Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Abdul Sattar Sher Mohammad vs Haji Mustaq Ahmad Sher Mohd
2008 Latest Caselaw 1 Bom

Citation : 2008 Latest Caselaw 1 Bom
Judgement Date : 1 December, 2008

Bombay High Court
Abdul Sattar Sher Mohammad vs Haji Mustaq Ahmad Sher Mohd on 1 December, 2008
Bench: C. L. Pangarkar
                                     1




                                                                     
      IN THE HIGH COURT OF JUDICATURE AT BOMBAY NAGPUR BENCH




                                             
                               NAGPUR.




                    SECOND APPEAL NO. 162 OF 2001




                                            
                                        
    1. Abdul Sattar Sher Mohammad
    Qureshi, aged 70 yrs. Occu.
                           
    Retired, R/o Tumsar, Distt.
    Bhandara.
                          
    2. Abdul Galid Abdul Sattar
    Ureshi, aged 40 yrs., R/o
    Tumsar, Distt. Bhandara.

    3. Abdul Khalik Abdul Sattar
          


    Qureshi, aged 45 yrs. Occu.
    Business, R/o Tumsar,
       



    Distt. Bhandara.

    4. Shakeel Ahmad Abdul Sattar
    Qureshi, aged 30 yrs. Occu.





    Business, R/o Tumsar,
    Distt. Bhandara.

    5. Arun Haribhaui Badwike,
    aged 40 yrs. Occu. Business,





    R/o Tumsar, Distt. Bhandara.

    6. Sindhu Arun Badwike,
    aged 35 yrs., Occu. Household,
    R/o Tumsar, Distt.Bhandara.




                                             ::: Downloaded on - 09/06/2013 14:06:19 :::
                                       2

    7. Abdul Tawab Abdul Gaffar Patel,
    aged 60 yrs. R/o Bina, Tah.




                                                                  
    Waraseoni, Distt. Balaghat.

    8. Aayesha Abdul Galib Qureshi,




                                          
    aged 35 yrs. R/o Tumsar,
    Distt. Bhandara.

    9. Abdul Kadir Abdul Tawab Patel,




                                         
    aged 40 yrs. R/o Dini, Tah.
    Waraseoni, Distt. Balaghat.

    10. Noorjahan Abdul Khalik Qureshi,




                                         
    aged 40 yrs., R/o Tumsar,
    Distt. Bhandara.       
    11. Fellya Tikaram Bhoyar,
    aged 45 yrs., R/o Khamlang,
                          
    Tah. Tumsar, Distt. Bhandara.

    12. Kudus Abdul Gaffar Patel,
    aged 35 yrs., R/o Dini, Tah.
    Waraseoni, Distt. Balaghat.
          


    13. Maulana Abdul Sattar Qureshi,
       



    aged 65 yrs., R/o Tumsar,
    Distt. Bhandara.

    14. Thayum Abdul Gaffar Kanoje,





    aged 32 yrs., R/o Tumsar,
    Distt. Bhandara.

    15. Khushal Wasudeo Chachire,
    aged 35 yrs., R/o Tumsar,





    Distt. Bhandara.

    16. Ashok Tikaram Bhoyar,
    aged 35 yrs., R/o Kharangaon
    Tah. Tumsa, Distt. Bhandara.




                                          ::: Downloaded on - 09/06/2013 14:06:19 :::
                                         3

    17. Bilkis Abdul Sattar Qureshi,
    aged 32 yrs., R/o Tumsar,




                                                                      
    Distt. Bhandara.

    18. Durga Ashok Bhoyar,




                                              
    aged 30 yrs., R/o Khairinji,
    Tah. Tumsar, Distt. Bhandara.

    19. Arun Kothiram Lanjewar,




                                             
    aged 40 yrs. R/o Dewhadi Road,
    Tumsar, Distt. Bhandara.

    20. Sindhu Arun Lanjewar,




                                             
    aged 35 yrs., R/o Dewhari Road,
    Tumsar, Distt. Bhandara. 
    21. Mariyam Abdul Kadir,
    aged 90 yrs., R/o Dini, Tah.
                            
    Waraseoni, Distt.Balaghat.

    22. Hamid hussain Abdul Sattar
    Qureshi, R/o Tumsar, Distt.
    Bhandara.
           
        



    23. Saikal Izar Abdul Sattar Qureshi,
    R/o Tumsar, Distt. Bhandara.

    24. Sabir Anbdul Sattar Patel,





    R/o Dini, Tah. Waraseoni,
    Distt. Balaghat.                              APPELLANTS.





                                     VERSUS


    1. Haji Mustaq Ahmad Sher Mohd.
    aged 58 yrs., Occu. Service,
    R/o Tajnagar, Manewada, Nagpur.




                                              ::: Downloaded on - 09/06/2013 14:06:19 :::
                                       4


    2. Haji Sheikh Ismail Behram,




                                                                  
    aged 68 yrs., Occu. Retired,
    R/o Tajnagar, Manewada, Nagpur.




                                          
    3. Jaina Mustaq Kanoje,
    aged 28 yrs., occu. Service,
    Mailk Urdue High School
    Azad Colony, Tajbad, Nagpur.




                                         
    4. Chandbi Suleman Barade,
    aged 64 yrs., Occu. Household,
    R/o Tajnagar, Manewada, Nagpur.




                                         
    5. Dr. Habib Sher Mohmman Kanoje,
                            
    aged 62 yrs., Occu. Retired,
    R/o Swavlambi Nagar, Processive
    Colony, Dr. Rewadkar's Bungalow,
                           
    Nagpur.

    6. Padmakar Bhandas Ambare,
    aged 40 yrs., Occu. Service,
    R/o Pachpauli Road, Nagpur.
          


    7. Shashikala Padmakar Ambare,
       



    aged 43 yrs., Occu. Household,
    R/o Pachpauli Road, Nagpur.

    8. Zebunnisa Suleman Barade,





    w/o Mustaq Ahman Khan
    Kanoje, aged 35 yrs., Occu.
    Service, R/o Rajnagar, Manewada
    Road, Nagpur.





    9. Mohammad Mustafa,
    aged 40 yrs., Occu. Govt. Service,
    R/o Mominpura, Nagpur.

    10. Joint Charity Commissioner,
    Civil Lines, Nagpur.                      RESPONDENTS.

Shri. A. M. Gordey, Counsel for the appellants.

Shri S. p. Hedaoo, Counsel for respondent No.2.

Shri. Z. A. Haq, Counsel for the respondents 3 & 8. Smt. T. Khan, Counsel for respondents 6 & 7.

CORAM: C. L. PANGARKAR J.

Date: 1st DECEMBER 2008.

ORAL JUDGMENT:

This Second Appeal is filed by the original non applicants

before the Deputy Charity Commissioner in a Change Report Enquiry.

2. The facts are as follows:

There is a Public Trust known as Fakkruddin Shikshan

Sanstha at Nagpur. One Haji Mustaq Ahmed and others filed a

Change Report under Section 22 of the Bombay Public Trust Act

before the Deputy Charity Commissioner on 02.04.1992. It was

registered as an Enquiry No. 895 of 1992. It was alleged that the

election of managing committee was held on 19.01.1992 and Jainab

Mustaq Kanoje was elected as Vice President and Chand Bee Suleman,

Shaikh Ismail and Batul Bee were elected as Members of the Executive

Committee. It was further alleged that Padmakar Bhanudas Ambore,

Vice President, Dr. Habib Sher Mohd. Kanoje, Secretary, Shashikala

Mudholkar and Mohd. Mustafa had resigned. Hence prayer was made

to delete the names of these 4 trustees to substitute the names of

those reporting trustees.

3.

The Change Report was accepted on 04.08.1992. Necessary

entry was taken in Schedule I. This order dated 04.08.1992 was

challenged by filing revision No. 10 of 1992 by the respondent No.5.

The revision and the appeal were allowed and the order passed was

set aside. The matter was remanded by the Joint Charity

Commissioner. Appeal was therefore preferred by Mustaq Mohamad

i.e. the present respondent No.1 before the High Court and the said

appeal was dismissed by the High Court on 15.11.1995. Therefore

review application was preferred being Review Application No. 259 of

1995. Review application was disposed of and the orders passed by

the Additional District Judge as well as Joint Charity Commissioner

were set aside and the Joint Charity Commissioner was directed to

hear the parties giving them opportunity of personal hearing and then

decide the matter afresh. The Joint Charity Commissioner once again

heard the revision and the appeal being Revision No. 10 of 1992 and

Appeal No. 7 of 1993 and he remanded the matter to the Deputy

Charity Commissioner for enquiry. The Deputy Charity Commissioner

rejected the Change Report on the ground that the parties were

reluctant to lead any evidence in the matter and prove that the change

had occurred. This order was challenged by reporting trustees i.e. Haji

Mustaq and others before the Joint Charity Commissioner once again.

After giving opportunity to the parties and recording the evidence

Joint Charity Commissioner accepted the Change Report. Being

aggrieved by that the present appellants preferred application under

Section 72 before the District Judge. The Additional District Judge

who heard the appeal confirmed the order of the Joint Charity

Commissioner and being aggrieved by that the present appellants that

is the original non applicants have preferred this Second Appeal.

4. The Second Appeal was admitted on the following

substantial question of law:

Whether findings recorded by the Authorities that the appellants were not inducted as life members in the year 1986 is liable to be set aside for the reason that the material evidence

tendered by the appellants on the aforesaid issue was not considered by the Authorities before rendering the aforesaid finding?

5.

I have heard Shri Gordey learned counsel for the appellant,

Shri Haq learned counsel for respondents 3 and 8, Shri Hedaoo

learned counsel for respondent No.2 and Miss. T. Khan learned

counsel for respondents 6 and 7.

6. Since this appeal has been admitted on the substantial

question of law as referred to above I need to look into those aspects

alone and none else although the matter was argued at great length by

both the sides.

7. Shri Haq learned counsel for the respondent No.1 at the out

set contends that there is no substantial question of law involved and

what is being agitated is a question of fact only.

8. Shri Gordey on the other hand submitted that substantial

question of law has been rightly formulated by the Court because

according to him non consideration of the evidence renders the

judgment perverse and whenever the judgment is perverse it becomes

a substantial question of law. Shri Gordey submits that the Change

Report should not have been accepted by the Joint Charity

Commissioner at all. According to him the Joint Charity

Commissioner had failed to consider the evidence available on record,

and had he considered this evidence he would not have come to

conclusion that Change Report should be accepted. He submits that

evidence was enough to conclude that the appellants had become life

members in 1986 of the Trust and were duly elected as office bearers

in 1987 itself. He submits that this would show that the substantial

question of law is rightly formulated. There cannot be two opinions

that where the Court ignores the evidence on record which could turn

the tables then that question can certainly be agitated in second appeal

and it could be treated as substantial question of law.

9. Shri Gordey submits that the appellants had placed on

record the receipts showing that they had paid the subscription

required to be paid to become life member and their names were in

fact shown as members in the list of the members displayed by the

Secretary.

He submits that they had paid subscription in the year

1986 and the Meeting was held on 02.11.1987 and they had thus

become members. Shri Gordey invited my attention to the receipts Ex.

No. 112 to 115 and the list of members Ex. 116. Shri Gordey submits

that since the appellants became members in 1986 the respondents

were in fact bound to issue notice to the appellants of Meeting dated

19.01.1992. He submits that since no notice was issued to the

defendants although they had become members the meeting dated

19.01.1992 can be said to be illegal and the decisions taken therein

can also be said to be illegal.

10. Therefore, what needs to be seen is whether the story of the

appellants that they became members in 1986 and whether they were

accepted as members is correct and true? Shri Gordey learned counsel

invited my attention to the receipts filed at Ex. No. 112 to 115. Those

are receipts dated 01.06.1986 in the name of appellants 1 to 4. It is

deposed by appellant No.1 Abdul Sattar before the Joint Charity

Commissioner that these receipts are given to them by Haji Mustaq

respondent No.1 and are signed by respondent No.5 Dr. Habib Sher

Kanoje. The original receipts were brought before the Court. Those

receipts can certainly be said to be proved since Dr. Habib Kanoje does

not enter into witness box to depose that he ever issued such receipts

to the appellants. The question however is whether they were

accepted as members of the Executive Committee at all. Simple

payment of subscription does not make one member of the trust

automatically, what is required to be shown is approval of such

membership by the executive committee or by the general body

meeting. Shri Gordey learned counsel relies on the list of members

dated 29.06.1986 at Ex. 116. There is an endorsement on this list that

members shown at Sr. No. 8 to 29 were accepted as members in the

meeting held on 01.06.1986. It is even suggested to respondent No.1

Haji Mustaq in the cross examination on behalf of the appellants that

on 01.06.1986 meeting of executive committee was held and 29 new

members were enrolled and the list of the members was published on

29.06.1986. The suggestion is denied but that is theory put up by

appellants. Obviously these appellants who are amongst those 29

members claimed to have been approved as members in the meeting

dated 01.06.1986 but this does not appear to be true and correct. In

fact the other evidence on record completely indicates the theory of

their being in meeting dated 01.06.1986 and the appellants being

accepted as members from that dated is not true. Ex. 119 is a copy of

the covering letter dated 3/11/1987 alledgely sent by Mustaq Mohd.

to Deputy Charity Commissioner forwarding along with it the Change

Report dated 03/11/1987 and other accompaniments. These

documents have been filed by the appellants and therefore they can

certainly be used against the appellants. Along with this Ex. 119 i.e.

Change Report, there is a copy of Resolution said to have been passed

in meeting held on 02.11.1987. In all 4 Resolutions seem to have

been passed in the alleged Meeting. Resolution no.1 pertains to

appellants 1 to 4 being accepted as Members. Second, pertains to

acceptance of resignation of Padmakar Ambore, Dr. Habib Kanoje,

Shashikala Ambore and Mohd. Mustaq. Third Resolution pertains to

appellant No.1 being elected as Vice President, No.2 as Secretary, No.3

and 4 as Members. Resolution No.4 is in respect of appellant No. 2

Galib Abdul agreeing to provide funds to the Institution. As can be

seen from the Resolution No.1 appellant No.1 to 4 only were approved

as Members on 02.11.1987. Thus if this document Ex. 119 is

considered the theory of meeting being held on 01.06.1986 and their

approval on that date has to be negatived. Consequent to this the list

of the members Ex. 116 which is dated 29.06.1986 has to be treated as

false or forged or fabricated list. Since no meeting was held on

01.06.1986 and the alleged approval is said to be given on 02.11.1987

the list prepared on 29.06.1986 as approved list cannot be said to be

approved list of the members of the trust. Further no Resolution of

meeting dated 01.06.1986 is at all placed on record. It is therefore

doubtful if at all any meeting was held either on 01.06.1986 or on

02.11.1987.

11. We may refer to oral evidence of P. W. 1 Haji Mustaq, Ex.

119 the Change Report. The covering letter is said to be signed by

Haji Mustaq i.e. respondent No.1. As we have already seen that Haji

Mustaq was examined as a witness in enquiry before the Joint Charity

Commissioner but the appellants had failed to show Ex. 119 and

documents along with it to respondent no.1 Haji Mustaq during the

course of the cross examination. If according to appellants Haji

Mustaq had infact signed the Change Report Ex. 119, he should have

been confronted with those documents. The fact that appellants chose

not to show the documents to Haji Mustaq though he had entered

witness box shows that appellants were apprehensive if Haji Mustaq

would accept those documents as genuine. Further one thing of which

cognizance must be taken is the conduct of the appellants. The

appellants claim to have sent the Change Report on 03.11.1987 as per

the decision in the meeting dated 02.11.1987 Ex. 119. It is tried to be

shown that the Change Report was actually lodged in the office of the

Charity Commissioner. Although the appellants have tried to show

that they had lodged such a report they never made a request to the

Joint Charity Commissioner or Deputy Charity Commissioner to

reconstruct the record of the Change Report which they had allegedly

lodged. They did not care to see that the said application is registered

and enquiry is made on their application. Even when the present

Change Report in Case No. 895 of 1992 came up for enquiry they did

not insist that their Change Report of 1987 should be considered first

by tracing out the earlier change report. They could have thus helped

the Charity Commissioner to reconstruct the record and get their

Change Report approved. Instead of prosecuting that, they merely

chose to contest this application no. 895 of 1992. This conduct of not

prosecuting own application and opposing the other applications

speaks volumes against the appellants. The inference that can be

drawn from this conduct is that they were quite aware that they will

not succeed in proving the Change Report as well they having become

members in 1986 or even in 1987.

12. Much ado was made of the conduct of Dr. Habib Kanoje

respondent No.5. He initially contested the application No. 895 of

1992 but later resciled and supported the respondents. Why he did so

is best known to him and nothing turns on that.

13. The conduct of neither party appears to be very fair but then

both the Courts below have considered the preponderence of

probabilities and have been found that the respondents stand on a

better footing. Further it may be mentioned that admittedly

respondent No.1 is working as a President since the year 1984. The

appellants claim that meetings were held on 01.06.1986 and

02.11.1987 and appellant No.1 claims that he was elected as Vice

president in a meeting dated 02.11.1987. Now the respondent No.1

Haji Mustaq was all the while the President of the Trust. We must

therefore, assume that he ought to be present in both these meetings

if at all they were so held. Although Haji Mustaq has entered into the

witness box nothing could be elicited even from him that he had

presided over these meetings and that he had signed the proceeding

book. Haji Mustaq was never called upon by the appellants to produce

the original proceedings before the Court. Since nothing has been

elicited from Haji Mustaq which they could have, it may not be

assumed that no such meetings as alleged by the appellant were held

on 01.06/1986 and 02.11.1987. Since I have found that no such

meetings were held there was no approval to the membership of the

present appellants. Those documents upon which the appellants seek

to rely upon are of no help to the appellants. Even if they are

considered they do not go to show that appellants had become

Members. Therefore, there was no need to issue any notice to them.

The substantial question of law is answered accordingly. There is no

substance in the appeal. It is dismissed with costs.

JUDGE

svk

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter