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 9, Cited by 0]

Madras High Court

Syed Kasim Sakaaf vs The Chief Executive Officer on 10 October, 2022

Author: C.Saravanan

Bench: C.Saravanan

                                                             W.P.Nos.15977/2021, 12442,14935 & 15779/ 2022

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                            Reserved On             15.07.2022
                                            Pronounced On           10.10.2022

                                                          CORAM

                                       THE HON'BLE MR.JUSTICE C.SARAVANAN

                                     W.P.Nos.15977 of 2021, 12442, 14935 & 15779 of 2022
                                  and WMP.Nos.14158, 14159, 11907, 11908 & 15048 of 2022

                     W.P.No.15977 of 2021:

                     1. Syed Kasim Sakaaf
                     2. Syed Akbar Sakaaf                                            .. Petitioners

                                                            vs.

                     1. The Chief Executive Officer,
                        Tamil Nadu Waqf Board,
                        No.1, Jaffar Syrang Street,
                        Vallal Seethakathi Nagar,
                        Chennai-1.

                     2.Habeebunnissa
                     3.The Secretary,
                       Dadasha Makkan Waqf,
                       No.5, Dargah Street, Dadashamakkan,
                       Chennai-12.                                                  .. Respondents




                     Prayer: Petition filed under Article 226 of the Constitution of India for is-
                     suance of a Writ of Certiorari calling for the records of the 1st respondent


                     ______________
https://www.mhc.tn.gov.in/judis
                     Page No 1 of 34
                                                           W.P.Nos.15977/2021, 12442,14935 & 15779/ 2022

                     ending with proceedings dated 7/7/21 in Proc.No.619/99/B9/Chen and
                     quash the same, insofar as observing that the 3rd respondent waqf is at
                     liberty to enter into an agreement under the Indian Easement Act, 1882
                     with the petitioners for passage right of 87.5 sq.ft.on paymant of amount
                     to be mutually fixed and pass such further or other orders.




                                    For Petitioner      : Mr.N.A.Nassir Ahamed
                                                          for Mr.Umapathy

                                    For R1              : M/s.S.Haja Mohideen Gisthi

                                    For R2              : Mr. Y.Kaja Navas

                                    For R3              : Mr.A.Muthukumar



                     W.P.No.12442 of 2022
                     Syed Kasim Sakaaf                                              .. Petitioner

                                                        vs.
                     1. The Chief Executive Officer,
                        Tamil Nadu Waqf Board,
                        No.1, Jaffar Syrang Street,
                        Vallal Seethakathi Nagar,
                        Chennai-1.

                     2. The Chairman,
                        Tamil Nadu Waqf Board,
                        No.1, Jaffar Syrang Street,
                        Vallal Seethakathi Nagar,
                        Chennai-1.



                     ______________
https://www.mhc.tn.gov.in/judis
                     Page No 2 of 34
                                                           W.P.Nos.15977/2021, 12442,14935 & 15779/ 2022

                     3. The Superintendent of Wakf
                        Tamil Nadu Waqf Board,
                        No.1, Jaffar Syrang Street,
                        Vallal Seethakathi Nagar,
                        Chennai-1.

                     4.The Inspector of Wakf,
                       Chennai Zone,
                       3 & 4 at No.139, Dr.Besant Road,
                       Ice House, Triplicane, Chennai-5.

                     5. H.Mohamed Sajath

                     6. Syed Mazhar Hussain

                     7. H.W.Shanaz

                     8. Haseena Bee

                     9. Syed Aejaz Ahmed

                     10.Ghayaz Ali

                     11. Mubeena Amina

                     12. Ghousiya Begum

                     13. Showkath Jahan

                     14. G.M.Syed Sasi Mohamed

                     15. Shabana Ayisha

                     16. Syed Latheef

                     17. Fathima Begum



                     ______________
https://www.mhc.tn.gov.in/judis
                     Page No 3 of 34
                                                            W.P.Nos.15977/2021, 12442,14935 & 15779/ 2022

                     Prayer: Petition filed under Article 226 of the Constitution of India for is-
                     suance of a Writ of Certiorari calling for the records of the 1st respondent
                     dated 5/5/22 in Rc.No.619/99/B9/Chn and quash the same.


                                    For Petitioner       : Mr.N.A.Nassir Ahamed
                                                           for Mr.N.A.Nassair Hussain

                                    For R1 to R4         : M/s.S.Haja Mohideen Gisthi

                                    For R6 to R11        : Mr.A.Muthukumar

                                    For R14 to R16       : Mr.Y.Kaja Navas


                     W.P.No.14935 of 2022

                     Syed Kasim Sakkaf                                                .. Petitioner

                                                               vs.
                     1. The Chief Executive Officer,
                        Tamil Nadu Waqf Board,
                        No.1, Jaffar Syrang Street,
                        Vallal Seethakathi Nagar,
                        Chennai-1.

                     2. The Chairman,
                        Tamil Nadu Waqf Board,
                        No.1, Jaffar Syrang Street,
                        Vallal Seethakathi Nagar,
                        Chennai-1.

                     3. The Superintendent of Wakf
                        Tamil Nadu Waqf Board,
                        No.1, Jaffar Syrang Street,
                        Vallal Seethakathi Nagar,
                        Chennai-1.

                     ______________
https://www.mhc.tn.gov.in/judis
                     Page No 4 of 34
                                                             W.P.Nos.15977/2021, 12442,14935 & 15779/ 2022

                     4.The Inspector of Wakf,
                       Chennai Zone,
                       3 & 4 at No.139, Dr.Besant Road,
                       Ice House, Triplicane, Chennai-5.

                     5. Habeebunnissa Begum
                       ( R5 impleaded vide order dated 30.06.2022
                       made in W.M.P.No.14402/2022
                       in W.P.No.14935/2022)                                    .. Respondents



                     Prayer: Petition filed under Article 226 of the Constitution of India for is-
                     suance of a Writ of Certiorari calling for the records of the 4th respondent
                     dated 31/5/2022 in Rc.No.168/2022/WI/Che and quash the same.


                                  For Petitioner   :    Mr.N.A.Nassir Ahamed
                                                        for Mr.N.A.Nassair Hussain

                                  For R1 to R4         : M/s.S.Haja Mohideen Gisthi

                                  For R5               : Mr.Y.Kaja Navas


                     W.P.No.15779 of 2022

                     Habeebunnissa Begum                                                .. Petitioner

                                                            vs.
                     1. The Chief Executive Officer,
                        Tamil Nadu Waqf Board,
                        No.1, Jaffar Syrang Street,
                        Vallal Seethakathi Nagar,
                        Chennai-1.

                     2. Syed Kasim Sakaaf

                     ______________
https://www.mhc.tn.gov.in/judis
                     Page No 5 of 34
                                                            W.P.Nos.15977/2021, 12442,14935 & 15779/ 2022

                     3. Syed Akbar Sakaaf                                       .. Respondents



                     Prayer: Petition filed under Article 226 of the Constitution of India for
                     issuance of a Writ of Certiorarified Mandamus calling for the records of
                     the 1st respondent       ending with the proceedings dated 07.07.2021 in
                     Proc.No.619/99/B9/Chen and quash the portion of the order insofar as
                     the observation of the 1st respondent with regard to the easement act and
                     permit the 2nd and 3rd respondents to use the wakf land as per easement
                     act and consequently direct the 1st respondent to conduct proper survey of
                     the Wakf Land after giving notice to the petitioner in Survey No.2811/19,
                     No.50, 5th Lane, Dadasha Makkan, Strahans Road, Chennai 600 012 with
                     the assistance of the land surveyor, Perambur and thereafter to take
                     necessary action against the 2nd and 3rd respondents as per the order
                     passed in W.P.No.17554 by this Court.

                                        For Petitioner : Mr.K.Kaja Navas

                                        For R1        : Mr.Abdul Mubeen

                                        For R2 & R3   : Mr.N.A.Nissar Ahmed



                                                  COMMON ORDER




By this common order, all the four writ petitions are being ______________ https://www.mhc.tn.gov.in/judis Page No 6 of 34 W.P.Nos.15977/2021, 12442,14935 & 15779/ 2022 disposed of.

2. The petitioner in W.P.No.14935 of 2022 and W.P.No.12442 of 2022 is Syed Kasim Sakaaf. He has filed W.P.No.15977 of 2021 along with his brother Syed Akbar Sakaaf. W.P.No.15779 of 2022 has been filed by Habeebunissa Begum.

3. These persons claim to be the descendants of Saint Dadasha and thus the beneficiaries of the Dadsha Makkan Wakf (hereinafter referred to as the Wakf). It is however the case of Habeebunissa Begum, the petitioner in W.P.No.15779 of 2022 that Syed Kasim Sakaaf and his brother Syed Akbar Sakaaf, the petitioners in W.P.No.15977 of 2021 are not the descendants of Saint Dadasha and therefore not entitled to either contest elections or vote in elections.

4. Habeebunissa Begum was the President of the Managing Committee of the Wakf and demitted her office on 06.07.2021. Thereafter, in the ensuing election held on 10.03.2021, Syed Kasim Sakaaf was elected as the President of the Managing Committee of the Wakf.

______________ https://www.mhc.tn.gov.in/judis Page No 7 of 34 W.P.Nos.15977/2021, 12442,14935 & 15779/ 2022

5. The election was conducted on the direction of the Chief Executive Officer of Tamil Nadu Wakf Board (hereinafter referred to as the Wakf Board) and under the supervision of the Superintendent of Wakf Board. There is an internal power struggle within the Wakf between the two factions represented by these two persons.

6. Both W.P.No.15977 of 2021 and W.P.No.15779 of 2022 have been filed against order dated 07.07.2021 passed by the first respondent therein, the Chief Executive Officer of the Wakf Board in its proceedings Proc No.619/99/B9/Chen insofar as it directs the third respondent therein, the Wakf to enter into an agreement with the petitioners in W.P.No.15977 of 2021 under the provisions of the Indian Easement Act, 1882 for positive right over 87.5 sq ft of land.

7. The petitioner Habeebunissa Begum in W.P.No.15779 of 2022 has challenged the same order permitting the petitioners in W.P.No.15977 of 2021 to use 87.5 sq ft of Wakf land as per the Indian Easement Act, ______________ https://www.mhc.tn.gov.in/judis Page No 8 of 34 W.P.Nos.15977/2021, 12442,14935 & 15779/ 2022 1882 complaining that Syed Kasim Sakaaf and his brother, Syed Akbar Sakaaf are encroachers of the 87.5 sq ft of land belonging to the Wakf.

8. In W.P.No.12442 of 2022, the petitioner, Syed Kasim Sakaaf has challenged the impugned proceedings in R.c.No.619/99/B9/Chn dated 05.05.2022 of the first respondent, Chief Executive Officer of the Wakf Board.

9. By the impugned proceeding dated 05.05.2022, the first respondent, Chief Executive Officer of the Wakf Board has called the petitioner and other members of the Managing Committee of the Wakf for an enquiry regarding alleged mismanagement of Wakf properties.

10. In W.P.No. 14935 of 2022, the same petitioner, Syed Kasim Sakaaf has challenged the impugned proceedings in R.c.No.168/2022/WI/Che dated 31.05.2022 initiated by the fourth respondent, Inspector of Wakf.

______________ https://www.mhc.tn.gov.in/judis Page No 9 of 34 W.P.Nos.15977/2021, 12442,14935 & 15779/ 2022

11. By the impugned proceedings dated 31.05.2022, the fourth respondent Inspector of Wakf, has called upon the said petitioner to come for an enquiry on a complaint to remove the name of the petitioner from the voters list as he is allegedly not a descendant of the Saint Dadasha but merely a descendant of a share purchaser who bought the share from one of the descendants of Saint Dahasha.

12. The Wakf in question was notified on 09.03.1956. Later a scheme decree came to be passed under Section 69 of the Wakf Act, 1995 on 05.06.2010. It was also gazetted on 08.09.2010. As per the scheme two members from each branch could be elected and out of the 14 elected members, 7 elected members would form the Managing Committee of the Wakf.

13. In the past, 3 elections have taken place in terms of the scheme decree. As mentioned above, in the previous election, the petitioner Habeebunissa Begum in W.P.No.15779 of 2022 was elected as the ______________ https://www.mhc.tn.gov.in/judis Page No 10 of 34 W.P.Nos.15977/2021, 12442,14935 & 15779/ 2022 President of the Managing Committee. The term of the previous Managing Committee came to an end on 06.07.2021.

14. The next election took place on 03.10.2021 under the supervision of the Superintendent of the Wakf, Chennai. The election results were announced on 22.10.2021, pursuant to which 14 persons assumed charge in the Managing Committee of the Wakf.

15. Earlier, by an order dated 03.12.2021, the Chief Executive Officer of the Wakf Board called for a fresh election and thus countermanded the election held on 03.10.2021. It was based on a complaint of Syed Dula Basha and 7 others that the election was conducted improperly and in violation of the bye-laws of the Wakf.

16. Under these circumstances, W.P.No.26402 of 2021 was filed by one Syed Mazhar Hussain, a successful candidate in the elections, praying to quash the communication dated 03.12.2021 of the Chief Executive Officer pursuant to the resolution of the Wakf Board dated ______________ https://www.mhc.tn.gov.in/judis Page No 11 of 34 W.P.Nos.15977/2021, 12442,14935 & 15779/ 2022 28.10.2021. Syed Mazhar Hussain was also elected in the election held on 03.10.2021.

17. An interim order dated 10.12.2021 came to be passed by this Court in W.M.P.No.27861 of 2021 of W.P.No.26402 of 2021. Thus, the order dated 03.12.2021 of the Chief Executive Officer of the Wakf Board was stayed.

18. In the light of the above development, W.P.No.27425 of 2021 was filed by one H.W. Shanaz to consider the representation dated 29.11.2021 of the petitioner therein to hand over the charge to the elected members in view of the interim order dated 10.12.2021 passed in W.M.P.No.27861 of 2021 in W.P.No.26402 of 2021.

19. W.P.No.27425 of 2021 was disposed of vide order dated 21.12.2021 by this Court directing the Chief Executive Officer to consider the representation. Pursuant to the order of the Chief Executive Officer on 09.02.2022, the elected body assumed control of the Wakf subject to the outcome of W.P.No.26402 of 2022. ______________ https://www.mhc.tn.gov.in/judis Page No 12 of 34 W.P.Nos.15977/2021, 12442,14935 & 15779/ 2022

20. When matters regarding the election stood thus, on 21.03.2022, an application in W.E.A.No. 01 of 2022 under Section 70 of the Wakf Act, 1995 was filed by one Syeeda Dilara along with 49 others to hold an enquiry to take direct management of Wakf alleging mismanagement of Wakf properties.

21. One G.M. Syed Fasi Mohammed, a successful candidate, also gave a representation on 28.04.2022 to the Wakf Board complaining about mismanagement of Wakf properties and a prayer to take direct management of the Wakf by the Wakf Board. The representation appears almost similar to the representation dated 21.03.2022 filed by Sayeeda Dilara and 49 others which included Habeebunissa Begum, the former President of the Managing Committee.

22. On 29.04.2022, the Chief Executive Officer of the Wakf issued notice to the 14 elected members of the Managing Committee of the Wakf referring to the application filed on 21.03.2022. ______________ https://www.mhc.tn.gov.in/judis Page No 13 of 34 W.P.Nos.15977/2021, 12442,14935 & 15779/ 2022

23. In the interim, W.P.No.26402 of 2021 was however dismissed by this Court vide its order dated 06.04.2022. However, while dismissing the W.P.No.26402 of 2021, this Court granted liberty to file a statutory appeal before the Wakf Tribunal under Section 83 of the Act. The interim stay of the order dated 03.12.2021 in Proc.No.619/99/B9/Chen was extended for a period of two weeks.

24. Pursuant to the above, O.A.No.31 of 2022 was filed before the Tribunal on 13.04.2022. The Wakf Tribunal was pleased to grant an interim order of stay of the order dated 03.12.2021 of the Chief Executive Officer of the Wakf Board.

25. Since W.P.No.26402 of 2021 was eventually dismissed, an independent proceeding was initiated in a bid for taking over the direct management of the Wakf under Section 65 of the Wakf Act, 1995 when the Chief Executive Officer of the Wakf Board issued the impugned communication dated 05.05.2022. This impugned communication dated ______________ https://www.mhc.tn.gov.in/judis Page No 14 of 34 W.P.Nos.15977/2021, 12442,14935 & 15779/ 2022 05.05.2022 has been challenged in the present W.P.No.12442 of 2022 bySyed Kasim Sakaaf.

26. An interim stay was ordered on 11.05.2022 by this Court with the following observations:-

4. Based on the same, proceedings were issued on 09.02.2022, subject to the outcome of the said writ petition. The writ petition however came to be dismissed on 06.04.2022 by relegating the parties to workout the remedy before the Wakf Tribunal. However, the interim order was directed to be continued for two more weeks. In terms of the liberty given vide order dated 06.04.2022 O.A.No.31 of 2022 was filed before the Wakf Tribunal. In I.A.No.187 of 2022 an interim order was granted. It is firmly submitted by the learned counsel for the petitioner that the said interim order is in force as on date.
5. I find no difficulty in coming to the conclusion that as on date the Wakf in question is managed by duly elected Office Bearers. Though the learned Counsel for the Wakf Board would raise very many contentions opposing the maintainability of the writ petition, I am more than satisfied that the Agenda of the enquiry is to assume direct management of the Wakf Board. Section 65 of the Wakf Act provides for assumption of direct management by the Board only if there is vacancy in the Office of Mutawalli of a Wakf or Board.

______________ https://www.mhc.tn.gov.in/judis Page No 15 of 34 W.P.Nos.15977/2021, 12442,14935 & 15779/ 2022

6. In this case, there is no vacancy. Prima facie I am satisfied that the impugned proceedings are without jurisdiction. That is why, I am not able to straight away accept the contention of the learned counsel anchored on Section 83 of the Wakf Act, which states that the petitioner has to avail alternative remedy. Therefore, there shall be an order of interim stay as prayed for.

7. Call on 13.06.2022."

27. At the time the Chief Executive Officer initiated proceedings, parallelly the Wakf Inspector also initiated proceedings against the elected President of the Managing Committee, Syed Kasim Sakaaf vide communication dated 04.05.2022. The said proceeding was pursuant to a complaint dated 26.11.2021 by the former President of the Wakf, Habeebunnissa Begum alleging that the petitioner in W.P.No.14935 of 2022 is not a descendant of Dadasha but a descendant of a share purchaser. Subsequently, the Wakf Inspector issued the impugned communication dated 31.05.2022 calling the petitioner for an enquiry to remove his name from the voters list. This impugned communication dated 31.05.2022 is challenged by the petitioner in W.P.No.14935 of 2022.

______________ https://www.mhc.tn.gov.in/judis Page No 16 of 34 W.P.Nos.15977/2021, 12442,14935 & 15779/ 2022

28. In W.P.No.12442 of 2022 which has been filed challenging the impugned notice dated 05.05.2022 issued by the Chief Executive Officer, it is submitted on behalf of the petitioner that the impugned proceedings calling the petitioner and others for enquiry regarding the management of the Wakf during the pendency of O.A.No.31 of 2022 is not justified.

29. It is submitted that the agenda for enquiry which was proposed to be held on 11.05.2022 at the Wakf Board Office was unwarranted when the Chief Executive Officer had issued an order dated 09.02.2022 handing over charge to the elected Managing Committee as per the order of this Court in W.P.No.27425 of 2021 subject to outcome of W.P.No.26402 of 2021 which was later dismissed.

30. Coming to W.P.No.14935 of 2022, the petitioner Syed Kasim Sakaaf claims to be a descendant of Saint Dadasha and therefore a beneficiary under the Dadasha Makkan Wakf. It is submitted that the petitioner's father Syed Mohammed Tazim Tarak Sakaf @ Syed Mohamed Sakawaf was also recognized as a beneficiary as early as 1956 in the Annexure to the Proforma after the Wakf Act, 1954 came into ______________ https://www.mhc.tn.gov.in/judis Page No 17 of 34 W.P.Nos.15977/2021, 12442,14935 & 15779/ 2022 force. It is therefore submitted that the petitioner's father, Syed Mohamed Sakawaf was recognized at S.No.33.

31. It is the contention of the petitioner that the impugned proceedings cannot be sustained as there is no doubt the petitioner is a beneficiary and a legal descendant of late Saint Dadasha whose body rests in the Dargah. It is submitted that the impugned proceedings has been initiated at the behest of the petitioner in W.P.No.15977 of 2022 who lost the election held on 03.10.2021.

32. The learned counsel for the petitioner submits that the persons who initiated the proceedings before the fourth respondent, Wakf Inspector has also drawn attention to the share purchase agreement dated 29.04.1919 wherein it has been categorically accepted that the petitioner's grandfather, Syed Ahmed Sakaf merely purchased a share from one of the beneficiary and therefore he is not a beneficiary of Saint Dadasha. ______________ https://www.mhc.tn.gov.in/judis Page No 18 of 34 W.P.Nos.15977/2021, 12442,14935 & 15779/ 2022

33. He has also drawn attention to the order dated 04.05.1944 passed by the Chief Judge, Small Causes Court, Madras in the miscellaneous petitions in Land Case No.29 of 1916.

34. A specific reference was made to the following passage from the said order in Page No.3, which reads as under:-

“ .......... to Safdar Ali; that Ikramunnisa was therefore entitled to 2115/20160 as her share; that she subsequently sold and assigned one half share to her sister son Syed Ahmed Sakaf and the balance to the latter's son Syed Abadul Samad Sakaf by registered deed dated 29.04.1919; the Syed Abdul Samad having died unmarried his share was inherited by his father; that the father Syed Ahmad Akaf having died leaving behind the petitioners as the son and daughter the 1/2 share to which he was entitled has devolved upon the petitioner in equal share and that as such they share to be brought on records as the persons entitled to the share of the deceased 8th claimant."

35. It is submitted that the petitioner's grandfather admittedly purchased a share in the proceedings of the Wakf from petitioner's grandmother's sister. It is submitted that mere purchase of the share ipso facto would not need a conclusion that the petitioner's grandmother was not a descendant of Saint Dadasha. That apart, it is submitted that when ______________ https://www.mhc.tn.gov.in/judis Page No 19 of 34 W.P.Nos.15977/2021, 12442,14935 & 15779/ 2022 the Wakf was recognized, the petitioner's father, Syed Mohammed Sakaf was also recognized as one of the beneficiaries and when the scheme was framed the petitioner's brother also participated in the proceedings, which led to the scheme being framed under Section 69 of the Act.

36. The writ petition filed by the petitioner in W.P.No.12442 of 2022 is supported by the 6th to 11th respondents in W.P.No.12442 of 2022 who were also elected along with the petitioner.

37. The learned counsel for the 6th to 11th respondents submits that the notice dated 05.05.2022 is vague and therefore liable to be quashed in the light of the decision of Hon'ble Karnataka High Court in Victory Glass and Industries Ltd Vs. Collector of C.Ex 1990(25) ECC, 72.

38. As far as W.P.No.15977 of 2021 is concerned, Mr.A.Muthukumar, learned counsel for the 6th to 11th respondents submits that the question of paying the amount for enjoying the right of easement does not arise. Therefore, the impugned proceeding therein is liable to be quashed.

______________ https://www.mhc.tn.gov.in/judis Page No 20 of 34 W.P.Nos.15977/2021, 12442,14935 & 15779/ 2022

39. The writ petition is opposed by the learned counsel for the Wakf Board and the private respondent and the parties at whose behest, the proceedings came to be initiated for countermanding the election of the petitioner and enquiry for taking direct management of the Wakf by the Wakf Board.

40. Mr.Y.Kaja Navas, learned counsel for the 5th respondent in W.P.No. 14935 of 2022, who gave a complaint on 26.11.2021 submits that the writ petition is devoid of merits as the petitioner was issued with a notice and called upon to come for an enquiry. That apart, it is submitted that the parties at whose behest, the proceedings were initiated have not been made parties to the present proceedings.

41. The learned counsel has referred to the decision of the Madurai Bench of this Court in O.M.A.Udhuman Mydeen Vs The Chief Executive Officer, The Tamil Nadu Wakf Board and others, passed in W.P(MD)No.3791 of 2022, dated 01.04.2022, reported in ______________ https://www.mhc.tn.gov.in/judis Page No 21 of 34 W.P.Nos.15977/2021, 12442,14935 & 15779/ 2022 MANU/TN/2253/2022. A reference was made to Paragraphs 42 and 43, which reads as under:-

"42. The petitioner has also been summoned earlier for an enquiry. However, the petitioner has not brought same to the attention of this Court. Thus, there is a suppression of fact. Whether the petitioner has requisite qualification to continue as Mutawalli of Naina Mohammed Periya Kuthuba Pallivasal is to be decided by the Wakf Board as was observed by the Division Bench of this Court in its order dated 22.03.2018 in W.A (MD) Nos.865 and 866 of 2016. Merely because the Appeal Suit stood abated itself would not mean that the post of Mutawalli automatically fell on the lap of the petitioner even though the petitioner may or may not have the requisite qualification.

43. The first and second respondents who are the officials of the Wakf Board have power to decide as to whether the petitioner has requisite qualification or does not suffer from any disqualification under the Wakf Act, 1995. Therefore, I do not find any merits in the present writ petition."

42. It is submitted that in the light of the above, the present writ petition is liable to be dismissed.

______________ https://www.mhc.tn.gov.in/judis Page No 22 of 34 W.P.Nos.15977/2021, 12442,14935 & 15779/ 2022

43. Representing the 14th to 17th respondents in W.P.No.12442 of 2022, who are the elected members of the newly elected Managing Committee, the learned counsel submitted that though the election was held on 03.10.2021, proceedings came to be initiated for countermanding the election of the petitioner. It is submitted that the petitioner has to establish the fact regarding his status as the descendant of late Dadasha.

44. It is submitted that though the petitioner and other private respondents were elected, the petitioner in these writ petitions is not entitled to continue in the office as he has not established that he is one of the descendants of late Dadasha.

45. Opposing the objections, the learned counsel for the petitioner interjects and referred to the decision of the Hon'ble Division Bench of this Court in the case of The Managing Director, Represented by the Board of Trustees, Nagore Dargah, Nagore Vs Haja Noordeen Sahib @ Alhaj Dr.S.Syed Kamil Sahib and others, passed in W.A.No.1640 of 2016, dated 08.06.2018 reported in 2018 (3) CTC 801. ______________ https://www.mhc.tn.gov.in/judis Page No 23 of 34 W.P.Nos.15977/2021, 12442,14935 & 15779/ 2022

46. A specific reference was made to Paragraphs 17 to 20, to state that if at all, a person has any grievance against the election held and the against the elected person like the petitioner on the ground that the petitioner, Syed Kasim Sakaaf is not a beneficiary, it is for them to file a Civil Suit to declare that the petitioner is not a descendant of Dadasha and therefore the proposed enquiry by the Wakf Board is liable to be quashed.

47. It is further submitted that the Wakf Board is not the authority to determine the question as to whether the petitioner is a descendant of Dadasha under the relevant proforma and bye-laws and therefore he submits that this writ petition deserves to be allowed.

48. The learned counsel for the Wakf Board in W.P.No.15977 of 2021 submits that if at all the petitioner was aggrieved by the decision, only an appeal has to be filed under Section 83 of the Wakf Act.

49. I have considered the arguments advanced by the learned counsel for the petitioner and respondents. I have also perused the ______________ https://www.mhc.tn.gov.in/judis Page No 24 of 34 W.P.Nos.15977/2021, 12442,14935 & 15779/ 2022 impugned orders and records of the proceedings of the respondents in the respective writ petitions.

50. I shall first deal with W.P.No.15977 of 2021 and W.P.No. 15779 of 2022 wherein the respective petitioners have challenged the impugned order dated 07.07.2021 of the Chief Executive Officer of the Wakf in proceedings bearing reference Proc No.619/99/B9/Chen. It deals with the right of easement claimed by the petitioner in W.P.No.15977 of 2022.

51. Easement is a right in rem. Meaning, it acts against the entire world. It is not a right in personam, which is a right arising out of personal obligations and enforceable only against a particular individual or individuals, but belongs to the category of rights in rem or rights enforceable against the world.

52. In the 3rd edition of The Law Relating to Easements by Frederick Peacock (2016) revised by H.K. Saharay as part of the Tagore Law Lectures, 1899 it has been opined at page no.55 that “If a man, for the advantage of his own land, has the right to walk across his ______________ https://www.mhc.tn.gov.in/judis Page No 25 of 34 W.P.Nos.15977/2021, 12442,14935 & 15779/ 2022 neighbours field, or divert the water of his neighbours screen, he has the accompanying right that no one shall interfere with this easement whether the same arose out of contract or otherwise.”

53. Easement is not an interest in land. It is a mere privilege appurtenant to the dominant tenement and imposes upon the servient owner an obligation to suffer something to be done or not done, in or upon the servient tenement.

54. An easement exists for the benefit of the dominant tenement alone and the servient owner acquires no right to insist on its continuance or to ask for damages on its abandonment as held in Mason versus The Shrewsbury and Hereford Railway Co. (1871), L.R., 6 Q.B.,578.

55. Further, one of the qualities of an easement is that it should attach itself to the soil of the servient tenement and in imposing itself thereon, it lays a negative obligation upon the servient owner, not to do anything which may interfere with the enjoyment of the dominant owner. ______________ https://www.mhc.tn.gov.in/judis Page No 26 of 34 W.P.Nos.15977/2021, 12442,14935 & 15779/ 2022 There is a passive obligation to not interfere with the rights enjoyed by the dominant owner.

56. The petitioner in W.P.No.15977 of 2021 claims the right of easement. The easementary right and the nature of the easement enjoyed by the petitioner in W.P.No.15977 of 2021 involves a disputed question of fact which has to be decided by the Wakf Tribunal.

57. Whether the petitioners in W.P.No.15977 of 2021 is required to enter into an agreement with the Wakf as ordered or whether the petitioner in W.P.No.15779 of 2022 is correct and can object to the right of easement permitted to the petitioners in W.P.No.15977 of 2021 has to be decided only by the Wakf Tribunal as it involves disputed questions of fact which cannot be decided in a summary proceeding under Article 226 of the Constitution of India.

58. Further, the Wakf Tribunal is the ultimate fact-finding authority and therefore the respective petitioners cannot expect this Court to decide disputed questions of fact. The respective petitioners for and against the ______________ https://www.mhc.tn.gov.in/judis Page No 27 of 34 W.P.Nos.15977/2021, 12442,14935 & 15779/ 2022 right of easement and cost thereof have an alternate remedy before the Wakf Tribunal under Section 83 of the Wakf Act, 1995. Hence, these two writ petitions are liable to be dismissed.

59. Now I shall deal with W.P.No. 14935 of 2022 and W.P.No.12442 of 2022.

60. The term of the previous elected Managing Committee came to an end on 06.07.2021. The Wakf appears to have been brought under the direct management on 06.08.2021 in terms of Special Resolution No. 5/1990 dated 14.06.1990, though there are no records to substantiate that the corresponding notification under Section 65 of the Wakf Act, 1995 as is contemplated was issued and gazetted by the Wakf Board.

61. The Superintendent of Wakf, Chennai was ordered to conduct a fresh selection of a new committee and accordingly a notification for selection of a new Managing Committee was fixed on the notice board as per the bye-laws.

______________ https://www.mhc.tn.gov.in/judis Page No 28 of 34 W.P.Nos.15977/2021, 12442,14935 & 15779/ 2022

62. The list of beneficiaries were scrutinised and the list containing 139 beneficiaries from the branches 1 to 7 was also affixed on the Notice Board. The Superintendent of Wakf also conducted a meeting of the beneficiaries on 03.10.2021 in the premises of the Dadasha Makkan Wakf, Perambur, Chennai where some of the beneficiaries who were present objected to filing of the consent letters and requested the Superintendent of Wakf to select/elect the members of the Managing Committee as per clause 12 of the bye-laws of the above Wakf.

63. The challenge to the election conducted on 03.10.2021 can be only by way of proceedings before the Wakf Tribunal under Section 83 of the Wakf Act, 1995.

64. It is not open for any disgruntled member to countermand an election indirectly by giving a complaint to the Board and its officers namely the Chief Executive Officer and/or the Inspector to hold an enquiry to unseat the elected body.

______________ https://www.mhc.tn.gov.in/judis Page No 29 of 34 W.P.Nos.15977/2021, 12442,14935 & 15779/ 2022

65. The elected body cannot be ousted by an indirect method. When law mandates a particular thing to be done in a particular manner, then it shall be done in that manner.

66. The impugned proceedings of the Chief Executive Officer of the Wakf Board and the Inspector of Wakf calling the petitioner in W.P.No. 14935 of 2022 and W.P.No.12442 of 2022 and others to come for enquiry during the pendency of the proceeding before the Tribunal was unwarranted and therefore cannot be allowed as the Tribunal is seized of the issue. The attempt is to outreach the pending proceeding.

67. Therefore, these proceedings initiated by the Chief Executive Officer of the Wakf Board and the Inspector of Wakf are liable to be quashed. Thus, W.P.No.14935 of 2022 and W.P.No.12442 of 2022 deserves to be allowed while leaving all the issues open to be decided in the proceedings before Wakf Tribunal.

68. If the private parties in W.P. No. 14935 of 2022 and W.P.No.12442 of 2022 are not a party to the proceeding before the Wakf ______________ https://www.mhc.tn.gov.in/judis Page No 30 of 34 W.P.Nos.15977/2021, 12442,14935 & 15779/ 2022 Tribunal, it is open for them to implead themselves in the said proceeding failing which the Wakf Tribunal is at liberty to decide the rights of the parties in W.P.No. 14935 of 2022 and W.P.No.12442 of 2022 based on the available records.

69. In the light of the above observations, i. W.P.No.15977 of 2021 and W.P.No.15779 of 2022 are dismissed with liberty to the respective petitioners to work out their remedy before the Wakf Tribunal under Section 83 of the Wakf Act,1995.

ii. Therefore, the respective petitioners, if advised, may file such statutory appeal before the Wakf Tribunal, within a period of four weeks from the date of receipt of a copy of this order.

iii. Status quo as on date regarding the right of easement shall continue to remain in force for a period of eight (8) weeks from the date of receipt of a copy of this order.

iv.All the rights of the said petitioners shall be subject to further orders of the Wakf Tribunal. ______________ https://www.mhc.tn.gov.in/judis Page No 31 of 34 W.P.Nos.15977/2021, 12442,14935 & 15779/ 2022 v. W.P.No.14935 of 2022 and W.P.No.12442 of 2022 filed by the petitioner are allowed with the observations contained herein.

vi.The Wakf Tribunal shall endeavour to bring a finality to the proceedings in O.A.No.31 of 2022 within a period of three months from the date of date of receipt of a copy of this order. vii. Pending further orders by the Wakf Tribunal, the persons elected on 03.10.2021 shall continue to discharge their duties as elected Managing Committee of the Wakf.

viii.All facts are directed to be placed before the Wakf Tribunal.

ix. Consequently, connected miscellaneous petitions are closed. No costs.

10.10.2022 Index : Yes/No Internet : Yes/No Speaking : Non-Speaking Order kkd ______________ https://www.mhc.tn.gov.in/judis Page No 32 of 34 W.P.Nos.15977/2021, 12442,14935 & 15779/ 2022 To

1. The Chief Executive Officer, Tamil Nadu Waqf Board, No.1, Jaffar Syrang Street, Vallal Seethakathi Nagar, Chennai-1.

2. The Chairman, Tamil Nadu Waqf Board, No.1, Jaffar Syrang Street, Vallal Seethakathi Nagar, Chennai-1.

3. The Superintendent of Wakf Tamil Nadu Waqf Board, No.1, Jaffar Syrang Street, Vallal Seethakathi Nagar, Chennai-1.

4.The Inspector of Wakf, Chennai Zone, 3 & 4 at No.139, Dr.Besant Road, Ice House, Triplicane, Chennai-5.

5.The Secretary, Dadasha Makkan Waqf, No.5, Dargah Street, Dadashamakkan, Chennai-12.

______________ https://www.mhc.tn.gov.in/judis Page No 33 of 34 W.P.Nos.15977/2021, 12442,14935 & 15779/ 2022 C.SARAVANAN,J.

kkd Pre-delivery Common Order in W.P.Nos.15977/2021, 12442,14935 & 15779/ 2022 10.10.2022 ______________ https://www.mhc.tn.gov.in/judis Page No 34 of 34