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 0, Cited by 0]

Kerala High Court

V.N.Shuhaib vs Kattayattummal Thanneepoyil Jama-Ath ... on 25 September, 2024

Author: Amit Rawal

Bench: Amit Rawal

CRP(WAKF) NO. 56 OF 2019                 1

                                               2024:KER:74693
           IN THE HIGH COURT OF KERALA AT ERNAKULAM

                              PRESENT

             THE HONOURABLE MR. JUSTICE AMIT RAWAL

                                 &

            THE HONOURABLE MR. JUSTICE EASWARAN S.

  WEDNESDAY, THE 25TH DAY OF SEPTEMBER 2024 / 3RD ASWINA,

                               1946

                   CRP(WAKF) NO. 56 OF 2019

        AGAINST THE ORDER/JUDGMENT DATED IN OS NO.131 OF 2019

OF WAKF TRIBUNAL, KOZHIKODE

REVISION PETITIONER/S:
    1     V.N.SHUHAIB
          AGED 29 YEARS
          S/O.CHEKKU, VAYALIL NECHOLI HOUSE, ANAYAMKUNNU,
          KARUMARANALLUR AMSOM, ANAYAMKUNNU DESOM,
          KOZHIKODE TALUK, KOZHIKODE DISTRICT PIN-673602

    2      A.P.MOYIN
           AGED 67 YEARS
           S/O.MOIDEEN, MALAMKUNNU, KODIYATHUR AMSOM,
           PANNIKKODE DESOM, KOZHIKODE TALUK, KOZHIKODE
           DISTRICT, PIN-673602

    3      V.N.UNNIMOYIN
           AGED 41 YEARS
           S/O.VAYALIL NECHOLI MARAKKAR, ORMAYIL HOUSE,
           KAKKAD AMSOM KARASSERY DESOM KOZHIKODE TALUK,
           KOZHIKODE DISTRICT, PIN-673602


           BY ADVS.
           P.A.ABDUL JABBAR
           MUHAMMED SHAFFI
           SHAHIM BIN AZIZ
 CRP(WAKF) NO. 56 OF 2019                       2

                                                        2024:KER:74693
RESPONDENT/S:
    1     KATTAYATTUMMAL THANNEEPOYIL JAMA-ATH PALLI
          COMMITTEE
          REPRESENTED BY ITS PRESIDENT, V.E.MOYIMON HAJI,
          S/O.VEERANKUTTY HAJI, AGED 80 YEARS, SHEREEFA
          MANZIL, MUMARANALLUR AMSOM, ANAYAMKUNNU DESOM,
          KOZHIKODE TALUK, KOZHIKODE DISTRICT, PIN-673602

    2       V.E.MOYIMON HAJI,
            AGED 80 YEARS
            S/O.VEERANKUTTY HAJI, PRESIDENT, KATTAYATTUMMAL
            THANNEEPOYIL JUMA-ATH PALLI COMMITTEE, SHEREEFA
            MANZIL, KUMARANALLUR AMSOM, ANAYAMKUNNU DESOM,
            KOZHIKODE TALUK, KOZHIKODE DISTRICT PIN-673602

    3       V.M.USSANKUTTY
            AGED 62 YEARS
            S/O.V.M.UNNIMOYI, SECRETARY, KATTAYATTUMMAL
            THANNEEPOYIL JUMA-AT PALLI COMMITTEE, NERILAKKAN
            HOUSE, KUMARANALLUR AMSOM, ANAYAMKUNNU DESOM,
            KOZHIKODE TALUK, KOZHIKODE DISTRICT, PIN-673602

    4       THE KERALA STATE WAQF BOARD,
            REP BY ITS CHIEF EXECUTIVE OFFICER, VIP ROAD,
            KALOOR, KOCHI-682017

    5       M.P.ABDUSALEEM
            AGED 48 YEARS
            S/O.AALI HASSANKUTTY, MAREENA MANZIL, AAYAMKUNNU,
            KARUMARANALLUR AMSOM, ANAYAMKUNNU DESOM,
            KOZHIKODE TALUK, KOZHIKODE DISTRICT PIN-673602

            BY ADVS.
            SRI.K.A.JALEEL
            SHRI.T.K.SAIDALIKUTTY, SC, WAQF BOARD
            SRI.C.Y.VINOD KUMAR
            Jamsheed Hafiz


OTHER PRESENT:
          SRI JAMSHEED HAFIZ SC WAQF
     THIS    CRP   (WAKF   ACT)   HAVING   BEEN    FINALLY   HEARD   ON
25.09.2024,    THE   COURT   ON   THE   SAME      DAY   DELIVERED    THE
FOLLOWING:
 CRP(WAKF) NO. 56 OF 2019                   3

                                                  2024:KER:74693


                           JUDGMENT

Petitioners / Plaintiffs 1,3 and 4 in original suit No.131 of 2019 sought the indulgence of the Tribunal for appointment of the Advocate Commissioner to conduct the elections of the respondent No.1, Jama-ath Palli Committee after preparing the voters list of all the persons who are eligible for the general body membership and for prohibitory injunction restraining the respondents 1 to 3 from creating any documents to the effect that an election is conducted to the 1 st respondent Sangham and from conducting any election as their own till the final disposal of the suit. The suit aforementioned has been dismissed and revision is pending without any interim stay.

2. Learned counsel appearing on behalf of the respondent submits that election in the year 2020 has already been held and the new members of the committee had been elected. On the contrary, learned counsel for the petitioner submits that the matter with regard to the members of the mosque is still pending consideration.

3. Since the new elections have already been held, if at all, the petitioners were aggrieved of, they could have CRP(WAKF) NO. 56 OF 2019 4 2024:KER:74693 challenged the election. In this view of the matter, nothing survives in this petition. The petition is ordered to be closed with a liberty to the petitioner to assail the matter in case anything survives.

SD/-

AMIT RAWAL JUDGE SD/-

sab                                     EASWARAN S.
                                              JUDGE