Tuesday, 21, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Magnum Developers And Ors vs Lal Shah Baba Dargah Trust And Anr
2015 Latest Caselaw 318 Bom

Citation : 2015 Latest Caselaw 318 Bom
Judgement Date : 11 September, 2015

Bombay High Court
Magnum Developers And Ors vs Lal Shah Baba Dargah Trust And Anr on 11 September, 2015
Bench: Rajesh G. Ketkar
    Tapadia RR/B.                            1 / 60                        CRA/395/2015

          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                  CIVIL APPELLATE JURISDICTION




                                                                                         
           CIVIL REVISION APPLICATION NO. 395 OF 2015




                                                                 
    1. Magnum Developers and Ors.                                               Applicants

                                                 Vs

    1. Lal Shah Baba Dargah Trust




                                                                
    and Anr.                                                            .. Respondents


    Mr. Y. H. Muchhala, Senior Advocate, with Mr. Girish Godbole,




                                                      
    Senior Advocate a/w S/Shri Vaibhav Nagvekar, Ajay Panicker and
    Rashda Ainapore, i/b. Ajay Law Associates for Applicants.
                                  
    Mr. Sagheer A. Khan a/w Mr.Sharique Nachan and G.D.Shaikh i/b
    Judicare Law Associates, Advocates for respondent no.1.
                                 
                           CORAM :                          R.G.KETKAR,J.
                           RESERVED ON:                     14/08/2015
                           PRONOUNCED ON :                   11/09/2015
           
        



    ORDER:

1. Heard Mr. Y. H. Muchhala, learned senior counsel for the

applicants and Mr. Sagheer A. Khan, learned counsel for

respondent no.1 at length. Mr. Muchhala orally applies for leave

to delete respondent no.2, Maharashtra State Board of Wakfs on

the ground that no relief is claimed against it in the present

application and is a formal party. On the motion made by Mr.

Muchhala, leave to delete respondent no.2 is granted.

Amendment shall be carried out forthwith.

2 / 60 CRA/395/2015

2. Rule. Mr. Khan waives service for respondent no.1. At the

request and by consent of the parties, Rule is made returnable

forthwith and Application is taken up for final hearing.

3. By this Application under Section 83(9) of the Waqf Act,

1995, original defendants no. 1 to 7 have challenged the

Judgment and order dated 29.6.2015 passed by the learned

Presiding Officer, Maharashtra State Waqf Tribunal, Aurangabad,

(for short, 'Tribunal'), below Exhibits 19 and 30 in waqf Suit

No.144 of 2014. By that order, the Tribunal partly allowed

Application-Exhibit-19 filed by respondent no.1 for grant of ad-

interim injunction under Order 39 Rules 1 and 2 read with

Sections 151 and 9-A(2) of the Code of Civil Procedure, 1908 (for

short, 'C.P.C'). The Tribunal also allowed Application-Exhibit-30

filed by respondent no.1 for amending Plaint. The parties shall,

hereinafter, be referred to as per their status before the trial

Court.

4. Respondent no.1 instituted waqf Suit No.144 of 2014 before

the Tribunal, inter-alia, for perpetual injunction restraining

defendants no. 1 to 7 from illegally developing City Survey no.

1/50 to 11/50 and part of C.S.No.50 situate at Tawripada,

Lalbagh, Mumbai (for short, 'suit properties'); from raising further

construction; creating third party interest; from changing the

nature of the suit properties as also from handing over the

possession of the flats constructed over the suit properties. The

3 / 60 CRA/395/2015

plaintiff claims that the suit properties are waqf properties and

belong to it.

5. During the pendency of the suit, the plaintiff filed

application claiming temporary injunction. The Tribunal was

pleased to issue summons-cum-notice to defendants 1 to 7. In

pursuance thereof, defendants no.1 to 7 appeared on

28.11.2014. The matter was posted on various dates. On

31.3.2015, defendants no. 1 to 7 filed application under Section

9-A of C.P.C. for framing preliminary issue of jurisdiction and

maintainability of suit and for dismissal of the suit. The plaintiff

filed application dated 10.6.2015 at Exhibit-19 praying for ad-

interim order under Order 39, Rules 1 and 2 read with Sections

151 and 9-A(2) of C.P.C. Defendants no.1 to 7 resisted the

application by filing reply dated 15.6.2015. By order dated

15.6.2015, the Tribunal framed following preliminary issue:

"Whether this Court has jurisdiction to entertain and try the

suit in respect of the suit properties?"

The plaintiff filed application dated 18.6.2015 at Exhibit 30 for

amending the plaint. Defendants no.1 to 7 resisted the

application by filing reply dated 18.6.2015. By the impugned

order, the Tribunal has allowed applications Exhibits 19 and 30,

as indicated earlier. It is against this order, defendants no.1 to 7

have instituted the present application.

6. Mr. Khan submitted that for the first time in this revision

4 / 60 CRA/395/2015

application, defendants no. 1 to 7 have contended that the

functioning of the single member of Tribunal constituted under

section 83(4) of the Waqf Act, 1995 (for short, 'Principal Act') is

contrary to the scheme of a three member Tribunal contemplated

under amended section 83(4). The Principal Act was amended by

the Waqf (Amendment) Act, 2013 (for short, 'Amendment Act')

which came into force with effect from 1.11.2013. The single

member Tribunal, therefore, has no jurisdiction to entertain the

suit contrary to the scheme and constitution of the Tribunal as

contemplated under amended section 83(4). The said contention

is raised in ground (j) at page 57 of the Revision Application. The

said ground, to say the least, is malicious.

7. He submitted that Section 83(9) lays down that no appeal

shall lie against any decision or order, whether interim or

otherwise, given or made by the Tribunal. The proviso thereto

lays down that a High Court may, on its own motion or on the

application of the Board or any person aggrieved, call for and

examine the records relating to any dispute, question or

other matter which has been determined by the Tribunal

for the purpose of satisfying itself as to correctness,

legality or propriety of such determination and may

confirm, reverse or modify such determination or pass

such other order as it may think fit. He submitted that the

contention raised in ground (J) of the revision application was not

5 / 60 CRA/395/2015

raised before the Tribunal. The Tribunal consequently did not

determine the said question. Defendants no. 1 to 7, therefore,

cannot agitate this ground for the first time in the revision

application. Even this Court, in exercise of powers under Section

83(9), cannot go into this question.

8. In any case, he submitted that even if the Tribunal is

presided over by a single member, that will not vitiate the

proceedings before the Tribunal. He submitted that so long as the

State Government by notification in the Official Gazette does not

constitute Tribunal as per amended section 83(4), the single

member Tribunal can continue to determine and decide the

matters referred in section 83(1). In support of this submission,

he relied upon the following decisions:-

(1) Full Bench decision of Andhra Pradesh High Court in the case of Muslim Minority Front, represented by its Secretary, Sri Mohd. Abdul Muqueet (Khusroo) Vs. The

Government of Andhra Pradesh, represented by its Secretary, Minority Welfare Department, 1996 (2) A.L.T. 30.

(2) P. Ramrao Vs High Court of Andhra Pradesh, 2000 (1) A.L.T. 210 = 2000(1) A.L.D. 298.

(3) Mirza Khusru Ali Baig Vs. The Andhra Pradesh State Wakf Board, Writ Petition No.582 of 2014, decided on 28.1.2014 (Coram C.V. Nagarjuna Reddy, J.)

(4) Umar Jusab Munjavar Vs Mohammed Abdul Karim, Spl. Civil Application No.6868 of 2014, decided by learned Single Judge of Gujarat High Court (Coram: Smt. Abhilasha Kumari, J.) on 17.6.2014;

(5) N.V.Ali Akbar Vs Abdul Azeez Mannisseri, I.L.R.

                                          6 / 60                   CRA/395/2015

           2014(3) Kerala 603;




                                                                                
           (6)    K.K.Kunhi Mohammed Vs. State of Kerala, Writ

Petition (C) No. 5305 of 2014 (R), decided on 15.7.2014, MANU/KE/0872/2014.

9. He submitted that Andhra Pradesh High Court, Gujarat High

Court, Kerala High Court have uniformly taken a view that so long

as State Government has not constituted Tribunal consisting of

three members in terms of amended Section 83(4), a single

member Tribunal is competent to decide questions referred in

Section 83(1). He, therefore, submitted that the contention

raised by defendants no. 1 to 7 that a single member Tribunal

has no jurisdiction to entertain and try the suit, is misconceived

and is liable to be rejected.

10. On the other hand, Mr. Muchhala submitted that Section

83( 1) of the Principal Act laid down that the State Government

shall, by notification in the Official Gazette, constitute as many

Tribunals as it may think fit, for the determination of any dispute,

question or other matter relating to a waqf or a waqf property,

under the Act and define the local limits and jurisdiction under

the Act of each of such Tribunals.

11. Section 83(1) of the Principal Act was substituted by Act 27

of 2013 with effect from 1.11.2013, thereby, enlarging the

jurisdiction of the Tribunals so as to decide any dispute, question

in relation to eviction of a tenant or determination of rights and

7 / 60 CRA/395/2015

obligations of the lessor and the lessee of Waqf property in

addition to the determination of any dispute, question or other

matter relating to a waqf or a waqf property. He submitted that

under section 83(4) of the Principal Act, every Tribunal consisted

of one person who shall be a member of the State Judicial Civil

Service holding a rank, not below that of a District, Sessions or

Civil Judge, Class-I, and the appointment of every such person

could be made either by name or by designation.

12. Section 83(4) was substituted by Act 27 of 2013. Amended

section 83(4) lays down that every Tribunal shall consist of -

(a) one person, who shall be a member of the State

Judicial Service holding a rank, not below of a District,

Sessions or Civil Judge, Class-I, who shall be the

Chairman;

(b) one person, who shall be an officer from the State

Civil Services equivalent in rank to that of the Additional

District Magistrate, member;

(c) one person having knowledge of Muslim law and

jurisprudence, Member;

and the appointment of every such person shall be made

either by name or by designation.

13. He distinguished the judgments relied by Mr. Khan referred

herein above and submitted that the Amendment Act was

brought into force with effect from 1.11.2013. On and from

8 / 60 CRA/395/2015

1.11.2013, the Tribunal consisting of single member cannot

decide and determine the dispute referred in the amended

Section 83(1) of the Act. The plaintiff instituted the waqf suit

after amendment to Section 83(4). He submitted that when the

words of the statute are plain and unambiguous, one cannot

resort to a purposive interpretation.

14. Mr. Muchhala submitted that while amending the Principal

Act, legislature has not made any transitory provision. Amended

Section 85 lays down that no suit or other legal proceeding shall

lie in any civil Court, revenue Court and any other authority in

respect of any dispute, question or other matter relating to any

waqf, waqf property or other matter which is required by or

under the Act to be determined by a Tribunal. He submitted that

bar under Section 85 cannot be invoked in the facts and

circumstances of the present case as basically the State

Government has not issued notification appointing a three

member Tribunal in terms of the amended Section 83(4). If the

Tribunal consists of a single member and not multi member, the

jurisdiction of the civil court is not ousted. The plaintiff can

approach civil court and obtain appropriate reliefs so long as

Tribunal is not constituted in terms of the amended Section 83(1)

(4) of the Act. In support of his submissions, he relied upon the

following decisions:

9 / 60 CRA/395/2015

(1) Rajasthan SRTC Vs Bal Mukund Bairwa, (2009) 4 SCC 299 and in particular paragraphs 12 to 14;

(2) Afcons Infrastructure Ltd Vs Cherian Varkey Construction Co. (P) Ltd, (2010) 8 SCC 24 and in

particular paragraph 21;

(3) Bhagat Ram Vs Union of India, AIR 1988 SC 740 and in particular paragraphs 17 and 9 thereof.

15. He further submitted that the plaintiff has alleged that City

Survey No.1/50 to 11/50 and part of C.S. No.50, situate at

Tawripada, Lalbagh, Mumbai are waqf properties and belong to

the plaintiff. He submitted that the plaintiff has not, prima facie,

established that these are the waqf properties belonging to the

plaintiff. In substance, he submitted that the suit properties are

not waqf properties and do not belong to the plaintiff. He has

exhaustively taken me through the details of the suit properties.

16. He submitted that before granting even ad-interim order,

the Court has to consider whether (i) the plaintiff has made out a

prima facie case, (ii) balance of convenience lies in its favour

and (iii) irreparable injury will be caused to the plaintiff in case

injunction is refused. As the plaintiff did not establish prima facie

that these are waqf properties belonging to it, the Tribunal was

not justified in granting ad-interim order. In support of this

submission, he relied upon the decision of the Apex Court in the

case of Shanti Kumar Panda Vs. Shakuntala Devi, (2004) SCC

438 and in particular paragraph 22 thereof. Mr. Muchhala also

10 / 60 CRA/395/2015

relied upon the decision in the case of Shiv Shakti Co-op. Housing

Society Vs. Swaraj Developers, (2003) 6 SCC 659 which

considered the principles to be applied while interpreting statutes

and in particular paragraphs 19, 22 to 24.

17. On the other hand, Mr. Khan supported the impugned order.

He submitted that the Principal Act came into force with effect

from 1.1.1996. He submitted that on 1.12.1997, Government of

Maharashtra appointed (a) Settlement Commissioner and

Director of Land Records, Maharashtra State, Pune to be a Survey

Commissioner of waqfs; and (b) Additional Commissioners of

Konkan, Nashik, Pune, Nagpur, Amravati and Aurangabad

Revenue Divisions to be a Additional Survey Commissioner for

the purpose of making a survey of waqfs existing on the 1 st day

of January,1996 in the State of Maharashtra. Mr.Khan submitted

that whereas the Principal Act came into force with effect from

1.1.1996, the Government issued notification under section 4(1)

on 1.12.1997 appointing Survey Officers. This clearly shows that

though the Act came into force, the enforcement of the Act was

on a subsequent date. It was impossible for the State

Government to carry out preliminary survey as contemplated by

Section 4 before coming into force of the Act. Equally, it was

impossible for the State Government to incorporate waqf Board

in terms of Section 13. Section 14 provides for composition of

board for a State immediately upon coming into force of the

11 / 60 CRA/395/2015

Principal Act. However, the Board could not be constituted by the

State Government immediately upon coming into force of the

Principal Act. He has taken me through the provisions of the

Principal Act as also Amendment Act dealing with appointment of

Chief Executive Officer (Section 23), powers of Chief Executive

Officer (Section 26), powers of Chief Executive Officer to inspect

records, registers etc (Section 29), removal of encroachment

from waqf property (Section 54), Annual contribution payable to

Board (Section 72).

18. Mr.Khan submitted that on 30.10.2000 the State

Government constituted Tribunal by issuing Notification under

section 83(1) of the Principal Act. Though the Principal Act came

into force with effect from 1.1.1996, the Tribunal was constituted

by issuing Notification on 30.10.2000 and on 6.11.2000, the

Government of Maharashtra, with the concurrence of the Hon'ble

Chief Justice of the Bombay High Court, appointed Shri

S.K.Shinde, in-charge District and Sessions Judge, Amravati, as

'Presiding Officer' on the waqf Tribunal, Aurangabad. Thus, the

Tribunal became functional only after 6.11.2000. In view of

Section 24 of the General Clauses Act, 1897, a single member

Tribunal appointed by a Notification/Order dated 6.11.2000 can

decide dispute under Section 83(1) of the Act as the said order is

not inconsistent with the provisions of the Amendment Act. In

support of this proposition, he relied upon the decision of the

12 / 60 CRA/395/2015

Apex Court in the case of State of Punjab Vs. Harnek Singh, A.I.R

2002 Supreme Court 1074.

19. He submitted that on 4.1.2002, the Board was incorporated

under section 13. He further submitted that on 1.11.2013 the

Amendment Act was brought into force. Though the Act is a

Central Act, under sub-section (1) of Section 83 power is given to

the State Government to constitute Tribunals. It cannot be

expected from the State Government to issue notification

immediately upon coming into force the amended Sections 83(1)

and 83(4). The Government can appoint members as per the

amended Section 83(4) only with concurrence of Chief Justice of

High Court.

20. He submitted that Section 83(4-A) provides that the terms

and conditions of appointment including salaries and allowances

payable to the Chairman and other members other than persons

appointed as ex officio members shall be such as may be

prescribed. Section 109 empowers the State Government, by

notification in the Official Gazette, to make rules to carry out the

purposes of the Act, other than those of Chapter III. Clause (xxiia)

of sub-section (2) of Section 109 lays down terms and conditions

of appointment including the salaries and allowances payable to

the Chairman and other members other than persons appointed

as ex officio members under sub-section (4-A) of Section 83. He

submitted that even the rules as contemplated by Section 109(2)

13 / 60 CRA/395/2015

(xxiia) are not framed by the State Government. In short, he

submitted that coming into force of the Act is one thing and

enforcement of the Act is another thing. Though the Principal Act

came into force with effect from 1.1.1996 and the Amendment

Act came into force with effect from 1.11.2013, the scheme of

the Act itself contemplates that in stage-wise the Act will be

enforced. Till such time the Tribunal is constituted in terms of the

amended Section 83(4), single member Tribunal can proceed to

decide the disputes as contemplated under the amended Section

83(1). Mr. Khan submitted that the principal Act as also

Amendment Act contemplate different statutory authorities.

Each of such authorities must exercise the functions within the

four corners of the statute. In support of this proposition, he

relied upon the decision of the Apex Court in the case of M.P.Wakf

Board Vs. Subhan Shah, (2006) 10 Supreme Court Cases 696 and

in particular paragraphs 27 to 29 thereof.

21. Mr. Khan submitted that so long as multi member Tribunal

is not constituted by the State Government, as contemplated by

amended Section 83(4) by notification under section 83(1),

single member Tribunal is empowered to decide the dispute

contemplated by amended Section 83(1). Andhra Pradesh High

Court, Kerala High Court, Gujarat High Court have adopted a

purposive interpretation by holding that so long as multi member

Tribunal is not constituted, single member Tribunal has

14 / 60 CRA/395/2015

jurisdiction to entertain and try the dispute contemplated under

the amended Section 83(1). He submitted that the approach in

adopting purposive interpretation cannot be faulted. Section 85

of the Amendment Act expressly bars jurisdiction of Civil Court,

Revenue Court and any other authority in respect of any dispute,

question or other matter relating to any waqf or waqf property or

other matter which is required by and under the Act to be

determined by Tribunal. Thus, on one hand, the State

Government has not constituted multi member Tribunal as per

amended Section 83(4) and on the other, Section 85 expressly

bars jurisdiction of the Civil Court. The legislature did not intend

creation of vacuum or hiatus. The delay in constitution of the

Tribunal has not been foreseen by the legislature.

22. Mr. Khan submitted that the intention of the legislature is

abundantly clear from Section 85. The Civil Court's jurisdiction is

expressly barred. Under sub-section (5) of Section 83, the

Tribunal is deemed to have been a Civil Court and has the same

powers as may be exercised by the Civil Court under C.P.C. while

trying a suit or executing a decree or order. Under sub-section (7)

the decision of the Tribunal is final and binding upon the parties

to the application and it shall have force of a decree made by

Civil Court. Sub section (8) provides that the execution of any

decision of the Tribunal shall be made by the Civil Court to which

such decision is sent for execution in accordance with provisions

15 / 60 CRA/395/2015

of C.P.C. In other words, the Tribunal is a substitute for Civil

Court. He, therefore, submitted that jurisdiction of the Civil Court

is expressly barred. So long as multi member Tribunal is not

constituted under amended Section 83(4) by issuing Notification

under section 83 (1) by the State government, a single member

Tribunal is empowered to entertain and try the dispute covered

by amended Section 83 (1) of the Act. He relied upon the

decisions referred in paragraph 8.

23. Mr. Khan lastly submitted that in paragraph 32 of the

impugned order, the Tribunal has considered Schedule of public

trust registration Exhibit 3/2 and order of Assistant/Deputy

Charity Commissioner Exhibit 3/1 and observed that at this stage

it can be safely said that the above lands were part of Inam and

Inam Takka and the same may belong to the plaintiff. There is a

serious and substantial question of fact and law for determination

of the suit properties as waqf properties. The plaintiff has triable

and prima facie case and balance of convenience lies in its

favour. It was further observed that if the defendants 1 to 7 after

completing the construction transfer or alienate flats to others,

then the possibility and probability of loosing all the lands of the

plaintiff cannot be ruled out and in that case irreparable loss

would be caused to the plaintiff.

24. In paragraph 34, the Tribunal orally directed defendants 1

to 7 to file undertaking on affidavit to demolish the construction

16 / 60 CRA/395/2015

on the suit properties if, after the trial, it is found that the suit

properties are the waqf properties. Accordingly, power of

attorney holder of defendants no.1 to 7 filed the undertaking at

Exhibit-33. Defendants no.1 to 7 undertook to rehabilitate the

slum dwellers in the constructed building for the residence. If

defendants no.1 to 7 transferred the constructed building to the

flat owners, then the complications will arise and the plaintiff will

be required to file suits against different persons for recovery of

possession which will lead to multiplicity of proceedings. The

Tribunal accordingly accepted the undertaking of defendants no.1

to 7 to the extent of removing the constructed building if after

the trial it is found that the construction is made on the waqf

properties belonging to the plaintiff, as also not to cause

obstruction or disturbance to the Dargah structure and its

boundary wall and its egress and ingress as mentioned in

paragraphs no. 1 and 2 of the undertaking Exhibit-33. The

Tribunal issued ad-interim order restraining defendants no.1 to 7

from transferring flats or handing over possession of the flats

constructed on the suit properties till determination of

preliminary issue as to jurisdiction of the Tribunal to entertain

and try the suit in respect of the suit properties. He, therefore,

submitted that no case is made out for invocation of powers

under section 83(9) of the Act.

17 / 60 CRA/395/2015

25. I have considered the rival submissions made by the

learned counsel appearing for the parties. I have also perused

the material on record. The respondent-plaintiff instituted Waqf

Suit No.144 of 2014 before the Tribunal, inter-alia, for perpetual

injunction restraining defendants no. 1 to 7 from illegally

developing the suit properties; from raising further construction,

creating third party interest, from changing the nature of the suit

properties as also from handing over possession of flats

constructed over the suit properties. The plaintiff claims that the

suit properties are waqf properties and belong to the plaintiff.

Admittedly, the suit is instituted in the year 2014, that is to say,

after coming into force of the Amendment Act with effect from

1.11.2013.

26. The Waqf Act, 1954 received the assent of the President of

India on 21.5.1954 and published in the Gazette of India, Extra

ordinary Part-II, Section (I) on 24.5.1954. The said Act was

amended by the Waqf (Amendment) Act, 1984 (69 of 1984). The

Principal Act received the assent of the President and has been

brought into effect in the State of Maharashtra on and from

1.1.1996.

27. The Wakf (Amendment) Bill, 2010 (Bill No.53 of 2010) dated

16.4.2010 was introduced in Lok Sabha. Perusal of the

Statement of Objects and Reasons shows that it was observed

that over the years of the working of the Act, there has been a

18 / 60 CRA/395/2015

widespread feeling that the Act has not proved effective enough

in improving the administration of auqaf.

28. In paragraph 2 thereof, it was noted that the Prime

Minister's High Level Committee for Preparation of Report on

Social, Economic and Educational Status of the Muslim

Community of India (also known as Sachar Committee) in its

Report submitted to the Prime Minister on the 17th November,

2006 considered the aforementioned issue and suggested certain

amendments to the Act. It also recommended, among other

things, to amend the Act so that the Waqf Tribunal will be

manned by a full time Presiding Officer appointed exclusively for

waqf properties. The Joint Parliamentary Committee on Waqf

presented its Third Report on 4th March, 2008 and Ninth Report on

23rd October, 2008 to the Rajya Sabha. The recommendations of

the Joint Parliamentary Committee on Waqf were considered by

the Central Waqf Council. The various issues and the need for

amendments to the Act were also considered in consultation

with other stakeholders such as the All India Muslim Personal Law

Board, representatives of the State Governments and the

Chairmen and the Chief Executive Officers of State Waqf Boards.

29. The major issues which required to be addressed urgently

were:

    (i)     Inadequacy of date on waqf properties;

    (ii)    Encroachments on waqf properties;





                                            19 / 60                         CRA/395/2015

    (iii)    Development of waqf properties;




                                                                                         
    (iv)     Absence         of    statutory   obligation   to     ensure        flow     of

information from the State Waqf Boards and State Government to

the Central Waqf Council.

30. In view of the above, it was proposed to amend the Wakf

Act, 1995 to provide, among others, (vii) for constituting the

Tribunals, for the determination of all disputes, questions and

other matters relating to waqf or waqf properties, as a three

member body consisting of a person not below the rank of

District, Session or Civil Judge Class I as the Chairman and

two other members, namely, an officer from the State

Civil Service equivalent in rank to that of Additional

District Magistrate and another person having knowledge

of Muslim law and jurisprudence.

31. As far as present controversy is concerned, by clause 40 of

the Bill, Section 83 of the Principal Act was substituted by sub-

section (4) and sub-section (4-A). By clause 41, Section 85 of the

Principal Act was amended. For the words "Civil Court", the words

"Civil Court, revenue Court and any other authority" were

substituted. By clause 49, Section 109 of the Principal Act was

amended. In sub-section (2) after clause (xxii), clause (xxiia) was

added. By clause 44 of the Amendment Act, for sub-section (1)

of Section 83, the following sub-section was substituted, namely:-

20 / 60 CRA/395/2015

"(1) The State Government shall, by notification in the Official Gazette, constitute as many Tribunals as it may

think fit, for the determination of any dispute, question or other matter relating to a waqf or a waqf property, eviction of a tenant or determination of rights and obligations of the

lessor and the lessee of such property, under this Act and define the local limits and jurisdiction of such Tribunals."

32. Learned counsel appearing for the parties conceded that no

reasons are assigned in (1) Sachar Committee Report, (2) Third

and Ninth Reports presented by the Joint Parliamentary

Committee on waqf to Rajya Sabha on 4.3.2008 and 23.10.2008

respectively as also (3) the Statement of Objects and Reasons for

substituting one member Tribunal by a three member Tribunal. In

my opinion, the reasons are not far to seek. Under section 83(4)

of the Principal Act, the member was appointed from one source

only, namely, judiciary. Under section 83(4) of the Amendment

Act, now members are appointed from difference sources,

namely:

(1)Chairman from judiciary,

(2)Member from the State Civil Services (Bureaucracy) and

(3)Member having knowledge of Muslim law and

jurisprudence.

33. The Legislature thought it appropriate for having wide

deliberations and consultations and, therefore, substituted one

member Tribunal by multi member Tribunal. Each member of the

21 / 60 CRA/395/2015

Tribunal has his own role to play drawing from his experience and

knowledge and it is the interaction with all three members that

will decide the fate of the proceedings before the Tribunal.

34. Section 83(1) and 83(4) of the Principal Act and Section

83(1) and 83(4) of the Amendment Act are reproduced in

juxtaposition as under.

    Principal Act                             Amendment Act
    S. 83.                                    S. 83

    "(1) The State Government
    shall, by notification in the
                                    ig        (1) The State government shall,
                                              by notification in the Official
    Official Gazette, constitute as           Gazette, constitute       as many
                                  
    many Tribunals as it may                  Tribunals as it may think fit, for
    think fit, for the determination          the     determination      of   any
    of any dispute, question or               dispute,     question    or   other
    other matter relating to a                matter relating to a waqf or a
    waqf or waqf property under               waqf property, eviction of a
        


    this Act and define the local             tenant or determination of rights
    limits and jurisdiction under             and obligations of the lessor and
     



    this Act of each of such                  the lessee of such property,
    Tribunals."                               under the Act and define the
                                              local limits and jurisdiction under
                                              the Act of each of such Tribunals.





    "(4)     Every Tribunal shall
    consist of one person, who                (4)    Every Tribunal shall consist
    shall be a member of the                  of -
    State Judicial Service holding            (a) one person, who shall be a
    a rank, not below that of a               member of the State Judicial
    District, Sessions or Civil               Service holding a rank, not





    Judge,    Class-I,  and    the            below of a District, Sessions or
    appointment of every such                 Civil Judge, Class-I, who shall be
    person may be made either                 the Chairman;
    by name or by designation."
                                              (b) one person, who shall be an
                                              officer from the State Civil
                                              Services equivalent in rank to
                                              that of the Additional District
                                              Magistrate, member;





                                            22 / 60                       CRA/395/2015

                                                (c)    one     person  having
                                                knowledge of Muslim law and




                                                                                       
                                                jurisprudence,        Member;
                                                and the appointment of every
                                                such person shall be made




                                                               
                                                either    by    name  or   by
                                                designation."


Perusal of Section 83(1) of the Principal Act shows that the

Tribunal constituted by the State government by issuing

notification in the Official Gazette was empowered to determine

any dispute, question or other matter relating to a waqf or waqf

property under the Act.

ig As against this, perusal of amended

section 83(1) shows that the Tribunal constituted by the State

Government by issuing notification in the Official Gazette is

empowered to determine any dispute, question or other matter

relating to eviction of a tenant or determination of rights and

obligations of the lessor and the lessee of such property, in

addition to dispute relating to a waqf or waqf property. In other

words, width and amplitude of the Tribunal's power is enlarged by

amended Section 83(1).

35. Perusal of Section 83(4) of the Principal Act, the Tribunal

consisted of one person who shall be a member of the State

Judicial Service holding rank, not below that of a District,

Sessions or Civil Judge, Class-I and the appointment of every

such person may be made either by name or by designation.

Perusal of section 83(4) of the Amended Act shows that Tribunal

23 / 60 CRA/395/2015

shall consist of (a) one person, who shall be a member of the

State Judicial Service holding a rank, not below of a District,

Sessions or Civil Judge, Class-I, who shall be the Chairman; (b)

one person, who shall be an Officer from the State Civil Services

equivalent in rank to that of the Additional District Magistrate,

member; (c) one person having knowledge of Muslim law and

jurisprudence, member; and the appointment of every such

person shall be made either by name or by designation. It is not

in dispute that by Notification dated 29.10.2013 published in the

Gazette of India, Extraordinary, Part II-Section 3- sub-section (ii),

in exercise of the powers conferred by sub-section (2) of Section

1 of the Amendment Act, Central Government appointed the 1 st

day of November, 2013 as the date on which the provisions of

the Amendment Act shall come into force.

36. Section 112 of the Act provides for repeal and savings and

reads thus :

"112. Repeal and savings.-- (1) The Waqf Act, 1954 (29 of 1954) and the Waqf (Amendment) Act, 1984 (69 of 1984) are hereby repealed.

(2) Notwithstanding such repeal, anything done or any

action taken under the said Acts shall be deemed to have been done or taken under the corresponding provisions of this Act.

(3) If, immediately before the commencement of this Act, in any State, there is in force in that State, any law which corresponds to this Act that corresponding law shall stand repealed:

Provided that such repeal shall not affect the previous

24 / 60 CRA/395/2015

operation of that corresponding law, and subject thereto, anything done or any action taken in the exercise of any

power conferred by or under the corresponding law shall be deemed to have been done or taken in the exercise of the powers conferred by or under this Act as if this Act was in

force on the day on which such things were done or action was taken."

37. Perusal of sub-section (1) of Section 112 shows that the

Waqf Act, 1954 (29 of 1954) and the Waqf (Amendment) Act,

1984 (69 of 1984) are repealed. Sub-section (2) thereof lays

down that notwithstanding such repeal, anything done or any

action taken under the said Acts shall be deemed to have been

done or taken under the corresponding provisions of the Act. Sub

section (3) thereof lays down that if, immediately before the

commencement of this Act, in any State, there is in force in that

State, any law which corresponds to this Act, that corresponding

law shall stand repealed: provided that such repeal shall not

affect the previous operation of that corresponding law, and

subject thereto, anything done or any action taken in the exercise

of any power conferred by or under the corresponding law shall

be deemed have been done or taken in the exercise of the

powers conferred by or under the Act as if the Act was in force

on the day on which such things were done or action was taken.

38. Section 113 deals with power to remove difficulties and

reads thus:

"113. Power to remove difficulties.-- (1) If any difficulty arises in giving effect to the provisions of this Act, the

25 / 60 CRA/395/2015

Central Government may, by order, not inconsistent with the provisions of this Act, remove the difficulty:

Provided that no such order shall be made after the expiry of the period of two years from the commencement of this Act.

(2) However, order made under this section shall be laid, as soon as may be after it is made, before each House of Parliament."

39. It is also not in dispute that there is no transitional

provision empowering a single member Tribunal as per section

83(4) of the Principal Act to continue with the proceedings till

such time, the Tribunal is constituted as per amended Section

83(4). Section 6 of the General Clauses Act, 1897 deals with

effect of repeal and reads as under:

"6. Effect of repeal. - Where this Act, or any Central Act or Regulation made after the commencement of this Act,

repeals any enactment hitherto made or hereafter to be made, then, unless a different intention appears, the repeal

shall not-

(a) revive anything not in force or existing at the time at which the repeal takes effect; or

(b) affect the previous operation of any enactment so repealed or anything duly done or suffered thereunder; or

(c) affect any right, privilege, obligation or liability acquired, accrued or incurred under any enactment so repealed; or

(d) affect any penalty, forfeiture or punishment incurred in respect of any offence committed against any enactment so repealed; or

(e) affect any investigation, legal proceeding or remedy in respect of any such right, privilege, obligation, liability, penalty, forfeiture or punishment as aforesaid,

and any such investigation, legal proceeding or remedy may

26 / 60 CRA/395/2015

be instituted, continued or enforced, and any such penalty, forfeiture or punishment may be imposed as if the repealing

Act or Regulation had not been passed."

40. Section 24 thereof provides for continuation of orders

issued under enactments repealed and reenacted and reads

thus:

"24 Continuation of orders, etc., issued under enactments repealed and re-enacted. - Where any [Central Act] or Regulation, is, after the commencement of this Act, repealed

and re-enacted with or without modification, then, unless it is otherwise expressly provided any [appointment notification,] order, scheme, rule, form or bye-law, [made

or] issued under the repealed Act or Regulation, shall, so far as it is not inconsistent with the provisions re-enacted, continue in force, and be deemed to have been [made or]

issued under the provisions so re-enacted, unless and until it is superseded by any [appointment notification,] order, scheme, rule, form or bye-law, [made or] issued under the provisions so re-enacted [and when any [Central Act] or Regulation, which, by a notification under section 5 or 5A of

the Scheduled Districts Act, 1874, (14 of 1874) or any like law, has been extended to any local area, has, by a

subsequent notification, been withdrawn from the re- extended to such area or any part thereof, the provisions of such Act or Regulation shall be deemed to have been repealed and re-enacted in such area or part within the

meaning of this section]".

41. Mr. Khan relied upon Full Bench decision of Andhra Pradesh

High Court in the case of Muslim Minority Front (supra) and in

particulars paragraphs 10 to 13. In that case, the Government of

Andhra Pradesh issued G.O.M. No. 74 on 26.8.1994 and G.O.M.

No.75 on 30.8.1994 constituting the Board under the Waqf Act,

No.29 of 1954 comprising respondents no.4 to 13. Writ Petitions

were instituted challenging the appointments on various

27 / 60 CRA/395/2015

grounds. A learned Single Judge allowed the writ petitions and

respondents no.4 to 13 ceased to hold office with effect from

10.4.1995. On the same day, Minorities Welfare (Waqf-I)

Department issued G.O.M. No.41 and appointed Special Officer

under section 64(2)(b) of the Waqf Act, 1954. The Special Officer

assumed charge on 10.4.1995 itself. The Government of India,

vide Gazette No.65, Extraordinary Part-II, dated 22.11.1995,

promulgated Act No.43 of 1995 (Principal Act), which repealed

the Waqf Act, 1954 and the 1984 Amendment Act but saved,

however, anything done or any action taken under the said Acts.

The Principal Act came into force in the State of Andhra Pradesh

with effect from 1.1.1996. Aggrieved by the decision of the

learned Single Judge, Writ Appeals were filed. The same were

decided on 17.1.1996, that is to say, after coming into force of

the Principal Act on 1.1.1996. It appears that the parties before

the Division Bench did not bring to the notice of the court that

the Waqf Act, 1954 was replaced by Waqf Act of 1995 which

received the assent of the President of India on 22.11.1995 and

was brought into force with effect from 1.1.1996.

42. Section 10(1) of the Waqf Act, 1954 contemplated

establishment Boards consisting of eleven Members with a

Chairman elected by the members from amongst themselves.

Section 11 provided for appointment of members by the State

Government by notification in the Official Gazette from any one

28 / 60 CRA/395/2015

or more persons from categories (a) to (d). Section 12 laid down

that the members of the Board shall hold office for five years

provided that a member shall, notwithstanding the expiration of

his term of office, continue to hold office until the appointment of

his successor is notified in the Official Gazette. Section 11 of the

Waqf Act, 1954, however, was sought to be omitted and

substituted by a new provision by Act 69 of 1984 which Act,

however, although received the assent of the President of India,

was not brought into force in all the aspects in the State of

Andhra Pradesh. Section 11 of the Waqf Act, 1954 continued to

hold field notwithstanding the amendment by Act 69 of 1984 in

the State. The Principal Act was brought into effect in the State

on and from 1.1.1996. Section 13 provided for incorporation of

the Board of Waqfs. On 6.3.1996, notification was issued by the

State Government establishing Andhra Pradesh Waqf Board with

effect from 6.3.1996. The Full Bench observed in paragraph 7

that the Board under the Waqf Act, 1995 has a different

composition from the Board under the Waqf Act, 1954. In

paragraph 10, the Full Bench posed a question as to what is the

date of the enforcement of the Waqf Act, 1995? Is it the date

when the Act is notified after receiving the assent of the

President for being enforced in the State? or is it the date when

notification under Section 13 of the New Act is issued? or will it

be a later still when notification under section 14(9) of the New

29 / 60 CRA/395/2015

Act is issued?

43. In paragraph 11, the Full Bench observed that Notification

Under Section 1(3) of the Wakf Act, 1995 is the beginning of the

enforcement of the Act in the State. Establishment of the Board

of Wakf under such name as may be specified in the notification

in the official gazette by the State Government is the expression

of intention to have the Board established. The Board cannot,

merely because the notification is issued in this behalf Under

Section 13 of the Wakf Act, 1995, function unless such individuals

who constitute the Board as members are appointed. Members

can be officially appointed by the notification in the official

gazette by the State Government under Section 14(9) only after

they are elected or nominated, as the case may be, in

accordance with the provisions under Section 14(1) of the Wakf

Act, 1995. The process, thus, started by the notification Under

Section 13 of the Act has to be completed by the elections and

nominations of the members of the Board and once they are

elected or nominated the Board will stand fully ready to function.

44. In paragraph 12, it was observed that since the Act has

come into force and the State Government has made its

intentions clear by issuing the notification Under Section 13

thereof that the Wakf Board shall be one as envisaged under it

and it alone shall be regularizing the administration of the

properties and other religious affairs attendant to the wakf, the

30 / 60 CRA/395/2015

Full Bench observed that it has no reason to think that the State

Government is not serious and it shall not proceed to complete

the composition of the Board under Section 14(1) of the Act and

no sooner the composition is complete, appoint the members by

issuing necessary notification under Section 14(9) of the Act.

45. In paragraph 13 the Full Bench noted that the assurance

given by the learned Advocate-General that the process of the

composition of the Board will be completed by June, 1996 and

the new Board will be in a position to function from July, 1996.

Learned counsel for respondents no. 4 to 13 stated that

respondents no. 4 to 13 will co-operate and in no manner do

anything which will defeat or delay the appointment of the

members of the Board under the new Act.

46. The Full Bench further observed in paragraph 13 that

unless notification under section 14(9) is issued and members of

the Board are appointed, the Board appointed under the Waqf

Act,1954 shall survive the notification under section 1(3) of the

Act and the notification under section 13 of the Waqf Act, 1995

but shall cease and all members of the Board appointed under

Section 11 of the Waqf Act, 1954 shall vacate their office the

moment notification under section 14(9) of the Waqf Act, 1995 is

issued. They can hold the office,thus, pursuant to the judgment

in Writ Appeal No.401 of 1995 and batch until the composition of

the Board under the Waqf Act, 1995 is completed, but not a day

31 / 60 CRA/395/2015

more. The new Board shall assume office on the appointment of

the members thereof and the members appointed under section

11 of the Waqf Act,1954 shall have no claim whatsoever for any

office in the Board. The Full Bench issued the direction to State

Government to complete the formalities as contemplated under

section 14(9) of the new Act by 30.6.1996. Further direction was

issued to the effect that consequent upon the notification under

section 14(9) of the Waqf Act,1995, respondents 4 to 13 shall

vacate their office. In my humble opinion, the decision of the

Full Bench of the Andhra Pradesh High Court, with very great

respect, is in tune with Section 12 of the Waqf Act, 1954 that laid

down that the members of Board shall hold office for five years

provided that a member shall, notwithstanding the expiration of

his term of office, continue to hold office until the appointment of

his successor is notified in the Official Gazette. The said decision

has no application to the facts of the present case.

47. In the case of P. Rama Rao (supra), the suit was instituted

on 6.11.1996 for ejectment and recovery of mesne profits in the

city Civil Court. The trial had commenced and PW 1 was

examined. At that stage, petitioners-defendants raised an

objection that the suit cannot be continued in the civil Court in as

much as the civil Court has no jurisdiction to deal with the matter

falling within the purview of Waqf Tribunal constituted under the

Act. The learned trial Judge rejected the objection on the basis of

32 / 60 CRA/395/2015

circular of the High Court dated 13.7.1999 which provided that

suits or other proceedings involving determination of disputes or

question relating to waqf or waqf property or other matters filling

within the purview of the waqf Tribunal cannot be entertained by

the civil courts, when once the waqf Tribunal is constituted. The

High Court of Andhra Pradesh directed all the civil Courts in the

State to return the plaints/petitions instituted on or after

1.7.1997, so as to enable the parties to present them before the

Andhra Pradesh Waqf Tribunal,Hyderabad, after giving notice to

counsel and heard them if there is any dispute as regards the

maintainability of the suit and then take appropriate steps. In

that case, the State government constituted Tribunal vide order

dated 20.6.1997 with effect from 1.7.1997. A Judicial Officer of

the rank of District Judge was posted sometime later and the

Tribunal started functioning. The question that was posed before

the Division Bench was as regards the position of the suits or

other proceedings instituted between 1.1.1996 and 30.6.1997. In

paragraphs 5 and 6 of that report, it was observed thus:

"5. It is true as pointed out by the learned Additional

Advocate-General and also the learned Counsel for the petitioners, on the plain language of Section 85, the bar against the entertainment of suit seems to arise on and from the date of the commencement of the Act. The moment the Act came into force, the bar operates, prim facie. The fundamental postulate of Section 85 read with the other relevant provisions is that the Wakf Tribunal shall be a substitute for the civil Courts in respect of matters required to be dealt with by the Tribunal under the Act. The Scheme of the Actcontemplates and unfolds the intention of the

33 / 60 CRA/395/2015

Legislature in clearest terms that the obliteration of the jurisdiction of the civil Court and the creation of the Tribunal

to take over the exclusive jurisdiction confided to it is a simultaneous process. No vacuum or hiatus could have been intended by the Legislature. The delay in the constitution of

the Tribunal just as it has happened in this State, would not have been foreseen by the Legislature. Surely, it could not have been the intention of the legislature that the existing remedy or recourse to civil Court should be extinguished as a first step and that remedy should be made available only

when the Wakf Tribunal is set up. What should be the remedy of the aggrieved party or Institutions of Wakf during the intervening period? Should they indefinitely wait in order to pursue their remedy till the State Government issues a

notification constituting the Tribunal? In the instant case, the Tribunal was constituted 1 1/2 years after the Act came into force which is fairly a long period. If the aggrieved persons

or Institutions are left without any remedy to move the Court or a judicial body during this period, absurd and unintended results would follow. Such consequences are manifestly

contrary to the legislative intention. Not only that, even the provision i.e.. Section 85would be vulnerable to attack on the ground of infringement of Article 14 inasmuch as a particular class of litigants would be left without remedy to prevent invasion of their rights recognised by law on account

of sheer delay in constitution the Tribunal. Obviously, such construction should be avoided. Literal interpretation should

yield to purposive construction and a construction which preserves the Constitutionality of the provision. The fact that the provision for transfer of cases from the civil Court to the Wakf Tribunal is not provided for in the Act is also a pointer

to the legislative intention that the suits filed earlier to the constitution of the Tribunal shall continue to be dealt with by the civil Court. We are therefore of the view that in the interests of imparting rationality to the provision and accomplishing the Legislative object, Section 85 has to be qualified by the words "after the constitution of the Tribunal"

immediately after the words "should lie". No doubt by doing so, the literal construction is eschewed and certain words which are really implicit are read into the section. But such reading and interpretation is not an impermissible exercise. As long back as in 1955, the Supreme Court in Tirath Singh v. Bachittar Singh, (1955) 2 SCR 457, laid down that in order to avoid absurd and anomalous consequences, there could be addition or modification of the words.

6. The addition of qualifying words as mentioned supra

34 / 60 CRA/395/2015

would result in reading down the wide sweep of the embargo laid down in Section 85. Reading down a legal provision to

save it from unconstitutionality or unjust or absurd consequences or even to make it sub-serve its avowed purpose has now come to be recognised as an effective tool

of statutory interpretation. To cite a few recent examples of such reading down, we may refer to the decisions in Dy CTO v. Coromandal Pharmaceuticals, (1997) 2SCR 1026, B.R. Enterprises v. State of Uttar Pradesh, (1999) 2SCR 1111, Madan Sigh v. Union of India,AIR 1999 SC 3378. In

Sunil Batra v. Delhi Administration, AIR 1978 SC 1675, the rule of reading down and reading wide was acclaimed as an integral part of interpretational engineering.

I will deal with this judgment a little later. Suffice it to say, at this

stage, that the controversy raised therein is similar to the

controversy raised in the present Application. It also supports the

contention of Mr. Muchhala. I respectfully agree, albeit for

different reasons, with the view expressed by the Division Bench

that so long as the Tribunal is not constituted in terms of

amended section 83(4), notwithstanding Section 85, Civil Court

will have jurisdiction to entertain and try the suit till such time

the Tribunal is constituted in terms of amended Section 83(4).

48. In the case of Mirza Khusru Ali Baig (supra), the learned

Single Judge of Andhra Pradesh High Court considered the

amended Sections 83(4) and 85 as also the decision of Division

Bench of Andhra Pradesh High Court in the case of P. Ramrao

(supra). The learned Single Judge reproduced paragraphs 5 and

6. The learned Single Judge also considered the decision of Full

Bench of Andhra Pradesh in Badarla Suryakumari Vs. Badarla

Vamana Murthy, A.I.R. 2010 Andhra Pradesh 209 (F.B.). The Full

35 / 60 CRA/395/2015

Bench opined that the Division Bench in P. Rama Rao (supra) has

laid down the correct law and that it requires no reconsideration.

After considering these decisions, the learned Single Judge noted

that after that decision, a significant change took place, namely

that the Waqf Tribunal, as envisaged under section 83(4) of the

Principal Act, has come in place and the Civil Court's jurisdiction

has been excluded since then and it was observed thus :

"In the instant case, an analogous situation has been repeated with the only difference that the one-man Wakf Tribunal created under the principal Act stands in the place

of civil court. In P. Rama Rao (3-supra), the Division Bench, in unequivocal terms held that till such time as the Wakf Tribunal is constituted, the Civil Court must be allowed to

entertain disputes as there can be no void in the matter of availment of remedies by aggrieved parties. After the said decision, a significant change has taken place, namely, that the Wakf Tribunal, as envisaged under Section 83(4) of the parent Act, has come in place and the Civil Court's

jurisdiction has been excluded since then. Drawing the analogy of the case in P. Rama Rao (3-supra), the Tribunal

which was constituted under the parent Act shall be permitted to deal with the disputes till the Wakf Tribunal is reconstituted under the provisions of the Amendment Act. It will be anomalous to revert to the Civil Court's

jurisdiction to decide the disputes falling under the parent Act once again at this length of time. The Parliament would not have visualised repetition of the same situation as prevailed for nearly 1½ years after coming into force of the parent Act, during which period no Tribunal was constituted. Unfortunately, the State Government has not,

so far, constituted the Wakf Tribunal in accordance with the Amendment Act. As held by the Division Bench in P. Rama Rao (3-supra), no vacuum or hiatus would have been intended by the Legislature. The Division Bench has relied upon the Judgment in Deputy C.T.O. Vs. Coromandal Pharmaceuticals, B.R.Enterprises Vs. State of Uttar Pradesh, and Madan Singh Vs. Union of India wherein it was held that a statutory provision needs to be read down in order to save it from being unconstitutional or unjust or resulting in absurd consequence or even to make it sub-serve its avowed

36 / 60 CRA/395/2015

purpose. As noted hereinbefore, to hold that an aggrieved party has to approach the civil court till

reconstitution of the Wakf Tribunal, would be to act contrary to the object with which Sections 83(4) and 85 of the Parent Act have been envisaged.

For the above mentioned reasons, I have no hesitation to hold that even in the absence of a transitional provision, the existing Tribunal under the parent Act shall continue to have jurisdiction to decide the disputes till

reconstitution of the Wakf Tribunal in accordance with the provisions of the Amendment Act."

The learned Single Judge observed that even in the absence of a

transitional provision, the existing Tribunal under the Principal Act

shall continue to have jurisdiction to decide the disputes till

reconstitution of the Waqf Tribunal in accordance with the

provisions of the Amendment Act. With very great respect, I do

not subscribe to the view expressed therein. I respectfully differ

with that view for the reasons to be stated shortly hereinafter.

49. In the case of N.V.Ali Akbar (supra), Division Bench of

Kerala High Court, somewhat came to similar conclusion. It was

held that it is clear legislative material to infer that the

constitution of the Tribunal by notifications under the parent Act

(Principal Act) shall continue to be in vigour notwithstanding the

amendments, and, modifications if any, to the constitution of

Tribunal in terms of the amendments to the parent Act by the

amending Act, would become operational only if and when such

compositions are notified in conformity with the amended section

83(4). In other words, the Division Bench of Kerala High Court

37 / 60 CRA/395/2015

held that the single member Tribunal constituted under Section

83(4) of the Principal Act will have jurisdiction to entertain and

try the disputes under section 83(1) even after Amendment Act

came into force with effect from 1.11.2013 as the notification as

per amended Section 83(4) of the Act is not issued constituting a

three member Tribunal. In paragraph 8 of that report, it was

observed thus:

"8. We now proceed to notice as to what is happening as of now, as regards the Wakf Tribunals. In 2012, a question arose as to whether an officer who is put in charge of a

Tribunal by the High Court or who is covered by general transfer orders issued by the High Court and posted to man the Tribunal has to be further energised by a notification of

the State Government to act, function and discharge the functions of the Tribunal. The situation was one of stalemate owing to the delay in issuing government notifications. The constitutional and statutory situation therefore became focal issues and it was held that government notifications were

not necessary in such situations. It was therefore declared by this Court that following general transfers and other

transfer orders of judicial officers of the subordinate judiciary from time to time, the person manning any Wakf Tribunal, on transfer, will hand over charge as may be ordered by the High Court in its proceedings on the

administrative side and such handing over charge is sufficient to clothe the person put in charge of the Tribunal to discharge all functions and powers of the Tribunal in terms of the provisions of the Act. See - Abdulla Shahul Hameed v. State of Kerala [2012 (3) KLT 324]."

I respectfully agree with the Division Bench in so far as paragraph

8 is concerned. However, in paragraphs 9 and 12, the Division

Bench observed thus:

"9. The amending Act has changed only the composition of the Tribunal as provided in sub-section 4 of section 83 of the parent Act. The amendment made to sub-section 1 of

38 / 60 CRA/395/2015

section 83 only enlarges the subject matter jurisdiction. For all other purposes, it continues to be what it was before the

amendment. Though the amending Act has enlarged the subject matter jurisdiction of the Tribunal and has modified the composition of the Tribunal by the amendment to sub-

section 4 of section 83, there is no transitory or other provision in the amending Act which deals with matters pending before the Tribunal as it stands under the parent Act, until the composition of the Tribunal gets modified, through statutory notifications, in terms of the amended

provisions. This is clear legislative material to infer that the constitution the Tribunal by notifications issued under the parent Act shall continue to be in vigour notwithstanding the amendments, and, modifications if any to the constitution of

the Tribunal in terms of the amendments to the parent Act by the amending Act, would become operational only if and when such compositions are notified in conformity with the

amended section 83(4). As already noted, this can be done only after the rules are prescribed and made in accordance with law, by the State Government and infrastructure is

provided, without tinkering with the existing judicial establishment, and, to the satisfaction of the High Court, since any modification of the constitution in terms of the amended section 83 (4) would call for the deputation of a judicial officer from the State Judicial Service. Therefore, any

Tribunal already notified under the provisions of the parent Act would continue to stand with authority, and, with

enlarged subject matter jurisdiction in terms of the amendment to sub-section 1 of Section 83, however that, the composition of the Tribunal cannot be modified except by a notification in terms of the amended sub-section 4 of

that section.

12.The conclusion of the aforesaid discussion is that all Tribunals exercising functions under the Act before its amendment will continue to do so, taking it that their subject matter jurisdiction has been enlarged in terms of

what is provided as per the amended sub-section 1 section 83 of the Act. They have to necessarily follow the declaration and directions contained in Abdulla Shahul Hameed's case (supra) for all intents and purposes. They shall not wait for any recomposition of the Tribunal in terms of subsection 4 of section 83 of the Act, as amended, unless they are notified by the High Court to do so, on fulfilment of the conditions precedent for operating any composition of Tribunal in terms of the amended provisions, as explained above and declared hereby."

39 / 60 CRA/395/2015

I respectfully disagree with the view expressed therein for the

reasons to be indicated shortly hereinafter. The decision in the

case of N.V.Ali Akbar (supra) was followed by Division Bench of

Kerala High Court in the case of K.K.Kunhi Muhammed Vs. State

of Kerala, MANU/KE/0872/2014.

50. In the case of Umar Jusuf Munjawat (supra), the learned

Single Judge of Gujarat High Court referred to the decision of the

Andhra Pradesh High Court in Mirza Khusru Ali Baig (supra). In

paragraph 33, the learned Single Judge held that it cannot be

considered that the Tribunal functioning under the unamended

provisions of section 83(4) is a Tribunal without jurisdiction, even

though its constitution was legal and valid at the relevant point of

time. In other words, the learned Single Judge held that the order

passed by the single member Tribunal cannot be faulted on that

ground.

51. In that case, the petitioner-appellant had instituted

Regular Civil Suit No.270 of 2006 in the Court of Civil Judge, Sr

Dn., Jamner for determination of disputed questions relating to

waqf property. The suit was converted as Waqf Appeal no.1 of

2012 vide order dated 28.12.2006 passed in Spl. Civil Application

No.26010 of 2006. The petitioner filed application dated

25.3.2014 at Exhibit 89 and contended that as the Tribunal is not

constituted a s per amended Section 83(4) any order made by

40 / 60 CRA/395/2015

the learned Judge would be an order without jurisdiction as a

Tribunal as not constituted as per the amendment. It was

therefore prayed that the proceedings of the appeal be stayed

until the constitution of the Tribunal as per the amended section

83(4). The application was rejected on 15.4.2014 giving rise to

filing of the petition. The learned Single Judge considered the

provisions of the principal Act as also Amendment Act. In

paragraph 17, it was observed that the application dated

25.3.2014 was moved after amendment came into effect and the

impugned order was passed on 15.4.2014 after the amended

provisions had became applicable. In paragraph 18, the learned

Single Judge posed a question as to whether an order passed by

the Tribunal constituted under provision in the appeal preferred

can be said to be an order without jurisdiction pending its

reconstitution as per the amendment.

52 In my humble opinion, the attention of the learned Single

judge was not invited to Section 6 of the General Clauses Act,

1897 and in particular clause (e) thereof. Section 6(e) lays down

that where this Act or any Central Act or Regulation made after

the commencement of this Act, repeals any enactment hereto

made or hereafter made, unless different intention appears,

repeal shall not affect any investigation, legal proceedings or

remedy in respect of any right, obligation, liability, penalty,

forfeiture, punishment aforesaid and any such investigation,

41 / 60 CRA/395/2015

proceedings, may be instituted, continued or enforced and any

such penalty, forfeiture or punishment may be imposed as if

repealing Act or Regulation has not been passed. As also noted

earlier in that case, the suit was instituted in the year 2006, that

is to say, prior to coming into force the Amendment Act in the

State of Gujarat. In the State of Gujarat the Amendment act

appears to have come into force with effect from 23.9.2013. In

my humble opinion, Section 6 of the General Clauses Act, 1897

was complete answer to the controversy raised before the

learned Single Judge. I, therefore, respectfully differ from the

view expressed by the learned Single Judge of Gujarat High Court

in the case of Umar Jusab Munjavar (supra)

53. The moot question is whether the single member Tribunal

has jurisdiction to entertain and try the dispute and whether the

jurisdiction of the Civil Court is barred in view of Section 85. In

my opinion, so long as the State Government does not issue

notification under section 83(1) and constitutes a three member

Tribunal under the amended Section 83(4) of the Act, the Civil

Court's jurisdiction is not excluded for the following reasons.

54. Somewhat similar question was considered by the Full

Bench of this Court in the case of Raje Vyankatrao Jagjivanrao

Deshmukh Vs Shitalprasad, LXVII (1965) Bombay Law Reporter

868. In that case, one Raje Vyankatrao Jagjivanram Deshmukh

had instituted suits against (1) Ratan Soba in regard to survey

42 / 60 CRA/395/2015

no. 17/1 and (2) Sitalprasad Sivnath in respect of survey no.23/7,

situate at Mouza Darati. The suits were instituted for possession

of these lands and eviction on the basis of the plaintiff's title to

them. The plaintiff alleged that defendants in the two suits were

trespassers and had taken possession forcibly. The defendants

contended that each of them was a tenant and had acquired

protected status by virtue of the Berar Regulation of Agricultural

of Leases Act,1951. Both the defendants set up plea of an oral

agreement of lease alleged to have been entered into with the

plaintiff in the year 1952-53. The defendants raised plea that the

civil court had no jurisdiction to decide the suit until the question

whether they were lessees, was decided by the Revenue

Officers.

55. On 15.11.1951, by virtue of Section 1(3), the Berar

Regulation of Agricultural Leases Act, 1951 was brought into

force. In that Act, as originally enacted, Section 16 provided

thus:

"No civil Court shall entertain any suit instituted to obtain a decision on any matter which a Revenue Officer is by or under this Act, empowered to determine, decide or dispose

of".

Section 2(j) defines the expression "Revenue Officer" which reads

thus:

"Revenue Officer in any provision of this Act means such Revenue Officer appointed under the Barer Land Regulation Code,1958, as the State Government may, by notification, direct or discharge the functions of a Revenue Officer under

43 / 60 CRA/395/2015

that provision".

56. On 29.1.1952, the State Government issued notification

directing Revenue Officers specified in column (1) of the table

below shall discharge the functions of a Revenue Officer under

the provisions of sections specified in the corresponding entries

in column no.2 thereof.

                                         TABLE




                                                  
    Revenue Officers                          Section
         (1)                                  (2)
    Deputy Commissioners and        ig        4(2) and (4)
                                              8(1), (2) and (3);
    Sub-Divisional Officers.                  9(3), (4) and (6);
                                              10(2),(3),(5)
                                  
                                              and (6); 11(1)
                                              and(2); 14;19(1),
                                              (2) and (3),
    Deputy Commissioners.                     15(1) and (5)
        


                            By order of the Governor, Madhya Pradesh,
     



                            B.L.PANDEY,Secy.


57. Perusal of the notification indicates that Section 16 was

not mentioned. On 28.12.1953, Section 16 was amended.

Amended Sections 16-A and 16-B read thus:-

"16-A. (1) Whenever any question as is referred to in section

16 arises before a Civil Court in any suit or proceeding, the Court shall, unless such question has already been determined by a Revenue Officer, refer the question to the Revenue Officer for decision and shall stay the suit or proceeding so far as it relates to the decision of such question.

(2) The Civil Court shall accept the decision of the Revenue Officer on the question and decide the suit or proceeding before it accordingly.

44 / 60 CRA/395/2015

16-B. Except as otherwise provided in this Act, no Civil Court

shall entertain any suit instituted, or application made, to obtain a decision or order on any matter which a Revenue Officer is by or under this Act, empowered to determine,

decide or dispose of."

58. The Full Bench dealt with argument of the defendants that

the words "under that provision" appearing in Section 2(j) mean

"under the Berar Land Revenue Code". The Full Bench held that

the argument that the words "under that provision" mean the

Land Revenue Code, is devoid of any merit. The definition

contained in Section 2(j) is also clear and unambiguous. A plain

reading of it leaves no doubt that the words 'under that provision'

refer to the opening words in the definition "in any provision of

this Act". In other words, reference to a Revenue Officer in any

provision of the Act is in reference to that officer who is directed

by the State Government to discharge the functions of a Revenue

Officer under that particular provision. It follows that before a

Revenue Officer appointed under the Code can discharge

functions under any provisions of the Act, it is necessary that he

must be empowered by the State Government to discharge those

functions.

59. The Full Bench noted that no officer was empowered to

discharge the functions of a Revenue Officer under section 16 by

issuing a notification. There was, therefore, no revenue officer

who can decide any question as is referred to in Section 16. In

45 / 60 CRA/395/2015

the absence of such an officer, there is no one to whom the Civil

Court can refer the question for a decision under subsection (1)

of Section 16-A. The legislature has, no doubt, provided for a

special tribunal to decide the questions as are referred to in

Section 16. Having made provision for a special Tribunal, the

legislature has deprived the Civil Court of its jurisdiction to

decide such questions. But where no such Tribunal has been

constituted, the special remedy provided is not available and

cannot be resorted to. There being no Revenue Officer to whom

the Civil Court can refer question, sub-section (1) of section 16-A

cannot be given effect to. The Full Bench observed that

legislature could not possibly have intended that a person should

be left without any means of obtaining relief to which he may be

lawfully entitled. In such a case, therefore, the Civil Court, before

which suit is proceeding, being unable to obtain decision from a

competent Revenue Officer, is not required to stay the suit. It

must proceed to decide the issue itself and give relief and

redress to the person aggrieved. This is on the principle that if a

civil court is deprived of its jurisdiction, because the legislature

has provided for trial of the matter by a special tribunal, then if

the tribunal is not constituted, the provisions made for referring

the matter to the tribunal having become ineffective, the

aggrieved person has the right to proceed in an ordinary civil

court and the civil court will be competent to decide the matter.

46 / 60 CRA/395/2015

60. In my opinion, if a provision is made thereby jurisdiction of

the civil court is ousted and the matter is to be referred to an

authority or tribunal and if it be found that there is no such

authority or tribunal appointed or is in existence, the jurisdiction

of the Civil Court is continued. The Full Bench referred the

following decisions:

1. Tulsiram Vs Ramsingh, (1961) 64 B.L.R. 41;

2. Paika Vs Rajeshwar, (1957) N.L.J. 344 (FB). In that case,

Full Bench of this Court held that if an issue arises between

the parties whether there was a transaction which resulted

in one of the parties becoming a lessee and the lease is a

lease which falls within the Act, then that issue could only

be tried by the Revenue Officer and not by the civil Court.

The argument that no officer had been empowered to

discharge the functions of Revenue Officer under sub-

section (1) of section 16 was not advanced before the Full

Bench. Consequently, the Full Bench did not consider the

question which fell for consideration int his case.;

3. Bhima Balu Vs Basantgounda Mamggounda, 1954 (56)

Bom.L.R. 520;

4. Bharat Chandra Malti Vs. Gour Chandra Adak, A.I.R. 1953

Cal 95;

5. Krishna Chandra Vs Panchu Ghosh, AIR 1953 Cal 720;

6. Lachmi Chand Suchati Vs. Ram Pratap Chaudhry, (1934

47 / 60 CRA/395/2015

I.L.R. 14, Patna, 24 (FB);

7. Sat Narain Gurwala Vs. Hanuman Prashad, A.I.R. 1946

Lahore 85.

61. Apart from this, Section 9 of C.PC. lays down that Courts

shall (subject to the provisions herein contained) have

jurisdiction to try all suits of a civil nature excepting suits of

which their cognizance is either expressly or implied barred. It is

well settled that where statutory enactments only create right or

liability without providing forum for remedy, any person having a

grievance that he has been wronged, or his right is being

affected, can approach a Civil Court on the principle that 'where

there is right, there is remedy' (ubi jus ibi remedium). After the

commencement of the Act and before the Constitution of

Tribunal, the Civil Court will definitely have jurisdiction, since the

aggrieved party in the absence of forum, will be rendered

remediless and this is not object of the Act. It is to be noticed

that when all the litigants under common law and also under

special enactments are having fora to ventilate their grievances

and only the litigants of waqf property are left with no forum, it

amounts to violation of their fundamental rights and Section 85,

which bars the jurisdiction of Civil Courts, will be vulnerable to

attack, as observed by the Full Bench in the case of Badarla

Suryakumari (supra).

62. It is also material to note that Section 3 (q) defines the

48 / 60 CRA/395/2015

expression 'Tribunal' and reads thus:

"3. In this Act, unless the context otherwise requires,-

(q) "Tribunal", in relation to any area, means the Tribunal

constituted under sub-section (1) of Section 83 having jurisdiction in relation to that area. "

Section 85 reads thus:

"85. Bar of jurisdiction of civil courts revenue Court and any other authority.--No suit or other legal proceeding shall lie in any civil court, revenue court and any other authority in respect of any dispute, question or other

matter relating to any wakf, wakf property or other matter relating to any waqf, waqf property or other matter which is required by or under this Act to be determined by

a Tribunal."

(emphasis supplied)

63. As noted earlier, amended Section 83(1) empowers the

State Government to constitute as many Tribunals as it may

think fit for determination of any dispute, question or other

matter specified therein. Amended Section 83(4) lays down that

the Tribunal shall consist of Chairman and two members as

specified in clauses (a) to (e). Admittedly, the State Government

has not constituted Tribunal consisting of three members as per

amended section 83(4). Thus, as of today, State Government has

not constituted Tribunal as contemplated by Section 3(q) read

with amended Section 83(1) and (4). I find substance in the

submission of Mr. Muchhala that bar under section 85 of the Act

cannot be invoked in the facts and circumstances of the present

case as basically State Government has not issued notification

49 / 60 CRA/395/2015

appointing a three member Tribunal in terms of the amended

Section 83(4). The Civil Court will have requisite jurisdiction to

entertain and try the suit. In my opinion, the single member

Tribunal does not have jurisdiction to entertain and try suits or

other proceedings instituted on and after 1.11.2013. It will be a

case of lack of inherent jurisdiction.

64. In my opinion, the decision of the Full Bench of this Court

in Raje Vyankatrao Jagjivanrao Deshmukh applies on all fours to

the facts of the present case. At the costs of repetition, under

section 83(1) of the Act, the State Government constituted one

member Tribunal. Under the amendment Section 83(4), now the

Tribunal consists of multi members. Admittedly, the State

Government has not issued notification appointing a three

member Tribunal. There is also no transitional provision laying

down that so long as Tribunal is not constituted as per amended

Section 83(4), the single member Tribunal can decide the

dispute. At the same time, section 85 expressly bars the

jurisdiction of the Civil Court. In the case of P. Ramrao (supra),

the Division Bench of Andhra Pradesh High Court qualified

Section 85 by the words "after the constitution of the Tribunal"

immediately after the words "should lie". Mr. Muchhala

submitted that when the words of statute are plain and

unambiguous, one need not have recourse to a purposive

interpretation. On the other hand, Mr. Khan submitted that High

50 / 60 CRA/395/2015

Courts of Kerala, Andhra Pradesh and Gujarat were right in

adopting a purposive interpretation.

65. In the case of Shiv Shakti Co-op Housing Society (supra),

the Apex Court observed in paragraphs 19, 22 to 24 thus;

"19. It is well settled principle in law that the Court cannot

read anything into a statutory provision which is plain and unambiguous. A statute is an edict of the Legislature. The Language employed in a statute is the determinative factor of legislative intent. Words and phrases are symbols that

stipulate mental references to reference. The object of interpreting a statute is to ascertain the intention of the Legislature enacting it. (See Institute of Chartered

Accountants of India v. Price Waterhouse and Anr., (1997) 6 SCC 312) The intention of the Legislature is primarily to be gathered from the language used, which means that

attention should be paid to what has been said as also to what has not been said. As a consequence, a construction which requires for its support addition or substitution of words or which results in rejection of words as meaningless has to be avoided. As observed in Crawford v. Spooner,

(1846) 6 Moo PCC 1 : 4 MIA 179, Courts, cannot aid the Legislatures' defective phrasing of an Act, we cannot add or

mend, and by construction take up deficiencies which are left there. (See The State of Gujarat and Ors. v. Dilipbhai Nathjibhai Patel and Anr., JT[1998] 2SC 253). It is contrary to all rules of construction to read words into an Act unless it

is absolutely necessary to do so. (See Stock v. Frank Jones (Tiptan) Ltd. (1978 1 All ER 943 (HL). Rules of interpretation do not permit Courts to do so, unless the provision as it stands is meaningless or of doubtful meaning. Courts are not entitled to read words into an Act of Parliament unless clear reason for it is to be found within the four corners of the Act

itself. (Per Lord Loreburn L.C. in Vickers Sons and Maxim Ltd. v. Evans (1910) AC 444 (HL), quoted in Jamma Masjid, (SIC) v. Kodimaniaudra Deviah and Ors. AIR 1962 SC 847.

22. While interpreting a provision the Court only interprets the law and cannot legislate it. If a provision of law is misused and subjected to the abuse of process of law, it is for the legislature to amend, modify or repeal it, if deemed necessary. (See Commissioner of Sales Tax, M.P. v. Popular

51 / 60 CRA/395/2015

Trading Company, Ujjain, 2000(5) SCC 511 . The legislative casus omissus cannot be supplied by judicial interpretative

process.

23. Two principles of construction - one relating to casus

omissus and the other in regard to reading the statute as a whole - appear to be well settled. Under the first principle a casus omissus cannot be supplied by the Court except in the case of clear necessity and when reason for it is found in the four corners of the statute itself but at the same time a

casus omissus should not be readily inferred and for that purpose all the parts of a statute or section must be construed together and every clause of a section should be construed with reference to the context and other clauses

thereof so that the construction to be put on a particular provision makes a consistent enactment of the whole statute. This would be more so if literal construction of a

particular clause leads to manifestly absurd or anomalous results which could not have been intended by the Legislature. "An intention to produce an unreasonable

result", said Danackwerts, L.J. in Artemiou v. Procopiou 1966 1 QB 878 (All ER p 544 I), "is not to be imputed to a statute if there is some other construction available". Where to apply words literally would "defeat the obvious intention of the legislation and produce a wholly unreasonable result" we

must "do some violence to the words" and so achieve that obvious intention and produce a rational construction. (Per

Lord Reid in Luke v. IRC, 1963 AC 557 where at AC p. 557 (All ER p 664) he also observed: "this is not a new problem, though our standard of drafting is such that it rarely emerges".

24. It is then true that, "When the words of a law extend not to an inconvenience rarely happening, but do to those which often happen, it is good reason not to strain the words further than they reach, by saying it is casus omissus, and that the law intended quae frequentius accidunt." "But," on

the other hand," it is no reason, when the words of a law do enough extend to an inconvenience seldom happening, that they should not extend to it as well as if it happened more frequently, because it happens but seldom" (See Fenton v. Hampton (1858)11 Moo P.C. 347). A casus omissus ought not to be created by interpretation, save in some case of strong necessity. Where, however, a casus omissus does really occur, either through the inadvertence of the legislature, or on the principle quod semel aut bis exist it proetereunt legislatores, the rule is that the particular case, this left

52 / 60 CRA/395/2015

unprovided for, must be disposed of according to the law as it existed before such statute Casus omissus et oblivion

dates disposition communis juris relinquitur; "a casus omissus," observed Buller, J. in Jones v. Smart (I.T.R. 44,52), "can in no case be supplied by a court of law, for that would

be to make laws."

66. In my humble opinion, in view of the above decision as

also the decision of the Full Bench in the case of Raje Vyankatrao

Jagjivanrao Deshmukh (supra) as also Section 9 of C.P.C, it is not

necessary to qualify Section 85. In view thereof, I do not find it

necessary to adopt a purposive interpretation.

67. Mr. Khan submitted that coming into force of the Act is

one thing and enforcement of the Act is another thing. The

scheme of the Act itself contemplates that in stage-wise the Act

will be enforced. Perusal of the scheme of the Act also indicates

that it was not possible for the State Government to enforce the

Act immediately upon coming into force of the Act. But it is not

possible to accept the submission of Mr. Khan that till such time

the Tribunal is constituted in terms of the amended Section

83(4), a single member Tribunal can proceed to decide disputes

as contemplated under the amended Section 83(1). I have

already dealt with the Judgments relied upon by Mr. Khan in

support of his contentions. These judgments laid down that a

single member Tribunal can proceed to decide disputes till such

time a three member Tribunal is constituted as aggrieved party

will have no remedy. I have already held that if the Tribunal is

53 / 60 CRA/395/2015

not constituted as per the amended Section 83(4), aggrieved

party can approach Civil Court for obtaining appropriate reliefs. I

am, therefore, of the opinion that the reliance placed by Mr. Khan

on the decisions, referred to in paragraph 8, does not advance

the case of the plaintiff.

68. In the case of Mirza Khusru Ali Baig (supra), the learned

Single Judge of Andhra Pradesh High Court held that the Tribunal

constituted under the parent Act has to be permitted to deal with

the disputes till the Waqf Tribunal is reconstituted under the

provisions of the Amendment Act. It will be anomalous to revert

to the Civil Court's jurisdiction to decide the disputes falling

under the parent Act once again at this length of time. It was

further held that to hold that an aggrieved party has to approach

the civil court till reconstitution of the Waqf Tribunal, would be to

act contrary to the object with which Sections 83(4) and 85 of

the parent Act have been envisaged.

69. In the case of Umar Jusab Munjavar (supra), the learned

Single Judge of Gujarat High Court observed in paragraph 23(a)

that if it is held that the existing Tribunal duly constituted under

the parent Act has no power or jurisdiction to entertain and

adjudicate cases under the Waqf Act, until and unless it is

reconstituted, as per the amended provisions of Section 83(4),

the result that would ensure is that a large number of litigants

would be left without any remedy, as Section 85 of the Waqf Act

54 / 60 CRA/395/2015

bars the jurisdiction of the civil Court. This would give rise to

serious repercussions and have a cascading effect. A situation

would be created where litigants would be left totally without a

remedy. As a consequence, not only would the purpose of the

legislature in enacting the Waqf Act be defeated, it would also

open to flood-gates of litigation in the High Courts, leading to a

choking of the channels of the administration of justice. In

paragraph 28, it was observed that the intention of the

legislature is to see that all matters arising from disputes relating

to the Waqf Act or Waqf property should be adjudicated by a

Tribunal constituted under the Waqf Act and not by the civil

Court.

70. In the case of N.V.Ali Akbar (supra), the learned Division

Bench of Kerala High Court held in paragraph 12 that all Tribunals

exercising functions under the parent Act before its amendment

will continue to do so and shall not wait for any re-composition of

the Tribunal in terms of amended Section 83(4). I respectfully

disagree with the views enunciated in the above Judgments for

the reasons stated earlier.

71. Mr. Khan submitted that defendants no. 1 to 7 have not

raised the contention based upon amended Section 83(4) of the

Act before the Tribunal. Proviso to Section 83(9) lays down that

High Court may, on its own motion or on the application of the

Board or any person aggrieved, call for and examine the records

55 / 60 CRA/395/2015

relating to any dispute, question or other matter which

has been determined by the Tribunal for the purpose of

satisfying itself as to the correctness, legality or propriety of such

determination. He submitted that since this contention was not

raised by defendants no. 1 to 7 before the Tribunal, the Tribunal

did not determine the said issue. Defendants no. 1 to 7,

therefore, cannot agitate this ground for the first time in this

revision application. Even this Court, in exercise of powers under

section 83(9) cannot go into this question. I do not find any merit

in this submission. The question raised by defendants no. 1 to 7

is pure question of law for which no evidence is necessary. From

the material on record, it is evident that the State government

has not issued notification under amended Section 83 (1)

constituting a three member Tribunal as per amended Section

83(4). This is a clear case of lack of inherent jurisdiction.

72. Mr. Khan submitted that the Tribunal has granted ad-

interim order and, therefore, no case is made out for invocation

of revisional powers. I have already referred to findings recorded

by the Tribunal in paragraphs 32 and 34. I have also held that a

single member Tribunal has no jurisdiction to entertain and try

the dispute after coming into force of the Amendment Act with

effect from 1.11.2013. Assuming that I am wrong in holding that

a single member Tribunal has no jurisdiction and as the

contention is raised before me by Mr. Muchhala about the

56 / 60 CRA/395/2015

correctness of the impugned order, I have dealt with this only for

the sake of completeness.

73. The question whether the suit properties are wakf

properties or not, is not a pure question of law. It is a mixed

question of law and fact. Parties will have to lead evidence in

order to substantiate the respective case. For the reasons

recorded in paragraphs 32 and 34 in the impugned order, the

Tribunal has granted ad-interim order. I do not find that the

Tribunal committed any error in passing the ad-interim order. I ,

therefore, do not find that defendants no. 1 to 7 have made out

any case for interfering with the impugned order in the exercise

of revisional jurisdiction.

74. Now it is also necessary to consider the fate of suits or

other proceedings which are instituted prior to coming into force

of the Amendment Act with effect from 1.11.2013. The

legislature has not made any transitory provision. The legislature

has also not provided for transfer of suits/proceedings which are

instituted prior to 1.11.2013. In view of Section 6(e) of the

General Clauses Act, 1897, suits/proceedings instituted before a

single member Tribunal prior to 1.11.2013 shall be continued as

if Section 83(4) is not amended. In view thereof, it has to be held

that the waqf suit instituted by the plaintiff after 1.11.2013

before a single member Tribunal is not maintainable and

consequently Plaint is liable to be returned along with

57 / 60 CRA/395/2015

Applications Exhibit 19 and 30. Parties shall appear before the

Tribunal when the Tribunal will pass further orders for return of

Plaint along with Applications-Exhibit 19 and 30 for presentation

before appropriate Civil Court in the light of observations made

herein. The impugned order will have to be quashed and set

aside on the ground that it is without jurisdiction and

Applications-Exhibit-19 and Exhibit-30 filed by the plaintiff are

liable to be restored to the file. The said Applications will have to

be decided by the Civil Court after return of Plaint along with

Applications Exhibit 19 and 30, on their own merits and in

accordance with law uninfluenced by the observations made

herein.

75. In the light of the aforesaid discussion, Civil Revision

Application is allowed as under:-

1. The waqf suit instituted by the plaintiff before a single

member Tribunal is not maintainable and consequently

Plaint along with Applications-Exhibit 19 and 30 are liable

to be returned for presentation before appropriate Civil

Court. Parties shall appear before the Tribunal on 15.9.15

and the Tribunal will pass necessary orders within two

weeks from the date of appearance of the parties.

2. Impugned order passed by the Tribunal is quashed and set

aside on the ground that the said order is without

jurisdiction and Applications-Exhibit-19 and 30 filed by the

58 / 60 CRA/395/2015

plaintiff are restored to the file. The said Applications shall

be decided by the Civil Court after return of Plaint on their

own merits on the basis of material on record and in

accordance with law uninfluenced by the observations

made herein.

3. Suits or any other proceedings instituted prior to 1.11.2013

before a single member Tribunal will continue to be tried

by the said Tribunal in view of Section 6(e) of the General

Clauses Act, 1897.

4. On and after 1.11.2013, being the date when Amendment

Act came into force, a single member Tribunal has no

jurisdiction to entertain and try disputes referred in Section

83(1) of the Act. Suits or any proceedings instituted on and

after 1.11.2013 cannot be tried by a single member

Tribunal.

5. Civil Courts will have jurisdiction to entertain and try suits

or any other proceedings instituted on and after 1.11.2013

despite bar of Section 85 till such time the State

Government issues notification appointing a three member

Tribunal as per the amended Section 83(4).

6. As there is no provision for transfer of pending suits in the

Amendment Act, suits or any other proceedings, so

instituted on or after 1.11.2013, shall continue to be tried

by Civil Courts even after the State Government issues

59 / 60 CRA/395/2015

notification constituting a three member Tribunal as per the

Amended Section 83(4) unless the Central Government

intervenes as per Section 113 or the Act is suitably

amended.

7. Notwithstanding setting aside the impugned order,

Clauses (2) and (3) of operative part of the impugned order

shall remain in force for a period of six weeks from today

so as to enable the plaintiff to obtain appropriate ad-

interim, interim order from Civil Court. Continuation of the

ad-interim order shall not be treated as expression of

merits of the case either way. All the contentions in that

regard are expressly kept open.

8. Rule is made absolute in the aforesaid terms with no orders

as to costs.

   



                                                                   (R.G.Ketkar, J.)







                                    60 / 60                   CRA/395/2015

    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                CIVIL APPELLATE SIDE




                                                                           
     CIVIL REVISION APPLICATION NO. 395 OF 2015




                                                   
                                      Date of Decision :     11/09/2015

     For approval and signature:




                                                  
     The Hon'ble Mr.Justice R.G.KETKAR.


     1.   Whether Reporters of Local




                                            
     papers may be allowed to see the
     judgement ?
                             
     2. To be referred to the Reporter
     or not?
                            
     3. Whether Their Lordships wish to
     see the fair copy of the judgement?

     4. Whether this case involves   a
     substantial question of law as to
      


     the    interpretation     of  the
     Constitution of India,   1950  or
   



     any Order made thereunder?

     5.    Whether it is to be circulated to
     the Civil Judges?





     6. Whether the case involves an
     important question of law and
     whether a copy of the judgment
     should   be  sent      to Nagpur,
     Aurangabad & Goa Offices?






 

 
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 : IDRC

 
 
Latestlaws Newsletter