Andhra HC (Pre-Telangana)
S. Abdul Razack vs Mandal Revenue Officer, Kollur And ... on 3 March, 2000
Equivalent citations: 2000(3)ALD259, 2000(3)ALT547
ORDER
A. Gopal Reddy, J
1. This appeal is directed against the decretal order passed by the Additional Senior Civil Judge, Kumool in OP No.60 of 1988 dated 22-4-1993.
2. The brief facts which are necessary to dispose of the appeal are as follows: An extent of Ac.10-71 cents in S.Nos.373/lA, 373/1C and 373/3 situate at Kallur village was acquired for the purpose of house sites to the weaker sections of the society by issuing notification under Section 4(1) of the Land Acquisition Act, 1894 (for short the 'the Act'). The appellant and the second respondent filed their claims statements pursuant to the notice issued under Section 9 of the Act. The Wakf Board filed a claim statement stating that the entire property stands registered as wakf land of Budda Buddi Mosque in the village account No. 10( 1) of Kallur village under the control and administration of A.P. State Wakf Board. The Mutavallis or Inamdars do not have any alienable rights in the said land, as it is a service inam land granted for service rendered at Mosque and entire rights of Management vest only in the WakfBoard. The said lands have been surveyed by the Wakf Commissioner appointed by the Government of Andhra Pradesh and the same has been registered as Wakf as per the Wakf Act, 1954 and the same was published in the A.P. Gazette Part II on 24-10-1963 at Serial No.3132 along with the name of Mutavaltis. The appellant herein who was second claimant is the nephew of late D.Mohammed Hayath. The Wakf Board conducted an enquiry under Section 45 of the Wakf Act through Zonal Officer. Kurnool. He submitted a report stating that the heirs of the deceased Mutavallis are in unauthorised possession of all the properties of the Mosque, that some of them entered into sale agreements with regard to the immovable properties belonging to the wakf and there is large scale mis-management. Hence, the Enquiry Officer recommended to attach all the properties belonging to Budda Buddi Mosque. Accordingly the Wakf Board issued proceedings, which were published in the A.P. Gazette dated 22-8-1985 declaring that the mosque along with all its attached properties were taken over and kept under the direct management of the A.P. Wakf Board under Section 43(2) of the Wakf Act. The said order has become final and hence, they are entitled for compensation.
3. The appellant who was second claimant filed a claim statement stating that the properties, which were acquired, are wakf properties belonging to the Budda Buddi Mosque. There are number of inamdars of the said Mosque at Kurnool. He (second claimant) is one of the inamdar of the Mosque and he is an hereditary inamdar or Mutavalli of the Mosque. He has been in possession and enjoyment of the property and being an hereditary inamdar as on the date when the Land Acquisition Officer taken over possession of the land, he claimed compensation amount. The Land Acquisition Officer after conducting an enquiry, through his award No.3/84-85 dated 28-3-1985 fixed the market value of the acquired land at Rs.65,000/- per acre. The Land Acquisition Officer deposited the compensation amount of Rs.9,19,889-95 in the civil Court, in view of the rival disputes between the claimants, the Land Acquisition Officer referred the matter under Section 31(2) of the Act to the civil Court. Before the reference Court, on behalf of the Wakf Board, RWs.3 and 4 were examined and Exs.Bll to B56 were marked and on behalf of the appellant (second claimant) RWs.l and 2 were examined and Exs.B1 to B10 were marked. After analysing the entire evidence made available on record, the reference Court came to the conclusion that the property belongs to Budda Buddi Mosque which is a wakf in view of the publication in the A.P. Gazette Part II dated 24-10-1963 (Ex.1312). When the property was mismanaged by the Mutavailis, the same was taken under the administrative control of the Wakf Board under Ex.Bll. It is not in dispute that as the property is a service inam and the Mutavalli who is doing service can enjoy the property as long as lie renders service to the Mosque. The Wakf Board paid salaries of Mouzzan and Peshimam under Exs.B19 to B32 and that after the death of three Mutavailis whose names were published under Ex.B12, nobody is appointed as Mutavalli to Budda Buddi Mosque and the second respondent (second claimant) alone is entitled to receive the compensation amount and the appellant is not entitled to receive any compensation.
4. Sri N. Sreedhar Reddy, learned Counsel appearing for the appellant strenuously contended that once the appellant who was in possession of the property as on the date when the acquisition proceedings were initiated and possession was also taken from the apepllant, he alone is entitled to receive the compensation. He further contended that once he is the successor of inamdar, he is entitled to compensation awarded.
5. On the other hand, learned Standing Counsel for Wakf Board contended that once the property is published in the name of wakf that conclusively proves that the property belongs to the wakf. If any person claims any right over the said property, he has to approach the civil Court under Section 6 of the Wakf Act. The appellant who has not chosen to question the notification, is not entitled to any compensation and he sought dismissal of the appeal.
6. In view of the rival contentions, we have gone through the entire evidence made available on record. It is not in dispute that the properties are wakf properties belonging to Budda Buddi Mosque. What the appellant claims is that as he is one of the hereditary inamdar on the death of original inamdar, and once he is in possession of the property and renders service to mosque, he is entitled to receive the compensation. Once, the properties are registered in the name of Wakf and the lands are inam lands, as long as the Mutavallis are rendering service they can enjoy the usufruct arising out of the property but they cannot claim any title over the property. Title to the property always vests in the Wakf Board. The lower Court after properly analysing the evidence and after going through the oral and documentary evidence, held that it is the second respondent alone is entitled to the compensation but the appellant being a Mutavalli cannot set up any title over the suit scheduled property and he is not entitled to any compensation. We arc in entire agreement with the reasoning given by the reference Court. We find no merit in the appeal.
7. The appeal is accordingly dismissed. There shall be no order as to costs.