land, but the orphans entered.
"No, by God we will not take the price, we will take it from
God". The second tradition is:One omer Ibn-al-khattab on
acquiring land in Khyber went to the Prophet and sought
his counsel as to how could be make the best use of the
land, for a pious and charitable purpose. The Prophet
declared, "Tie up the property (corpus) and devote the
usufruct to human beings, and it is not to be sold or made
the subject of gift or inheritance; devote its produce to your
children, your kindered and the poor in the way of God.
"Acting accordingly, Omer laid down that the property
would not be sold or given away in gift, nor would it
devolve by succession; its income would be devoted to
charity, for the poor, slaves should be freed, provisions
should be made for travelers, and guests should be
entertained."
3228. In order to constitute a waqf ownership of land is
mandatory and in case of conquer by a person as king, the only
right he had is to collect tax but would not own the soil. He
refers to various instances when the muslim kings had
purchased lands for construction of Tombs etc. In the alternative
he submitted that the outer courtyard is occupied by Hindus
since a long time and a property partly cannot be occupied by
muslims and Hindus so as to constitute a waqf. If there is no
valid creation of waqf the fact that prayers offered therein would
3119
not make it a waqf. He lastly submitted that Sunni Board has no
right to file a suit since the property in question is not a waqf in
accordance with the Islamic tenets.
3229. Sri R.L. Verma adopting all the above arguments
advanced on behalf of learned counsels for various parties
moved ahead with his arguments relying on "Muslim Vidhi (A
Text-Book of Mahomedan Law)" by Mahesh Prasad Tandon,
5th Edn. published by Allahabad Law Agency wherein on page
212 the learned author has referred to Amir Ali's book (Vol. 1,
4th Edn. Page 201 to the following effect:
^^ifj.kker% ;fn ,d oDQ] fdlh ,slh lEifRr ds fy, fdlh
O;fDr }kjk l`ftr fd;k tkrk gS ftls fd fof/k&fo:) <ax ls vftZr
fd;k x;k gS] rks og voS/k gksxkA^^
3230. Sri R.L. Verma placed reliance on "Law of
Endowments (Hindu & Mahomedan)" by A. Ghosh, Second
Edn. published by Eastern Law House, Calcutta. It says that the
waqf is the detention of a thing in the implied ownership of
Almighty God, in such a manner that its profits may revert to or
be applied for the benefit of mankind; and the appropriation is
obligatory, so that the thing appropriated can neither be sold, nor
given, nor inherited. Under Shia law, waqf is a contract while
under the Sunni law, it is a unilateral disposition of property, and
as such not subject to the rules of contract. In respect to the Shia
law of waqfs, the author has further said on page 491-492 as
under:
"Perhaps the most notable of these cases is Wasiq Ali Khan
v. The Government which, though a case relating to a Shia
Wakf, viz, the celebrated endowment under the will of Haji
Muhammad Mohsin for the Imambara at Hooghly was
3120
dealt with by the Sadar Dewani Adalat upon the principles
of the Sunni school of Mahomedan law which was then
prevalent as the Mahomedan law administered by the
Courts of British India. The case was decided so long ago
as the 22nd of September 1836, and it is a matter of doubt
whether in those days the Shia law was ever administered
by the Courts of the British India as the rule of decision,
even when Shias were concerned. Mr. Baillie at the outset
of the introduction to his Imameea law describes the
history of the manner in which the Shia law came to be
recognised in India, and it may be safely stated that it was
not till the ruling of their Lordships of the Privy Council in
Rajah Deedar Hossien v. Ranee Zahooroon-nissa decided
in 1841 that the enforceability of the Shia law by the
British Courts in India was placed upon a firm footing. In
that case their Lordships observed, 'it is true that the Sunni
law has generally prevailed, because the great majority of
the Indian Mahomedans are Sunnis, there being very few
families of the Shia sect except those of the reigning
princes, which will account for the prevalence of the Sunni
doctrines in the Courts, but there is no practice which
excludes the application of the Shia law to the rights of
persons professing the tenants of that sect."
3231. In Sunni law, according to Abu Hanifa, a detaining
of it in the ownership of the appropriator, but without the power
of alienation, and a bestowing of its produce in charity. The
learned author on page 498-499 says:
"It must, therefore, be taken that the Shia law recognises
wakf not as a unilateral disposition of property, as it is
3121
recognised in the Sunni law, but as a contract which ,
according to the requirements of juristic notions,
irrespective of either of these two systems, must be a
transaction inter vivos, and this ex necessitate rei. The
Sharayi-ul-Islam in describing the rule as to wakf goes on
to say: Conditions that relate to the waqf itself, which are
four in number, first, it must be perpetual; second, absolute
and unconditional; third; possession must be given of the
mowkoof, or thing appropriated , and, fourth it must be
entirely taken out if the waqif or appropriator himself. So
that if the appropriation is restricted to a particular time or
made dependent on some quality of future occurrence, it is
void.' Under the Shia law, a wakf can be created by will. A
mental act although afterwards sufficiently expressed in
conduct will not, unless clothed in appropriate words,
create a wakf. A mere statement in a will of some gift in the
past cannot be referred back to the date, still undetermined,
when that gift is afterwards alleged to have been made, or
such a narrative statement cannot in any view be an
adequate substitute for the oral deceleration of dedication
to God, which the Mahomedan law appears imperatively to
require, synchronously with the act of dedication itself.
There is a plain distinction between giving in charity and
declaring that one had given in charity. And for the
purpose of fixing the origin of the wakf, if there is a wakf at
all, the mere statement in a will that at some past date the
testator had set apart such and such funds for charitable
objects, is of comparatively slight value. Where there has
been no actual delivery a clear declaration is necessary to
3122
create a valid wakf. "The Mahomedan law, which only
allows a testator restricted powers of disposition over his
property, contains no such restriction as regards gifts inter
vivos but does not recognise such gifts as valid unless
possession is given to the donee. This also applies to wakfs
or gifts for religious or charitable purposes, at any rate
among Shias. Further, in the case of wakfs or gifts for
charitable purposes, the Shia law imposes a further
restriction that the wakif or settlor shall not retain for
himself any interest in the subject or the gift. This
restriction, for which reasons of a religious character are
assigned, undoubtedly operates as check on the creation of
wakfs not from purely religious motives, but with a view of
defeating the rights of heirs and transmitting the possession
and control of the settlor's property after his death to other
persons in the character of mutawallis. This restriction is
the last of the four conditions as to the validity of wakfs
laid down in the Suraya, the leading Shia authority, as
follows: '(i) It must be perpetual; (ii) absolute and
unconditional; (iii) possession must be given of the
mowkoof of the thing appropriated, and (iv) it must be
entirely taken out of the wakif or appropriator himself.
Where the settlor under colour of fixing her salary as
mutawalli, was really reserving for her life-time a portion
of the income or usufruct of the property far in excess of
what was assigned in the deed to future mutawalis or could
reasonably have been assigned to them, it was a clear
violation of the condition."
3232. On page 600-601, with respect to Mosque, it says:
3123
"Where a mosque is a public mosque open to the use of all
Mahomedans without distinction of sect, a Mahomedan
who, in the bonafide exercise of his religious duties in such
mosque, pronounces the word 'Amin' in a loud tone of
voice, according to the tenets of his sect, does nothing
which is contrary to the Mahomedan ecclesiastical law or
which is either an offence or civil wrong, though he may by
such conduct cause annoyance to his fellow worshippers in
the mosque. But any person, Mahomedan or otherwise.
Who goes into a mosque not bonafide for religious
purposes, but malafide to create a disturbance there and
interferes with the devotion of the ordinary frequenters of
the mosque, will render himself criminally liable. A
mosque, from its very nature, is dedicated for worship
and is open to all Muslims local and others. It is
dedicated for a specific purpose and not to the local
Muslims for such benefit as they may choose to derive
therefrom. They cannot of right claim to use it for any other
purpose however meritorious or beneficial it may be to the
members of the local Muslim community. "It is a well
recognised principal that if a person has an undoubted
legal right to say his prayers in a mosque the Courts
cannot refuse to recognise that legal right merely because
an anticipated breach of peace is to be committed by the
other side. A mosque does not belong to any particular
sect; for once it is built and consecrated, any reservation
for people of a particular locality or sect is void, and
persons not belonging to that locality or sect are entitled to
worship in it, whether or not any particular sect had
3124
contributed towards the site or the building of the mosque
and had been saying their prayers in it and every person
who believes in the unity of God and the mission of
Mahammad as a prophet is a Mussalman, to whatever sect
he may belong, and that the Shias satisfy the test; and that
there is no such thing as a Sunni or a Shia mosque
though the majority of the worshippers at any particular
mosque may belong to one or other sect either generally or
at various times." In Mahomedan law there can not be any
private mosque. When once a place is dedicated to be a
mosque, it becomes public property, it is property of God.
Therefore where a person in charge of such a mosque
claims the property as his private estate, he is liable to be
removed from charge of such mosque. But there can be
right of exclusion in case of mosques belonging to a
particular sect."
3233. It also says that a place may be dedicated as mosque
or Masjid without there being any building.
3234. In Syed Mohd. Salie Labbai & others Vs. Mohd.
Hanifa & others AIR 1976 SC 1569, the Court observed:
"Once the founder dedicates a particular property for the
purpose of a public mosque, the Mahomedan Law does not
permit any one from stopping the Mahomedan public from
offering prayers and reciting Koran etc. ...Under the
Mohammedan Law if a land has been used from time
immemorial for burial ground then the same may be called
a wakf although there is no express dedication. ...in cases
where a graveyard has existed from time immemorial or for
a very long time, there can be a presumption of a lost
3125
grant. It is open to a Court to infer from circumstances that
a plot of land covered by graves, which has been used as a
graveyard, is in fact a graveyard and had been set apart as
such by the original owners and made a consecrated
ground even though a registered document is not now
forthcoming."
"The word "wakf" means detention or appropriation.
According to the well recognized Hanafi School of
Mahomedan Law when a Mahomedan dedicates his
property for objects of charity or to God, he completely
parts with the corpus which vests in God and never
returns to the founder. Mahomedan Law contemplates
two kinds of Wakfs- a wakf which is private in nature where
although the ultimate object is public charity or God. but
the property vests in a set of beneficiaries chosen by the
founder who appoints a Mutawalli to manage the wakf
property. We are, however, not concerned with private
wakfs which are normally known as wakf-alal-aulad. We
are concerned with public wakf i.e. dedication made for the
purpose of public charity e.g. an Imam-Bada, a mosque, a
Serai and the like. So far as the dedication to a mosque is
concerned, it is governed by special rules and special
equity in the light of which a particular dedication has to
be determined. A mosque is obviously a place where the
Muslims offer their prayers. It is well-known that there
are certain formalities which have to be observed by the
Muslims before they observe the prayers. These formalities
are-
(i) Wazoo i.e. washing of hands and feet in a manner
3126
prescribed by Shariat:
(ii) the recitation of "Azaah" and "Ikamat" which is
usually done by the Pesh Imam or the Muayzin;
(iii) there must be a person who possesses virtuous
qualities and a knowledge of Koran and other
religious rites who should lead the prayers.
This is necessary in case of prayers offered in
congregation.
3235. In "Law of Endowments (Hindu & Mahomedan)"
by A. Ghosh, Second Edn. published by Eastern Law House,
Calcutta, on page 602 it is provided that the questions raised in a
Mahomedan community relating to a Mahomedan mosque and
tomb ought to be decided by Mahomedan law so far as the same
is applicable to the particular community and not expressly or
impliedly negatived by the general law of the land. (See:
Advocate General of Bombay vs. Yusufally 24 Bom. L.R.
1060).
3236. Sri M.M. Pandey, learned counsel for the plaintiffs
(Suit-5) has submitted that according to established
Mohammedan Law and evidence on behalf of Plaintiffs of OOS
4 of 1989, no Wakf can be created over property which is not
owned by the Wakif and if a Masjid is erected at a religious
place of another religion, Allah does not accept any Namaz
offered at such place. Islam does not recognise Wakf of property
which belongs to another or has been obtained by use of force or
by demolishing place of worship of another religion. PW 3
Farookh Ahmad (at p. 16), PW 10 Mohd Idris (at p. 24 & 104)
and PW 11 Mohd Burhanuddin (at p. 7 &14) admit this position
under Islam. Paper No. 107 C1/218 to 225 is write-up by Dr.
3127
Amaresh Arya, M.A., M.O.L., Ph D (formerly Dr. Amir Ali who
taught Islamic theology at Medina in Saudi Arabia) captioned
"Mosque, Mausoleum and Endowment in Islamic Shariat". At
page 107C1/221 it is mentioned: "According to Shariat the site
which has been occupied unauthoritatively should not be used
for constructing any Mosque or for cultivation (Fathva Siddeeq-
ul-Itasan)", and "Also all the temples which are deliberately
replaced by Mosques, performing of 'Namaz' on such a place is
also prohibited". Disputed building is therefore is Un-Islamic.
3237. A compilation of 'Problems & Solutions' issued by
the highest theological authority of Iran, sets out 9 Conditions
for an appropriate place of worship. The publication, 73rd
Edition, dt. 21 Ramzanul-mubarak 1413 Hijri (=1992), is
captioned: "Tauzihul-masayal, mutabiq ba Fatwai, Murajja
Azimushshan Jahan Tashbih, Hazrat Ayatullah Al-azami Aaqai-
Haaj Syed Mohammad Raza Mausoovi Galpayagani,
Madzallah-ul-Aala". It is published by Darul-Quranul-Karim,
Iran. Problem No. 875 deals with 'Makan Namaz Guzar' and the
solution sets out 9 conditions of which the 1st Condition is that
the place is Ankah, i.e., saying Namaz at such a place is 'Batil'
(=false/illegal) which is 'Ghasbi' (taken forcibly), and even if
Namaz be said on land, or on own sheet (farsh) or wood (takhat)
thereat, it would be Batil.
3238. One is reminded of what QURAN says. A 'Dar Al-
Chaura, Beirut, Lebanon' publication of English Translation of
Quran, approved by 'The Supreme Sunni and Shii Councils of
Republic of Lebanon', quotes verse No. 2:186 (at page 20), 'Do
not usurp another's property by unjust means .........' Verse No.
2:190 (at page 21) commands: ' Fight for the sake of Allah those
3128
that fight against you, but do not be aggressive. Allah does not
love the aggressors. Similar Hindi translation of these verses is
contained at page 67 of "Quran Sharif" 5th Edition 1981, of
Hafiz Mohd. Hanif & Sons, Book-sellers, Mubarakpur
Azamgarh (UP) published by "Lucknow Kitabghar", printed by
'Lucknow Publishing House", Lucknow. It is absolutely clear
that if Babar ordered disputed structure to be erected at the site
of a Hindu Temple or if Mir Baqi erected it, under Babar's order,
at the site of a Temple demolished for the purpose, both the acts
violated Quranic injunctions thereby both are guilty of erecting
an Un-Islamic Mosque. The so-called Babri Masjid, therefore,
was void ab initio, violated Islamic mandate and must be
treated to be non-est, i.e, even if physically existent, it had no
legal existence.
3239. Sri Pandey relied on Keshavan Madhava Menon v.
State of Bombay, 1951 SC 128, wherein the Hon'ble Supreme
Court relied on Black's Law Dictionary (III Edn.) for the
meaning of the word 'void' in para 18:
"The meaning of the word "void" is stated in Black's Law
Dictionary (3rd Edn.) to be as follows:-
"null and void; ineffectual; nugatory; having no legal force
or binding effect; unable in law to support the purpose for
which it was intended; nugatory and ineffectual so that
nothing can cure it; not valid.""
3240. A Masjid erected in violation of injunction of Islam
was 'unable to support the purpose for which it was intended',
namely offering namaz, but Allah could not accept namaz in
such a masjid. He sought support from Baljinder Singh v.
Rattan Singh, JT 2008(10) SC 98 (para 25) where Hon'ble
3129
Supreme Court quoted from "Words and Phrases by Justice
R.P. Sethi" and said: "Void- Black's Law Dictionary gives the
meaning of the word "void" as having different nuances in
different connotations. One of them is of course "null or having
no legal force or binding effect" and the other is "unable in law,
to support the purpose for which it was intended".
3241. He further submits that on facts, justice, equity and
good conscience are in favour of plaintiffs of (Suit 5) rather than
plaintiffs (Suit 4).
3242. In para 1204 of Halsbury's Laws of England
(supra) it is stated that 'equity implies a system of law which is
more consonant than the ordinary law with opinions current for
the time being as to just regulation of mutual rights and duties of
men living in a civilised society. When Babar became Emperor
as a conqueror and did not frame any law governing Hindu
Deities/Temples, the Hindu Law prevailing at that time had to
be applied by him as indicated above.
3243. In general, when the word 'conscience' was used,
this denoted the conscience of the Defdt., and the Court by
decree in personam can prevent of making an unconscionable
use of rights at common law. The correction of Defendant's
conscience was the ground of the interference of equity in case
of fraud, breach of trust and 'wrong and oppression generally
(Ft.Note 1, HLE Supra). The special imperfections of medieval
common law, as to its administration were that its judgments
were not capable of being adapted to meet special circumstances
or were turned into a means of oppression. The Court of
Chancery, in so far as it remedied these defects, afforded an
improved system of attaining justice, but this was the difference
3130
between law and equity. Law and equity have both the same
end, which is to do right. Where it differed from the law, this
was in order to moderate its rigour, to supply its omissions, to
assist the legal remedy, or to relieve against the evasion of the
law or the abuse of legal rights; it supply omissions by exacting
conscientious conduct from the defendant when the law
recognised no binding obligation (Ft. Note 3, HLE Supra).
Babar could not be permitted, in equity or good conscience,
arbitrarily to deprive the Deity of its rights and possession at the
disputed site.
3244. An application of these principles of equity to the
present suits, entitles the plaintiffs (Suit 5) to the relief sought.
The pith and substance of the plaint case in Suit 5 is that the
disputed site is the birthplace of Bhagwan Shri Ram, that before
Babar's invasion, a Temple stood there, that worship of the
birthplace and the temple by Hindu public had been going on
since ancient/immemorial time, that the temple was destroyed
by the hordes of Babar and at its site Babri Masjid was
constructed, that a structure raised by force of arms on Deities'
land after destroying their temple, could not be treated to be a
legal/valid mosque according to Islam, and the Quran as shown
above. In view of this command of Quran, conversion of Temple
into Mosque did not create a valid dedication of the property to
Allah in fact or in law (para 24 of Plaint). In reply to these
pleadings, Sunni Central Boards of Wakf, Defdt. No 4, stated (in
para 24 of WS) that the quotation of Quran was 'out of context',
'not correct' 'nor complete'; but the Sunni Board did not set out
any context, nor the 'correct' or 'complete' quotation in written
statement or anywhere in evidence. Regarding Plaintiff's case of
3131
failed dedication to Allah, the reply is that Babar was the
Emperor, "the vacant land on which the Babri Masjid was built
lay in the State territory and did not belong to anyone and it
could very well be used for the purpose of the Mosque and
specially so when the Emperor himself consented and gave
approval for construction of the said Mosque". This is incorrect.
Babar never became Emperor. The land was a Hindu Deity as
birthplace of Bhagwan Shree Ram, hence was owned by the
Deity, whose Temple was standing thereat, as Deity's House in
possession of Bhagwan Shree Ram; therefore it could not vest in
the Conqueror/Emperor. As conqueror, it was Babar's duty to
protect the birthplace/temple. A significant fact stated by
Supreme Court in Ismail Farooqui's case, (1994) 6 SCC 360
(para 11) is that in the White Paper (Chapter II, para 2.8) of the
Central Government preceding the Acquisition of Certain Areas
at Ayodhya Ordinance No. 8 of 1993, re-enacted as Central Act
No. 33 of 1993, Muslim leaders had stated that if it was proved
that a Hindu Temple had existed on the site of the Disputed
Structure and was demolished on Babar's orders for construction
of Babri Masjid, the Muslims would voluntarily hand over the
disputed shrine to Hindus. It is also important that according to
para 4 of the Supreme Court Judgment, the Acquisition "Bill
was introduced in the Parliament leading to the above enactment
and the said Reference to this Court was made in the historical
background set out in the White paper". The legal effect is that
since these facts stand proved, the Central Govt. itself would be
estopped from denying the remedy sought by the Plaintiffs in
Suit 5, and would have to feed the estoppel by grant by the
equitable doctrine of Estoppel, vide, Renu Devi V. Mahendra
3132
Singh & Others (2003)10 SCC 200.
3245. Lastly he submits that these very established facts
would amount to "wrong and oppression" and "unconscionable
use" of his rights as Emperor, if at all, in as much as he violated
settled Usage/Custom of Hindu Community which Babar was
bound to protect as 'conqueror' enjoined by Hindu Law (the Law
of the 'Subject"). In the case of S. Darshan Lal Vs. Dr. R.S.S
Dalliwall, 1952 All 825 (DB), it is stated in para 16: "In an
inhabited country, obtained by conquest or cessation, law
already prevailing therein continues to prevail except to the
extent English Law has been introduced, and also except to the
extent to which such law is not civilised law at all......." Earlier,
Privy Council had ruled in Mosque known as Masjid Shahidganj
Vs. Shiromani Gurdwara Parbandhak Committee, 1940 PC 116
at page 120, 'There is every presumption in favour of the
proposition that a change of sovereignty would not affect private
rights to property'. It also constituted violation of injunctions of
Babar's own religion contained in the Quran, and equity would
require Babar to purge his own conscience of the 'wrong,
oppression, and violation of Holy Laws of his own Subjects and
those of his own religion'. Similar equities would prevail
between the present parties to these suits in as much as 'wrongs'
committed by Babar, could not become 'right' by mere lapse of
time, and would continue to be wrongs even today. The 'general
law' of extinction of rights contained in the Limitation Act is not
enough to over-ride the substantive rights of the Deity under
'special' Hindu Law; no law of limitation can apply to the rights
and property of Deity.
3246. So far as the general principles of Islamic law as
3133
referred to in these very authenticated books are concerned, the
same are not disputed by any of the learned counsels for the
muslim party i.e. by Sri Jilani, Siddiqui and Irfan Ahmad. The
authority and authenticity of the english translation of the
aforementioned books are also not disputed.
Essentials of Waqf in Shariat Law
3247. Having given our anxious considerations, we find
that in a simple and well elaborated manner various aspects of
waqf are contained in above Islamic religious scriptures. It is
really strange, despite such clarity in the thoughts and its
solution contained in Shariyat scriptures exceptionally large
number of cases have come up before British Indian Courts, as
well as the Indian Courts after independence involving disputes
relating to waqf and waqf property. We propose to consider
some of the authorities, relevant on this aspect hereinunder:
3248. A Division Bench of Bombay High Court in Said
Maher Hussain Vs. Haji Alimahomed Jalaludin and others,
AIR 1934 Bombay 257 has summarised essential condition to
constitute a waqf and on page 264 has held:
"there must be a declaration of dedication which should be
made contemporaneously with the act of dedication ......
The wakif must divest himself of the ownership of the
property ........ Physical delivery is not essential, but such
possession as is possible must be given."
3249. About mosques, it had been observed that there are
some special rules. Wilson's Anglo-Mahomedan Law, Amir
Ali's Muhammadan Law and Tyabji's Principles of
Muhammadan Law are referred to and the Court has said:
"When once a building has been set apart as a
3134
mosque it is enough to make it wakf if public prayers are
once said there with the permission of the owner. But
though a declaration of dedication and completion by some
act giving practical effect to it are essential, it was not
always necessary that there should be any direct evidence
of these things. Dedication may be inferred from long
user as wakf property . . . . . . there can be no doubt as to
this principle which is recognised in all the text books."
3250. In Har Prasad and others Vs. Fazal Ahmad and
others, AIR 1933 PC 83 it was held that the capacity and
intention of wakif at the time of executing waqfnama is relevant
and crucial. If subsequently it is found that the waqfnama was
executed believing certain facts existing which subsequently
found non existing, the waqf, merely because the waqfnama was
executed, would not stand created.
3251. In Commissioner of Wakfs and another Vs.
Mohammad Moshin, AIR 1954 Calcutta 463 a Division Bench
of Calcutta High Court held that waqf is a purely Mohammedan
institution and concept. Its creation and incidents are governed
by the Mohammedan law. The Court cannot sanction creation of
waqf contrary to the Mohammedan law. In Mohammedan law
no one but the owner of the property can make a waqf of it. In
that case a waqf was sought to be created on behalf of a minor
by a guardian and that was claimed to be sanctioned by the
District Judge under Section 29 of Guardians and Wards Act
1890. The Court held it impermissible in law for the reason that
the Mohammedan law says that a minor cannot create a waqf. If
the creation of waqf by the guardian is really an act of the minor
through the guardian, then to uphold it would amount to
3135
allowing something being done indirectly which could not be
done directly. It also observed that the idea of agency in relation
to an infant is foreign to Muhammadan law and from that point
of view also guardian under Muhammadan law has no power to
make a waqf of the ward's property as the creator himself is not
owner of the property.
3252. In N.C.Ramanatha Iyer Vs. Board of
Commissioners for Hindu Religious Endowments, Madras
AIR 1954 Madras 492, the Court observed that dedication is a
fact which can be inferred from the circumstances of the
particular case and need not necessarily be based upon
documentary evidence. It also observed following the
commendation of P. B. Ganapathi Aiyar's Hindu & Mahomedan
Endowments at' page 136.
3253. The term "waqf" has recently been considered in the
light of the law of Islam in Faqruddin Vs. Tajuddin 2008 (8)
SCC 12 and in para 35, it says:
"`Wakf' would mean taking out something out of one's
ownership and passing it on to God's ownership dedicating
its usufruct - without regard to indigence or affluence,
perpetually and with the intention of obtaining Divine
pleasure - for persons and individuals, or for institutions or
mosques and graveyards, or for other charitable
purposes."
3254. The question as to whether a public mosque is open
for worship to all Muslims irrespective of the consideration that
in different sects, there is difference in the manner of offering
Namaz, came to be considered before a Full Bench of this Court
in Jangu & others Vs. Ahmad Ullah & others 1889-1891 ILR
3136
13 (All.) 419. It was held that in a public mosque all
Mohammadans were entitled to say their prayers. Justice
Mahmood in his concurrent but separate judgement referred
with approval his earlier observations in Queen-Empress Vs.
Ramzan ILR, 7 All. 461:
"Now, it is the fundamental principle of the Muhammadan
law of wakf, too well known to require the citation of
authorities, that when a mosque is built and consecrated by
public worship, it ceases to be the property of the builder
and vests in God (to use the language of the Hedaya) 'in
such a manner as subjects it to the rules of Divine property,
whence the appropriator's right in it is extinguished, and it
becomes a property of God by the advantage of it resulting
to his creatures.' A mosque once so consecrated cannot in
any case revert to the founder, and every Muhammadan has
the legal right to enter it, and perform devotions according
to his own tenets, so long as the form of worship is in
accord with the recognized rules of Muhammadan
ecclesiastical law. The defendants therefore were fully
justified by law in entering the mosque in question and in
joining the congregation, and they were strictly within their
legal rights, according to the orthodox rule of the
Muhammadan ecclesiastical law, in saying the word 'amin'
aloud."
3255. His Lordship further held :
"I have no doubt that under the Muhammadan law of wakf,
and the Muhammadan ecclesiastical law, which we are
bound to administer in such cases under s. 24 of the Civil
Courts Act (VI of 1871), the provisions of which have been
3137
reproduced in s. 37 of Act XII of 1887, a mosque when
public is not the property of any particular individual or
even a body or corporation of any other human
organization which in the law has a personality. In the eye
of the Muhammadan law a mosque is the property of God,
it must be recognized as such, and subject only to such
limitations as the Muhammadan ecclesiastical law itself
provides, it is public property, being the property of God
for the use of his servants, and every human being is
entitled to go and worship there so long as he conforms to
the rules of the Muhammadan ecclesiastical ritual of
worship."
3256. In Ata-Ullah & another Vs. Azim-Ullah & another
1889 ILR 12 (All.) 494 another decision was rendered by a five-
Judges Bench of this Court on 5th November, 1889, i.e., the very
next day when the Full Bench judgment in Jangu Vs. Ahmad
Ullah (supra) was rendered wherein also a similar question was
considered as to whether the Mohammedans of different sects as
a matter of right can offer prayer in a public mosque built by
one of the sect of Mohammedans. Facts show that the mosque
was built by Hanafis sect of Mohammedans and used as their
place of worship since inception. Plaintiffs described themselves
as Muhammadis to whom the defendants, i.e., "the Hanafi sect
of Muslims" called Wahabis sought to offer prayer in the above
mosque which was objected to by the defendants saying that the
system of prayer of two is different, therefore, the plaintiffs
cannot offer prayer in the mosque established by Hanafi sect of
Muslims. Rejecting this contention it was held by Sir John
Edge, Kt., Chief Justice as under :
3138
"...no authority has been brought to our notice to show that
a mosque which has been deviated to God can be
appropriated exclusively to or by any particular sect or
denomination of the Sunni Muhammadans, and without
very strong authority for such a proposition, I for one could
not find as a matter of law that there could be any such
exclusive appropriation. As I understand, a mosque to be a
mosque at all must be a building dedicated to God and not
a building dedicated to God with a reservation that it
should be used only by particular persons holding
particular views of the ritual. As I understand it, a mosque
is a place where all Muhammadans are entitled to go and
perform their devotions as of right, according to their
conscience."
3257. It was also held that merely for the reason that there
is some difference in the practice of offering prayer, it cannot be
said that though these persons are Muhammadans but belong to
category who are other than followers of prophet and it was
observed :
"No authority has been brought before us to show that
these persons by reason of any views which they may
entertain as to ritual, could be treated by any orthodox
Muhammadans as persons other than followers of the
prophet."
3258. Hon'ble Justice Mahmood in his separate but
concurrent judgment observed :
"...so long as a mosque is a mosque, that so long as the
plaintiffs are persons who call themselves Muhammadans
and entitled to worship, there is absolutely no authority to
3139
say that any sect or any creed or any portion of the
community can restrain others who claim to have the right
which to use the language of Muhammadan law, God and
his Prophet gave them, from putting such right into
exercise."
3259. In Musaheb Khan Vs. Raj Kumar Bakshi, AIR
1938 Oudh 238 the question was whether a compound having a
mosque, an Imambara and a number of tombs are liable to be
attached and sold in execution of a decree obtained against their
owner, inasmuch as they were alleged to have become dedicated
property or waqf, on account of a term contained in the will
executed by the owner, whereby he had transferred full
proprietary rights to a legatee and his representatives in
perpetuity, but had made a direction to continue certain religious
celebrations on the premises. The Chief Court of Oudh referring
to certain passages appearing in Baillie's "Commentary on
Mohammedan Law"; Syed Ameer Ali's "Principles of
Mohemmadan Law" and Tyabji's "Mohammedan Law",
held:
"Even if a mosque, that is a building having the
appearance of a mosque, is built in a place which is not
enclosed, that is, is not situated in such a man's house,
something more than the mere appearances of a mosque
are needed before it will become entitled to be treated as a
mosque for all time. There must be proof of dedication or
of permission or of user such as by the saying of prayers
in congregational manner . . . . . the mere construction of
a mosque in a private house does not make it a mosque
in the sense of a public place of worship."
3140
3260. In Khalil Ahmad and another Vs. Sheikh Mohd.
Askari and others, AIR 1965 Allahabad 320 the question came
up for consideration was whether the building in dispute was a
public mosque or a private place of worship. A Single Judge of
this Court held that before a building can be said to be a public
mosque, the requisite essentials are (i) the building must be set
apart as a mosque; (ii) public prayers must have been said in it
at least once, even with the permission of the owner; and (iii)
there must have been long user of the same as a place of
worship by the public at large. This Court also held that like a
private chapel in England or a private Hindu temple in India
there could also be a private mosque for offering prayers by the
owners and the members of his family, and such private mosque
are not unknown in India. The two glaring examples of such
mosques are in the Red Fort at Delhi and Agra, where the
members of Mughal Royal family used to offer prayers in the
mosques situate within the four walls of their forts. The Court
further observed, "obviously it could not have been suggested
that simply because those buildings were shaped and domed like
mosques and the members of the royal family regularly offered
prayers therein, the same had become wakf property so as to
entitle the general public to get into such private mosques and
offer prayers in congregation as of right."
3261. In Garib Das and others Vs. Munshi Abdul Hamid
and others, AIR 1970 SC 1035 it was held that a waqf inter
vivos is completed by a mere declaration of endowment by the
owner. It was also held that the founder of a waqf may constitute
himself the first mutawalli and in such a case when the founder
and the mutawalli are the same person, no transfer or physical
3141
possession is necessary. It is also not necessary in such a case
that the property should be transferred from the name of the
donor as owner into his name as mutawalli.
3262. In Abdul Ghafoor Vs. Rahmat Ali & others AIR
1930 Oudh 245, a learned Single Judge considered the question
of proof of Waqf by user and held that once it is established that
Mahomedan public used the land as burial ground, in the
absence of direct evidence of dedication, the wakf can be
established by evidence of user. The Court further said that if
there is no authority to establish the land as public wakf, on the
ground of user there must be evidence of continued use upto the
present day. The rule which allows evidence of user to take the
place of dedication is a rule of necessity. In the case of old wakf,
it is not possible to secure direct evidence of dedication and so it
has been ruled that even in the absence of such direct evidence,
a Court can hold a wakf to be established on evidence of long
user. It also observed that once land has been dedicated for the
purpose of a cemetery, it must always be regarded as a cemetery
unless for any reason the land turns out of the use as a cemetery.
Once a wakf is established either by evidence of dedication or
by evidence of user, it is in essence of the wakf that it should be
permanent.
3263. In Chhutkao Vs. Gambhir Mal AIR 1931 Oudh 45
it was reiterated by another Single Judge that it is a well
understood principle of Mahomedan law that a wakf may be
established by the evidence of user. It is also reiterated that land
once used as a cemetery is always regarded as cemetery unless
for any reason, it turns out to be unfit for use as such and that
once a wakf is established either by evidence of dedication or by
3142
evidence of user, it is in essence of the waqf that it should be
permanent.
3264. In Punjab Wakf Board, Ambala Vs. Capt. Mohar
Singh AIR 1975 SC 1891 it was held that mere mention of a
property in a notification issued under Section 55 (2) of Wakf
Act, 1954 showing the property to be an Idgah or the exercise of
power by the Board under the Muslim Wakfs Act by itself
would not establish and identify the property to be a wakf
property unless it is shown that there was a valid wakf created
and existed which was so notified under the Act.
3265. In Anjuman Islamia & others Vs. Munshi Tegh Ali
& others 1971 (3) SCC 814, it was held that if there is a very
big property, the mere fact that there existed a Mosque and a
School which is probably a Wakf property would not mean that
the entire area is a Wakf property unless the evidence is so made
available. In order to show that the entire area is a wakf property
by long and immemorable user, the evidence has to be produced
to the effect that the entire property is a wakf and not only the
Mosque or the School and the land occupied thereat.
3266. The question with respect to plot of land as to
whether it is a graveyard in the sense of Mahomedan law, i.e. to
say "extra commercium" and dedicated for the benefit of
Mahomedans in general in such sense that private ownership
therein does not exist, was considered in Ballabh Das and
another Vs. Nur Mohammad and another AIR 1936 Privy
Council 83. The matter had arisen from the judgment reported
in AIR 1931 Oudh 293. History of dispute was set out by the
learned Subordinate Judge, stating that in the mutiny of 1857
many people left the city of Lucknow. At the first Regular
3143
Settlement the Government found it extremely difficult to
determine the title to the tenements of the persons who returned
and occupied them. Seeing the previous insecurity of life and
property from which the people had suffered at the hands of
ruffians, it was not only difficult for them to prove their title, but
an enquiry into title was bound to prolong the settlement
operations to an inordinate length. The Government therefore
ordered that persons in possession be recorded as proprietors of
their tenements and the sites thereof. One Kale Khan was
recognized by the Government as the owner of plot No. 108.
Lord Canning's Proclamation of 15 March 1858 confiscated all
land in Oudh, and every right in the soil in the city of Lucknow
was vested in the Crown. By the letter of the Financial
Commissioner of Oudh dated 7th August 1868, lands were
granted to people whom the Crown liked to grant. It was at the
first Regular settlement, therefore that for the first time in the
city of Lucknow anybody's title was created to any land. All
previous rights including those of the grandfather of Mirza
Mahmud Beg, if any, had been swept away by confiscation. The
subordinate Judge observed that neither it could be proved that
Kale Khan made a Waqf nor that he ever divested himself of his
rights so as to deprive him of the ownership of the plot in suit.
The District Judge confirmed the judgement of the Subordinate
Judge but it was reversed in the Chief Court of Oudh. The Privy
Council disagreed with the view taken by the Chief Court that
the land would become a Waqf immediately upon the burial of
even a single person but observed that if a landowner allows one
or two of his relatives to be buried in his orchard, he would not
necessarily be held to have dedicated the land as a cemetery. It
3144
held:
"The owner who permits one or two burials to take
place in his orchard would not describe his orchard as
qabristan. If the plaintiffs had to make out dedication
entirely by direct evidence of burials being made in the
ground, and without and record such as the khasra of 1868,
to help them, they would undoubtedly have to prove a
number of instances adequate in character, number ad
extent to justify the inference that the plot of land in suit
was a cemetery. The plaintiffs however are not in this
position."
3267. It further held that when in Khasara of 1868 one
comes across a description of certain land by the word
"qabristan" or "grave-yard", this, prima facie at all events,
means that the land is a grave-yard in the sense known to the
Mohamedan Law. With respect to the entry in khasara of First
Settlement the Privy Council observed that the khasara itself is
the instrument which confers or embodies the right and there is
no other document which creates title and khasra and map are
not merely " historical materials" but are instruments of title or
otherwise the direct foundation of rights. For this purpose
reliance was placed on Wali Mohammad V. Mohammad
Bakhsh AIR 1930 PC 91.
Status of Mosque and Mutwalli
3268. In Shanker Das Vs. Said Ahmad (1884) P.R.
No.153 of 1884 Lahore High Court considered the rights of
Mutawalli of a mosque and observed:
"We are of the opinion that though theoretically wakf
property belongs to no human owner, nevertheless a
3145
mosque, as a concrete example of wakf, is an institution,
and its possession is legally maintained by its lawful
guardian for the time being: in virtue of his position, the
guardian can resist trespass, recover debts, make
purchases and mortgages all in virtue of the right which
resides in the institution. In the same way we think the
mosque, as an institution, might acquire an easement by
prescription; and that being so, we cannot think of any rule
or principle by which we could deny to the mosque (as an
institution) the same right of preventing strangers
approaching its walls by the exercise of a right of pre-
emption, as other house-holders have. The object of the
right of pre-emption is to secure the cohesion of families,
and obviate the inconvenience of a mixed or alien
neighbourhood among private house-holders. Now it can
hardly be denied that exactly the same convenience, which
results to a private house from the exercise of the right may
result also to a mosque.
"We have no hesitation in deciding, on this principle,
that the mosque as an institution has practically
proprietary rights exercised through the guardian, and
that one of the rights is to claim, on the ground of
vicinage a right of pre-emption in the case of sales of
adjoining properties."
3269. This has been followed in Jindu Ram Vs. Hussain
Baksh & Anr. AIR 1914 Lahore 444 where the Court observed:
"......all that is necessary for him to establish is that he is
the sole guardian and manager of the mosque and of the
property appertaining thereto; that the legal ownership in
3146
the mosque and the property attached does not vest in any
other person; and that he alone deals and is entitled to deal
with the outside world on behalf and for the benefit of the
mosque in all its legal relation. It is in this sense that the
muttawali of a mosque or the manager of a Hindu religious
institution by whatever name he may be called, can be
appropriately said to be "a person whose immovable
property," though it is not his private property, clothes him
with a right of pre-emption regarding property contiguous
to the mosque or temple, as the case may be, under clause
seventhly of S. 13(1) Punjab Pre-emption Act."
3270. In Wahid Ali & another Vs. Mahboob ali Khan
AIR 1935 Oudh 425, the Court held that a Muslim Wakf is not a
trust and a Mutwalli cannot be said to be trustee. This Court
relied on two judgments of Privy Council in Vidya Varuthi
Thirtha Vs. Balusami Ayyar AIR 1922 PC 123 and Abdur
Rahim Vs. Narayan Das Aurora AIR 1923 PC 44 and also
pointed out that contrary and otherwise view taken by the
Bombay High Court in Dattagiri Vs. Dattatraya (1904) ILR 27
Bom 236; Allahabad High Court in Behari Lal Vs. Muhammad
Muttaki (1898) 20 All 482 and Calcutta High Court in Nilmony
Singh Vs. Jagabandhu Roy (1896) 23 Cal 536 wherein the
persons holding properties generally for Hindu or Mohammadan
religious purposes were treated as trustee were dissented by
Privy Council. It held that a Muslim Wakf in which the property
is vested in God, the Mutwalli has no power of alienation and he
cannot be compared with a Mahant of a Hindu religious
endowment.
3271. With respect to position of 'Mutawalli' and
3147
'sajjadanashin', also the Apex Court says in Faqruddin (Supra)
in para 36:
"It is beyond any doubt or dispute that a Mutawalli
is the temporal head. He is the manager of the property.
Office of Sajjadanashin, however, is a spiritual office. It
has to be held by a wise person. He must be fit for
holding the office."
3272. With respect to a waqf, the Court considered as to
who can file a suit to recover possession of a waqf and in para
55 and 58 held as under:
"55. It may further be true that the land in question were
not Wakf lands but `Wakf Aulad'. Indisputably, however,
both Wakf land as also the land in question are under the
management of Mutawalli. He, apart from the Wakf land,
holds the land in suit on behalf of the beneficiaries. The
present appellants are also beneficiaries of the Wakf. If the
right to recover possession must vest in a Mutawalli and if
by reason of his status of `Matmi', Tajuddin did not become
a Mutawalli, which declaration in his favour must be held
to have been legally made by the High Court, the
respondents relying on or on the basis of the purported
Wills executed in their favour cannot claim independent
right to recover possession."
"58. The said principle was applied in a case of Debendra
Nath Mitra Majumdar v. Sheik Safatulla AIR 1927 Cal
130, stating:
"That the right of the plaintiff to hold the properties
of the wakf is a right appurtenant to his office as the
Mutwalli cannot be disputed : Gnanasambandha
3148
Pandara Sannadhi v. Velu Pandara (1899) 23 Mad.
271."
3273. Besides Sharii text and precedents, plaintiffs (Suit 4)
produced six witnesses as Experts in "Islamic religious matters"
to depose on the above aspect of the matter. These are PW 10,
Mohd. Idris; PW 11, Mohd. Burhanuddin; PW 19, Maulana Atiq
Ahmad; PW 22, Mohd. Khalid Nadvi; PW 25, S.M.Naqvi; and,
PW 26, Kalbe Jawwad.
3274. PW 10, Mohammad Idris, claims to have appeared
as an expert in religious matters:
^^eS au s viuk tk s Hkh c;ku fn;k gS og tkrh; bYe l s
fn;k gS A tks fd T;knkrj okD;kr ds ckjs esa gSA eS au s viuk c;ku
crkS j ,d ekfgj ¼,DliVZ ½ gk sd j fn;k gS A ;g n wl jh ckr
gS fd dq N okD;kr dk bYe eq > s tkrh; rkS j ij Hkh gS A - -
- tks ckrsa eSaus fdrkcksa ds }kjk fy;s x;s bYe ls dgh gSa og Hkh esjs
tkrh; bYe dh gh le>h tk;sA** ¼ist 100½
"My statement is based on my personal knowledge,
which is mainly regarding incidents. I have given my
statement as an expert, although I know few facts on
personal basis as well . . . . . The facts given by me to be
on basis of books, be also considered to be on basis of my
personal knowledge."(E.T.C)
3275. He also admits to have deposed statement on behalf
of Waqf Board:
^^eSa rks oDQ cksMZ dh rjQ ls vnkyr esa xokgh nsus vk;k Fkk
eq>s igys ekywe ugha Fkk fd eq>ls D;k lokykr fd;s tk;saxsA - - - -
eq>s rks bl eqdnesa dh fulcr flQZ gkf'ke valkjh us cryk;k FkkA**
¼ist 103½
"I had come on behalf of Waqf Board, to give evidence in
court. I did not know about the questions to be put to me. . .
3149
I was told about this case only by Hashim Ansari." (E.T.C)
3276. About his qualification etc., he says:
^^Qkfty dh rkyhe ds fy, eSa cukjl x;k FkkA tc eSa cukjl
x;k rks esjh mez rdjhcu 15 lky jgh gksxhA Qkfty dk dkslZ djus ds
fy, nks lky yxkus gksrs gSaA vkfye gk su s dh lun eq > s
bykgkckn dS U V ck sM Z l s feyh gS vkSj dgha ls ugha feyhA^^ ¼ist
7½
"I had gone to Benares to pursue 'Fazil' course.
When I went to Benares, I would have been nearly 15 years
of age. It takes two years to do 'Fazil' course. I have got
certificate for successful completion of 'Aalim' course
from the Allahabad Cant Board and from
nowhere(else)." (ETC)
^^cukjl esa eSaus rkjh[k ¼fgLV~h½ Hkh i<+h FkhA - - - - -fgLV~h dh fdrkcksa
dks eSaus dqN rks Qkjlh esa i<+k dqN mnwZ esa vkSj vjch esa Hkh i<+k FkkA -
- - -vjch dh ,d fdrkc dk uke Fkk rkjh[kmy [kqyQk ftls ekSykuk
tykyqn~nhu lq;rh us fy[kk gS vkSj nwljh fdrkc fjtkyqflU/koyfgUn
ftls dkth vrgj eqckjdiqjh us fy[kk gS og eSaus i<+h FkhA** ¼ist 8½
"I studied the history as well in Benares. . . Of the history
books I read some in Persian some in Urdu and some in
Arabic too. . . . An Arabic book was named 'Taarikh-ul-
Khulfa', which Maulana Jalaluddin Suyati has written, and
the other one was called Rizalusindhvalhind, which Kazi
Athar Mubarakpuri has written; I had gone through
that."(E.T.C)
^^buesa ls igyh fdrkc tks ekSykuk tykyqn~nhu lkgc us fy[kh gS fgtjh
ls 'kq: gksdj ;kuh fgtjh ds igys lky ls 'kq; gksdj fgtjh ds 600
lky rd pyrh gSA tcfd nwljh fdrkc ftls gkth vrgj eqckjdiqjh
us fy[kk gS] fgUnqLrku dh reke rkjh[k mudh fdrkc fy[kus rd ;kuh
vkt ls 20&25 lky ds igys rc ds nkSj dks crykrh gSA
Qkjlh dh fdrkc tk s eS au s i< +h Fkh mldk uke
3150
rkjh[k s Qfj'rk gS A bls dkf'ke lkgc us fy[kk gSA Qkjlh dh
eS au s vkS j dk sb Z rkjh[k dh fdrkc ugh i< +h A ;g fdrkc eqxyksa
dk nkSj vkus ls igys rd ds ihjh;M dks crykrh gSA
mnwZ tqcku esa fy[kh gqbZ eSaus cgqr lh fdrkcsa i<+h gSaA eSaus
ckcjukek i<+k gSA tuhc vdcjkcknh dh fdrkc ^^vkSjaxtsc fgUnqvksa dh
utj esa** vkSj ^^eqQ~rh 'kkSdr vyh Qgeh** dh fdrkc ^^fgUnqLrku ij
eqlyekuksa dk gtkjlkyk nkSjs gqdwer** i<+h gSA
;s ftruh fdrkcsa eSaus cryk;h gSa vkSj ftudks eSaus i<+k gS
eqlyeku ys[kdksa dh fy[kh gqbZ gSaA buds vykok fdlh fons'kh ys[kd
dh fdrkc ;k mldk rtZqek mnwZ ;k Qkjlh esa Fkk fdlh e'kgwj Hkkjrh;
bfrgkldkj dh rkjh[k dh fdrkc ugha i<+hA** ¼ist 9½
"Of them, the first book,written by Maulana
Jalaluddin, begins with Hijri, that is, with the first year of
Hijri and covers six hundred Hijri years. On the other
hand, the other book, written by Hazi Athar Mubarakpuri,
deals with the entire history of Hindustan up to the time of
its being written, that is, up to 20-25 years back.
A Persian book which I studied is named 'Taarikh-
e-Farishta'. 'Kasim Sahib has written it. I did not go
through any other history book in Persian. This book
deals with the history of the period preceding the onset of
the Mughal reign.
I have written many books written in Urdu. I have
read 'Baburnama'. I have gone through Janib
Akbarabadi's book 'Aurangzeb Hinduon Ki Nazar Mein'
and Mufti Shaukat Ali Fahmi's book 'Hindustan Par
Musalmanon Ka Hajaar Saala Daur-e-Huqumat'.
All these books which I referred to and which I have
gone through, are written by the Muslim writers. Except for
these, I did not go through any book of foreign writer or
3151
through its translation in Urdu or Persian or through any
history book of a famous Indian historian."(E.T.C)
^^eSaus lu~ 76 esa lnj eqnfjZl dh txg laHkkyh Fkha - - - -
-cukjl dh eSaus 1962 esa NksM fn;k FkkA cukjl ls eq>s lun feyh FkhA
- - - - -lcls igyh fu;qfDr bl enjlk esa esjh ntsZ vkfy;k ds fy, gqbZ
FkhA eS a Hkk"kk vkS j rkjh[k Hkh i< +k rk g wW aA ** ¼ist 10½
"I took over as the Head Master in 1976 . . . . I had
left Benares in 1962. I had got certificate from
Benares. . . . . . . First of all I was appointed to teach class
I in this school. I teach language as also history." (E.T.C)
3277. He has disclosed his knowledge about Holy Quran
and other Islamic literature as follows:
^^bLyke vjch tcku dk yQ~t gS ftldh bLrykg esa elnj
dgrs gSa ftldk rtqZek Qjekcjnkjh esa xnZu j[k nsuk fy[kk gqvk gSA
bZ ' oj ,d gS ] og loZ ' kfDreku gS ] dq j ku 'kjhQ mldh n su
gS ] lkjh dk;ukr mlus cukbZ gS] gtjr eksgEen lkgc mlds iSxEcj gSa]
vkneh dks usdh ds jkLrs ij pyuk pkfg,A] ;g phtsa bLyke esa fl[kkbZ
tkrh gSaA - - -tks bLyke esa ;dhu j[krk gS vkSj bldk vuq;k;h gS] og
eqlyeku ekuk tk;sxkA - - - dq j ku 'kjhQ ml fdrkc s a ikd dk
uke gS ] tk s [kq n k dh rjQ l s iS x Ecj lkgc dk s feyhA
dqjku 'kjhQ iSxEcj lkgc dks 23 lky ds oDQs esa eq[rfyQ ekSdksa ij
feyhA blesa dqy 113 lwjrs gSaA blesa 6666 vk;rsa gSaA eSa mu vk;krksa dh
rknkn ugha crk ikÅWaxk] ftuesa dkuwuh elyksa dks gy djus dh fgnk;r
nh xbZ gSA ¼vt[kqn dgk fd ,slh vk;krsa ftuesa ,gdke dk c;ku gS]
mu vk;krksa dh ,d rQlhj eqYyk vgen thou us fy[kh gS] ftldk
ukew rQ'khjkrs vgefn;k gS] ;g lkgc vkSjaxtsc ds mLrkn Fks] ysfdu
mlesa fdruh vk;rsa fy[kh xbZ] mudh rknkn eSa ugha crk ikÅWaxkA½
dqjku 'kjhQ esa bl pht dk gqDe ckj&ckj gS fd bUlku dks D;k djuk
pkfg,A cgqr ls ,sls Hkh ,gdke gSa] ftuds djus dh eukgh gSA ;kuh
ftuesa dqN dke u djus dh fgnk;r gSaA tks Hkh ckck&vkne nqfu;k ds
cuus ij lcls igyh ckj mrjs] og bLyke ysdj vk;s] ysfdu og
3152
nqfu;k ds dkSu ls dksus ij mrjs] bl pht ds ckjs esa vkt rd r; ugha
gks ik;kA
ftjr eksgEen lkgc vjc ns'k esa iSnk gq, FksA bLyke dh
rcyhx ;kuh izpkj eksgEen lkgc us dh gSA buls igys Hkh eqlyeku
gksrs Fks] D;ksafd nqfu;k dk igyk vkneh gh bLyke ysdj vk;k FkkA
eksgEen lkgc us eDdk ls enhuk fgtjr dh FkhA eDdk esa
mudh yM+kbZ cqrijLrksa ls Fkh vkSj mu yksxksa ls Fkh] tks ,d ls T;knk
[kqnk ekurs FksA ml oDr vjc ns'k ds cgqr ls fgLlksa esa ewfrZ iwtk py
jgh FkhA - - - - - -mUgksaus tax vkSj yM+kbZ t:j dh] dqN bykds Hkh thrs]
ysfdu edln bykds ;k eqYd thrus dk ugha Fkk] cfYd ,d [kqnk dk
dyek i<+kus ds fy, FkkA ;g Bhd gS fd mudk gqDe Fkk fd tks rqels
tax djrk gS] vYykg ds uke ij rqe mlds lkFk tax djks] ysfdu tk s
rq e l s t ax ugh a djrk] mld s eq Y d ij tehu ij]
bcknrxkg ij ;k ftLe ij tcjnLrh dCtk er djk sA **
¼ist 12&13½
"Islam is an Arabic word, which is called 'Masdar'
in Istlaah which is rendered in 'Farmabardaari' as 'laying
the neck'. God is one; he is omnipotent; the holy Quran
is his gift; he has created the whole universe; Hazrat
Muhammad Sahib was his Prophet; a man should follow
the path of goodness. All these things are taught in
Islam. . . . . . . . One who believes in Islam and one who is
its follower, will be considered to be the Muslim. . . . . . .
The holy Quran is the name of that holy book which
came to Prophet Muhammad from Khuda (God). The
holy Quran came to Prophet Muhammad on several
occasions over the period of 23 years. It has 113 'suras' in
all. There are 6666 'Ayats'. I am not in position to tell the
number of 'Ayats' counseling on solution in legal matters.
(Stated on his own - Mulla Ahmad Jivan has written
'Tafsir' (an explanation) on 'Ayats' containing rulings. It is
3153
called 'Tafsirat-e-Ahmadiya'. This fellow was a teacher of
Aurangzeb, but I am not in a position to tell how many
'Ayats' are written in it.) The holy Quran repeatedly
ordains for what a man should do. There are many rulings
forbidding certain things to be done, that is to say, they
advise for certain things not to be done. The Adam who for
the first time descended after the creation of the world ,
took Islam with him, but it is not still settled in which
corner of the world he descended.
"Prophet Muhammad Sahib was born in Arab.
Muhammad Sahib propagated Islam. Even before him there
used to be Muslims, because the very first man of the world
had come along with Islam.
Muhammad Sahib migrated from Mecca to Medina.
In Mecca, he was pitted against idol worshipers and
against those who believed in more than one God. The
worship of idol was prevalent in several parts of Arab at
that time. . . . . . . . . He was certainly engaged in war and
battle; he conquered some hamlets as well, but his purpose
was not to conquer regions or provinces. Rather, it was
meant to pronounce the 'Kalma' of one God. It is true that
his command was - 'Fight, in the name of God, against a
person who fights with you, but in case of one who does
not fight with you, do not forcibly capture his country,
land, worship place and person."(E.T.C)
^^f'k;k vkSj lqUuh tekrsa gtjr lkgc ds cgqr ckn cuh gSaA
gtjr lkgc ds ckn igys [kyhQk gtjrs vcwcdj fln~nhdh gq,A muds
ckn gtjrs mej Qk:d] rhljs gtjrs mleku xuhA gtjr lkgc us
viuh g;kr esa fdlh dks [kyhQk uketn ugha fd;k FkkA - - -- - - -
gtjrs vcwcdj fj'rs esa eksgEen lkgc ds llqj yxrs FksA - - - - -
3154
[kyhQk dk in eqlyekuksa esa gtjr lkgc dh tku'khuh dks tkfdj
djrk gS] blfy, ;g nhuh vkSj nqfu;kbZ nksuksa rjhds ls mudk tkWu'ku
ekuk tkrk gSA** ¼ist 15&16½
"There came to be Shia and Sunni communities much
after Prophet Muhammad. Khalifa Hazrat-e-Abubakar
Siddiqui preceded Prophet Muhammad. After him came
Hazrat-e-Umar Farooq and the third Hazrat Usman Gani.
Hazrat Sahib had not nominated any one as Caliph in his
Hayat. . . . . . . . . . Hazrat Abu Bakr was father-in-law of
Muhammad Sahib by relation. . . . . . . . . . The office of
Caliph depicts the succession of Hazrat Sahib. Hence,
Caliph is taken to be his successor both worldly and
religiously." (E.T.C)
^ ^;g nq:Lr gS fd gtjr vcwcdj lkgc gtjr eksgEen dh csxe
vkb'kk ds okfyn FksA - - - - - -gtjrs mleku] eksgEen lkgc ds nkekn
Fksa gtjr eksgEen lkgc dh nks lkgctkfn;ksa dh 'kknh ,dsckn nhxjs
;kuh igyh dk bUreky gkus ds ckn nwljh dh] gtjr mleku lkgc ls
gqbZ FkhA** ¼ist 16&17½
"It is true that Hazrat Abu Bakr was father of
Ayesha, wife of Prophet Muhammad. . . . . . . . . . Hazrat
Usman was the son-in-law of Muhammad Sahib. The two
daughters of Hazrat Muhammad Sahib were married to
Hazrat Usman one after the other, that is, the second one
was married after the death of the first one." (E.T.C)
^^vcwcdj lkgc rdjhcu rsjgoha fgtjh ds vklikl [kyhQk cusA
gtjrs mleku lkgc dk bUrdky pUn cnek'kksa ds gkFk 'kgknr ls gqvk
FkkA - - - - -muds ckn gtjr vyh ds [kyhQk cuus easa Hkh dqN erHksn
gq, FksA** ¼ist 17½
"Abu Bakr Sahib became Caliph in or around the
13th Hijri year. Hazrat Usman embraced martyrdom at the
3155
hands of certain hooligans. . . . . . . . After that some
differences also cropped up over Hazrat Ali's becoming
Caliph."(E.T.C)
^^;g tax 32 ;k 33 fgtjh lky ds vklikl gqbZ gSa gtjr vyh
lkgc dk bUrdky Hkh pUn cnek'ksa }kjk 'kghn djus ij gqvk FkkA ;g
'kgknr dwQk 'kgj dh efLtn esa gqbZ FkhA ml oDr fgtjh dk 42 ;k
43 oka lky jgk gksxkA** ¼ist 18½
"This battle took place in or around 32nd or 33rd Hijri
year. Hazrat Ali Sahib had also to martyr himself at the
hands of hooligans. This martyrdom took place at the
mosque of Kufa city. At that time it would have been the
42nd or 43rd Hijri year."(E.T.C)
^^dqYQk;sjk'knhu pkj gSaA bl 'kCn dk eryc gS&lCck [kyhQkA gtjr
vyh lkgc bu pkj [kyhQkvksa esa 'kkfey gSa] tks lPps ekus tkrs gSaA
cnz ,d eqdke dk uke FkkA taxs cnz dkQh e'kgwj gSA ;g
xkycu N% ;k lkr fgtjh lky esa gqbZ FkhA ;g yM+kbZ iSxEcj lkgc ds
vuq;kf;;ksa vkSj dchyk dqjS'k ds chp esa yM+h xbZ FkhA** ¼ist 18½
"Khulafa-e-Rashideen are four in number. This word
means Sabba Khalifa. Hazrat Ali Sahib is among these four
Caliphs, who are considered to be truthful.
'Badra' is the name of a place. The battle of Badra is
quite famous. It had taken place perhaps in 6th or 7th Hijri
year. This battle was fought between the followers of
Prophet and the Quraysh tribe." (E.T.C)
^^lHkh f'k;k] ;g ugha ekurs fd gtjr vyh iSxEcj lkgc ds
lcls igys] lcls pgsrs vkSj lcls T;knk ;ksX; [kyhQk FksA - - - - -
vyh lkgc ds ckn 6 eghus rd bekesa glu dks [kyhQk ekuk x;k
FkkA** ¼ist 19½
"All the Shias do not believe that Hazrat Ali was the
foremost, most favourite and worthiest Caliph of Prophet
3156
Muhammad. . . . Imam-e-Hasan was regarded as Caliph
up to six months after Ali Sahib." (E.T.C)
^^gtjrs ekfc;k ds ckn mudh txg r[r ij ;thn cSBk FkkA jok;r
c;ku dh tkrh gS fd glu lkgc ds ikuh esa fdlh us tgj feyk fn;k]
ftls ihus ds ckn vkfgLrk&vkfgLrk mudk bUrdky gks x;kA bekes
glu ds NksVs HkkbZ bekes gqlSu f[kykQr ds nkosnkj cus FksA og enhuk
ls eDdk x;s vkSj eDdk ls dwQk dh rjQ x;s vkSj ;thn ls tax dhA
dcZyk dh yM+kbZ esa 72&73 yksx 'kghn gq, FksA - -NksVs lkgctkns
gtjr vyh vlxj t:j 'kghn gq, Fks mudh csxe vkSj cgu dks dSn
dj fy;k x;k FkkA - -eksgjZe igys Hkh euk;h tkrh Fkh og igys Hkh
eqrcfjZd FkhA ;g gknlk nloha eksgZje ds jkst gqvk Fkk blfy, mlds
ckn bls vkSj Hkh iqjtks'k rjhds ls euk;k tkus yxkA - - -esjk dguk gS
fd f'k;k vkSj lqUuh nksuksa gtjkr eksgZje dks eukrs gSaA** ¼ist 20½
"After Hazrat-e-Mabiya, Yazid sat on the throne in his
place. It is said that somebody had poisoned the water
offered to Hasan Sahib drinking which he passed away by
and by. Imam-e-Hussain, younger brother of Imam-e-
Hasan, had been a claimant to the office of Caliph. He had
gone from Medina to Mecca and from Mecca to Kufa and
was locked in battle with Yazid.
72-73 people had martyred in the battle of Karbala. .
The younger son, Hazrat Ali Asgar, had certainly martyred
and his wife and sister had been imprisoned. . . Muharram
used to be celebrated even earlier and it was in existence
earlier as well. This incident had taken place on the 10th
day of Muharram. So, after that it came to be celebrated
with much more fervour . . . . I have to say that both Shia
and Sunni communities celebrate Muharram." (E.T.C)
^^iSxEcj lkgc ds dkSy Qsy vkSj tks dqN Hkh muds lkeus fd;k vkSj
mUgksaus euk ugha Qjek;k mlds eteq,a dk uke gnhl gSA ,sls gh lkgck
3157
ds vkSyk vkSj QSy vkSj rdjhj ds eteqvka dk uke gnhl gS vkSj dqN
yksxksa us rkchjh ds vkSy vkSj Qsy vkSj rdjhj dks Hkhj gnhl dgk gSA
gnhl bl rkSj ij gtjr iSxEcj lkgc dh g;kr esa fy[kh ugha
x;h FkhA ;g ckn esa rgjhj gq;h gSa lqUur ds ek;us gSa rjhdkA iSxEcj
lkgc ds NksM+s gq, ftrus Hkh rjhds gSa og lc lqUur gSaA gtjr lkgc
ds fd, gq, veky dks QSyh lqUur dgrs gSaA tks mUgksaus Qjek;k mls
dkSyh lqUur dgrs gSaA^^ ¼ist 22½
"The actions of Prophet Muhammad as also the actions not
forbidden by him when done in his presence, are called
'Hadis. The name of Hadis is given to such words, actions
and sayings, and some persons have called the words,
actions and sayings of 'Tabiri' Hadis.
'Hadis' was not, in this way, written in the life time of
Prophet Muhammad. It came to be written afterwards.
Sunnat means method. All the methods introduced by
Prophet Muhammad are Sunnat. The actions done by
Prophet are called 'Faili Sunnat' and whatever he decreed
is called 'Kauli Sunnat'. (ETC)
^^tks nwljs yksxksa us gtjr lkgc ds lkeus fd;k vkSj mUgksaus mls ukeatwj
ugha fd;k mls rdjhjh lqUur dgrs gSaA vxj dksbZ ,slk loky gks
ftldk tokc dqjku 'kjhQ vkSj gnhl esa gesa u feys rks mldh ryk'k
btek,&mEer vkSj d+;krs eqtrfgn esa dh tk,xhA bt +e k ml s dgr s
gS a tk s iS x Ecj lkgc d s teku s d s ckn nhu s& bLyke d s cM + s
tkudkj yk sx ] ftl ckr ij lger gk s a x, gk s a og btek
gS A btek dk QSlyk ,d tekus rd egewn ugha jgrk og yxkrkj
ykxw jgsxkA** ¼ist 23½
"Whatever others did in front of Prophet Muhammad
and which did not attract disapproval from him, is called
'Takriri Sunnat'. If there is any question to which we do not
come across any answer in the holy Quran and 'Hadis', we
3158
will look for the answer in 'Izma-e-Ummat' and 'Kayat-e-
Muzat-Hid'. The point on which distinguished scholars of
Islam agree after the time of Prophet Muhammad is called
'Izma'. 'Izma' does not hold good just for a particular
time; rather, it will continue to be consistently in force."
(E.T.C)
^^bLykfed rkS j vkS j rjhdk s a dh cq f u;kn bUgh a pkj
vk/kkjk s a ij ;kuh dq j ku 'kjhQ] gnhl] bt +e k vkS j d +; kl
ij vk/kkfjr gS A ;gh 'kjh;r dgykrk gS A 'kjh;r vjfcd Hkk"kk
dk 'kCn gS vkSj bLykfed dkuwu ds eteqa, dk uke gSA ;g Bhd gS fd
'kjh;r ds ek;us gSa og jkLrk ftl ij pyuk pkfg,A fQdg 'kjh;r dh
,d 'kk[k gSA fQdg Hkh ,d vjfc 'kCn gSA fQdg dk rjtqek le>
gSA** ¼ist 23½
"Islamic ways and manners hinge on these very
four bases, that is, the holy Quran, 'Hadis', 'Izma' and
'Kayas'. Only this is called Shariyat. Shariyat is a word
of Arabic language and it is the name of Islamic law. It
is true that Shariyat means a path which should be
followed. 'Fiqh' is a branch. 'Fiqh' means 'understanding'.
"(E.T.C)
^^etgc dk rkYyqd [kqnk dh bcknr ls Hkh gSA etgc dks is'k djus
okyh ,d 'k[fl;r gksrh gS ftls iSxEcj dgk tkrk gS vkSj tc dHkh
ml etgc dk ftdz gksxk rks iSxEcj dk uke lkeus t:j vk;sxkA ;g
Bhd gS fd vyx vyx oDr ij nqfu;k ds vyx vyx fgLlksa esa ,sls
cM+s cM+s yksx iSnk gq, ftUgksaus foxMs gq, lekt dh n'kk dks lq/kkjus ds
fy, lgh jkLrk fn[kyk;kA ;g tks cM+s cM+s yksx iSnk gq, bUgksaus vius
tUe LFkku ds vklikl ds ekgkSy dks rks ns[kk gksxk ysfdu dke og
fd;k ftldk mUgsa [kqnk dh rjQ ls Qjeku FkkA
eks0 gtjr lkgc dh iSnkbZ'k eDdk esa gqbZ FkhA mUgksaus viuh 40
lky dh mez esa eDdk esa gh vius iSxEcj gksus dk ,yku fd;k FkkA^^
¼ist 41½
3159
"Religion is also concerned with worship of God.
There is a figure, which presents/introduces religion, who is
called Prophet and whenever religion is referred, the name
of Prophet also comes to light. It is true that such renowned
persons were born in different parts of world from time to
time, who showed the correct way to improve the condition
of an out of order society. These renowned persons must
have seen the atmosphere surrounding their birthplace, but
they did what was the command of God.
Prophet Mohammad was born in Mecca. He declared
himself to be Prophet in Mecca itself at the age of 40
years." (E.T.C)
^^;g Bhd gS fd mUgksaus ;g Hkh ,yku fd;k Fkk fd tks ,d [kqnk
ij ;dhu yk;sxk vkSj ,d fdrkc ;kuh dqjku 'kjhQ ij ;dhu yk;sxk
og lPpk eqlyeku dgyk;sxk ;g Bhd gS fd muds igys bl rjg ls
dyek i<+dj cuus okyk dksbZ eqlyeku ugha FkkA [kqnk 'kCn vjch dk
ugha gS vYykg 'kCn vjch dk gS ysfdu ;g dguk xyr gksxk fd
iSxEcj lkgc ds uch gksus ds ,syku ls igys vYykg ds 'kCn dk iz;ksx
u gksrk gksA ftl oDr gtwj dk tUe eDdk esa gqvk ml oDr ogka cgqr
de yksx i<+s fy[ks FksA NksVs NksVs dchyksa esa yksx c<sa gq, FksA mudh
vkil esa yM+kbZ;ka gksrh FkhA og yksx cqrksa dh Hkh bcknr djrs Fks vkSj
vYykg dk Hkh uke ysrs FksA - - -gtwj lkgc dks dqjku 'kjhQ dk bygke
,d ugha cfYd dbZ LFkkuksa ij gqvkA - - dqjku 'kjhQ dks ,d fdrkc
dh rjrhc nwljs dkfrcksa us nh gSA dqjku 'kjhQ dks gtwj lkgc us viuh
dyeh ugha fy[kkA - - -ysfdu fdlh nwljs ds etgc esa tcjnLrh
enk[kyr djus dh btktr mUgksaus eqlyekuksa dks ugha nhA** ¼ist 42½
"It is true that he had also declared that one who
shall believe in one God and one book i.e. the holy Quran,
shall be called a true Muslim. It is true that prior to him
none could become Muslim in this manner by reading
3160
'Kalma'. The word 'Khuda' is not a Arabic word. The word
'Allah' is an Arabic word but it would be wrong to say that
the word 'Allah' was not used prior to Mohammed Saheb
being declared the prophet. At time of birth of Prophet
Mohammad in Mecca, very few literate people existed over
there. People lived in small tribes. They had mutual
clashes. They also used to worship idols and take the name
of 'Allah'. . . . . . The holy Quran was revealed to Prophet
Mohammad at not just one but many places. . . . . The holy
Quran was given the shape of a book by other 'Qatibs'
(scribe). The holy Quran was not penned down by Prophet
Mohammad himself. . . . . However, he did not permit the
Muslims to forcefully oppose any other religion." (E.T.C)
^^Qrsg eDdk ls esjk eryc gS fd fgtjh ds vkBosa lky esa tc
gtwj okil eDdk vk;s rks cqrijLrksa us vkSj mu yksxksa us tks mudh
eq[kkyQr fd;k djrs Fks vius gfFk;kj gtwj ds dneksa esa j[k fn;s]
[kkus&dkck ls cqr mBok fy;s] mls lkQ lqFkjk dj fn;k vkSj gtwj ds
vuq;k;h cu x;sA uekt i<+uh 'kq: dj nhA bl dke esa dksbZ ryokj
ugha pyh vkSj [kkusdkck esa uekt 'kq: gks x;hA - - - - dq j ku 'kjhQ
e s a cq r ijLrh d s f[kykQ vk;r s a rk s gS a gh aA ** ¼ist 43½
"By 'Fateh Mecca' I mean that when Prophet
Mohammad returned to Mecca in the 8th year of Hizri era,
the idolaters and his opposers, surrendered their weapons
in his feet, removed idols from 'Khan-e-kaba', cleaned it
and became followers of Prophet Mohammad. (They)
started offering namaz. No force was used in this and
namaz started in 'Khan-e-kaba'. . . . . . . . The holy Quran
does contain 'Ayats' (a sentence of Quran) against
idolatry." (E.T.C)
^^;g yM+kbZ;kWa rdjhcu 8 fgtjh rd pyh vkSj ml oDr rd
3161
rdjhcu lkjk vjc gh eqlyeku cu pqdk FkkA** ¼ist 45½
"These battles continued approximately till 8 Hizri
era and by that time, almost the entire Arab had become
Muslim." (E.T.C)
^^dqjku 'kjhQ 23 lky esa eq[krfyQ ekSdksa ij mrjrk jgk mls
mlh rjg ls rjrhc fn;k tkuk tkjh jgk ;kuh dkfrcksa }kjk fy[kk
tkuk tkjh jgk vkSj bl chp esa gtwj dh yM+kb;kWa Hkh tkjh jgh FkhaA
rdjhcu lkjk vjc ns'k gh bLykfed cu x;k Fkk fdlh nwljs etgc
dks ekuus okyk vjc ns'k esa dkfcys ftdz rknkn esa ckdh ugha jgk
FkkA**¼ist 46½
"The holy Quran was revealed on different occasions
over a period of 23 years. It was written in the same
manner and in the same period, the battles of Prophet
Mohammad also continued. Almost the entire Arab country
had turned Islamic and the population of followers of other
religions, became negligible in Arab." (E.T.C)
^^fdrkc ^^rQlhj tykySu** nks vkyeksa us feydj fy[kh gSA
muds uke gS ekSykuk tykmn~nhu lw;rh vkSj nwljs gSa ^^ekSykuk
tykyqn~nhu egYyh**A lw;rh vkSj egYyh txgksa ds uke gSa tks lejdan
ds vklikl FksA ;s nksuksa lkgcku mUgha txgksa ds jgus okys FksA ;g
fdrkc vjch tcku esa fy[kh x;h gSA** ¼ist 51½
"The book 'Tafsir Jalalen' has been written together
by two Alams. Their names are Maulana Jalaluddin Suyati
and Maulana Jalaluddin Mahalli. 'Suyati' and 'Mahalli'
are names of places around Samarkand. Both these
gentlemen belonged to said places. This book has been
written in Arabic." (E.T.C)
^^nwljh fdrkc dk uke ^^enkjsdqRruthy ;g fdrkc Hkh vjch
tcku esa gS blds ys[kd dk uke eq>s bl oDr ;kn ugha vk jgkA
fdrkc rQlhj ctkch Hkh vjfcd esa fy[kh gqbZ gSA - - - -
-rQlhjkrs vgefn;k** Hkh vjch tcku esa gSA bls eqYyk vgen thou us
3162
fy[kk gSA - - - - -fdrkc ^^rQlhjs dchj** ds fy[kus okys beke
Q[k:nhujkth gSaA ;g Hkh vjch tcku esa gSA** ¼ist 52½
"The other book titled 'Madarekuttanjil' is also in
Arabic. Presently, I am unable to recollect the name of its
author.
The book 'Tafsir Bajabi' is also in Arabic. . .
'Tafsirate Ahmadiya' is also in Arabic. It has been written
by Mulla Ahmad Jeevan. . . .The author of 'Tafsire Kabir' is
Imam Fakhruddinraji. It is also in Arabic." (E.T.C)
^^rQlhjs dLlkd Hkh vjch tcku esa gSA
;s ftruh Hkh Åij cryk;h x;h fdrkcsa gSa bu lcdks fy[kus
okys bLyke ds gkeh FksA
fdrkc cq [ kkjh'kjhQ d s y s[ kd beke ek sg Een bLekby
lkgc gS A ; s fgtjh dh n wl jh lnh e s a fy[kh x;h gS A ml
oDr rd dq j ku 'kjhQ dk s eq d Eey rkS j ij rjrhc dh tk
pq d h FkhA ; s fdrkc Hkh vjch tq c ku e s a gS A fdrkc eq f Lye
'kjhQ Hkh vjch Hkk"kk e s a gS bld s y s[ kd dk uke beke s
eq f Lye gS A ;g fdrkc cq [ kkjh 'kjhQ d s dq N fnuk s a ckn
fy[kh x;h FkhA frjfeth 'kjhQ fdrkc Hkh vjch Hkk"kk e s a
gS bld s y s[ kd dk uke beke vc w bZ l k gS A ** ¼ist 53½
"'Tafsire Kassak' is also in Arabic.
The authors of all the books mentioned above, were
'Hami' (Protector/Patron/Supporter) of Islam.
Imam Mohammed Ismail was the author of the
book 'Bukharisharif'. It has been written second
century of Hizri era. By that time, the holy Quran had
been formally prepared. These books are also in Arabic.
The book 'Muslim Sharif' is also in Arabic and its
author is Imame Muslim. This book was written
subsequent to 'Bukhari Sharif'. The book 'Tirmiji
3163
Sharif' is also in Arabic and its author is Imam Abu
Isa." (E.T.C)
^^fdrkc vcqnkmn 'kjhQ Hkh vjch Hkk"kk esa gS blds ys[kd dk
uke vcwnkmn gS ;s Åij okyh nksuksa fdrkcksa ds dqN ckn fy[kh x;h gSA
fdrkc bCusektk 'kjhQ Hkh vjch esa gS bl fdrkc ds ys[kd ds
vius uke ij gS vkSj ;g Hkh mlh tekus esa dqN vkxs ihNs fy[kh x;h
gSA
;g Bhd gS fd bu lc fdrkcksa ds ys[kd bLykeh ns'kksa ds jgus
okys FksA
fQdg dh fdrkc fgnk;k vjch Hkk"kk esa fy[kh x;h gS ysfdu
blds rjtqes cgqr lh Hkk"kkvksa esa fd;s x;s gSaA blds ys[kd dk uke
cqjgkuqn~nhu vcqy glu vyh gSA fdrkc ljs mdk;k Hkh vjch tcku esa
gS vkSj blds ys[kd dk uke eq>s ;kn ugha vk jgkA fdrkc
eqfu;krqy&eqlYyh vjch tcku esa gS blds ys[kd dk uke Hkh eq>s ;kn
ugha gSA fdrkc Qrkok fgUnh;k vjch esa gS ftls cgqr lkjs myekvksa us
feydj rS;kj fd;k gSA fdrkc Qrgqydnhj Hkh vjch tcku esa gS blds
ys[kd dk uke eq>s ;kn ugha vk jgkA ,d fdrkc gS nqjsZ eq[rkj tks fd
vjch esa gS ftls ,d vYykek lkgc us fy[kk gS mudk uke eq>s ;kn
ugha vk jgk gSA fdrkc jnnqy eqgrkj Hkh vjch esa fy[kh x;h gSA blds
ys[kd dk uke eq>s ;kn ugha gSA** ¼ist 54½
"The book 'Abudawood Sharif' is also in Arabic and
Abudawood is its author. It was written after the aforesaid
two books.
The book 'Ibnemaza Sharif' is also in Arabic, and it
is in the name of its author and it has also been written
around that period.
It is true that the authors of all these books, were
residents of Islamic countries.
'Hidaya', the book of 'Fiqh' is written in Arabic but
it has been translated into many other languages. Its
author is Burhanuddin Abul Hasan Ali. The book 'Sare
3164
Ukaya' is also in Arabic, but I do not remember the name
of its author. The book 'Fatawa Hindiya' is in Arabic and
has been prepared collectively by many Ulemas. The book
'Fathulkadir' is also in Arabic, whose author's name I am
unable to recollect. There is a book 'Durre Mukhtar' is in
Arabic, which has been written by one Allama, whose name
I am unable to recollect. The book 'Raddul Muhtar' is also
in Arabic. I do not remember the name of its
author."(E.T.C)
^^Qrkok fgUnh;k vkyexhjh cgqr ls mysekvksa us bdV~Bs gksdj
fy[kh Fkh buds lnj ekSykuk futkeqn~nhu lkgc Fks tks fd fgUnqLrku ds
ckf'kans FksA** ¼ist 55½
"'Fatawa Hindiya Alamgiri' was written collectively
by many Ulemas (clerics in Islam). Their head was
Maulana Nizamuddin, because he was a resident of
India."(E.T.C)
^^bLyke esa pkan dh vgfe;r gSA pkan dh vgfe;r eqfLye
dSys.Mj ds R;ksgkjksa dh rkjh[k tkuus ds fy, gS u fd dksbZ ltkoV
djus ds fy,A** ¼ist 55½
"Moon has importance in Islam. The importance of
moon is for determining the dates of festivals in Muslims
calender and is not for decoration purposes." (E.T.C)
^^gtjr ek s0 lkgc l s igy s uch bZ l k vk; s ftUg s v ax z st
yk sx bZ l k elhg dgr s gS aA - - gtjr bZ l k l s igy s tk s
jl wy vk; s mudh eS a rjrhc ugh crk ldrkA y sf du mue s a
l s cgq r k s a d s uke crk ldrk g wW a vkS j mu ij ukfty gq b Z
fdrkck s a d s uke Hkh crk ldrk g wW aA tS l s fd gtjr e wl k
vy fgfr lyke] bu ij vYykg dh fdrkc rkS j sr ] gtjr s
nkmn vy lyke] mu ij vYykg dh fdrkc t +c wj ukfty
gq b Z ;g 4 cM +h vklekuh fdrkc s a gS aA vkSj nwljs jlwyksa ij
fdrkcsa ukfty ugha gqbZA - - - - cgqr ls ,sls uch Hkh gq, ftu ij
3165
vYykg us dksbZ Hkh fdrkc NksVh ;k cM+h ukfty ugha dhA vkSj dqN ,sls
Hkh Fks ftu ij NksVh fdrkc ukfty dh x;hA mu NksVh fdrkcksa dks
'kghnk dgk tkrk gSA** ¼ist 58&59½
"Prophet Christ came before Prophet Mohammad,
who is called Jesus Christ by the English people . ..I
cannot tell the 'Tarteeb' (sequence) of the Prophets, who
came prior to Jesus Christ. However, I can name many
of them, as also the books revealed to them e.g. Allah's
book 'Tauret' on Hazrat Musa Al Hiti Salam, Allah's
book 'Zabur' on Hazrat Dawood Al Salam. These four
books are major heavenly revelations. Books were not
revealed to other Prophets. . .There have been many such
Prophets, on whom Allah did not make any minor or major
revelation, and there were few on whom Allah made minor
revelations. Such minor revelations are called
Shahida."(E.T.C)
^^nhu&,&bLyke esa lcls igys bZeku ykus okys 'k[l ds ckjs esa dqN
b[ryk[k gS] ysfdu ckn esa ,d jk; ;gh cuh fd cqtqxksZ esa ,slk igyk
vkneh vcwcdj lkgc gq,] vkSjrksa esa gtwj [kqnStk gqbZ vkSj cPpksa esa
gtjr vyh gq,A ,d jk; ;g Hkh gS fd lcls igyk 'k[l gtjr
[kqnStk dks ekuk tk;sxk] D;ksafd gtwj us igyh cgh mUgha dks lqukbZ FkhA
gtwj dks dkQh taxs yM+uh iM+h Fkha] ftu taxksa esa mUgkasus [kqn
f'kjdr dh] mlds ckjs esa ,d jok;r ;g gS fd mUgksaus 19 yM+kbZ;ksa esa
[kqn fgLlk fy;k Fkk] tcfd nwljh jok;r ;g gS fd ,slh yM+kbZ;ksa dh
rknkn ftlesa mUgksaus [kqn f'kjdr dh] 17 FkhA bu yM+kbZ;ksa dk cqfu;knh
lcc rks ;gh Fkk fd gtwj nhu&,&bLyke dh rcyhx djrs Fks vkSj
nwljs yksx mudh eq[kkyQr djrs FksA** ¼ist 65½
"There are some 'Ekhtlakh' regarding the first
persons to have faith in the religion of Islam. However, it
was subsequently decided that the first amongst the elderly
3166
people was Abu Baqr, Khudaija amongst women and
Hazrat Ali amongst children. There is another view that
Hazrat Khudaija would be considered to be the first person
because the first 'Bahi' was read by Prophet Mohammad to
him.
Prophet Mohammad had to contest many battles. As
regards the battles participated by him, there is one line of
thought giving the number of such battles to be 19, whereas
another line of thought gives the said number to be 17. The
basic cause of these battles was that Prophet Mohammad
used to propagate the religion of Islam whereas others used
to oppose the same." (E.T.C)
^^igy s iS x Ecj cS r q y eq d n~ n l dh rjQ :[k djd s
uekt i< +r s Fk s] fQj [kq n k ds gq D e ds eq r kfcd
[kku&,&dkck dh rjQ eq W g djd s uekt i< +u s yx sA
gtjr csyky ds ckjs esa eSa tkurk gwWaA gtwj us efLtns uoch ij
lcls igyh vtku nsus dk :rck budks c['kk Fkk] blh rjg ls
[kku&,&dkck dks vtku nsus dk igyk ekSdk Hkh bUgha dks c['kk x;k
FkkA igys ;g xqyke Fks] gC'kh FkkA gC'kh ls eryc bl ckr dk gS fd
og gC'kk ds jgus okys FksA** ¼ist 69½
"Originally Prophet Mohammad used to offer
namaz facing sacred Baitul, and then on command of
God, he started offering namaz facing 'Khan-e-Kaba'.
I know about Hazrat Bilal. Prophet Mohammad had
given him the opportunity to give the first 'Ajaan' call from
the Nabvi mosque. Similarly, the opportunity of giving the
first 'Ajaan' call from 'Khan-e-Kaba', was also given to
him. Earlier he was slave i.e. 'Habshi'. By 'Habshi', I
mean he was resident of Habsha." (E.T.C)
^^frjfeth 'kjhQ gnhl dh fdrkc gS ] ftl s beke vc w bZ l k
3167
frjfeth u s fy[kk gS A eSaus mls Hkh i<+k gSA
mu nk su k s a fdrkck s a e s a efLtn ij ehukj vkS j xq E Ckn u
gk su s dh ckr ugh a fy[kh xbZ A - - - eS au s tke s lghfyy
cq [ kkjh uke dh fdrkc i< +h gS A bl fdrkc dk s bLykeh
dku wu d s ckj s e s a lkjh nq f u;k e s a ekU;rk nh tkrh gS A ** ¼ist
92&93½
"'Tirmiji Sharif' is a book of 'Hadis', which is
written by Imam Abu Isa Tirmiji. I have read it as well.
The absence of minarets and domes has not been
in both the said books. . . . I have read the book titled
'Sahilil Bukhari'. This book is recognized all over the
world as regards the Islamic law." (E.T.C)
3278. Regarding the structure and construction of a
Mosque, he says:
^^tcjnLrh fdlh dh tehu ij tk s bekjr cuk;h x;h og
efLtn gh ugh a gk sx h blfy, mldk tk;t ;k uktk;t
gk su s dk dk sb Z loky gh ugh a gS A fdlh ds Hkh bcknr[kkus dks
rksM+uk bLyke esa euk gS blfy, mls rksM+dj efLtn cukus dk loky
gh iSnk ugha gksrkA vxj fdlh fxjs gq, eafnj ds eycs dks ekfyd yksx
csap nsa rks mls [kjhndj efLtn cukus dh dksbZ eukgh ugha gSA ;g
nwljh ckr gS fd og bl eycs dks tcjnLrh gfFk;k dj efLtn ugha
cuk ldrsA** ¼ist 24½
"A building built on somebody's land by force will
not be a mosque. So, there is no question of its being
legitimate or illegitimate. Demolishing any place of
worship is forbidden in Islam. So, there is no question of
breaking the same and building a mosque instead. If the
debris of any fallen temple is sold by its owner, then there is
no prohibition on building a mosque by purchasing such
materials. It is another thing that they cannot build a
3168
mosque by forcibly grabbing this debris." (E.T.C)
^^efLtn lkQ&lqFkjh vkSj ikd txg ij cuk;h tkrh gSA efLtn
ml txg dk uke gS tgka vYykg dh bcknr ds fy, tehu dks oDQ
fd;k x;k gksA pkgs ogka ij bekjr cuk;h tk, ;k u cuk;h tk,A
oDQ dju s dk dke ml tehu dk ekfyd gh dj ldrk
gS A gnhl e s a efLtn dh 'kDy vkS j l wj r d s ckj s e s a ftdz
vk;k gS A gnhl dh e'kgwj fdrkc&fe'dkr 'kjhQ gSA ,d gnhl
rks ;g gS fd viuh efLtn dks pkgs cxSj ehukj ds cukvks eq.Mh cukkvks
vkSj nwljh gnhl esa lknxh j[kus dk Hkh gqDe fn;k x;k gSA ;g fdrkc
fe'dkr 'kjhQ vjch tcku esa gSA bldk mnwZ esa Hkh dbZ yksxksa us rjtqek
fd;k gSA** ¼ist 25½
"A mosque is built at a tidy and holy place. Mosque
is the name of a place where land is given in 'Waqf' for the
worship of Allah, irrespective of the fact whether a
structure is raised or not there. Only the owner of the land
can give it in 'Waqf'. 'Hadis' speaks of the face and
shape of the mosque. A famous book on 'Hadis' is
'Mishkat Sahrif'. There is also a 'Hadis' to construct a
mosque even without a minaret or in a bare shape. And the
other 'Hadis' has ordained simplicity to be maintained.
This book 'Mishkat Sharif' is in Arabic. Many people has
rendered it in Urdu too." (E.T.C)
^^dqjku 'kjhQ esa efLtn ds 'kDyksa lwjr dk tc ftdz gh ugha gS
rks ;g loky gh iSnk ugha gksrk fd mlds eqrkfcd ehukjsa cuk;h
tk,a ;k u cuk;h tk,aa ehukj cukus dk gqDe dgha fdlh fdrkc esa ugha
feyrkA** ¼ist 25½
"When there is no mention of size and shape of
mosque in the holy Quran, there is no question of minarets
being built or not being built in accordance with it. There is
no command in any book for building minarets." (E.T.C)
3169
^^fdlh Hkh fdrkc esa xqEcn ds cuk, tkus ;k u cuk, tkus dk
Hkh gqDe ugha feyrkA gnhl esa ,slk gqDe ugha gS fd efLtn ds fy, ,d
nhokj gh dkQh gSA - - fcuk fdlh rkehj ds Hkh efLtn cu ldrh
gSA**¼ist 26½
"No book decrees for dome to be built or not to be
built. There is no decree in 'Hadis' which says that a wall
alone is sufficient for a mosque. . . .There may be a mosque
even without any construction." (E.T.C)
^^efLtn dh fgQktr ds fy, vxj mls cUn djds dHkh rkyk
yxk;k tk;s] rks dksbZ gtZ ugha gS] - - - gj efLtn ds fy, fdlh
eqroYyh dk gksuk t:jh ugha gSA eqroYyh ds ftEes dksbZ etgch
Qjk;t ugha gksrsA mldk dke bUrtke ns[kus dk gSA beke dk in ,d
/kkfeZd in gSA og uekt i<+kus dk eqf[k;k gksrk gS] reke etgch dke
mlds ftEes ugha gksrsA - - -efLtn esa beke dh fu;qfDr eqroYyh djrk
gSA - - -dqN efLtnksa esa cdk;rnk ctkMrk eksvfTte gksrs gSa vkSj dqN
efLtnksa esa dksbZ Hkh uekth vkku nsus dk dke dj nsrk gSA eksvfTte dh
fu;qfDr Hkh eqroYyh djrk gSA** ¼ist 27½
"If a mosque is ever closed and locked for its safety,
that is not objectionable. . . . .Every mosque needs to have
a Mutvalli. Mutvalli is not assigned with any religious
functions. His job is to look after its management. The
office of Imam is a religious post. He is the head
pronouncing namaz. He is not assigned with many
religious functions. . . . . Mutvalli appoints Imam at a
mosque. . . . Some mosques have Muazzins in a due
process, and in certain mosques, any namazist performs the
job of giving 'Ajaan'(Ayaan) call." (E.T.C)
^^efLtn dh lQkbZ djuk] lQ s fcNkuk ;k ot w d s
fy, ikuh dk bUrtke djuk ek sv fTtu d s Qjk;t e s a
'kkfey ugh a gS ] mldk dke vtku n su s dk gk sr k gS a pkgs
beke gks] pkgs eksvfTtu gks ;k dksbZ nwljk vkneh gks] tks ,d gh txg
3170
ij dkQh vlsZ rd jgsxk] mls ml txg ij cuh gqbZ bekjr] mldh
cukoV] mldh Nr vkSj nhokjksa dh ltkoV bu lc phtksa dh tkudkjh
oDr ds lkFk vius vki gks tk;sxhA vxj fdlh beke dks bl ckr dh
tkudkjh gks fd fdlh bekjr esa i'kq if{k;ksa ds fp= ;k ewfrZ;kWa cuh gqbZ
gksa] fdlh euq"; dh ewfrZ cuh gqbZ gks ;k fdlh L=h dh lh/kh ;k Vs<+h
ewfrZ ;k fp=.k gks] rks uekt i<+kus ls igys og mUgsa gVkus dh dksf'k'k
djsxk] ysfdu vxj og ,slk ugha djrk gS ;k dj ikrk gS] rks Hkh uekt
rks gks gh tk;sxhA ,slh uekt dh uo;r vkSj lckc ds ckjs esa eSa igys
gh dg pqdk gwWa fd og dqN gkykr esa ed:g gks tk;sxh vkSj dqN esa
ed:g Hkh ugha gksxhA vxj beke bl fdLe d s fp= vkS j
vkd` f r;k s a dk s gVku s dh dk sf 'k'k ugh a djrk] rk s ;g mldk
tq e Z gS A
vxj fdlh efLtn dh bekjr esa chp esa dksbZ ,slk ikVhZ'ku Mky
fn;k tk;s] tks taxys dh nhokj Vkbi dk gks vkSj ftlls og nksuksa fgLls
ml ikVhZ'ku ds ckotwn Hkh vkeus lkeus utj vkrs gksa] rks Hkh uekt
i<+h tk ldrh gS] ,slk ikVhZ'ku ds ,d rjQ vxj ewfrZ&iwtk gks rks Hkh
nwljh rjQ uekt i<+h tk ldrh gS] ysfdu bl lwjr esa beke dk ;g
QtZ gksxk fd og ogkWa ls mu ewfrZ;ksa dks gVokus dh dksf'k'k djsA**
¼ist 28½
"Cleaning of the mosque, laying mattresses or
arranging water for 'Vaju' is not included in the duties
of Muazzin. It is his job to give 'Ajaan'(Ayaan) call. With
the passage of time, a person who stays at one and the
same place for quite sometime - whether he is an Imam or
a Muazzin or any other person - will naturally come to
know all about the structure built there and about its
construction, ceiling and wall decorations. If an Imam has
the knowledge that pictures of animals and birds, or idols,
or statues of human beings, or straight or crooked images
or representations of any women are engraved in any
structure , he will try to remove such engraving before the
3171
recital of namaz. But if he does not do so even then the
namaz will get offered. I have already spoken about the
status and efficacy of such namaz. It will be Mawrooh in
some circumstances and it will not be so in some
circumstances. If the Imam does not try to remove this
types of pictures and shapes, it will be a crime on his
part.
If any partition, which may be in the shape of grill
wall and which may even allow both the portions to be seen
face to face even after such partition, is made in the middle
of the structure of any mosque, even then there may be idol
worship on one side of such partition and namaz may be
offered on its other side. But in this circumstance, it will be
the duty of Imam to try to get those idols removed from
there." (E.T.C)
^^efLtn dfcz L rku e s a Hkh cukbZ tk ldrh gS ] c'kr sZ fd og
txg] tgkW a efLtn cukbZ tk jgh gk s] , sl h gk s] ftle s a
fdlh dh dcz u iM +r h gk sA bl rjg dh efLtn rks gekjs
esagnkoy esa gh gS] tks dfczlrku ds chp esa cuh gqbZ gSA dqN yksx
dfczLrku dh fgQktr ds fy, vkSj bUrtke ds fy, eqykfte j[k ysrs
gSa] ,sls eqykftehu dks rfd;snkj dgk tkrk gSA** ¼ist 34½
"A mosque may be built even at a graveyard, provided
that there lies no grave at the place where such mosque
is being built. This type of mosque is certainly situated at
our place 'Mehdawal' and it is built in the centre of the
graveyard. Some people engage employees for safety and
management of graveyard; such employees are called
'Takiyedaar'."(E.T.C)
^^ysfdu ;g t:jh ugha gS fd gj dfczLrku ds fy, rfd;snkj
gksaA
3172
[kkuokg ml txg dks dgrs gSa] tgkWa dksbZ cM+h etgch 'kfDl;r
cSBdj] jgdj bcknr] fj;ktr djrh gS vkSj vius eqjhnksa dks nhuh
etgch ckrs crkrh gS] ml txg dk uke [kkudkg gSA - - - [kkudkg
ds cukoV dk dksbZ fo'ks"k :i fu;fer ugha gSA [kkudkg ds fy, njxkg
dk gksuk dksbZ t:jh ugha gSA njxkg esa lTtknk ulhu gksrs gSaA lTtknk
ulhu nks 'kCnksa dk tksM+ gS ;kuh fd ^^lTtknk tek** u'khu** bldk vFkZ
gS txg ij cSBus okykA [kkudkg ij Hkh lTtknk u'khu gksrk gSA
lTtkn ds vFkZ gSa&cgqr T;knk ltnk djus okykA lTtknk ds ek;us
gSa&cSBus okyh txgA lTtkn vkSj lTtknk nks eq[rfyQ 'kCn gSaA
lTtkn ds ek;us pknj ;k njh ugha gSA** ¼ist 35½
"But it is not necessary for every graveyard to have a
'Takiyedaar'
The name of 'Khankah' is given to a place where any
distinguished religious person seats himself, performs
worship and tells his followers about religious matters.
That place is called 'Khankah'. No particular shape is
fixed for 'Khankah'. It is not necessary for any 'Khankah'
to have a 'Dargah'. There are 'Sajjada Naseens' in a
'Dargah'. The term 'Sajjada Naseen' is coined by putting
two words together. That is to say, 'Sajjada Jama Naseen'
means 'one who sits at a place'. A Khankah also has a
'Sajjada Naseen'. 'Sajjad' means 'one who does Sajda a
great deal'. 'Sajjada' means 'a sitting place' . 'Sajjad' and
'Sajjada' are two different words. 'Sajjad' does not mean
'Chadar'(sheet) or 'Dari'(mattress)." (E.T.C)
^^eSaus vius c;ku esa tgkWa efUnj dh txg efLtn cuk;s tkus dh dgh
gS] og lh/kh lh ckr ;g gS fd vxj efUnj ds fxjus ds ckn lkQ
tehu dh efYd;r ij dksbZ ruktk u gks vkSj ekfyd viuh ethZ ls
ml tehu dks ns ns] rks ml ij efLtn cu ldrh gSA eS au s ;g ckr
egt viuh jk; l s ugh a dh gS ] cfYd 'kfj;r d s fglkc l s
dh gS vkS j tS l k fdrkck s a e s a fy[kk x;k gS ] mldk s
3173
en~ n su tj j[kr s gq , Hkh gS A ;g ckr 'kfj;r dh cM +h
fdrkck s a e s a fy[kh gS ] tS l s fd Qrok; s& vkyexhjhA - - -;g
ckr mld s p sI Vj ^^ckcq y elkftn** e s a fy[kh gq b Z gS A ** ¼ist
36½
"My statement about building a mosque at the site of
the temple, basically means that if there is no dispute on
the ownership of the land vacant after demolition of temple
and if its owner donates the land out of his free will, then
mosque can be built over there. I have not stated this only
on basis of my views and instead it is in accordance with
'Shariyat' (the body of doctrines that regulate the lives of
those who profess Islam) and the books. It is written in
authentic books of 'Shariyat' such as 'Fatwaye
Alamgiri'. .This fact is contained in its chapter 'Babul
Masajid'."(E.T.C)
^^blh rjg ls 'kfj;r esa ;g Hkh fy[kk gqvk gS fd vxj efLtn dh
nhokjksa ;k [kECksak ij fdlh tkunkj pht dh rLohjsa ;k ewfrZ;ka cuh gqbZ
gks] rks ogkWa pUn lwjrksa es dh xbZ uekt ed:g gksxhA ;g fQdg dh
^^fgnk;k** e s a fy[kk gq v k gS A ;g fdrkc Hkh eSa lkFk ysdj ugha
vk;k] vxj gqDe gks rks yk ldrk gwWaA ;g fgnk;k vOoy su e s a
fy[kk gS A eSaus ;g c;ku fd;k gS fd vxj efLtn ds fdlh fgLls esa
ewfrZ;kWa j[kh gqbZ gSa] rks Hkh uekt tk;t gksxhA blds lkFk eSaus vkSj Hkh
tqeys dgs FksA ;g Hkh ckr Åij okyh fdrkc fgnk;k e s a vkbZ
gS A ;g ckr Hkh vOoyS u uked pS I Vj e s a gS A ;g ckr fQdg
dh lHkh e'kg wj fdrkck s a e s a fey ldrh gS A n wl jh fdrkc s a
gS a& vkyexhjh] Qrkok dkth [kkW a] nq j sZ eq [ rkj] jn~ n q y
ek sg rkj oxS j gA vxj fdlh efLtn esa dbZ o"kksZ rd pkgs og
lSdM+ksa ;k gtkjksa esa D;ksa u gks] uekt ugha i<+h tk;s] rks Hkh dksbZ QdZ
ugha iM+rk] og efLtn cjdjkj jgsxhA vxj ,slh efLtn ij fgUnqvksa dk
dCtk jgk gks ;k ogkWWa lSdMksa o"kksZ rd mudh iwtk&ikB Hkh gksrh jgh gks]
mls ckotwn Hkh og efLtn cjdjkj jgsxhA ¼vt[kq n dgk fd
3174
[kkuk; s& dkck d s fxnkZ f xnZ cgq r l s cq r cM + s teku s rd
j[k s jg s] exj mld s efLtn gk su s e s a dk sb Z QdZ ugh a
iM +k ½A** ¼ist 37½
"Similarly it is mentioned in the 'Shariyat' that if picture or
idol of any living being exists over the walls or pillars of
mosque, then the namaz offered there would be 'Makruh'
(undesirable) under certain situations. It is so mentioned
in the 'Hidaya' of 'Fiqh'. I have not brought along even
this book, but if directed, I can bring it. It is mentioned in
'Hidaya Awwalen'. I have stated that even if idols have
been kept in some part of a mosque, the namaz offered
there would be proper. I had said many other things along
with it. This fact is also mentioned in the aforesaid
'Hidaya' book. This fact is also contained in the chapter
titled 'Awwalen'. This fact can also be found in all
famous books of 'Fiqh'. The other books are- Alamgiri,
Fatwa Kazi Khan, Durre Mukhtar, Raddul Mohtar etc.
Even if namaz is not offered in any mosque for years, may
be hundreds or thousands, it shall have no effect and it
would remain a mosque. Even if the Hindus had been in
possession of such mosque and had been offering their
prayer-worship over there for hundreds of years, then also
it would remain a mosque. (Stated on his own that many
big idols were kept of very long period around the
Khane-kaba, but it had no effect on its status of
mosque)." (E.T.C)
^^gtjr ek s0 lkgc u s efLtn rkehj djokbZ FkhA eDdk
ls tc og enhuk r'kjhQ ys x;s rks ogka mUgksaus ,d efLtn cuokbZ Fkh
tk s efLtn dck d s uke l s e'kg wj gS A fQj 'kgj enhuk e s a
mUgk s a u s ,d cM +h efLtn rkehj djkbZ tk s vkt Hkh ucoh
3175
efLtn d s uke l s e'kg wj gS A bu efLtnksa esa nhokjksa cukbZ x;h
vkSj Nr ds fy, [ktwj dh ifRr;kWa vkSj Mkfy;ksa dk bLrseky fd;k
x;kA ogka ij xqEcn cuus dk loky gh iSnk ugha gksrk Fkk D;ksafd Nrs
[ktwj dh ifRr;ksa vkSj Mkfy;ksa dh FkhA buesa ehukjs Hkh ugha cuokbZ x;haA
cgqr ls dSys.Mj gSa ftuesa bu nksuksa efLtnksa dh rLohjsa Nirh jgrh gSA
ysfdu ;g rLohjsa ekStwnk rkehjkr dh gS] u fd 'kq: esa cukbZ x;h
efLtnksa dhA** ¼ist 56½
"Prophet Mohammad had built a mosque. When he
went to Medina from Mecca, he built a mosque over there
which is famous as Kaba mosque. Thereafter, he built a
big mosque in the city of Medina, which is still famous
as Nabvi mosque. Walls were built in these mosques and
palm leaves & branches were used for roof. The issue of
construction of domes did not arise over there because the
roof were made up of palm leaves & branches. Minarets
were also not built in them. There are many calenders,
which publish the photographs of these two mosques.
However, these photographs are of the existing
constructions, and not of the mosques built
originally."(E.T.C)
^^eSaus efLtnksa dh rtsZ rkehj dh ckcr tks c;ku fn;k gS] og egt
yksxksa dk lquh&lqukbZ ckrksa ij ugha gS] cfYd eSa us ,slk fdrkcksa esa i<+k
gSA eSaus ;g fdrkvksa esa i<+k gS] lquk ugha gSA fQdsg dh reke e'kgqj
fdrkcksa esa ;g fy[kk gqvk gS fd efLtn dfczLrku esa Hkh cukbZ tk
ldrh gSA bl oDr tgkW a rd e sj h ;kn tkrh gS ] ;g ckr
^^fgnk;k** e s a Hkh fy[kh gq b Z gS A bl fdrkc dks cqjgkuqn~nhu vcqy
glu vyh us fy[kk gSA ;g rk'kdUn ds bykds ds jgus okys FksA blh
fdrkc esa mUgksaus ;g Hkh fy[kk gS fd tgkWa ij cqr j[ks gq, gksa] ogkWa ij
Hkh uekt i<+h tk ldrh gSA ml fdrkc esa ;g Hkh fy[kk gqvk gS fd
tgkWa ij xSjeqfLye yksx gksa vkSj viuh iwtk&ikB djrs gksa] ogkWa ij Hkh
uekt i<+h tk ldrh gSA ;g fdrkc fgtjh dh ikWapoh lnh esa fy[kh
3176
x;h gSA** ¼ist 62½
"My statement regarding the manner of construction of
mosques, is not merely based on hearsay and instead I have
read so in books. I have read it in books and not heard the
same. In various famous books of 'Fiqh' (Islamic
jurisprudence) it is mentioned that mosque can be built
even in graveyards. To the best of my present memory,
this fact is mentioned in 'Hidaya' as well. This book has
been written by Burhanuddin Abul Hasan Ali. He was a
resident of Tashkand. In this very book he has also written
that namaz can be offered even at places where idols have
been kept. It has also been written in said book that namaz
can be offered even at places where non-Muslims are
present and perform their prayer-worship. This book has
been written in fifth century of the Hizri era." (E.T.C)
^^efLtn esa ehukj cukus dh eukgh gS] tSlk fd eSa igys c;ku dj pqdk
gwWaA ysfdu og eukgh l[rh okyh ugha gS] gYdh&QYdh gS] ftldk
eryc gS fd ehukj dks cukuk ilUn ugha fd;k x;k gSa ;g ckr eSaus
gnhl 'kjhQ esa i<+h gSA ;g jok;r e'kgwj fdrkc ^^cSgkdh** esa ntZ gSA
bl ckcr gnhl 'kjhQ esa ;g gtwj iSxEcj lkgc dk gh dkSy gSA dkSyh
gnhl vkSj dkSyh lqUur ,d gh pht gS vkSj ;g ckr ehukjksa okyh bl
ntsZ esa vkrh gSA** ¼ist 63½
"As already stated by me, building of minarets is
prohibited in mosques. However, that restriction is not
strict and instead is casual, which means that construction
of minarets has not been appreciated. I have read this in
'Hadis Sharif'. This practice is contained in the famous
book 'Baihaki'. The words of Prophet Mohammad in this
behalf, are contained in 'Hadis Sharif'. 'Kauli Hadis' and
'Kauli Sunnat' are same and this fact of minarets, falls in
3177
this category." (E.T.C)
^^efLtn cuku s d s fy, tehu dk s flQZ dkfey ekfyd ;kfu
tk s eq D dey rkS j ij ml tehu dk ekfyd gk s viuh ethZ
l s Nk sM + s x k rk s efLtn cu sx hA og ml tehu dks oDQ djsxk vkSj
oDQ viuh ethZ ls gksrk gSA** ¼ist 105½
"A mosque can be built over a land only when its
legal owner voluntarily donates the land for the same.
He would execute Waqf of that land, and the Waqf is
executed voluntarily." (E.T.C)
^^fdlh efLtn ds fy, tehu dks oDQ djus dk lh/kk rjhdk gS fd
mldk ekfyd mls oDQ dgdj NksM+ nsA** ¼ist 106½
"The simple manner of executing Waqf of land for any
mosque, is that its owner leaves it by saying Waqf."(E.T.C)
^^ftl pht dks Hkh oDQ fd;k tk;s] okfdQ mldk iwjk dkfey ekfyd
gksuk pkfg, vkSj oDQ mldh iwjh ethZ ls gksuk pkfg,A oDQ pkgs
tcku ls bdjkj djds djs vkSj pkgs fny ls bdjkj djds djs] ogh
dkQh gSA - -igyk eqroYyh okfdQ gh gksxk] fQj og viuh ethZ ls
ftls pkgs eqroYyh cuk nsA- - -eSaus fdlh rkjh[k dh fdrkc esa ,slk ugha
i<+k fd fookfnr Hkou ds ckgjh fgLls esa dksbZ pcwrjk jgk gksA bl rjg
dh ckr esjs tkrh; bYe esa Hkh ugha gSA eq>s ekywe ugha fd ,sls fdlh
pcwrjs ij ewfrZ LFkkfir djds fgUnw yksx iwtk djrs jgs gksaA** ¼ist 112½
"Whatever is given in Waqf, must be wholly owned by its
owner and the Waqf must be executed voluntarily. The
execution of Waqf is good enough, whether executed orally
or in writing. . . .The first Mutwalli is the Waqif (executor
of Waqf) and then subsequently he may appoint anyone on
his will. . . . I have not so read in any history book that
there was any platform in outer part of the disputed
structure. Such fact is not within my personal knowledge as
well. I do not know that Hindus installed and worshiped
3178
idols over any such platform." (E.T.C)
^^fdlh e af nj dk s rk sM +u s dh bLyke e s a btktr ugh a gS A ge
fdlh eafnj dks rksM+dj efLtn ugha cuk;sxsaA vxj eafnj esa ewfrZ LFkkfir
gks rks ewfrZ dks Hkh ugha rksM+sxsA ml eafnj dks ;k ewfrZ dks rksM+dj ogka
efLtn cukus dk loky gh iSnk ugha gksrkA - - eq>s ekywe ugha fd ftl
txg ij eqrnkfo;k bekjr cuh gqbZ Fkh og utwy ljdkj Fkh ;k ughaA -
- - -eSa 1962 esa viuh rkyhe iwjh djus ds ckn gh i<+kus yxk Fkk vkSj
1976 esa lnj eqnfjZl ¼iz/kkukpk;Z & fizfUliy½ yx x;k FkkA** ¼ist 115½
"Islam does not permit the demolition of any
temple. We would not demolish any temple and build a
mosque. If idols have been installed in the temple, then
would not damage the idols as well. The issue of building a
mosque over there after demolishing that temple or idol,
does not arise. . . . .I do not know whether the place where
the disputed structure stood, was public Nazul or not. . . . I
started teaching in 1962 just after completing my education
and became the Principal in 1976." (E.T.C)
3279. PW 11, Mohd. Burhanuddin has also towed the
same line in his cross-examination. He has said:
^^eqfLye dkuwu ds pkj mlwy gS] ftUgsa vaxzsth cksyus okys lkslZ
dg ldrs gSaA muds uke gSa& dqjkus ethn] lqUuk ¼gnhl½] btek]
d;klA 'kfj;r dk eryc gS& og dkuwu tks mYykg us vius cUnksa ds
fy, fn;k gSA** ¼ist 3&4½
"There are four principles of Muslim law, which can
be termed as 'source' by English speaking people. They
are- holy Quran, 'Sunna' (Hadis), 'Ijma', 'Kayas'.
'Shariyat' means the law laid down by 'Allah' for his
fellows." (E.T.C)
^^;g Bhd gS fd ,slh dksbZ rQ'khy dqjku 'kjhQ esa Hkh ugha gS fd
efLtn dh D;k 'kDy o lwjr gks ;k ogkWa ij i'kq&i{kh] nsoh&nsork ;k
3179
vkneh o vkSjr ds 'kDyksa ds cuus ij D;k gksxk ;k fxjh gqbZ efLtn Hkh
efLtn ekuh tk;sxh ;k mlds pkjks rjQ fdlh bcknrxkg ds gksus dk
D;k vlj gksxk oxSjg&oxSjgA** ¼ist 4½
"It is true that the holy Quran does not contain any
description either regarding the form & shape of a mosque,
or as to what would happen in case of depiction of
animals-birds, Gods-Goddesses or men & women faces
over there, or will a collapsed mosque also would be
considered a mosque, or as to what would be the effect of
presence of any other worship place around it, etc."(E.T.C)
^^efLtn dk eryc gS fd uekt i<+us dh txg ;kuh ltns dh
txgA uekt ;k ltnk gj ikd txg ij vnk fd;k tk ldrk gSA
bl ek;us esa efLtn ds fy, fdlh [kkl txg dh t:jr ugha gSA
efLtn vYykg ds fy, cukbZ tkrh gS] rkfd mldk uke fy;k tk ldsA
eSa ;g ckr gnhl dh fdrkcksa ds eqrkfcd crk jgk gwWa vkSj dqjk 'kjhQ esa
Hkh ;gh dgk x;k gSA - - - - efLtn cukus ds fy, ;g t:jh ugha fd
ogkWa ij eqlyekuksa dh vkcnh gksA efLtn eqlkfQjksa ds fy, Hkh cukbZ
tkrh gSA eqroYyh dk rkYyqd oDQ ls gS] efLtn ls ugha] blfy,
t:jh ugha fd gj efLtn dk eqroYyh gksA - - - -'kfj;r ds eqrkfcd
eqroYyh mlh oDQ dk gksxk tks vYykg ds fy, fd;k x;k gSA tks
tk;nkn vYykg ds fy, oDQ dh xbZ gS] mldh ns[kHkky djuk
eqroYyh dk dke gSA ml oDQ ls rkYyqd j[kus okyk tks Hkh dke gS]
pkgs og nhuh dke gS] pkgs bUrtkfe;k dke gS] mldks fuHkkuk eqroYyh
dk dke gSA** ¼ist 4&5½
"Mosque implies the place of offering namaz i.e. the
place of 'Sajda' (bowing down in reverence). Namaz or
'Sajda' may be offered at all holy places. As per this
meaning, no particular place is required for a mosque. A
mosque is built for Allah, so that he can be remembered. I
am stating this fact in accordance with the books of
'Hadis', and similar versions are found in holy Quran as
3180
well. . . . . .Existence of Muslim populace is not essential
for building a mosque at that place. Mosque is built for
travelers as well. A 'Mutwalli' is related to Waqf and not
mosque, and as such it is not necessary that there is a
'Mutwalli' of every mosque. . . .According to 'Shariyat' (the
body of doctrines that regulate the lives of those who
profess Islam), a 'Mutwalli' shall exist in case of only such
Waqf, which is executed in the name of Allah. It is the duty
of the 'Mutwalli' to look after the property, whose Waqf has
been executed in the name of Allah. It is the duty of the
'Mutwalli' to perform all the duties related to Waqf,
whether religious or managerial." (E.T.C)
^^vtku lquus ds ckn gh uekt gksrh gS] ysfdu vxj dksbZ
e'kokrk gkykr gksa rks beke lkgc bl ckr dh rLnhd dj ysaxs fd
vtku nh xbZ gS ;k ugha vkSj fQj uekt i<+k;saxsA - - - -tqEes dh
uekt ds fy, Hkh ;g ykfte ugha fd vtku gksA ;g nwljh ckr gS fd
mlds fy, rkdhn nwljh uektksa ls T;knk gSA - - - -vtku ds cxSj Hkh
uekt gks ldrh gS] ;g fQdsg dh fdrkcksa esa fy[kk gqvk gSA
'kfj;r ds eteq, dk uke fQdg gSA fMD'kujh ds fglkc ls
fQdsg dk eryc gS ^^cqf)**] ^^b.VsyhtsUl** vkSj bLrykgh ¼iSzfdVy rkSj½
rkSj ls bldk eryc gS& dqjku] gnhl] btek] d;kl ls tks elk;y
fudys gSa] mUgsa 'kfj;r dgrs gSaA - - - - -'kfj;r esa uekt ls igys
vtku dk i<+uk lqUur gSA** ¼ist 6½
"Namaz is offered only after hearing the 'Ajaan' call,
but in case of any 'Mashwata' (doubtful) circumstance, the
Imam shall verify whether the 'Ajaan' call has been given
or not, and thereafter shall administer the namaz . . . . It is
not 'lajim' (necessary) to give 'Ajaan' call for the namaz of
'Jumma'. It is different that there is more 'Taqid' for it in
comparison to other namaz. . . . .It is mentioned in the
3181
books of 'Fiqh' (Islamic jurisprudence) that namaz can be
offered even in absence of 'Ajaan' call.
'Fiqh' is the summary of 'Shariyat'. The dictionary
meaning of 'Fiqh' is 'wisdom', 'intelligence' and
practically 'Shariyat' means the 'Masail' (problem/topic/
issue) of Quran, Hadis, Ijma, Kayas. . . . .Giving of 'Ajaan'
call before namaz, is Sunnat in 'Shariyat'." (E.T.C)
^^fQdsg dh cgqr vge fdrkcsa dbZ gSaA - - esjs fglkc ls cgqr
vge fdrkcksa esa & jn~nqyeq[rkj e'kgwjs 'kkeh ds uke ls e'kgwj gSA
blds ys[kd dk uke&eksgEen vehu bcus vkchnhu 'kkeh gSA - -
'kfj;r vkSj fQdsg esa dksbZ cqfu;knh QdZ ugha gSA fQdsg esa 'kfj;r dks
rjrhc nh xbZ gSA 'kfj;r dks i<+dj gh vkSj bl ij xkSj djds fQdsg
esa rjrhc nh xbZ gSA fgnk;k esa efLtn dh ckcr dkQh dqN dgk x;k
gSA ysfdu mlesa efLtn dh 'kDy dh ckcr dksbZ cqfu;knh fgnk;r ugha
gSA- - - ;g Bhd gS fd fdlh xSj dh tehu ij tcjnLrh efLtn cukus
dh eqekfu;r Hkh gSA vxj fdlh nwljs dh tehu lkfcr gks rks mlds
ekfyd dh ethZ ds cxSj ogkWa ij efLtn dk;e ugha gksxhA - - -vxj xSj
eqflye dh ;k pkgs eqfLye dh Hkh vius dksbZ tk;nkn gks rks mls fdlh
Hkh lwjr esa rksM+dj ;k rjehe djds ogkWa ij tcjnLrh efLtn ugha
cukbZ tk ldrhA vxj ,slk lkfcr gks tkrk gS rks og efLtn tk;t
ugha ekuh tk;sxhA ;g ckrsa tks eSa cryk jgk gwWa] ;g fQdsg dh gS vkSj
,slk fgnk;k eas ik;k tkrk gS vkSj Hkh dbZ fdrkcksa esa ik;k tkrk gSA ,slk
Qrkok vkyefxjh esa Hkh ik;k tkrk gSa Qrkok fgUnh;k vkSj
vkyexhjh ,d gh fdrkc ds uke gSaA - - de ls de 10&12 mysekvksa us
vkSjaxtsc dh jguqekbZ esa ;g fdrkc fy[kh gSaA ftu ckrksa dk eSaus ftdz
fd;k gS] ;g phtsa Hkh ml fdrkc esa vkbZ gSaA** ¼ist 7&8½
"There are many important books of 'Fiqh' (Islamic
jurisprudence). . . . . .According to me, out of the very
important books 'Raddulmukhtar' is famous as 'Mashhoore
Shami'. Its writer is Mohammed Amin Ibne Abidin
Shami. . . . . There is no fundamental difference between
3182
'Shariyat' and 'Fiqh'. 'Shariyat' has been given 'Tartib'
(sequence/arrangement) in 'Fiqh'. After reading the
'Shariyat' and giving it due thought, has it been given
'Tartib' in 'Fiqh'. The 'Hidaya' discuss mosques in detail,
but it does not contain any fundamental instruction
regarding the form of a mosque. . . . . . It is true that there
is a restriction on forcefully building a mosque over
someone else's land. If the ownership of someone is proved
over a land, then a mosque would not be built over there in
absence of the consent of owner. . . .If any property
belongs to a non-Muslim or even a Muslim, then a mosque
cannot be forcibly built over there under any circumstance
by demolishing the same. If it is so proved, then the mosque
would not be considered legal/proper. The facts being
stated by me, are of 'Fiqh' and are found in 'Hidaya' as
well as in many other books. It is so found in 'Fatwa
Alamgiri' as well. 'Fatwa Hindiya' and 'Alamgiri' are the
names of the same book. . . . . .This book has been written
by at least 10-12 Ulemas under the patronage of
Aurangzeb. The facts stated by me, are also contained in
that book." (E.T.C)
^^lqUuk vkSj gnhl rdjhcu ,d gh pht gSaA gtjr eksgEen lkgc us tks
dke fd;s ;k tks mUgksaus ckrs QjekbZ ;k tks ckrsa mUgksaus nwljs vknfe;ksa
dks djrs gq, ns[kk vkSj mudks euk ugha fd;k ;k ftu ckrksa dks mUgksaus
eUtwjh ns nh og lc lqUuk esa vkrh gSaA QSyh] dkSyh vkSj rdjhjh bl
rhu 'kk[kkvksa esa lqUuk dks ckWaVk tk ldrk gSA mudks cksyrs gSa& lqUurs
Qsyh] lqUurs dkSyh vkSj lqUurs rdjhjhA bu ij lSdM+ksa fdrkcsa fy[kh xbZ
gSaA blh dsk gnhl dgrs gSaA gnhl fy[kus okyksa esa lcls igys vCnqyk
bCus ve vkSj bCus vkl vkSj vcwc bcus gTe vkSj gtjr vul ds uke
vkrs gSaA - - - - tks yksx igys eq[krfyQ gnhlksa dks tckuh ;kn dj ysrs
3183
Fks] mudk fupksM+ lcls igys rjrhc nsus okyksa esa beke Fks] ekfyd
ftudh fdrkc vkt Hkh ikbZ tkrh gSA - - - - -mlesa efLtn dh cukoV
;kuh 'kDy o lwjr ds ckjs esa dksbZ ftdz ugha gSA** ¼ist 8½
"'Sunna' and 'Hadis' are almost the same thing. The
acts of Prophet Mohammad or his sayings or the things
seen by him being done by others and not objected by him
or the things approved by him, all fall within 'Sunna'.
'Sunna' can be divided in three branches viz. 'Faily' (acts),
'Kauli' (promises) and 'Takriri' (preachings). They are
called 'Sunnate Faily', 'Sunnate Kauli' and 'Sunnate
Takriri'. Hundreds of books have been written on them.
This is called 'Hadis'. Amongst the first ones to write the
'Hadis' are Abdul Ibne Aam, Ibne Aas, Abu Ibne Hazm and
Hazrat Anas. . . . . .The first Imam to have memorized
different 'Hadis' and summarized them, was Malik whose
book is still available. . . . . . It does not mention about the
construction i.e. form and shape of mosque." (E.T.C)
^^eSaus dHkh dksbZ dukrh efLtn uke dk 'kCn ugha lqukA vxj
dksbZ txg rhu rjQ ls xSj eqfLye bcknrxkgksa ls f?kjh gqbZ gks rks ogkWa
ij uekt i<+h tk ldrh gS] fdlh gnhl esa bl ij eqekfu;r ugha gSA
- - - - - vxj fdlh bekjr esa flQZ nks njokts tkus ds fy, gksa] iwjc
vkSj mRrj dh rjQ vkSj mUgha nksuks njoktksa ij fgUnqvksa ds iwtu LFky
gksa] rks Hkh vUnj uekt i<+h tk ldrh gS] c'krsZ fd vUnj tkus dk
jkLrk gksA ,slk ftdz fQdsg esa vk;k gS] gnhl esa ,slh rQlhykr ugha
gSaA** ¼ist 9½
"I never heard the name of Kanati mosque. If any
place is surounded on three sides by non-Muslim worship
places, then also namaz can be offered over there, and
none of the 'Hadis' prohibit the same.. . . . . If there are
only two gates, in east and north, for entering any building,
3184
and worship places of Hindus exist at both the said gates,
then also namaz can be offered inside it provided there is a
way leading to it. It is so mentioned in the 'Fiqh', but no
such detail is found in the 'Hadis'." (E.T.C)
^^vxj otw u fd;k gqvk gks vkSj efLtn esa otw djus dk
bUrtke Hkh u gks vkSj nwj&nwj rd ikuh nLr;kc u gks rks r;eqe djds
uekt vnk dh tk ldrh gSA - - - -eSaus Hkh ,slh efLtnsa ns[kh gSa] tgkWa
otw ds fy, ikuh dk bUrtke u jgk gksA** ¼ist 9½
"Namaz can be offered even by performing 'Taimum'
(substitute for Vazoo), if 'Vazoo' has not been performed
and there is no arrangement in the mosque for performing
'Vazoo' and water is not 'Dastyab' (available) even at
distant places . . . I have also seen such mosques, where
there was no arrangement for performing 'Vazoo'."
(E.T.C)
^^fdlh tekus ds myek ,d elys ij tc ,d jk; gks tk;sa rks
og btek dgykrk gSA - - - efLtn dh cukoV ;k 'kDy lwjr ds ckjs esa
dksbZ btek ugha gqvkA ,slk elyk vc rd mBk gh ugha fd ftl
efLtn ds pkjks rjQ dfczLrku gks rks ogka uekt i<+h tk;s ;k ughaA - -
bl ckr ij Hkh dksbZ b[krykQ ugha gqvk fd ftl bekjr ds nks rhu ;k
pkjksa rjQ Hkh dksbZ xSj eqfLye bcknr xkg gks rks ogkWa ij uekt i<+h
tk ldrh gS ;k ugha] njvly ogkWa ij uekt Hkh i<+h tk ldrh gSA ;s
eqn~ns gky ds gSa bUgha fnuksa esa bUgsa mBk;k x;k gS bu ij vHkh xkSj gks
jgk gS D;ksafd vHkh rd b[krykQ fdlh us ugha fd;kA** ¼ist 10½
"When the Ulemas of a period become unanimous on
any issue, the same is called 'Ijma'. . . . . There is no Ijma
regarding the form or shape of mosque. Such an issue has
not arisen till date as to whether namaz be offered or not in
a mosque, which is surrounded on all sides by
graveyard. . . .There has been no 'Ekhatlaf' (disagreement)
3185
on this issue as well as to whether namaz can be offered or
not in a building which is surrounded on 2-3 or all sides by
non-Muslim worship places. Actually namaz can be offered
over there as well. These issues are recent and have been
raised recently. They are still being considered because
none has done Ekhatlaf' as yet." (E.T.C)
^^efLtn cuus ds ckn dHkh [kRe ugh gksrhA vxj efLtn otwn
esa vk x;h rks ogkWa ij pkgs uekt i<+h tk;s ;k u i<+h tk;s og ges'kk
efLtn ekuh tk;sxhA vxj ogkWa ij tekrh uekt u Hkh i<+h x;h gks rks
Hkh ogkWa ij efLtn jgsxhA vxj efLtn cukus okys us rkehj eqDdey
djds mls yksxksa ds gokys dj fn;k rks Hkh og efLtn ekuh tk; sx h
pkg s ogkW a ,d ckj Hkh uekt u i< +h x;h gk sA vxj rkehj
djus okys dh fu;r efLtn dh Fkh vkSj yksxksa dks efLtn cukdj ns nh
rks efLtn cu x;hA** ¼ist 11½
"A mosque never ceases to exist after it is built. If a
mosque has come into existence, then it will always be
treated as a mosque even if namaz is offered over there or
not. It would remain a mosque, even if the 'Jamati'
(collective) namaz is not offered over there. If the builder of
the mosque has delivered the mosque to people after
completion of its construction, then also it will be treated a
mosque even if namaz has not been offered over there
even once. If the intention of the builder was a mosque
and he delivers a mosque to people after its constructions,
then a mosque comes into existence." (E.T.C)
^^vxj dk sb Z n wl j s yk sx efLtn dk s fxjk n s a rk s Hkh og
txg efLtn dgyk; sx h , sl k bTek gS A , sl k gj fdrkc e s a
fy[kk gS A y sf du , sl h dk sb Z [kkl felky n su s d s fy, e sj s
bYe e s a ugh a gS tgkW a bl rjg dh ckr gk s ;k tgkW a efLtn
fxjkbZ x;h gk sA - - - fxjk;h gqbZ efLtn ds LFkku dks efLtn ekuk
3186
tk;sxk bl ckcr bTek gj nkSj esa gqvk gSA vxj dgha efLtn fxjrh gS
rks og efLtn gh jgsxh bl ij gj tekus ds ekSykukvksa dk bfRQkd jgk
gS ,slk eSaus i<+k gSA , sl k eS au s fQdg e s a i< +k gS A ;s bTek blfy,
Hkh tkjh gqvk fd vkus okys nkSj ds cgqr ls elk;y ij Hkh xkSj gksrk Fkk
vkSj blh rjg ls bl bedku dk Hkh bTek cukA**
¼ist 12½
"There is a 'Ijma' to the effect that if others
demolish a mosque, then also that place would be called
a mosque. It is so written in every book. However, there
is no specific example in my knowledge where such a
situation exists or where mosque has been
demolished. . . . The site of a demolished mosque, would
always be treated as a mosque and a 'Ijma' to said effect
has taken place in all times. I have so read that if any
mosque collapses, then it would remain a mosque and the
clerics of all times have been unanimous in this regard. I
have so read in 'Fiqh'. Such a 'Ijma' was also issued
because many future issues were also considered and
accordingly a 'Ijma' of this 'Imkan' (probability/situation)
was also formed." (E.T.C)
^^;s ftdz fQdg dh fdrkcksa esa vk;k gS fd vxj fdlh bekjr
dh nhokjksa ij ;k [kEHkksa ij ;k flok;s fdcyk okyh fnokj ij i'kq i{kh
nsoh nsork ;k vkSj tho tUrqvksa dh rLohjsa gksa rks Hkh uekt gks ldrh gS
vkSj vxj ,slh bykekr fdcyk okyh fnokj ij gks rks Hkh uekt gks
ldrh gS gykafd oks ed:g gks tk;sxhA vxj ltns okyh fnokj vkSj
uekth ds chp esa dksbZ [kEHkk gks ftl ij ,sls bykekr gks rks Hkh uekt
gksxh ysfdu vxj ;s vykekr uekth ds fcydqy lkeus gksaxs] rks ;s
uekt ed:g gks tk;sxhA** ¼ist 12½
"It is mentioned in the books of 'Fiqh' that namaz
can be offered even if pictures of animal, bird, God,
3187
Goddesses or living being exist on all the walls or pillars of
any building except for the wall facing Kibla, and if such
'Ilamat' (symbol) exist on the wall facing Kibla, then also
namaz can be offered although it would be 'Makruh'
(undesirable). If there are such 'Ilamat' over a pillar in
between the wall of 'Sajda' and the namazist, then also
namaz would be offered but if these 'Alamat' (symbol) are
immediately opposite the namazist then the namaz would
become 'Makruh'." (E.T.C)
^^'kjh;r ds vgdke dh ikap fdLesa gSa os gSa& 1- QtZ 2- gjke 3-
ed:g 4- eUnwc 5- tk;tA budks /kkfeZd gqDe dgk tk ldrk gSA - -
- - gjke dh fdLe esa oks dke vkrs gSa ftudh eukgh dh x;h gSA oks
eukgh cgqr l[rh vkSj iDdh nyhyksa ls dh x;h gSa ed:g esa fn;s x;s
dkeksa dh eukgh dh x;h gS ysfdu mruh l[rh ls ughaA tk;t dh
fdLe esa oks dke vkrs gSa tks fd;s Hkh tk ldrs gSa vkSj u fd;s Hkh tk
ldrs gSaA muds djus ij dksbZ lckc ugha vkSj u djus ij dksbZ xqukg
ughaA** ¼ist 14½
"There are five kinds of 'Ahkam' (ordain) of
'Shariyat'- 1. 'Farz' (duty), 2. 'Haram' (forbidden act), 3.
'Makruh' (undesirable), 4. 'Mandub' (representative/
delegate), 5. 'Jayaz' (justified/legal). They can also be
termed as tenets. . . . . . . . 'Haram' includes such actions,
which have been prohibited. The prohibition has been
imposed by very strict and strong reasons. 'Makruh'
includes the actions restrained but not that strictly. 'Jayaz'
includes such acts, which can and cannot be done. Their
performance does not yield any 'Sawab' (virtue) nor does
their non-performance entail any offense." (E.T.C)
^^;g lHkh fdrkcksa esa vkrk gS fd vxj fdlh nwljs etgc dh
bcknrxkg dks ;k fdlh nwljs vkneh dh txg dks tcjnLrh rksM+dj
3188
efltn cuk yh x;h gks rks og Bhd ugha gSA** ¼ist 14½
"It is contained in all the books that if a mosque has
been built by forcibly demolishing the worship place of
another religion or the place of any other person, then it is
not proper." (E.T.C)
^^oDQ dHkh [kRe ugh a gk sr kA** ¼ist 18½
"A Waqf never terminates." (E.T.C)
^^iSxEcj lkgc us bLyke ugha pyk;k ;kuh bLyke dh 'kq:vkr
ugha dh bldk vkxkt rks vkne vysgqlyke ls gSA eksgEen lkgc
vkf[kjh iSxEcj Fks vkSj mUgksaus bLyke dks vkf[kjh eqDdey 'kDy nhA
muls igys bLyke dh eqDdey 'kDy ugha FkhA** ¼ist 24½
"Prophet Mohammad did not found Islam i.e. he did
not start it. It began with Adam Alehusalam. Mohammad
Saheb was the last Prophet and he gave Islam its final
shape. Prior to him, Islam did not have a final
shape."(E.T.C)
^^esjs bYe esa ,slk ugha gS fd eksgEen lkgc ls igys eDdk esa
dqnjr dh bcknr gksrh FkhA ysfdu ;g Bhd gS fd cqr dh bcknr gksrh
FkhA** ¼ist 24½
"It is not in my knowledge that prior to Prophet
Mohammad, nature was worshiped in Mecca. However, it
is true that idols were worshiped." (E.T.C)
^^bLyke ds fglkc ls ekfydksa dh ethZ ds f[kykQ eafnj rksM+uk
uktk;t gSA** ¼ist 27½
"According to Islam, demolition of temple without
the consent of owners, is illegal/unjustified." (E.T.C)
^^cqrijLrh bLyke ds f[kykQ gSA ;g dguk xyr gS fd tgkWa
ewfrZ;ka LFkkfir dh x;h gks ogkWa ij efLtn ugha cu ldrh c'krsZ oks
tehu eqlyekuksa us tk;t rjhds ls gkfly dh gqbZ gksA tk;t rkSj ls
gkfly djus dk eryc gS ekfyd us viuh ethZ ls ns nh gks] fgck dj
fn;k gks ;k mlus csp nh gks c'krsZ fd ml tehu dk dksbZ ekfyd
3189
FkkA ;g tehu [kqnk dh Hkh gks ldrh gS] gkfde dh gks ldrh gS gdwer
dh Hkh gks ldrh gS vkSj fdlh izkbosV vkneh dh Hkh gks ldrh gS vxj
tehu gqdwer dh gS rks ml ij gkfde dk iwjk vf[r;kj gSA vxj
ljdkjh tehu gS vkSj gkfde eqlyeku gS vkSj tk;t gkfde gS rks ml
tehu ij gkfde efLtn cuk ldrk gSA vxj ,d gkfde ij nwljk
gkfde vlwy ds eqrkfcd Qrg gkfly dj ysrk gS rks og tehu
Qrsgvkc gkfde dh gks tk;sxhA** ¼ist 27½
"Idolatry is contrary to Islam. It is wrong to say that
mosque cannot be built at a place where idols have been
installed, provided the land has been obtained
legally/justifiably by Muslims. 'Obtaining legally/
justifiably' means given voluntarily by the owner or gifted
or sold, provided the land had some owner. The land can be
of God, of 'Hakim' (ruler), of Government and of some
private person as well. If the land is of Government, then
the 'Hakim' (ruler) would have total rights over the same.
If the land is public and the 'Hakim' (ruler) is Muslim and
is a legal/justified 'Hakim' (ruler), then the 'Hakim' (ruler)
can build a mosque over that land. If one 'Hakim' (ruler)
conquers another 'Hakim' (ruler) principally, then that
land would become of the 'Fatehaab Hakim' (victorious
ruler)" (E.T.C)
^^dk sb Z Hkh eq l yeku tk s efLtn cuok; sx k mld s
vUn:uh ;k ckgj oky s fdlh fgLl s e s a fdlh rLohj dk s
ugh a cuok; sx k ok s tkunkj pht dh rLohj ugh a cuok; sx kA
fdlh lqvj dh rLohj cuokus dk loky gh ugha iSnk gksrkA eqfLtn dh
pkjnhokjh ds ckgjh fgLls ij vxj fdlh tkunkjpht dh lwjr cuok
nh tkrh gS rks og tk;t ugha gSA**
¼ist 29½
"No Muslim, who builds a mosque, would depict
3190
any picture in any part of inside or outside of the
mosque. (He) would not depict the picture of any living
being. The question of depicting the picture of any pig,
does not arise at all. If the figure of any living being is
made on outer part of the boundary wall of the mosque, the
same is not legal/justified." (E.T.C)
^^dksbZ eqlyeku tc u;s fljs ls efLtn cuok;sxk rks mlds
vUnj oks dksbZ tkunkj pht ugha cuok;sxk pkgs og i'kq i{kh gks pkgs
uj ukjh gks pkgs dksbZ nsoh nsork gks vkSj vxj og ,slk djsxk rks og
xqugxkj gksxkA ysfdu og efLtn fQj Hkh dgyk;sxh vxj vkSj 'kjk;r
iwjh gksrh gksa rksA^* ¼ist 30½
"When any Muslim would build a mosque afresh,
then he would not get the picture of any living being be it
animal-bird or male-female or God-Goddess, depicted
inside it and if he does so, he would be an offender.
However, it would still be called a mosque if other
'Sharayat' are observed." (E.T.C)
^^eSaus nsocUn ds nk:y mye esa gnhl] fQdg] rQlhj] eafrd]
QkylQk mlwysgnhl] i<+sA eSaus vkfye dk ntkZ Hkh ikl fd;k FkkA
vkfye dh i<+kbZ es esjs etkehu uskg] lQZ] cykxr] mlwysfQd] mlwys
rQlhj] vnc] fQdg] gnhl] rQlhj FksA** ¼ist 31½
"I studied 'Hadith', 'Fiqh', 'Tafsir'(exhaustive
explanation) , 'Mantik' (logic), 'Falsafa' (philosophy),
'Usulehadis' (principles of Hadith) at the Darul Uloom,
Deoband. I also passed the 'Alim' (degree). During my
'Alim' course, 'Noh'(branch of grammar), 'Sarf' (branch
of grammar), 'Balagat' (experts), 'Usulefik' (principles of
Fiqh), 'Usuletafsir' (principles of exhaustive explanation),
'Adab' (literature), 'Fiqh', 'Tafsir' (exhaustive explanation)
were my 'Majamin' (subjects)." (E.T.C)
3191
^^uekt ds fy, otw t:jh gSA** ¼ist 33½
"'Vazoo' is essential for namaz." (E.T.C)
^^,slk elyu frjfeth gnhl dh fdrkc esa Hkh fy[kk gSA vkerkSj
ls bl rjg dh ckrsa ckcqy otw esa fy[kh gksrh gSaA** ¼ist 34½
"It is so written in the book of 'Tirmiji Hadis' as well.
Usually such facts are mentioned in 'Babul
Vazoo'."(E.T.C)
^^bLyke dh 'kq:vkr vkne vysgqbLyke ls gqbZ ftuds ckjs esa
e'kgwj gS fd og lcls igys yadk esa vk;s FksA bLyke dh vkf[kjh
eqDeey 'kDy vkf[kjh iSxEcj lkgc us nh vkSj mUgksaus bls cM+s iSekus ij
QSyk;kA gtwj lkgc vjc esa gh iSnk gq, Fks vkSj ogha ls mUgksaus bLyke
dks Qsykus dk dke 'kq: fd;k FkkA
efLtns gjke ,d eqdn~nl eqdke gS oks vjc ds eDdk 'kgj esa
gSA gj oks eqlyeku tks ekyh rkdr j[krk gks ftLekuh rkdr j[krk gks
vkSj ftls lokjh gkfly gks mlds fy, ;g QtZ gS fd og mez esa ,d
ckj ogkWa tkdj gt djsa ;g QtZ ckfyx eqlyekuksa ds fy, gSA**
¼ist 41½
"Islam began with Adam Alehuislam, about whom it
is famous that he had first arrived in Lanka. The final
shape to Islam was given by the last Prophet, Mohammed
Saheb and he propagated it on a large scale. Prophet
Mohammad was born in Arab and from here he started
propagating Islam.
'Masjide Haram' is a sacred place and is situated in
the city of Mecca in Arab. It is the duty of each such
Muslim, who is financially competent, physically fit and
has the conveyance, to go there once in his life and perform
Haj. This duty is for adult Muslims." (E.T.C)
^^enhuk 'kjhQ ls pyus ij Qrsg gkfly djus ds ckn tc eDdk
'kjhQ gtwj r'kjhQ yk;s rks dkck 'kjhQ ij [kM + s gk sd j igyh
vtku n su s dk :rck Hkh gt wj u s gtjr s fcyky dk s lkS ai
3192
FkkA - - - - -tekr dh uekt i<+us ds fy, uekft;ksa dks cqykus ds
fy, vtku nh tkrh gS bl ckr dks en~nsutj j[krs gq, gtwj us
;g :rck gtjrs fcyky dks blfy, cD'kk Fkk D;ksafd mudh vkokt
cgqr cqyan FkhA cqyan vkokt blfy, ilan dh x;h rkfd nwj nwj ls
lqudj uekth vk ldsa D;skafd mij p<+dj vkokt nsus ls nwj nwj rd
tkrh gS blfy, gtjrs fcyky us Nr ij [kM+s gksdj vtku nh FkhA**
¼ist 49½
"On proceeding from holy Medina and after
registering victory when Prophet came to holy Mecca, he
bestowed Hazrat-e-Bilal with a standing to give the first
'Azaan' by standing at holy Kaba. . . . . . . . . . . . . 'Azan'
is given in order to call namazists to offer the mass prayer.
Taking this point into account, Prophet bestowed this
standing on Hazrat-e-Bilal because his voice was very
eloquent. His eloquent voice was liked because it was
audible enough for namazists to hear it from far away
places because when a call is given from an elevated place
it goes far and wide. This was the reason why Hazrate-e-
Bilal had given the 'Azan' call by standing on the
roof."(E.T.C)
^^oDQ dh tk;nkn dks tks fd [kqnk dh cu tkrh gS] dksbZ Hkh
vkneh pkgs fdruk NksVk vkSj pkgs fdruk cM+k gh D;ksa u gks] ekfydkuk
rkSj ij gkfly ugha dj ldrkA** ¼ist 54½
"Nobody, howsoever big or small he may be, cannot
as an owner acquire a Waqf property, which becomes that
of 'Khuda' (God)." (E.T.C)
^^ftldk dkck uke gS ml bekjr ij dksbZ ehukj ugha gS vkSj u
gh igys FkhA dkck d s pkjk s a rjQ tk s efLtn gS ml ij
ehukj s a gS aA ** ¼ist 58½
"There is no minaret over that structure which is
3193
named 'Qaba', nor did it exist earlier. There is minarets
over the mosque surrounding 'Qaba'." (E.T.C)
^^fgnk;k esa ;g fy[kk gqvk gS fd tgka ij ,d nQk efLtn cu
tk;s og gVkbZ ugha tk ldrhA og txg ges'kk gh efLtn jgsxhA**
¼ist 62½
"It is written in 'Hidaya' that a mosque once built at
a particular place cannot be shifted from there. That place
will always remain to be mosque." (E.T.C)
^^oDQ ds fy, okfdQ gksuk t:jh gSa - - - - -vxj tcjnLrh
gfFk;kbZ txg dk oDQ fd;k tk; s rk s og gjke gS og
oDQ gh ugh a gk sx kA - - - - esjs bYe esa fdlh gnhl esa uekt i<+us
ds oDr jaxhu ;k csy cwVs okys diM+s iguus ij eukgh ugha Mkyh xbZA**
¼ist 63½
"It is necessary for there to be a 'Waqif'(executor of
Waqf) for the purpose of 'Waqf'. . . . . If 'Waqf' is
executed in respect of forcibly captured land, it is
'Haraam'(a forbidden act) and it would not certainly be
'Waqf'. . . . . To my knowledge, no 'Hadith' imposes any
restriction on wearing coloured clothes and the ones
designed with embroidery at the time of offering namaz."
(E.T.C)
^^fookfnr tk;nkn d s vykok gekj s ;gkW a l aH ky e s a ,d
efLtn gS ftldk uke ckcjh efLtn d s uke l s e'kg wj gS A
mlds ckjs esa eSaus dksbZ rkjh[k dh fdrkc ugha i<+h gS efLtn ds dnck
ij fy[kk gS ogh i<+k gSA** ¼ist 66½
"Besides the disputed structure there is also a
temple at our place which is famous by the name of
Babri mosque. I have not read any history book about that.
It is so mentioned in the mosque epitaph; I have read about
it from that very source." (E.T.C)
3194
^^dqjku 'kjhQ esa bl ckr dk ftdz ugha gS fd efLtn fdl rjg
dh tehu ij cukbZ tk;sA - - - - -dqjku 'kjhQ esa ewfrZ rksM+us dk gqDe
ugha gSA cgjky mlesa gtjr bczkfge dk ftdz gS ewfrZ rksM+us dh ckcrA
ftls ilan fd;k x;k gSA
fdlh efLtn esa Hkwr ;k 'kSrku dks ;k fdlh Hkh tkunkj pht dh
'kDy vkSj lwjr cukuk tk;t ugha gSA fdlh Hkh efLtn dh nhokjksa ij
pkgs vUnj dh rjg gks ;k ckgj dh rjQ gks fdlh tkunkj pht dh
'kDy vkSj lwjr cukuk tk;t ugha gSA** ¼ist 67½
"The holy Quran does not mention at what type of
land a mosque should be constructed. . . . The holy Quran
does not command the breaking of idols. Nevertheless, it
approvingly mentions about Hazrat Ibrahim in connection
with the breaking of idols.
It is not legitimate to construct the face and shape of
any spirit or demon or of any animate thing at a mosque. It
is not legitimate to carve the face and shape of any animate
thing on either side-outer or inner- of the walls of any
mosque."(E.T.C)
^^eS a eq f Lye ykW a d s ckj s e s a crkS j ,DliVZ c;ku n su s
d s fy, gkftj gq v k g wW aA ** ¼ist 70½
"I am present to depose as an expert in Muslim
law." (E.T.C)
^^vxj ;g lkfcr gks tk;s fd ekfydku us [kq'kh ls jtkeUnh ugha
nh gS] rks og efLtn tk;t ugha ekuh tk;sxhA** ¼ist 71½
"If it is proved that owners have not given their
consent with pleasure, that mosque will not be taken to be
legitimate." (E.T.C)
^^esjh le> esa vkSj e sj s bYe e s a bl oDr fgUnq L rku e s a
e sj s l s T;knk eq f Lye yk d s ckj s e s a tkudkjh j[ku s okyk
dk sb Z vkfye ugh a gS ] e sj s cjkcj d s gk s ldr s gS a y sf du
eq > l s c sg rj ugh a gS aA ** ¼ist 73½
3195
"To my understanding and knowledge, there is no
'Aalim' in Hindustan having better knowledge of
Muslim law than I. They may be equal to me but they
cannot be better than I." (E.T.C)
^^eSa fQd dh rkyhe nsrk gwWaA** ¼ist 77½
"I teach 'Fiqh'." (E.T.C)
^^;gk a efLtn l s eryc efLtn d s fy, oDQ dk gS
u fd bekjr dkA njly vxj bekjr fxj Hkh tk;s rks oDQ dk;e
jgsxkA eq'kk tehu ij efLtn ugha cu ldrhA vxj fdlh nwljs vkneh
dk Hkh tehu esa fgLlk gks ;k gd gks vkSj og mls efLtn ds fy, oDQ
djus dh btktr u ns rks ogka efLtn ugha cusxhA** ¼ist 81½
"Here 'mosque' means 'Waqf for the mosque', not
its structure. Even if the structure crumbles, the Waqf will
continue to be there. A mosque cannot be constructed on
'Musha' land. If any other person has a share or title in a
particular piece of land and he does not allow the said land
to be given in Waqf for the purpose of mosque, then mosque
will not be built there." (E.T.C)
^^rLohj okyh ckr dbZ fQdg dh fdrkcksa esa ekStwn gS elyu
cg;j jkbZd] jnnqy eq[rkj] cnk; vluk;A eq > s bl oDr ;kn
ugh a fd fdl [kkl fdrkc e a s eS au s ;g i< +k Fkk fd efLtn
ij ehukj s a ;k xq E cnk s a dh t:jr ugh a ;k ogk a ij ot w d s
b ar tke dh t:jr ugh aA ;g ckr eSaus eq[rfyQ fdrkcksa dks i<+dj
eqteqbZ rkSj ij le>h gSA esjs ;g c;ku lgh gS fd dqjku 'kjhQ vkSj
gnhl esa efLtn dh 'kDy lwjr ;k rtsZ rkehj ij dksbZ [kkl fgnk;r
ugha gSA** ¼ist 84½
"A fact as to picture is present in many 'Fiqh' books
i.e. 'Bahyar Raik', 'Raddul Mukhtar' and 'Baday Asnay'.
At present I do not remember in which particular book I
read that there is no requirement of minarets or domes
3196
or of any arrangement for 'vaju' in a mosque. I have
developed an overall understanding about this thing by
going through different books. This statement of mine is
true that the holy Quran and 'Hadith' do not have any
specific piece of advice regarding the face and shape of a
mosque or its style of construction." (E.T.C)
^^ysfdu ;g ckr Bhd gS fd utk;t rkSj ij ;kuh 'kjbZ dkuwu
ds fglkc ls uktk;t gjdr dj ds tks tehu gfFk;kbZ tkrh gS ml ij
efLtn cuk;s tkus dh eukgh gSA mlesa i<+h uekt ed: gks tk;sxhA
;g Bhd gS fd guQh dkuwu ds eqrkfcd vxj dksbZ ekfyd
fdlh tehu ;k tk;nkn dk oDQ djs rks mlds fy, ;g t:jh gS fd
og [kqn ekfyd gksA** ¼ist 85½
"But it is true that it is forbidden to build a mosque
on any land which is grabbed in an illegitimate manner or
by resorting to illegitimate activities as per the 'Shariyat'
law. Offering namaz at such a mosque will be 'Maqrooh'
(undesirable).
It is true that under the 'Hanfi' law, in order to give
any land or property in 'Waqf', it is not necessary for the
person making such 'Waqf' to be its owner." (E.T.C)
^^;g Bhd gS fd gekjs vdhns ds eqrkfcd tk s dq N
dq j ku'kjhQ e s a dgk x;k gS vkS j tk s dq N gtjr ek sg Een
lkgc Qjek x; s gS a vkS j eUl wl ugh a gq v k gS mle s a dk sb Z
deh c s' kh ugh a dh tk ldrhA** ¼ist 91½
"It is true that as per our tradition, no change can
be effected in what is stated in the holy Quran or in what
Hazrat Muhammad Sahib has ordained and what has
not been forbidden." (E.T.C)
^^ge ljdkj dk ugha 'kjh;r dk dkuwu i<+krs gSaA eSa ugha dg
ldrk fd gekjs nk:ymywe dk iSlk dgkWa ls vkrk gS vk;k fd fons'kksa
3197
ls vkrk gS ;k ugha D;ksafd ;g esjk etewu ugha gS eSa ekyh ekeykr dk
ftEesokj ugha gwWaA - - - -ysfdu ;g eq>s ekywe gS fd ge ljdkj ls dksbZ
benkn ugha ysrsA** ¼ist 92½
"We do not teach laws framed by the British
Government. We teach the law of 'Shariyat', not that of the
Government. I cannot say from where money comes or
came for our 'Darul Ulum' and whether such money came
from abroad or not; because it is not my concern and I
have no responsibility in financial matters. . . . . . . . . . But
it is know to me that we do not take any grant from the
government." (E.T.C)
3280. PW 19, Maulana Atiq Ahmad:
^^eqfLye dky ds igys 'kkld eks0 fcu dkfle gq, FksA - - - -
eks0 fcu dkfle dh jkt/kkuh flU/k esa FkhA - - - - - ,slk ugha gS fd ekS0
fcu dkfle jktk nkfgj ls gkjus ds ckn ykSV x,A [kqn dgk & og
thrs Fks vkSj [kyhQk ds cqykus ij ykSV x,A - - - - blls igys eqfLye
rkftj fgUnqLrku vk pqds Fks vkSj lkfgy ij mudh vkckfn;ka FkhaA bu
rkftjksa dh vkcknh ekStwnk dsjy jkT; ,oa xqtjkr jkT; esa FkhA**¼ist 6½
"Mohammad Bin Qasim was the first ruler of the
Muslim period. . . . . The capital of Muhammad Bin Qasim
was in Sindh. . . . . It is not that Muhammad Bin Qasim had
returned after being defeated by King Dahir. (Stated on his
own) he had won and had returned on being called back by
the Caliph. . . . . Prior to that, the Muslim merchants had
come to Hindustan and their settlements were found on
sea-shores. These merchants had their settlements in the
existing states of Kerala and Gujrat."(E.T.C.)
^^vYykg dk lcls igyk ?kj dkck ;gha cuk;k x;k FkkA gtjr
eksgEen lkgc dh ogka iSnkb'k Fkh ;g Hkh ,d dkj.k FkkA ;g dguk
Bhd ugha gksxk fd dkck eksgEen lkgc ds ckn cuk cfYd og muls
3198
cgqr igys cu pqdk FkkA** ¼ist 8½
"The first abode of Allah was built at Qaba over here
itself. Another reason was that Prophet Muhammad was
born here. It would not be correct to say that Qaba came
into existence after Prophet Muhammad; rather it had
come into existence much earlier."(E.T.C.)
^^Qkfty dh fMxzh ,d ,e0,0 dh fMxzh dh rjg gSA Qkfty esa
tqxjkfQ;k oxSjg ugha i<+k;k tkrk vkSj [kkl rkSj ls bLykeh mywe ij
i<+k;k tkrk gSA eSaus Qkfty] gnhl] rQlhj] fQdg oxSjg esa fd;kA**
¼ist 9½
"The degree of Fazil is like an M.A. degree. In Fazil
course, geography etc. is not taught and Islamic disciplines
are particularly taught. I did my Fazil in Hadis, Tafsir,
Fiqh, etc."(E.T.C.)
^^eqvLrk lcls iqjkuh gnhl dh fdrkc gSA blds ys[kd beke
ekfyd FksA
fgnk;k vkSj 'kjsZodk;k uked fdrkcksa esa efLtn dh cukoV ds
ckjs esa dksbZ rQlhy ugha nh x;hA** ¼ist 10½
"'Muasta'(Muwatta) is the oldest book of Hadis.
Imam Malik was its writer.
No details have been given about the construction of
the mosque, in the books called 'Hidaya' and 'Shar-e-
Vakaya'."(E.T.C.)
^^bLyke esa dkuwu /keZ dk fgLlk gSA** ¼ist 11½
"In Islam, law is a part of religion."(E.T.C.)
^^bl ,sdsMeh dh vkf[kjh ehfV ax tk s 13 l s 16 viz S y ]
2001 e s a gq b Z mlesa efLtn dh 'kj;h gSfl;r ds ckjs esa ckrphr gqbZ
Fkh vkSj ;g QS l yk gq v k fd efLtn ge s' kk efLtn jgrh gS
mldk s fxjk n su s dh otg l s efLtn dh gS f l;r [kRe ugh a
gk s tkrhA** ¼ist 17½
"In the last meeting of this academy which was
3199
held between 13th to 16th April, 2001, deliberations were
held about the religious status of the mosque and it was
decided that the mosque is always a mosque and it does
not lose its status of mosque on account of being
demolished."(E.T.C.)
^^yk s/ kh o a' k dh gq d we r d s nkS j ku my se kvk s a dk
gq d we r e s a dk sb Z [kkl n[ky ugh a gk sr k Fkk] ij vnkyrh futke
esa mudk n[ky gksrk FkkA** ¼ist 19½
"During the reign of Lodhi dynasty, there used to
be no particular interference on the part of Ulemas in
governance, but there used to be their interference in the
court administration."(E.T.C.)
^^eSa bl er ls lger ugha gwWa fd bZ'oj dks fdlh Hkh uke ls
iqdkjk tk ldrk gS] cfYd og mlh uke ls iqdkjk tk ldrk gS] tks
mlus [kqn vius fy, ilUn fd;kA - - - - - eq>s ;g ckr ekywe ugha gS
fd [oktk eksbfumn~nhu fpLrh us vtesj ds ikl vUu lkxj ds rV ij
,d fgUnw jktk dh dU;k ls 'kknh dh FkhA eq>s ;b ckr Hkh ekywe ugha
gS fd muls tks yM+dh iSnk gqbZ csxe gQhtk] mls ns'k&fons'k lwQh er
dk izpkj djus ds fy, Hkstk x;kA** ¼ist 20½
"I do not agree to the view that God can be called by
any name; rather, he can be called only by that very name
which He liked to be used for Himself. . . . . . I do not know
that Khwaja Moinuddin Chisti got married with the
daughter of Hindu King on the shore of 'Anna Sagar' near
Ajmer. I also do not know whether Begum Hafiza, a
daughter that he begot out of their wedlock, was sent in
and outside the country for the propagation of
Sufism."(E.T.C.)
^^dqjku esa N% gtkj N% lkS lksyg vk;rs gSaA - - - - dq j ku e s a
, sl k dk sb Z gq D e ugh a gS fd fdlh n wl j s dh tehu ij
3200
tcjnLrh efLtn cukbZ tk; sA - - ;g Bhd gS fd dqjku vkus ds
igys cqrijLrh gks jgh FkhA - ;g Bhd gS fd vjc esa tks yksx cqrijLrh
djrs Fks dqjku vkus ds igys mUgsa dkfQj dgk x;kA dqjku esa dksbZ ,slk
gqDe ugha gS fd dkfQj dks ekj fn;k tk;sA ;g Bhd gS fd bLyke /keZ
vkus ds igys fgUnw ewfrZ iwtk Hkh djrs FksA - - - - dqjku esa erb;;u
rkSj ls fgUnw ewfrZ;ks dks rksM+us dk dksbZ ftdz ugha gSA** ¼ist 25&26½
"The Quran has six thousand six hundred sixteen
'Ayats'(verses). . .The Quran does not ordain for forcibly
constructing a temple on the land of any other
person. . . .It is true that idolatry was being practised even
before the Quran. . . . It is true that those who performed
idol worship in Arab were called 'Kafir'(a blasphemous
person) before the advent of Quran. The Quran does not
ordain for 'Kafir' to be killed. It is true that Hindus
practised idolatry as well before the advent of the
Quran. . . . .There is no specific mention about breaking the
Hindu idols in the Quran."(E.T.C.)
^^iSxEcj lkgc dh ftUnxh esa fdlh fgUnw nsoh&nsorkvksa dh ewfrZ
dks rksM+us dh dksbZ ?kVuk ugha gq;hA - - -;g Bhd gS fd vxj dksbZ
efLtn fdlh nwljs dh tehu ij tcjnLrh cuk;h tkrh gS rks ,slk
djuk gjke gksxk vkSj og efLtn ugha gSA** ¼ist 27½
"No incident of breaking idols of male and female
Hindu deities occurred in the lifetime of Prophet
Muhammad. . . . . It is true that if a mosque is constructed
forcibly and on another's land, such an act will be
'Haram'(a forbidden thing) and it (such a construction) is
not a mosque." (E.T.C.)
^^;g Bhd gS fd uekt dk lEcU/k [kq n k l s gS A tehu l s
ugh a gS A - - - - vkSj ;g ykteh gS fd oDQ dju s okyk ml
tehu dk ekfyd gk sA ** ¼ist 28½
3201
"It is true that namaz relates to 'Khuda'(God), not to
the earth. . . . . and it is natural for the person making the
'Waqf' to be owner of that land."(E.T.C.)
^^fp= la[;k&20 - - - -& blesa ;g dguk eqf'dy gksxk fd blesa
lcls Åij dksbZ 'ksj dk fp= cuk gqvk gSA nks vka[ks cuh ekywe gksrh gSA
fp= l a= ;'k &32 dk s n s[ kdj xokg u s dgk fd %& ble s a
e wf rZ ; k s a fn[kk;h iM + jgh gS aA , sl h e wf rZ ; k s a d s jgr s gq , ;fn
uekt gk s rk s og uekt ed:g gk sx hA ewfrZ;ksa ds jgrs gq, ogka
ij uekt i<+uk tk;t ugha gksxkA** ¼ist 29½
"Picture No. 20. . . . - It is difficult to say that the
image of a lion is carved on the top in it. Two eyes appears
to be carved. Looking at Picture No. 32 the witness stated -
Idols are seen in it. If namaz is offered in the presence of
such idols, that namaz will be 'Maqrooh'. It will not be
legitimate to offer namaz there in presence of the
idols."(E.T.C.)
^^vxj efLtn ds ckgjh lsgu esa ?k.Vk ?kfM;ky 'ka[k Hktu
dhrZu vkfn gksrk jgs rks Hkh ml le; efLtn ds vanj uekt vnk dh
tk ldrh gSA efLtn ds vanj dq;sa dk gksuk t:jh ugha gSA** ¼ist 31½
"Even if the outer yard of a mosque continues to
witness ringing of bells and gongs, blowing of conchs,
singing of devotional song etc., namaz may be offered
inside that mosque. It is not necessary for there to be wells
inside a mosque."(E.T.C.)
^^bTek ;g gS fd fdlh tehu ij tks nwljs dh fefYd;r gks ml
ij tcjnLrh dCtk djds efLtn cukuk tk;t ugha gSA bTek ljhg
esa ,slk dksbZ n`"Vkar ugha feyrk gS fd vxj fdlh bekjr esa fp= gks ;k
ekuo vkd`fr gks rks mu dks <ddj uekt i<+h tk ldrh gS ij
mYekvksa esa rdjhcu ,slk bfRrQkd gS fd ml lwjr dks <ddj dj
uekt i<+h tk ldrh gSA** ¼ist 33½
"It is Izma that it is not legitimate to build a mosque
3202
by forcibly capturing a piece of land owned by somebody
else. No instance is found in Islam allowing namaz to be
offered by covering a picture or human figure, if there be
any, in a building ; but Muslim clerics are almost one in
opinion that namaz may be offered by covering that
figure."(E.T.C.)
^^esjs bYe esa ,slk ugha gS fd m0iz0 esa ;k fgUnqLrku esa dksbZ ,slh
efLtn gks ftlds rhuksa rjQ nwljs /keZ ds bcknr xkg eafnj ;k ewfrZ;kWa
gks D;ksfd eSaus ,slk dksbZ losZ ugha fd;k gSA - - - - esjs bYe esa bl rjg
dh dksbZ txg ugha gS tgkWa efLtn ds rhu rjQ nwljs etgc eafnj ;k
ewfrZ gksA** ¼ist 34&35½
"I do not have the knowledge as to whether there is
any mosque in Uttar Pradesh or Hindustan which is
surrounded by worship-places or idols of another faith on
three sides, because I have not carried out any such survey.
. . . . . In my knowledge, there is no such type of place
where there are temples or idols of another faith
surrounding a mosque on its three sides." (E.T.C.)
^^eqroYyh vkSj beke esa QdZ gSA^* ¼ist 36½
"There is difference between 'Mutvalli' and
'Imam'."(E.T.C.)
^^ckcjukek esa fookfnr LFky ;kuh ckcjh efLtn cuokus dk dksbZ
ftdz ugha gSA - - -;g lgh gS fd efLtn e s a e af nj ugh a cuk;k
tk ldrkA** ¼ist 37½
"'Baburnama' does not have mention of building the
disputed structure, that is, Babri mosque. . . It is true that
a temple cannot be constructed in a mosque."(E.T.C.)
^^dk sb Z Hkh eq l yeku bl ckr dh btktr ugh a n sx k
fd efLtn d s vUnj fgUn w n so h&n so rkvk s a d s fp= cuk nsA
loZizFke igys uch vkne vySfgLlyke bLyke /keZ ysdj vk,A
3203
- - - - - eksgEen lkgc gh ugha cfYd vYykg ds gj uch us ;g iSxke
fn;k fd cqrijLrh dks [kRe fd;k tk, vkSj flQZ vYykg dh bcknr dh
tk,A - - - - blh otg ls efLtnksa esa dgha Hkh cqr ugha cuok, x,A**
¼ist 40½
"No Muslim will allow images of male and female
Hindu deities to be built inside the mosque.
The First Prophet Adam ('alayhis-salaam) introduced
Islam first of all. . . . . . . . . . . Not only Muhammad Sahib
but all other messengers of 'Allah' gave the message that
idolatry be disbanded and God alone be worshipped. . . . .
for this very reason idols were not constructed in mosques
anywhere." (E.T.C.)
^^bLyke dh fgnk;r rk s ;gh gS fd efLtn e s a e wf rZ u
cuk;h tk, ij ;g gk s ldrk gS fd mldh f[kykQrh djr s
gq , efLtn e s a e wf rZ cukr s gk s aA - - - - eSa blls lger ugha gwWa
fd ,sls LFkku tgka efLtn esa ewfrZ gks ogka eqlyekuksa us eafnj esa
tcjnLrh dCtk djds efLtn cuk fy;k gksA - - - - - -eq>s ;kn ugha gS
fd dksbZ ,slh efLtn gS ftlesa iM+s gq, iRFkjksa ftu ij nsoh&nsorkvksa ds
fp= gksa mBkdj efLtn esa yxk fn, x, gksaA** ¼ist 41½
"Islam does advise that an idol should not be
carved in a mosque. It may be that people, while
opposing him, carve idols in mosques. . . . . . I do not
agree to the view that the presence of idols in a mosque
may be attributed to forcible capturing of a temple and
converting the same into such mosque. . .I do not remember
whether there is any mosque in which lying stones with
pictures of male and female deities engraved on them may
have been used."(E.T.C.)
^^;g lgh gS fd fdlh e af nj e s a tgk a n so h&n so rkvk s a
d s fp= gk s a ;k LFkku gk s ogk a dk sb Z eq l yeku uekt i< +u s
3204
ugh a tk,xkA** ¼ist 41½
"It is true that no Muslim will go to offer namaz at
any temple where there are images or places of male and
female deities."(E.T.C.)
^^;g Bhd gS fd eksgEen lkgc ds vykok cgqr ls jlwy vYykg
us Hkstk gS ij mudh lgh rknkn gedks irk ugha gSA muesa ls dqN
jlwyksa ds uke eSa tkurk gwWaA ;g Bhd gS fd gtjr ewlk vYykg ds ,d
jlwy FksA mu ij rkSjsr ukfty gqbZ tks vYykg dh ,d fdrkc FkhA ;g
Hkh lgh gS fd gtjr bZlk vYykg ds jlwy Fks vkSj mu ij tgwj ukfty
gqbZA eq>s ugha ekywe fd osn Hkh vYykg dh fdrkc gS ;k ughaA ;k og
fdu ij ukfty gqbZA ukfty dk eryc gS fd fdlh pht dk Åij ls
uhps vkukA^* ¼ist 55½
"It is true that Allah has sent many other Prophets
besides Mohammed Saheb, but their exact number is not
known to me. I know names of few of those Prophets. It is
true that Hazrat Musa was a Prophet of Allah. Tauret, a
book of Allah, was revealed to him. It is also true that
Hazrat Isa was a Prophet of Allah and Zahoor was
revealed to him. I do not know whether Veda is a book of
Allah or not, or to whom was it revealed. 'Nazil' means
something coming down (to earth) from top (heavens)."
(E.T.C.)
^^gtwj eksgEen lkgc ds igys dkcs esa cqr j[ks gq, Fks vkSj mudh
iwtk gksrh FkhA** ¼ist 56½
"Statues had been kept in Kaba prior to Prophet
Mohammed and they were worshiped." (E.T.C.)
^^;g lgh gS fd eksgEen lkgc fy[kuk ugha tkurs Fks blfy,
nwljksa ls fy[kokrs Fks ;g Hkh lgh gS fd yksx lqurs Fks] ;kn djrs Fks
vkSj fy[k ysrs FksA eSa blls lger gwWa fd dqjku ikd lquus ;kn djus o
vey djus dh Js.kh esa gSA vFkkZr lquus ;kn djus ,oa vey djus
dh ,d fdrkc gSA^* ¼ist 58½
3205
"It is true that Mohammed Saheb did not know to
write and as such got others write down the same. It is also
true that people used to hear, memorize and write. I agree
that the holy Quran is in the category of being heard,
memorized and acted upon i.e. it is a book to be heard,
memorized and acted upon." (E.T.C.)
^^gqtwj us ,slk dksbZ gqDe ugha fn;k gS fd fdlh nwljs etgc
ds /keZLFky dks rksM+dj mlds eycs ls efLtn cuk;h tk;hA ;g Bhd
gS fd vxj fdlh /keZ L Fky ij cuh bekjr dk s rk sM +d j
mld s eyc s l s dk sb Z efLtn cuk;h tkrh gS rk s , sl k djuk
ed:g gS gq t wj d s bgdke d s fglkc l s A** ¼ist 59½
"The Prophet did not give any command to demolish
the worship place of some other religion and build a
mosque out of its debris. It is true that according to
'Ehkam' (sanction) of the prophet, if any building is
demolished and mosque is built from its debris, then the
same is 'Makruh' (not desirable)." (E.T.C.)
^^vDlk dh efLtn bl le; btjkby ds dCts esa gSA cSrqy
eqdn~nl efLtns vDlk dk gh nwljk uke gSA ;g lgh gS fd 'kq: esa
eks0 lkgc dk gqDe Fkk fd uekt cSrqy eqDdnl dh vksj eqag djds i<+h
tk;sA mudk ;g gqDe ogh ds cqfu;kn ij FkkA** ¼ist 61½
"The Aksa mosque is presently in possession of
Israel. Sacred Baitul is another name of Aksa mosque. It is
true that it was always the command of Mohammed Saheb
that namaz be offered facing sacred Baitul. This command
of his, was on basis of 'Wahi'." (E.T.C.)
^^eSa dqjku dk gkfQt ugha gwWaA** ¼ist 61½
"I am not a 'Hafiz' (one who memorizes the complete
Quran) of Quran." (E.T.C.)
^^;g lgh gS fd gqtwj ds oQkr ds ckn gtjr vcw odj
3206
fln~nhdh ds tekus esa dksbZ 'k[l dksbZ fy[kh gqbZ pht nsrk Fkk vkSj ;g
dgrk Fkk fd gqtwj us fy[kok;k Fkk] rks 'kgknr ;kuh nks xokgksa dh
xokgh ij mls eku fy;k tkrk FkkA - - - - bl dqjku ikd dks gtjr
vcw cdj ds tekus esa tSn bCus lkfcr us eqjRrc fd;k FkkA** ¼ist 63½
"It is true that after the death of Prophet
Mohammad, in the times of Hazarat Abu Waqar Siddiqui, if
any person produced any written material and said that
Prophet Mohammad had dictated the same, then it was
accepted on evidence of two witnesses. . . . . This holy
Quran was prepared by Zaid Ibne Sabit in the period of
Hazarat Abu Baqr." (E.T.C.)
^^;g Bhd gS fd fgnk;k e s a , sl k dgk x;k gS fd ifCyd
Iy sl ij efLtn ugh a cuk;h tk; sA ^* ¼ist 70½
"It is true that it is contained in the 'Hidayas' that
mosque be not built at a public place." (E.T.C.)
^^gnhd esa 'kksgnk uke dh fdrkc eSaus i<+h rks ugha gS ij ns[kh
gSA - - - - mlds eqlfUuQ dk uke 'kk;n fetkZ tku gSA - - - - -
eS a ;gk a xokgh n su s efLtn 'kj;h gS f l;r d s ckj s e s a
,DliVZ dh gS f l;r l s xokgh n su s vk;k g wW aA ** ¼ist 71½
"As regards 'Hadiqs', I have not read but seen the
book titled 'Shahda'. . . . . It was probably written by Mirza
Jaan. . . . I have come to give evidence as an expert on
'Sharyi' (according to Islamic Shariyat) status of
mosque." (E.T.C.)
^^ckcjh efLtn fookfnr LFky ij ehjckdh us cuok;k FkkA ij
ckcj ds gqDe lsA ckcjh efLtn ij og dRck yxk gqvk Fkk mlesa ;g
ckr fy[kh gqbZ Fkh fd ;g efLtn ehjckdh us ckcj ds gqDe ls cuokbZ
gSA og dRck eSaus [kqn ugha ns[kk ij mijksDr fdrkc ckcjh efLtn esa
mldk gokyk gS dRcs ds vklkj mlesa fNis gq, gSA** ¼ist 76½
"Mir Baqi had built Babri mosque at the disputed
site, but on the command of Babar. An inscription was fixed
3207
at the Babri mosque in which it was mentioned that this
mosque had been built by Mir Baqi on command of Babar.
I did not see this inscription myself, but the contents of the
inscription have been published in the aforesaid book
'Babri Masjid'." (E.T.C.)
^^fookfnr <kapk ftl tehu ij fLFkr Fkk mldh feYdh;r ds
ckjs esa eSaus tkudkjh dh - - - - - -tehu dh uobZ;r D;k Fkh mldh
rQlhy eq>s ugha ekyweA pwWafd efLtn cgqr iqjkuh Fkh blfy, ml
tehu dh feyfd;r ds ckjs esa gesa ugha irkA eSaus bruh tkudkjh dh
fd ;g ,d iqjkuh efLtn Fkh ij ml tehu dh D;k ucbZ;r Fkh]
efLtn ls cuus ls igys D;k Fkh] bldh tkudkjh ugha dhA** ¼ist 77½
"I inquired about the ownership of the land, over
which the disputed structure stood. . . . . . . I do not know
the details of status of the land. Since the mosque was very
old, I did not get to know about ownership of the land. I
inquired this much that it was an old mosque, but did not
inquire about the status of said land or about its status
prior to construction of the mosque." (E.T.C.)
^^Mk0 vehj vyh - - - - eSa mudh bl ckr ls lger ugha gwa fd
fdlh fookfnr tehu ij efLtn ugha cu ldrhA** ¼ist 78½
"Dr. Amir Ali . . . . I do not agree with this version of
his that mosque cannot be built over any disputed land.
Shekhul Islam is not a name, and instead is a title."(E.T.C.)
^^e sj s bYe e s a dk sb Z , sl h fdrkc ugh a gS ftle s a efLtn
d s <k ap k vkS j efLtn cuku s d s rjhd s d s ckj s e s a dk sb Z
fgnk;r nh x;h gk sA - - - - - - 'kfj;r ds fglkc ls og tehu tks
[kkyh gks ml ij dksbZ fcfYMax u gks og Hkh efLtn gks ldrh gS ;fn
mls efLtn ds fy, oDQ dj fn;k x;k gksA^* ¼ist 79½
"There is no book in my knowledge, which lays
down the shape of mosque and the manner of its
3208
construction. . . . . . According to Shariyat, if any land is
vacant and there is no building over it, then it can be a
mosque if Waqf has been executed for a mosque." (E.T.C.)
3281. PW 22, Mohd. Khalid Nadvi in his statement said
that there is no reference about the form or shape in a particular
manner to be observed for construction of a mosque in Holy
Quran or Holy Hadis. No such reference is found in other books
of Shariat law. Neither a dome nor a minarate nor a well nor
arrangement of water for wazoo are essential conditions for
constructing a mosque. He further said that once there
constructed a mosque, it would remain for ever as it is and
neither placement of any idol nor otherwise its status or position
would stand altered. Even if, followers of any other religion
start practicing their religious faith in a mosque, that would not
affect the status of mosque at all. In his cross-examination on
pages 3 and 4 he says:
"dqjku ds yqxoh ek;us i<+uk ds gSaA dqjkus 'kjhQ dh O;k[;k
dqN bl izdkj dh tk ldrh gS dqjkus ikd vYykg dk ukfty djnk
vkf[kjh fdrkc gS tks eksgEen (l0v0o0) ij 23 lky dh eqn~r esa
gtjr ftczjhy (v0l0) ds okLrs ls eDds vkSj enhus es ukfty
gqbZA---------------vxzsath ek;us es Hkh dqjku dks [kqnk dh fdrkc dgk tk
ldrk gSA " (ist&3)
" The Quran literally means 'to read'. The Quran can
be explained as the last book of Allah(God) which
descended to Muhammad(S.A.V. i.e. peace be upon him) in
Mecca and Medina through Angel Gabriel(A.S. i.e.
salutation to him) in the span of 23 years. The Quran, as
per its English meaning also, may be called the Book of
God." (E.T.C.)
3209
"dq j ku s ikd d s dq y 30 ikj s g sS S aA gj ikjs es vyx vyx
lwjk ;kuh psIVj gSa vkSj gj lwjs es vk;rs gSaA" (ist&4)
"There are total 30 'Paras'(parts) of the holy
Quran. Each part has separate 'Suras'(chapters) and each
chapter has 'Ayats' (sentences)." (E.T.C.)
3282. But then as pointed out by learned counsels for some
of the defendants (Suit-4) he admits that a mosque cannot be
constructed on a land which has not been acquired in a just and
fair manner and further it cannot be constructed on the religious
place of another religion or by desecrating a place of worship of
another religion. He said:
"dq j ku ikd e s a , sl k dgh a ugh a dgk x;k gS fd fdlh
dh tehu ;k tk;nkn dk tcju dCtk ;k vfrdz e .k dj
fy;k tk; sA fdlh dh tehu ij tcju vkSj cxSj mldh jtkeanh ds
vke gkykr esa ugha tk;k tk ldrk gSA lqUur mls dgrs gSa ftls gtwj
eksgEen lkgc us dgk gks ;k" ( ist&6)
"The holy Quran has ordained nowhere for
anybody's land or property to be forcibly captured or
encroached upon. Capturing someone's land forcibly and
without his consent cannot be taken to be valid in ordinary
circumstances. Sunnat is what Prophet Muhammad has
stated." (E.T.C.)
"fdlh bekjr dks rksM+dj Hkh tcju efLtn gtwj eksgEen
l0v0o0 us ugha cuok;hA" (ist&8)
" Muhammad Sahib(S.A.V.) did not forcibly build any
mosque even by demolishing any building." (E.T.C.)
"efLtn ds rkYyqd ls eSus ,slk i<+k gS fd efLtn tc cuk;h
tk;s rks og fd+cyk :[k gks] fdlh ,slh tehu ij cuk;h tk;s ftls
tk;t rjhds ls gkfly fd;k x;k gks [kkg fefYd;r ;k oDQ ds
tfj;s@fdlh ,slh txg ij tks nwljs dh gks] tq Y e vkS j tcjnLrh
3210
djd s ml txg ij efLtn ugh a cuk;h tk ldrh
gS A "(ist&18)
"I have read in relation to mosque that whenever it is
constructed, its face should be towards Quibla and it
should be constructed on a piece of land acquired in a
legitimate manner by way of ownership or waqf(gift for a
religious purpose). A mosque cannot be constructed,
forcibly and by inflicting excesses, at a place which
belongs to another person." (E.T.C.)
";g Bhd gS fd fdlh etgc dh bcknrxkg dk s
tcju rk sM +d j efLtn ugh a cuk;h tk; sx hA blh izdkj fdlh
nwljs et+gc dh bcknrxkg ij tcju d+Ct+k djds efLtn ugha cuk;h
tk ldrh gSA" (ist&18)
"It is true that a mosque will not be constructed by
forcibly demolishing a place of worship belonging to any
religion. Similarly it cannot be constructed by forcibly
capturing a place of worship belonging to any other
religion." (E.T.C.)
"Lo;a dgk fd bl c;ku dh otkgr ;wa dh tk ldrh gS fd
tgkWa efLtn cuk;h tk;s vkSj tks cuk;s og lPpkbZ ds lkFk vYykg ds
fy, cuk;s vkSj fdlh dh tehu ij t+kyhekuk ;k xklhckuk dCtk djds
u cuk;sA" (ist&32)
"(Himself stated) This statement can be explained in
such a way that wherever and by whosoever a mosque is
built, it should be built for the sake of Allah(God) with
truthfulness and not on anybody else's land by grabbing it
in a fraudulent or forcible manner." (E.T.C.)
";g Bhd gS fd og tehu pkgs ftlds bLrseky es gks ysfdu
vxj og ml ij lgefr ns ns rks efLtn cuokbZ tk ldrh
gSA"(ist&36)
3211
"It is true that whosoever may be using the land, a
mosque can be constructed on it if he consents to
that."(E.T.C.)
3283. He also says that Waqif must be the owner of the
land:
";g dguk Hkh lgh gS fd efLtn f'k;k cuk, ;k lqUuh] ml
tehu dks efLtn ds uke oDQ djuk t+:jh gksxkA ;g dguk lgh gS
fd tk s tehu dk s o +D Q + dj sx k] og efLtn okyh tehu dk
ekfyd gk su k t:jh gS A " (ist&21)
" It is also correct to say that it will be necessary for
land to be gifted in the name of mosque, no matter it is
constructed by Shias or Sunnis. It is correct to say that a
man making waqf of land needs to be the owner of the
masjid land." (E.T.C.)
3284. He has also said in his cross-examination that the
land in dispute was vacant when the disputed building was
constructed and it was in the ownership of muslims prior to
1528 AD.
"esjh tkudkjh ds eqrkfcd ckcjh efLtn ftl tehu ij
cuh Fkh og tehu efLtn cuu s d s igy s ;kuh 1528 l s
igy s [kkyh tehu Fkh] ml ij dk sb Z fuek.kZ ugh a Fk sA
esjh ;g tkudkjh fd 1528 ls igys fookfnr LFky [kkyh tehu Fkh
1986 ds ckn Nih NksVh fdrkcksa ls gqbZA" (ist&22)
"To my knowledge, the land on which the Babri
mosque was built was a vacant land before 1528, that is,
prior to the construction of the mosque. My knowledge
that the disputed site was a vacant land before 1528,
stemmed from little books published after 1986." (E.T.C.)
"tgka rd eq>s ;kn gS lckgq n nhu vCnq y jgeku lkgc u s
viuh iq L rd e s a dbZ gokyk s a dk ftdz bl eq r fyd fd;k gS
3212
fd efLtn l s igy s fookfnr LFky [kkyh tehu FkhA blh
lEcU/k esa mUgksus ,ysDtsaMj dfua?ke dh fjiksVZ dk gokyk fn;k gS tks
bl le; ges ;kn gS vkSj nwljs lanHkZ ;kn ugha gSA" (ist&23)
" As far as I remember, Sabah-ud-Din Abdur
Rehman has, in his book, quoted several references
saying that before the construction of the mosque the
disputed site was a vacant land. In this very regard, he has
quoted the report of Alexander Cunningham which I
remember as of now. But I do not remember other
references." (E.T.C.)
";g dguk lgh gS fd fdlh Hkh /keZ dh bcknrxkg dks ;fn fxjk
fn;k tk;s rks og mlh /keZ dh bcknrxkg jgsxh ;g dguk lgh gS fd
;fn e af nj dk s rk sM dj efLtn cuk nh tk; s rk s mldh
gS f l;r ugh a cny sx h vkS j og e af nj gh jg sx k vkSj ;fn efLtn
dks rksMdj eafnj cuk fn;k tk;s rks og efLtn gh jgsxhA ;fn ;g
lkfcr gk s tk; s fd fookfnr LFky ij e af nj Fkk ftl s
tcju rk sM dj efLtn cuk;h x;h rk s og e af nj gh ekuk
tk; sx kA e sj h ekyq e kr e s a 1528 d s igy s fookfnr LFky
eq l yekuk s a dh fefYd;r FkhA ;g tkudkjh eq>s eTdwjkckyk
fdrkc ls gqbZ A ----------dk nwljk izdk'ku 1977 esa izdkf'kr gqvk FkkA"
(ist 25&26)
"It is correct to say that if a place of worship
belonging to a particular faith is demolished, it will remain
to be a place of worship belonging to that very faith. It is
correct to say that a temple will not lose its character and
will remain to be a temple even if it is demolished to
build a mosque. If any mosque is demolished and a temple
is constructed in its place, the mosque will remain to be a
mosque. If it is proved that there was a temple on the
disputed site forcibly demolishing which a mosque was
3213
constructed, then such a temple will continue to be
treated as a temple. To my knowledge, the disputed site
was the property of Muslims before 1528. I came to know
of this from the book mentioned above. The second
publication of . . .came out in 1977." (E.T.C.)
3285. With respect to his statement-in-chief about the
characteristics of mosque he however has admitted on page 27
that he has not acquired any special knowledge in this regard as
under:
"eS u s a bl flyfly s e s a dk sb Z fo'k s" k Kku vftZ r ugh a
fd;k fd efLtn dk vkdkj o Lo:i D;k gk sA fQdg dh c+kt
fdrkcks esa eSus ;g i<+k gS fd efLtn ds vknkc vkSj vgdke D;k gksA
ijUrq mldh cukoV ds ckjs esa dgha ugha i<+k gSA vkSj u gh mlds rtsZ
rkehj dk dksbZ rjhdk crk;k x;k gSA" (ist&27)
"I did not acquire any specific knowledge as to
what the shape and form of a mosque should be. In
certain books of Fiquah I have read what 'Aadab'(manners)
and 'Ahkam'(orders) should be followed in a mosque. But I
have nowhere studied about its structure, nor is there any
mention of any style of its construction." (E.T.C.)
3286. Neither he has ever visited Ayodhya nor has himself
seen the disputed building, therefore, other part of his statement
in cross-examination in this regard is wholly irrelevant. His
admission about visit to Ayodhya is on pages 24/25:
";g dguk lgh gS fd pawfd eS dHkh v;ks/;k ugha x;k blfy,
eq>s bl ckr dh tkudkjh ugha gS fd fookfnr LFky dgka ij gS vkSj
fdl fLFkfr esa gSA" (ist 24&25)
"It is correct to say that since I never visited
Ayodhya, I do not know where the disputed site stands and
3214
in what position it is." (E.T.C.)
3287. He has tried to explain the reason of construction of
disputed building of Babari Mosque by Mir Baqi while stating
on pages 11/12 that Mir Baqi lived at Ayodhya and since there
was a large population of muslims thereat he found it necessary
to construct Babari mosque thereat since mosque is normally
constructed where there is a settlement of muslims. He,
however, denied any knowledge about the exact muslim
population at the relevant time of Ayodhya and also any
knowledge about the existence of any mosque at Ayodhya as is
evident from page 11/12 and 22 as under:
"ehj ckdh v;ks/;k esa jgrk FkkA ckcjh efLtn cuku s dh
t:jr blfy, Fkh fd ogkW a ij eq l yekuk s a dh dlhj
vkcknh Fkh vkS j blfy, tgkW a eq l yekuk s a dh vkcknh gk sr h
gS ogkW a efLtn cukbZ tkrh gS A vkcknh dh rknkn ( la[;k) dk
bYe eq>s ugha gSA" (ist 11&12)
"Mir Baqi lived at Ayodhya. The Babri mosque was
needed to be constructed because there was a large
population of Muslims. A mosque is constructed where
there is a settlement of Muslims. I do not know exact
figures of the Muslim population." (E.T.C.)
"fookfnr <kWapk@ckcjh efLtn rkehj djus ds le; v;ks/;k esa
vkSj Hkh efLtnsa FkhaA fdruh efLtnsa Fkha] ;g rQlhy ls ugh crk
ldrk gWwA" (ist&22)
"At the time of constructing the disputed structure/
Babri masjid, Ayodha had certain other mosques as well. I
cannot detail how many mosques were there." (E.T.C.)
3288. PW 25, S.M. Naqvi is of Shia sect and is active in
politics as admitted on page 2:
3215
^^eS f'k;k er dk gwWaA eSaus f'k;k fQDgk ij dqN fdrkcksa dk
v/;;u fd;k gSA - - -f'k;k fQDgk dks fQdgs tkfQfj;k Hkh dgk tkrk
gSA
jktuhfr esa esjk rkYyqd jktuhfrd nyksa ls jgk gSA 'kq: esa eSa
eghuk nks eghuk dkaxzsl eas fQj lksf'ky"V xzqi us vius vkidks dkaxzsl
ikVhZ ls vyx dj fy;k rks eSa lks'kfyLV ikVhZ esa vk;k x;k vkSj rc ls
eSa jktujk;.k th ds lkFk yxk jgk] jktukjk;.k th dh e`R;q ds ckn ls
eSa eqyk;e flag th dh ikVhZ esa rhu pkj lky igys rd jgkA eSa
vdcjijq uxj fudk; dk iz/kku jgk gwWaA eSa ogka dh vkf[kjh VkÅu
,sfj;k desVh dk ps;jeSu jgk gWwa vkSj igyh uxj ifj"kn dk Hkh ps;jeSu
jgk gwWaA eSa ,d bUVj dkyst vkSj ,d gkbZLdwy dk izca/kd gwWaA ;s nksuksa
ftyk vEcsndjuxj esa gSaA - - - eSa 1990 esa vYi la[;d foRr ,oa
fodkl fuxe m0iz0 dk ps;jeSu jgk gwWaA
eSa vky bafM;k f'k;k dkUQzsl dh lsUVªy desVh dk cgqr fnuksa
rd esEcj jgk gwWaA** ¼ist 2½
"I am of Shia faith. I have read certain books on Shia
Fiquah...... Shia Fiquah is also called Fiquahe Zafiria.
In politics I had contacts with political parties.
Initially in Congress for a month or two. Then the Socialist
group separated itself from the Congress party then I
joined the Socialist party and since then I remained with
Sri Raj Narayan. After the death of Sri Raj Narayan I was
in the party of Sri Mulayam Singh till three to four years
back. I was the Chairman of Akbarpur Municipal body. I
was the Chairman of its last town area committee and the
Chairman of its first Municipal board. I am the manager of
an Intermediate college and one High school. Both of them
are in District Ambedkar Nagar............ In 1990 I was the
Chairman of Minorities Finance and Development
Corporation U.P."
3216
"I was member of central committee of All India Shia
Conference for many days." (E.T.C.)
^^vYila[;d foRr ,oa fodkl fuxe fy0] mRrj izns'k ljdkj us
xfBr fd;k gSA eSa bl ckMh dk ps;jeSu Fkk ij vktdy ftyksa esa
bldh 'kk[kk LFkkfir gks xbZ gSA eq>s ljdkj us euksuhr fd;k Fkk] vFkkZr~
1990 esa eqyk;e flag dh ljdkj us fd;k FkkA** ¼ist 10½
"The Minorities Finance and Development
Corporation Limited has been constituted by the Uttar
Pradesh Government. I was the Chairman of this body but
these days its branches have been established in districts. I
had been nominated by the Government, that is in 1990 by
the Government of Sri Mulayam Singh." (E.T.C.)
3289. His statement is basically to the extent that since the
mosque vests in Allah irrespective of sect muslim belong, he can
offer Namaz and on the basis of sect, i.e., Shia or Sunni no
difference can be made out. On page 6 he is said to have heard
about offering of Namaz in the disputed building before 1948 as
under:
^^eS au s , sl k lq u k gS fd lu~ 1948 d s igy s Hkh ckcjh
efLtn e s a uekt gq v k djrh FkhA** ¼ist 6½
"I have heard that Namaz was offered in Babri
masjid even before year 1948." (E.T.C.)
3290. On page 8 he admits of big difference in the manner
of offering Namaz by Shia and Sunni and said:
"f'k;k vkSj lqUuh esa cgqr cM+k QdZ gSA - - - f'k;k vkSj lqUuh ds
uekt i<+us ds rjhds esa Hksn gSA** ¼ist 8½
"There is much difference between Shia and Sunni.
....... There is difference in the manner of offering Namaz
between Shia and Sunni." (E.T.C.)
3291. He, however, admits to have never offered Namaz at
3217
Ayodhay and said:
^^pquko izpkj ds ckn 1948 esa ,d nks ckj fQj v;ks/;k x;k FkkA
eSaus v;ks/;k esa dHkh Hkh fdlh efltn esa uekt vnk ugha dhA^* ¼ist
15½
"After the election campaign, I again visited
Ayodhya on couple of occasions in 1948. I never offered
Namaz in any mosque in Ayodhya." (E.T.C.)
3292. Though he says that he had seen some of his other
acquainted persons to have visited the disputed building for
offering Namaz but on page 16 he says:
^^eSaus fookfnr efLtn esa eq[; njokts ds vUnj ?kqlrs fdlh dks
ugha ns[kkA - - - eSaus mUgsa uekt i<+rs ugha ns[kkA** ¼ist 16&17½
"I did not see anybody entering the disputed mosque
through the main gate... .. .. I had not seen them offer
Namaz." (E.T.C.)
3293. Then further he could not explain the exact extent of
difference in the manner of offering Namaz between Shia and
Sunni as evidence from page 26:
^^eSaus lqUuh fQdg dk v/;;u ugha fd;k blfy, eSa f'k;k vkSj
lqUuh yksxksa ds uekt i<+us ds rjhds esa D;k D;k QdZ gS iwjh rjg ls
ugha crk ldrkA ysfdu tkfgjk rkSj ij f'k;k gkFk [kksy dj uekt
i<+rs gSa vkSj lqUuh gkFk cka/kdj uekt i<+rs gSaA f'k;k vkSj lqUuh dh
vtku esa ;g varj gS fd f'k;k ftu dYeksa dks vtku esa dgrs gSa mu
lcdks lqUUh vtku esa ugha dgrs gSaA vkSj mruh ckj ugha dgrsA**
¼ist 26½
"I have not studied Sunni 'Fiquah'. As such I can not
fully tell about the differences in the manner of offering of
Namaz by Shia and Sunni people. However, apparently
Shia offer Namaz open handed and Sunni offer Namaz
close handed. The difference in 'Ajan' (prayer call given
3218
from mosque) of Shia and Sunni is that the 'Kalmas'
(Fundamental formula of the Quran) in 'Ajan' of Shia are
not present in the Sunni 'Ajan' and they are not announced
that number of time." (E.T.C.)
3294. Rest of his statements in respect to Babar, Mir Baqi,
construction of building etc. are wholly irrelevant and
inadmissible since he neither is an Expert Historian nor claims
to possess any personal knowledge but whatever statement he
has given are on hearse basis.
3295. From the books of 'Sharii' and the relevant extracts
mentioned above, broadly, some of the features, which are
permissible or impermissible for a believer of Islam while
offering Namaz in a mosque or for construction of a mosque or
for spreading islamic religion and religious practices, are as
under:
i. No compulsion in religion.
ii. People of other religion are permitted to carry out other
religious practices according to their own religion but if
they are residing under an Islamic reign, he may have to
pay certain amount.
iii. Messengers of the almighty born in every community or
nation.
iv. No Prophat be given superiority over another.
Superiority to a learned has been given only for the
purpose to tell the people what is right or wrong
according to religion.
v. Freedom of religion was subject to payment of Jizya.
The Islamic Rulers and army of Islam are under duty to
protect religions, shrine and life of those isolator who
3219
paid tax (Jazya) which was in the nature of a protection
tax.
vi. The temples of non-islamic people could be utilized for
stay by a muslim travellors.
vii. At one place, two separate building of worship or two
religions cannot exist.
viii. No Jizya upon the Muslim.
ix. In a public mosque, there cannot be a prayer without
adhan (Ajan)
x. An assembly of worshippers pray in a Masjid with
permission, that is delivery.
xi. Foundation of a mosque must be laid on piety and not
hypocrisy.
xii. A mosque cannot be used as a home nor a place of
gossips.
xiii. Prayer between two columns is prevented.
xiv. Funeral prayer in the mosque is not permitted.
xv. Images, portrait, pictures, idols etc. as also designed
garments having pictures are prohibited in a mosque.
xvi. Sitting on the graves and performing of Salat towards
graves is not permitted.
xvii. Musical instrument i.e. bell etc. is not permissible in the
mosque or in the vicinity thereof.
xviii.Where bells are ringing or conch shells are blown,
prayer would not be offered.
xix. Before offering Friday prayer, one should take a bath in
a house and perform Wudu (ablution) in the mosque.
xx. Before other prayers, Wuzu i.e. cleanliness of hand, face
and feet is necessary.
3220
xxi. A mosque is to be built on a land obtained in a valid
manner and by the owner or with the permission of the
owner. In other words, user of land for the purpose of
mosque in an unjust manner strictly prohibited.
3296. For the purpose of a waqf, valid in Shariyat Law,
one must satisfy the following requirements:
i. The land must belong to Waqif.
ii. There must be dedication which is permanent.
iii. For a public waqf, the delivery to Mutawalli or anyone
else on his behalf.
3297. The above factors have been enumerated on a
careful reading of the books of Sharii, as also the relevant
authorities on the subject, noticed above. We find that the so
called religious experts at several places have made statements
which are strictly not in conformity to what has been said in the
texts, the extract whereof, we have already referred, and at times
is contrary thereto. It is now settled that in the matter of the
principles or laws of Muslims or Hindus, the Courts are
supposed either to obtain opinion of those who claimed to be
'Expert' in religious matter nor must rely thereon but should
consider itself the relevant religious scripture to find out the
correct position. The decision in this regard we have already
referred to i.e. Mosque known as Masjid Shahid Ganj Vs.
Shiromani Gurdwara Prabandhak Committee, Amritsar,
1940 PC 116.
3298. The case of the plaintiffs is that Babar conquered
Hindustan after defeating Ibrahim Lodhi in the battle of Panipat
in 1526 AD and thereby became emperor of the entire territory
over which Ibrhim Lodhi had been reigning at that time. The
3221
area of Oudh was within the reigning territory of Ibrahim Lodhi
and therefore, it also fell under the authority of Babar. He being
the conqueror of the territory was a sovereign authority enjoying
complete ownership on the entire land which fell within his
reigning territory and thus was entitled to use any land for the
purpose as he liked. Mir Baqi, his agent, with the permission
and approval of Babar used the land in question for construction
of the disputed structure. Since the Babar as conqueror was
owner of the entire land, it cannot be said that the land was not
owned by him. In this regard Sri Jilani had placed reliance on
the following:
A. Travels in the Moghal Empire, AD 1656-1668 by
Francois Bernier, translated by Archibald Constable (1891),
Second Edition revised by Vincent A.Smith published in 1916
by Oxford University Press, Page 5:
"It is usual in this country to give similar names to the
members of the reigning family. Thus the wife of Chah
Jehan- so renowned for her beauty, and whose splendid
mausoleum is more worthy of a place among the wonders
of the world than the unshapen masses and heaps of stones
in Egypt-was named Tage Mehalle, or the Crown of the
Seraglio; and the wife of Jahan-Guyre, who so long
wielded the sceptre, while her husband abandoned himself
to drunkenness and dissipation, was known first by the
appellation of Nour-Mehalle, the Light of the Seraglio, and
afterwards by that of Nour-Jahan-Begum, the Light of the
World.
The reason why such names are given to the great,
instead of titles derived from domains and seigniories, as
3222
usual in Europe, is this: as the land throughout the whole
empire is considered the property of the sovereign, there
can be no earldoms, marquisates or duchies. The royal
grants consist only of pensions, either in land or money,
which the king gives, augments, retrenches or takes away
at pleasure."
B. Under the title "Letter to Colbert" at page 204, in the
above book, it mentions as under:
"The importation of all these articles into Hindoustan does
not, however, occasion the export of gold and silver;
because the merchants who bring them find it
advantageous to take back, in exchange, the productions of
the country.
Supplying itself with articles of foreign growth or
manufacture, does not, therefore, prevent Hindoustan from
absorbing a large portion of the gold and silver of the
world, admitted through a variety of channels, while there
is scarcely an opening for its return.
It should also be borne in mind, that the Great Mogol
constitutes himself heir of all the Omrahs, or lords, and
likewise of the Mansebdars, or inferior lords, who are in
his pay; and, what is of the utmost importance, that he is
proprietor of every acre of land in the kingdom,
excepting, perhaps, some houses and gardens which he
sometimes permits his subjects to buy, sell, and otherwise
dispose of, among themselves."
C. At page 205 it mentions:
"Second.-the empire of the Great Mogol comprehends
sevral nations, over which he is not absolute master. Most
3223
of them still retain their own peculiar chiefs or sovereigns,
who obey the Mogol or pay him tribute only by compulsion.
In many instances this tribute is of trifling amount; in
others none is paid; and I shall adduce instances of nations
which, instead of paying, receive tribute."
D. "The English Factories in India" (1668-1669) by Sir
William Foster, published at the Clarendon Press, Oxford
(1927) on page 184, it says:
"..for here in this country there are noe firme estates in
land to be purchased, the whole country being the Kings
and not held by any tenure."
E. "The History of British India" by James Mill (Vol.1)
published by Associated Publishing House, New Delhi, First
Published 1817, Second Edition in 1829 and Second Reprint in
1978, Page 136, says:
"At different times, however, very different rights and
advantages are included under the idea of property. At very
early periods of society it included very few: originally,
nothing more perhaps than use during occupancy, the
commodity being liable to be taken by another, the moment
it was relinquished by the hand which held it: but one
privilege is added to another as society advances: and it is
not till a considerable progress has been made in
civilization, that the right of property involves all the
powers which are ultimately bestowed upon it.
It is hardly necessary to add, that the different
combinations of benefits which are included under the idea
of property, at different periods of society, are all equally
arbitrary; that they are not the offspring of nature, but the
3224
creatures of will; determined, and chosen by the society, as
that arrangement with regard to useful objects, which is, or
is pretended to be, the best for all.
It is worthy of remark, that property in moveables
was established; and that it conveyed most of the powers
which are at any time assigned to it; while, as yet, property
in land had no existence. So long as men continue to
derive their subsistence from hunting; so long, indeed, as
they continue to derive it from their flocks and herds, the
land is enjoyed in common. Even when they begin to derive
it partly from the ground, though the man who has
cultivated a field is regarded as possessing in it a property
till he has reaped his crop, he has no better title to it
than another for the succeeding year.
In prosecuting the advantages which are found to
spring from the newly-invented method of deriving the
means of subsistence from the ground, experience in time
discovers, that much obstruction is created by restricting
the right of ownership to a single year; and that food would
be provided in greater abundance, if, by a greater
permanence, men were encouraged to a more careful
cultivation. To make, however, that belong to one man,
which formerly belonged to all, is a change, to which men
do not easily reconcile their minds. In a thing of so much
importance as the land, the change is a great revolution. To
overcome the popular resistance, that expedient which
appears to have been the most generally successful, is, to
vest the sovereign, as the representative of the society, with
that property in the land which belongs to the society; and
3225
the sovereign parcels it out to individuals, with all those
powers of ownership, which are regarded as most
favourable to the extraction from the land of those benefits
which it is calculated to yield. When a sovereign takes
possession of a country by conquest, he naturally
appropriates to himself all the benefits, which the ideas
of his soldiers permit.
In many of the rude parts of Africa, the property of
the land is understood to reside in the sovereign; it is in the
shape of a donation from him, that individuals are allowed
to cultivate; and when the son, as is generally the case,
succeeds to the father, it is only by a prolongation of the
royal bounty, which, in some places at least, is not obtained
without a formal solicitation. It is known, that in Egypt the
king was the sole proprietor of the land; and one fifth of the
produce appears to have been yielded to him as revenue or
rent. Throughout the Ottoman dominions, the Sultan claims
to himself the sole property in land. The same has
undoubtedly been the situation of Persia, both in ancient
and modern times. "It is established", says the late
intelligent Governor of Java, "from every source of inquiry,
that the sovereign in Java is the lord of the soil." And when
the fact is established in regard to Java, it is established
with regard to all that part of the eastern islands, which in
point of manners and civilization resembled Java. It is not
disputed that in China the whole property of the soil is
vested in the Emperor. By the laws of the Welsh, in the ninth
century, all the land of the kingdom was declared to belong
to the king; and we may safely, says Mr. Turner, believe,
3226
that the same law prevailed while the Britons occupied the
whole island.
To those who contemplate the prevalence of this
institutions, among nations contiguous to the Hindus,
and resembling them in the state of civilization, it cannot
appear surprising, that among them, too, the sovereign
was the lord of soil. The fact is, indeed, very forcibly
implied, in many of the ancient laws and institutions. "Of
old hoards," says one of the ordinances of Manu, "and
precious minerals in the earth, the king is entitled to half
by reason of his general protection, and because he is
the supreme lord of the soil." The king, as proprietor, and
as fully entitled to an equitable return for the land which he
has let, is empowered to punish the cultivator for bad
cultivation. "If land be injured, by the fault of the farmer
himself, as if he fails to sow it in due time, he shall be fined
ten times as much as the king's share of the crop, that might
otherwise have been raised; but only five times as much, if
it was the fault of his servants without his knowledge."
Among other ancient memorials of Hindu institutions and
manners, are certain inscriptions engraved on durable
materials. Some of them are records of grants of land,
commonly to favourite Brahmans; and afford strong
indication of the proprietary rights of the sovereign. The
sovereign gives away villages and lands, not empty, but
already occupied by cultivators, and paying rent. It
appears from an ordinance of Yagyavalkaya, one of the
most sacred of the law sages, that the kings alienated the
lands within their dominions, in the same manner, and by
3227
the same title, as they alienated any portion of their
revenues. On this point, it is of material importance to
remark, that up to the time, when the interests of the
Company's servants led them to raise a controversy about
the rights of the Zamindars, every European visitor, without
one exception that I have found, agrees in the opinion, that
the sovereign was the owner of the soil.
Wherever the Hindus have remained under the
influence of their ancient customs and laws, the facts
correspond with the Inference which would be drawn from
these laws. Under the direction of the Governor-General of
Bengal, a journey was undertaken, in the year 1766, by Mr.
Motte, to the diamond mines in the Province of Orissa. In a
narrative of his journey, he gives an account of the
distribution of the land as Sambalpur, which till that time
had remained under the native government. Each village
being rated to the government at a certain quantity of rice,
which is paid in kind, the land is thus divided among the
inhabitants: To every man, as soon as he arrives at the
proper age, is granted such a quantity of arable land as is
estimated to produce 242 1/8 measures of rice, of which he
must pay 60 5/8 measures or about one fourth to the raja
or king. Mr. Motte adds; "The reserved rent of three or four
villages, being one fourth the produce of the land, is
applied to the use of the raja's household. The reserved rent
of the rest is given to his relations or principal servants,
who by these means have all the inhabitants dependent on
them." Dr. Buchanan gives a particular account of the
manner in which the crop, in those parts of India which are
3228
most purely Hindu, is divided between the inhabitants and
the government. In Bengal it is not allowed to be cut down
till the rent or tax is first paid: but in those countries to
which his journey principally relates, it is the custom, after
the grain has been thrashed out in the field, to collect it
into heaps and then to divide it. A heap generally consists
of about 110 Winchester bushels, of which he presents the
following distribution as a specimen of the partition which
is usually made. For the gods, that is, for the priests at
their temples, are deducted five seers, containing about
one-third of a Winchester gallon each; for charity, or for
the mendicant Brahmans, an equal quantity; for the
astrologer and the Brahman of the village, one seer each;
for the barber, the potmaker, the washerman, and the
Vasaradava, who is both carpenter and blacksmith, two
seers each; for the measurer, four seers; for the Aduca, a
kind of beadle, seven seers; for the village chief, eight
seers, out of which he has to furnish the village sacrifices;
and for the accomptant, ten seers. All these perquisites are
the same, whatever be the size of the heap beyond a
measure of about twenty five Winchester bushels. When
these allowances are withdrawn the heap is measured; and
for every candaca which it contains, a measure equal to 5
1/20 Winchester bushels, there is again deducted half a
seer to the village watchmen, two and a half seers to the
accomptant, as much to the chief of the village; and the
bottom of the heap, about an inch thick mixed with the cow-
dung which in order to purify it had been spread on the
ground, is given to the Nirgunty, or conductor of water.
3229
These several deductions, on a heap of twenty candacas, or
110 Winchester bushels, amount to about 5 ¼ per cent on
the gross produce. Of the remainder, 10 per cent is paid to
the collectors of the revenue, as their wages or hire; and
the heap is last of all divided into halves between the king
and the cultivator.
From these facts only one conclusion can be
drawn, that the property of the soil resided in the
sovereign: for if it did not reside in him, it will be
impossible to show to whom it belonged. The cultivators
were left a bare compensation, often not so much as a bare
compensation, for the labour and cost of cultivation: they
got the benefit of their labour: all the benefit of the land
went to the king.
Upon the state of facts, in those places where the
present practices of the Hindus have not been forced into a
disconformity with their ancient institutions, the fullest
light has been thrown, by those servants of the Company,
who made the inquiries requisite for the introduction of a
regular system of finance, into the extensive regions in the
south of India added to the British dominions during the
administrations of the Marquisses Cornwallis and
Wellesley. Place, Munro, Thacheray, Hodgson, were
happily men of talents; sufficiently enlightened to see the
things which were before them with their naked eyes; and
not through the mist of English anticipations. From the
reports of these meritorious gentlemen, presented to their
superiors, the Committee of the House of Commons, which
inquired into East India affairs in 1810, have drawn the
3230
following as a general picture: "A village, geographically
considered, is a tract of country, comprising some
hundreds, or thousands, of acres of arable and waste land.
Politically viewed, it resembles a corporation, or township.
Its proper establishment of officers and servants consists of
the following descriptions: The Patail, or head inhabitant,
who has the general superintendence of the affairs of the
village, settles the disputes of the inhabitants, attends to the
police, and performs the duty of collecting the revenues
within his village: the Curnum, who keeps the accounts of
cultivation, and registers every thing connected with it: The
Tallier and Totie; the duty of the former appearing to
consist in a wider and more enlarged sphere of action, in
gaining information of crimes and offences, and in
escorting and protecting persons travelling from one
village to another; the province of the latter appearing to
be more immediately confined to the village, consisting,
among other duties, in guarding the crops, and assisting in
measuring them: The Boundaryman, who preserves the
limits of the village on gives evidence respecting them in
cases of dispute: The Superintendent of water courses and
tanks, who distributes the water for the purposes of
agriculture: The Brahman, who performs the village
worship: The Schoolmaster, who is seen teaching the
children in the villages to read and write in the sand: The
Calendar Brahman, or astrologer, who proclaims the lucky,
or unpropitious periods for sowing and thrashing: The
Smith, and Carpenter, who manufacture the implements of
agriculture, and built the dwelling of the ryot: The Potman
3231
or potter: The Washerman: The Barber: The Cow-keeper,
who looks after the cattle: The Doctor: The Dancing Girl,
who attends at rejoicings; The Musician, and the Poet.
"Under this simple form of municipal government,
the inhabitants of the country have lived, from time
immemorial. The boundaries of the villages have been
seldom altered: and though the villages themselves have
been sometimes injured, and even desolated, by war,
famine, and disease, the same name, the same limits, the
same interests, and even the same families, have continued
for ages. The inhabitants give themselves no trouble about
the breaking up and division of kingdoms; while the village
remains entire, they care not to what power it is
transferred, or to what sovereign it devolves; its internal
economy remains unchanged; the Potail is still the head
inhabitant, and still acts as the petty judge and magistrate,
and collector or renter of the village."
These villages appear to have been not only a sort of
small republic, but to have enjoyed to a great degree the
community of goods. Mr. Place, the collector in the jaghire
district at Madras, informs us, that "Every village
considers itself a distinct society; and its general concerns
the sole object of the inhabitants at large; a practice," he
adds, "which surely redounds as much to the public good
as to theirs; each having, in some way or other, the
assistance of the rest; the labours of all yield the rent; they
enjoy the profit, proportionate to their original interest, and
the loss falls light. It consists exactly with the principles
upon which the advantages are derived from the division of
3232
labour; one man goes to market, whilst the rest attend to
the cultivation and the harvest; each has his particular
occupation assigned to him, and insensibly labours for all.
Another practice very frequently prevails, of each
proprietor changing his lands every year. It is found in
some of the richest villages; and intended, I imagine, to
obviate that inequality to which a fixed distribution would
be liable."
F. It is said that similar facts have been stated by certain
other writers namely:
i. Letters from the Mughal Court, 1593-1617 Jerome
Zenxavir translated by H.Hosten, Journal of Asiatic
Society of bengal, NS, XXIII (1927), page 121-22, 105.
ii. John Fryer, A New Account of East India and Persia,
being Nine Years' Travels, 1671-82, ed. W. Crooke, 3
Vols., Hakluyt Society, London, (1909, 1912, 1915), Vol.
I, page 137
iii. Nicolao Manucci, Storia do Mogor, 1656-1712,
translated by W.Irvine, 4 Vols., Indian Texts Series,
Government of India, London, 1907-08, Vol. II, P.46.
3299. It is not disputed that king had purchased land at
times. Regarding payment made by Shahjahan for acquiring
land to construct Taj Mahal, it is stated that there existed a house
built by Raja Maan Singh succeeded by Raja Jai Singh and
therefore pursuant to an agreement certain other properties was
transferred to him in lieu of the aforesaid land. A facsimile of
Firman issued on 28th December, 1533 to Raja Jai Singh is
available in "Jaipur Kapaddwar Collections" and copy thereof
has been published recently in a book "Tajmahal, the
3233
Illumined Tomb" compiled and Translated by W.E.Begley and
Z.A.Desai published by the University of Washington Press,
1989. At page 41 para 5.1 reads:
"QAZWINI
Body of the Queen Taken to Akbarabad
[fol. 235A] In short, after six months her blessed corpse
was dispatched to the Abode of the Caliphate, Akbarabad,
escorted by the branch of the tree of sovereignty and
caliphate, prince Sultan Shah Shuja' Bahadur, the 'Umdat
ul-mulk Wazir Khan, and the veiled lady possessing the
virtues of Rabi'a Satti Khanam, who had attained the high
rank of first Lady-in-Waiting of that recipient of divine
pleasure in Paradise by her laudable services, sincere faith
and purity of intention.
As there was on the southern side of Akbarabad,
adjoining the city, on the bank of the river Jumna, a tract of
land (zamini), which formerly (sabiqa) was the house
(khana) of Raja Man Singh, but at this time was in the
possession of his grandson Raja Jai Singh, and which from
the point of view of eminence and pleasantness appeared to
be worthy of the burial of that one whose residence is
Paradise, it was selected for this purpose. And the Raja as
a token of his sincerity and devotion, donated the said land
(zamin) and considered this to be the source of happiness.
However, His Majesty, in exchange (iwad) for that, granted
to the Raja a lofty house (khana-i-'ala) which belonged to
the crown estate. And even though the Raja's consent was
obvious, the Emperor obtained permission for the repose of
that companion of the Houris of Paradise.
3234
And it was decided that her auspicious body should
be buried in that heart-pleasing land (zamin); but until its
arrival at the Abode of the Caliphate, everywhere on the
roads, there should be distributed food and drink [fol.
235B] and innumerable coins should be given in alms to
the poor and the deserving. And the prince of the people of
this world and his companions, having carried the blessed
dead body to the Abode of Caliphate, entrusted it to that
holy earth. And having halted in the seat of the kingdom for
three or four days, they returned to the exalted court.
And in compliance with the order which is obeyed by
the World, the overseers (mutasaddiyan) of the affairs of
the Abode of Caliphate hurriedly covered the top (bala) of
that grave (turbat), having the signs of divine mercy, so
that it remained hidden from the public gaze (nazar)."
3300. At page 43, it says:
"As there was a tract of land (zamini) of great
eminence and pleasantness towards the south of that large
city, on which there was before this the mansion (manzil) of
Raja Man Singh, and which now belonged to his grandson
Raja Jai Singh, it was selected for the burial place
(madfan) of that tenant of Paradise. Even thought Raja Jai
Singh considered the acquisition (husul) of this to be his
good fortune and a great success, by way of utmost care,
which is absolutely necessary in all important things,
particularly in religious matters, a lofty mansion from the
crown estates (khalisa-sharifa) was granted to him in
exchange ('iwad).
After the arrival of the dead body in that highly
3235
dignified city, on the 15th of Jumada II 1041 (8 January
1632] of the next regnal year, the luminous body of that
heavenly essence was consigned to the holy earth. The
overseers (mutasaddiyan) of the Abode of the Caliphate,
under exalted orders, hastily concealed from the public
gaze (nazar) the heaven-ranked grave (turbat) of that
world of chastity."
3301. Firman dated 28th December, 1633 to Raja Jai Singh
translated in English at page 169 reads as under:
"Be it known through this glorious farman marked by
happiness, which has received the honor of issuance and
the dignity of proclamation, that the mansions (haveli)
detailed in the endorsement (dimn), together with their
dependencies, which belong to the august crown property,
have been offered to that pride of peers and vassal of the
monarch of Islam, Raja Jai Singh, and are hereby handed
over and transferred to his ownership--in exchange for the
mansion (haveli), formerly belonging to Raja Man Singh,
which that pride of the grandees willingly and voluntarily
donated for the mausoleum (maqbara) of that Queen of the
ladies of the world and Lady of the ladies of the Age, that
honor of the daughters of Adam and Eve and upholder of
the stature of chastity of the Time, that Rabi'a of the world
and chastity of the World and Religion, that recipient of
Divine Mercy and Pardon, Mumtaz Mahal Begam.
And it shall be incumbent upon all present and future
governors, officials (amil), overseers (mutsaddiyan), agents
and inspectors (mushrif), in the implementation and
execution of this august lofty order, to hand over to his
3236
possession the said mansions, and convey to that one
worthy of bounty their absolute ownership. Moreover they
should never and by no means bring about any obstruction
or deviation, nor should they ever require a fresh farman or
deed; and they should neither depart or deviate from this
order, nor fail to execute it promptly.
Written on this date, the 7th of the month of Dai, Ilahi
year 6, corresponding to the 28th of Jumada II , year 1043
Hijri [28 December 1633].
Endorsement on Reverse of the Farman
....Sunday, the 28th of the month of Dai, Ilahi year 6,
corresponding to the 14th of Rajab, year 1043 (?)
The memoranda (risala) of the Pillar of the State
('Umdat al-Mulk), the......of the government and support of
the kingdom, the trust of the great.....and organizer of the
affairs of kingship, the Plenipotentiary of the government
(Jumlat al-Mulk) and pivot of important affairs (Madar al-
Maham) [i.e., the Prime Minister], 'Allami Fahami Afzal
Khan; and that asylum of ministership of and minstay of
good fortune and glory, Mir Jumla; and that asylum of
ministership .......Makramat Khan; and the holder of the
secretariat (diwani), the least of the servants, Mir
Muhammad:
The ever-obeyed farman, as effulgent as the sun and
axalted as the sky, was issued [to the effect that]:
The mansions (Haveli), together with their
dependencies, belonging to the august crown estate,
in exchange for the mansion (Haveli) belonging to
Raja Jai Singh, which that Pillar of the State ('Umdat
3237
al/Mulk), for the sake of the Illumined Tomb,
willingly and voluntarily donated as a gift (peshkash
namudand), have hereby been granted by us to the
said Raja and settled on him in full ownership.
And by way of attestation, this note (ya'd-dasht) has
been put into writing. And endorsement (sharh) in the
handwriting of Jumlat al-Mulki Madar al-Mahami [Afzal
Khan] is that: "This should be entered in to news-register."
Another endorsement in the handwriting of Jumlat al-Mulki
is that: "The haveli of the late Shahzada Khanam [?]
which was granted to the said Raja is confirmed."
The endorsement in the handwriting of that asylum of
ministership and mainstay of good fortune and glory, Mir
Jumla, is that: "As specified in the memorandum (ba-
risala) of Jumlat al-Mulki Madar al-Mahami, it should be
entered in the news-register (waqi'a)." The endorsement in
the handwriting of that asylum of good fortune and
mainstay of glory, Makramat Khan, is that: "It should be
entered in the news-register."
The endorsement on the margin (hashiya) is in the
handwriting of the news-writer (waqi'a-navis), attesting its
entry in the news-register [?].
Another endorsement in the handwriting of the
Jumlat al-Mulki Madar al Mahami, 'Allami Fahami, is
that: "It should be resubmitted." The endorsement in the
handwriting of that favorite of the royal court, Hakim
Muhammad Sadiq Khan, is that: "It should be placed
again before the august notice on Tuesday."
Another endorsement in the handwriting of that
3238
favorite of the royal court, the administrator [?] of the
foundations of the Gurgani rule and enforcer [?] of the
rules of justice, the model of the lords of high station and
choice of the peers of the world, Jumlat al-Mulki Mdar al-
Mahami, 'Allami Fahami Afzal Khan, is that: "A farman of
high dignity should be issued."
List of the Properties
Four " Properties" (manzil) have been granted to
the Raja:
Haveli of Raja Bhagwandas.....
Haveli of Madho Singh.....
Haveli of Rupsi Bairagi, in the locality
(mohalla)
of Atga Khan Bazar
Haveli of Chand Singh, son of Suraj Singh, in
the aforementioned locality
Attestation and Seal
Certified as a true copy of the original:
THE SERVANT OF THE RELIGIOUS CODE OF
MUHAMMAD
......ABUL-BARAKAT"
3302. Clarifying the legal position of 'Firman' issued by a
Ruler, the Apex Court in Faqruddin (supra) observed that
Maharana of Udaipur possessed executive and legislative power
both. The rule by him are therefore statutory. It relied on an
earlier decision in Tilkayat Shri Govindlalji Maharaj Vs. State
of Rajasthan AIR 1963 SC 1638 and observed:
"In appreciating the effect of this Firman, it is first
necessary to decide whether the Firman is a law or not. It
3239
is matter of common knowledge that at the relevant time
the Maharana of Udaipur was an absolute monarch in
whom vested all the legislative, judicial and executive
powers of the State. In the case of an absolute Ruler like
the Maharana of Udaipur, it is difficult to make any
distinction between an executive order issued by him or a
legislative command issued by him. Any order issued by
such a Ruler has the force of law and did govern the rights
of the parties affected thereby. This position is covered by
decisions of this Court and it has not been disputed before
us, vide Madhaorao Phalke v. State of Madhya Bharat AIR
1961 SC 298. Ameer-un-Nissa Begum v. Mahboob Begum
AIR 1955 SC 352 and Director of Endowments,
Government of Hyderabad v. Akram Ali AIR 1956 SC 60"
3303. Per contra Sri P.N.Mishra Advocate appearing for
defendant no.20 (Suit-4) submits:
A. Plaintiffs' claim of creation of mosque and graveyards
by Emperor Babur falls during the period of 1526 to 1530
AD ,the validity of the wakf and the title of the wakif
which is precondition for creation of a wakf can be
decided only by applying the law of 'Shar' (Haneefi
School) which was the Law for the time being in force.
B. Neil B.E. Baillie in his Book 'A Digest of
Mahommedan Law' compilation and translation from
authorities in the original Arabic on the subjects to which
it was usually applied by British Courts of Justice in India
in preface of its Part-First containing the doctrines of the
Hanifeea Code of Jurisprudence at page vii-viii (Second
Edition 1875 published by Smith Elder, & Co., London )
3240
records that in the Province of Oudh since inception of
Muslim rules in India the Hanifeea Code was the general
law of the country and after the assumption of regal
dignity (on 19th October, 1818) by Ghazi-ooddeen Hyder,
the Hanifeea was gradually superseded by the Imameea
Code. In the preface of Part-Second of the said book at
page xi-xii (2nd Edn. 1887 published by Smith Elder, &
Co., London) he reiterate that in the United Provinces of
Oudh since inception of Muslim rules in India and till the
accession of Umjad Ally Shah (who reigned from 17th
May, 1842 to 13th February, 1847) the law of the Oudh
province was Soonnee Hanifite Law. Relevant extracts
from the said compilations read as follows:
"The Moohummudan Sovereigns of India were
Soonnees of the Hanifeea sect, and the Hanifeea code
was the general law of the country, so long as it
remained under the sway of Moohummudans. Even in
Oude, where the actual rulers were of the Shia
persuasion, yet, so long as they preserved a nominal
allegiance to the Sovereigns of Delhi, the Hanifeea
code remained the law of the province. After the
assumption of regal dignity by Ghazi -ood-deen
Hyder, the Hanifeea was gradually superseded by the
Imameea code, until at length the latter had become
the general law of the country at the time of its
annexation to the British empire."
"The Mussulmans of India are generally Soonnes of
the Hanifite sect.
...
3241 The process of assimilation was less rapid in India, where, though several of the Nawabs, or local Governors, were Sheeuhs, they acknowledged at least a nominal dependence on Delhi, and never ventured to make any ostensible change in the law of their provinces. This was eminently the case in Oude, the Nawabs of which were hereditary Viziers of the empire, and though long virtually independent, did not throw off their allegiance to it till the year 1818, when the Nawab Vizier Ghazi-ood-deen Hyder, with the consent, and, indeed, at the suggestion, of the British Government, assumed the title of Padshah or King. It was not, however, till the accession of Umjad Ally Shah, that any formal alteration was made in the law."
C. The Gazetteer of India (Vol.II at p.361-363) records that during the Sultanat & Mughal period the medieval state under Muslim rule was a theocracy. The sovereignty of Allah was unquestioned. The supremacy of the Shar was always acknowledged. Relevant portion of the said Gazetteer reads as follows:
"The medieval state under Muslim rule was definitely a theocracy since it had all its essential elements- the 128 Argued by P N Mishra & assisted by R Agnihotri, Advocates on behalf of the Defendant No. 20. sovereignty of God and government by the direction of God through priests in accordance with divine laws. The Sultans of Delhi considered themselves as deputies or assistants of the Caliph 3242 who was God's viceregent. Sher Shah and Islam Shah assumed the title of Caliph and the Mughal emperors, from Akbar to Aurangzeb, those of 'Shadow of God', 'Caliph of God', and 'Agent of God on Earth'. The sovereignty of God was unquestioned. The supremacy of the shar was always acknowledged, though Akbar added to the shar the state-laws. Under him and his two immediate successors, Islamic law ceased to be the exclusive code of government. Jahangir and Shah Jahan, however, did not regard themselves as above Muslim law and the former even assumed the role of 'Protector' of Islam and Shar. The Shar is based on the Quran, the word of God, and Hadith or the Prophet's interpretation of the word of God. Hence, the Shar consists of divine commands and not human ordinances."
D. The Gazetteer of India (Vol.II at p.361-363) records that during the Sultanat & Mughal period the law of Shar which is based on Quran, the word of God, and Hadith or the Prophet's interpretation of the word of God was the law of the land. Relevant portion of the said gazetteer reads as follows:
"The first question that arises in this context is whether the state under the Sultans of Delhi and the Mughal emperors was Islamic or otherwise. This has been the subject of a lively controversy among modern historians. According to Muslim constitutional law, the world is divided into dar-ul-3243
harb or 'abode of war' and dar-ul-Islam or 'abode of Islam'; and a darul- Islam is a country which is under the rule of a Muslim sovereign and where the ordinances of Islam have been established. The Sultans of Delhi acknowledged the sovereignty of the Caliph and considered their kingdom as a part of Dar-ul-Islam of which the Caliph was the juridical head. India under the Mughal emperors was governed by the Muslim law Shar. The fact that the bold and daring Alau'ddin Khalji consulted the Qadi of Bayana to ascertain what was legal proves the supremacy of the shar; and neither he nor Muhammad Tughlaq with his revolutionary inclinations, dared violate it. Even Akbar the Great, considered infidel by orthodox Muslims, did not disregard Muslim law."
E. The Gazetteer of India (Vol. II at p.368-369) records that till 1579 AD. the Muslim rulers of India acknowledged the legal sovereignty of the Caliph. Relevant portion of the said gazetteer reads as follows:
"The Sultans of Delhi acknowledged the legal sovereignty of the Caliph. According to Muslim political jurisprudence no Sultan had legal right to the throne unless he was recognized by the Caliph. ...
The claim of caliphal supremacy over the Mughal empire was finally overthrown when Akbar assumed the title of Imam and Amir-ul-muminin by virtue of the Mahdar (Declaration) of A.D. 3244 1579. The coins and the Khutba mention him as Caliph and Amir-ul-muminin. By becoming the chief mujtahid, he also challenged the pretensions of the Safavi Shahs of Persia who claimed suzerainty over the Mughal empire, on the ground that both Babur and Humayon had sought and obtained their military help. It was under Akbar that the monarchy in India became absolutely independent of any foreign or external authority. His successors maintained this tradition. The Mughal emperors from the time of Akbar assumed the authority of the Caliph and called their capital daru'l-khilafat.
F. In (2008) 8 SCC 12, Faqruddin v. Tajuddin, the Hon'ble Supreme Court held that a title does not remain in vacuum. It has to be determined keeping in view the law operating in the field viz. religious law or statutory law or customary law, etc. Relevant paragraph nos.44 & 45 of the said judgment read as follows:
"44. The jurisdiction of the Board of Revenue being limited, no title could have been conferred upon the plaintiff. Title in or over a land will depend upon the statutory provisions. A title does not remain in vacuum. It has to be determined keeping in view the law operating in the field viz. religious law or statutory law or customary law, etc.
45. Revenue authorities of the State are concerned with revenue. Mutation takes place only for certain purposes. The statutory rules must be held to be operating in a limited sense. The provisions of Rule 3245 13 of the Matmi Rules laying down a rule of primogeniture will have no application in relation to the offices of sajjadanashin and mutawalli, which are offices of different nature. They are stricto sensu not hereditary in nature. It is well settled that an entry in the revenue records is not a document of title. Revenue authorities cannot decide a question of title."
G. In AIR 1980 SC 707 "Krishna Singh v. Mathura Ahir" the Hon'ble Supreme Court held that in applying the personal law of the parties, a Judge cannot introduce his own concepts of modern times but should enforce the law as derived from recognised and authoritative sources of Hindu law, i.e., Smritis and commentaries referred to, as interpreted in the judgments of various High Courts, except where such law is altered by any usage or custom or is modified or abrogated by statute. Relevant paragraph no. 17 of the said judgment read as follows:
"17. It would be convenient, at the outset, to deal with the view expressed by the High Court that the strict rule enjoined by the Smriti writers as a result of which Sudras were considered to be incapable of entering the order of yati or sanyasi, has ceased to be valid because of the fundamental rights guaranteed under Part III of the Constitution. In our opinion, the learned Judge failed to appreciate that Part III of the Constitution does not touch upon the personal laws of the parties. In applying the personal laws of the parties, he could not introduce his own concepts of 3246 modern times but should have enforced the law as derived from recognised and authoritative sources of Hindu law, i.e., Smritis and commentaries referred to, as interpreted in the judgment of various High Courts, except where such law is altered by any usage or custom or is modified or abrogated by statute."
H. In AIR 1953 SC 394 "Rao Shiv Bahadur Singh v. State of Vindhya Pradesh the Hon'ble Supreme Court held that on the change of sovereignty over an inhabited territory the pre-existing laws continue to be in force until duly altered. Relevant paragraph nos.10, 17 & 21 of the said judgment read as follows:
"10. In this contention our attention has been drawn to the fact that the Vindhya Pradesh Ordinance 48 of 1949 though enacted on 11-9-1949, i.e. after the alleged offences were committed, was in terms made retrospective by S. 2 of the said Ordinance which says that the Act "shall be deemed to have been in force in Vindhya Pradesh from the 9th day of August 1948", a date long prior to the date of the commission of the offences. It was accordingly suggested that since such a law at the time when it was passed was a valid law and since this law had the effect of bringing this Ordinance into force from 9-8-1949 it cannot be said that the convictions are not in respect of 'a law in force" at the time when the offences were committed. This, however, would be to import a somewhat technical meaning into the phrase 3247 "law in force" as used in Art. 20. "Law in force"
referred to therein must be taken to relate not to a law "deemed" to be in force and thus brought into force but the law factually in operation at the time or what may be called the then existing law. Otherwise, it is clear that the whole purpose of Art. 20 would be completely defeated in its application even to 'ex post facto', laws passed after the Constitution. Every such 'ex post facto' law can be made retrospective, as it must be, if it is to regulate acts committed before the actual passing of the Act, and it can well be urged that by such retrospective operation it becomes the law in force at the time of the commencement of the Act. It is obvious that such a construction which nullifies Art. 20 cannot possibly be adopted. It cannot, therefore, be doubted that the phrase "law in force" as used in Art. 20 must be understood in its natural sense as being the law in fact in existence and in operation at the time of the commission of the offence as distinct from the law "deemed" to have become operative by virtue of the power of legislature to pass retrospective laws. It follows that if the appellants are able to substantiate their contention that the acts charged as offence in this case have become such only by virtue of Ordinance No. 48 of 1949 which has admittedly been passed subsequent to the commission thereof, then they would be entitled to the benefit of Art. 20 of the Constitution and to have their convictions set aside.
3248This leads to an examination of the relevant pre- existing law."
17. It has been urged, however, that though this may have been the intention, the intention did not become operative for reasons to be presently stated. Section 2 of Ordinance No. 4 of 1948 while extending the laws of Rewa State to the rest of Vindhya Pradesh refers to the publication of such laws in the Rewa Gazette as a requisite therefor, and it is pointed out that the Rewa Gazette itself came into existence only in October 1930 (Vide page 386 of the printed Paper book), whereas the Penal Code and the Criminal Procedure Code were brought into operation in the Rewa State in 1921 and 1922. It is also pointed out that the deletion of the requirement of previous publication in the Rewa Gazette by Ordinance No. 20 of 1949 came into operation only when that Ordinance was published in the Vindhya Pradesh Gazette, i.e. on 15- 5-1949 sometime after the commission of the offence in this case. To substantiate the view that only such of the Rewa laws which were previously published in the Rewa Gazette were understood as having been originally extended to Vindhya Pradesh by Ordinance No. 4 of 1948, a decision of the Vindhya Pradesh High Court dated 29-10-1949 in Criminal Appeal No. 27 has been brought to our notice which assumes that the Prisoners Act in force in India was not in force in Vindhya Pradesh as there was no previous publication of it, in the Rewa Gazette. On 3249 the other side a notification of Vindhya Pradesh Government dated 19-3-1949 and published in the Vindhya Pradesh Gazette dated 30-3-1949 has been brought to our notice which specifically mentions all the laws by then in force in Vindhya Pradesh and shows "Indian Penal Code - 'mutatis mutandis'- with necessary adaptations" as item 86 thereof. This is relied on to show that there must have been a previous publication thereof in the Rewa Gazette before integration. There seems to be considerable force in this argument that in respect of the various Rewa State laws which have been enumerated in the above-mentioned Gazette as having been brought into force in Vindhya Pradesh (some of these are Acts prior to 1930) there must have been previous publication in the Rewa Gazette sometime after 1930, and that neither Ordinance No. 20 of 1949 nor the decision of Vindhya Pradesh High Court relating to Prisoners' Act (which is not one enumerated in the above Gazette) can be taken to negative it. We are 'prima facie' inclined to accept this view and to think that the Indian Penal Code as in force in Rewa became extended to Vindhya Pradesh by Ordinance No. 4 of 1948. But even assuming that S. 2 of the Ordinance failed to achieve its purpose on account of misconception as to the previous publication of any particular Rewa law in the Rewa Gazette, it is clear that that Rewa law would continue to be in force in the Rewa portion of United State of Vindhya Pradesh, 3250 as the Vindhya Pradesh law therefor, on the principle recognised in - 'I Moo Ind App 175 (PC) (H)', that on change of sovereignty over an inhabited territory the pre-existing laws continue to be in force until duly altered. Since in the present case we are concerned with offences committed in relation to the Rewa State portion of Vindhya Pradesh, there can be no reasonable difficulty in holding that the Criminal Law of Rewa State, i.e., the Indian Penal Code and the Criminal Procedure Code with adaptations 'mutatis mutandis' was the relevant law for our present purpose by the date of integrated administration, viz., 9.3.1948."
21. It must therefore be held that the rulers of the native States had prior to 1947, the authority to pass extraterritorial laws relating to offences committed by their own subjects and vesting in their own courts the power to try them, except where the contrary is made out by evidence in the case of any individual State, and that so far at least as Rewa State is concerned, the contrary cannot be held to have been proved."
I. In AIR 1940 P C 116 "Shahid Ganj v. S. G. P. Committee" the Privy Council held that Court cannot uproot titles acquired prior to annexation by applying law which did not then obtain as law of land as also that there is every presumption in favour of the proposition that a change of sovereignty would not affect private rights. Relevant extracts of the said judgment reads as follows: