Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 5, Cited by 0]

Delhi High Court

Fayyazuddin And Anr. vs Delhi Waqf Board & Anr. on 29 October, 2013

Author: M.L. Mehta

Bench: M.L. Mehta

*             THE HIGH COURT OF DELHI AT NEW DELHI

+                       REW. PET. 690/2012 in CM(M) 591/2012

                                                Date of Decision: 29.10.2013

FAYYAZUDDIN AND ANR.                                    ......PETITIONERS

                                Through:    Mr.S.D.Ansari, Mr.I.Ahmed,
                                            Advocates.

                                       Versus

DELHI WAQF BOARD & ANR.                                ......RESPONDENTS

                                Through:    None.

CORAM:
HON'BLE MR. JUSTICE M.L. MEHTA

M.L. MEHTA, J.

1. This review petition under Order 47 read with Section 151 CPC is filed by the petitioners seeking review of the order dated 29.08.2012, whereby CM(M) 591/2012 filed by them against the order dated 7.2.2012 of Addl. District Judge-cum-Waqf Tribunal, New Delhi passed in suit No. 45/2009, was dismissed.

2. The instant review petition is filed stating that some of the points submitted by the petitioners have not been considered while passing Rew. Pet. 690/2012 in CM(M) 591/2012 Page 1 of 5 the said order dated 29.08.2012 by this court. It is submitted that the points which have not been considered are thus:

1. The petitioners being the Muslims, are the beneficiary of the Waqf property, and thus, could not be evicted therefrom.
2. The petitioners had taken up the suit premises from one Syed Iqbal Hussain, the previous tenant in the suit premises, and thus, could not be termed as an encroacher, but, at the most, sub-tenants.
3. As the petitioners are not the encroachers, the proceedings could not be initiated against them under Section 86 of the Waqf Act.
4. The petitioners had deposited the rent in the court of Rent Controller with effect from 01.11.2009 to 31.10.2012.

3. I have heard the learned counsel for the petitioners and perused the order under review as also the material placed on record. By way of present review petition, the petitioners are trying to re-argue the entire main petition, which was dismissed vide order dated 29.08.2012. Rew. Pet. 690/2012 in CM(M) 591/2012 Page 2 of 5 It would be seen that the petitioners' own case was that they had been in possession as tenants in the said premises from the year 1993 and were paying the rent to the Waqf Board. This aspect has been elaborately dealt with in the order of 29.08.2012 and a concurrent finding of fact has been recorded by this court, endorsing the view of the Waqf Tribunal. It has been specifically recorded that the petitioners had applied for grant of new tenancy only on 18.07.1996, but the tenancy in their favour was never granted by the respondents. The deposit of rent by the petitioners has also been noted, as having been made on the notice got issued from the respondents. After the issue of show-cause notice dated 15.02.2007, the petitioner Fayyazuddin appeared before the competent authority on various dates, but, could not show any authority under which he was occupying the suit premises. Even in the reply dated 11.06.2007, the petitioners had only stated that they want to deposit the rent of the suit premises with the respondents. In any case, merely the deposit of rent under Section 27 of the Delhi Rent Control Act, does not create tenancy in favour of the depositors. It has been specifically noted that the respondent No. 1 being a statutory authority does not create tenancy in the way that is Rew. Pet. 690/2012 in CM(M) 591/2012 Page 3 of 5 sought to be assumed by the petitioners. Simply by filing an application for creation of new tenancy by the petitioners, tenancy could not be said to have been created in their favour. The possession of the suit premises by the petitioners, by any means, could not be said to be lawful. The Waqf Act, 1995 does not provide for the consequences of creation of any sub-tenancy etc. It forbids alienation of the Waqf property, without the sanction of the Board, as to be void. Even assuming that the petitioners have taken the suit premises from Syed Iqbal Hussain, as alleged, the alienation, without there being anything on record to justify, or approval from the Waqf Board, could not be said to be lawful. The possession of Waqf property by the petitioners would be nothing, but unauthorized occupation or the encroachment therein, which is liable to be removed by the procedure provided under Section 54 of the Waqf Act. The said procedure having been followed, the eviction order as passed by the Estate Officer was rightly upheld by the Waqf Tribunal, as the same was not suffering from any infirmity. Further, merely because the petitioners are Muslims, they cannot be said to be entitled to claim themselves to be the beneficiaries of the suit premises, by unauthorizedly occupying Rew. Pet. 690/2012 in CM(M) 591/2012 Page 4 of 5 the same. All the points urged in the instant petition having been adequately dealt with in the order dated 29.08.2012, there is nothing warranting review of the said order. The review petition being without any merit is hereby dismissed.

M.L. MEHTA, J.

OCTOBER 29, 2013 akb Rew. Pet. 690/2012 in CM(M) 591/2012 Page 5 of 5