Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Begum Hajra Khan Riyazoddin Khan ... vs Syyed Khairunissa Begum Syyed ...
2016 Latest Caselaw 7542 Bom

Citation : 2016 Latest Caselaw 7542 Bom
Judgement Date : 21 December, 2016

Bombay High Court
Begum Hajra Khan Riyazoddin Khan ... vs Syyed Khairunissa Begum Syyed ... on 21 December, 2016
Bench: T.V. Nalawade
                                                                      953_WP691416.odt


             
                 IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                              
                            BENCH AT AURANGABAD

                             WRIT PETITION NO. 6914 OF 2016




                                                      
    Begum Hajra Khan Riyazoddin Khan
    Age: 46 years, Occu.: Mutawalli of
    Dargah Hazrat Mansoor Shah Wali




                                                     
    Through her Power of Attorney;
    Sadat Ali Khan Safdar Ali Khan
    Age: 60 years, Occu.: Pensioner,
    R/o Dautpura, Beed, Tq. & Dist. Beed.                    ..PETITIONER




                                               
                   VERSUS           
    1)  Syyd Khairunissa Begum Syyed Kadar Ali
         Age: 75 years, Occu.: Household,
                                   
         R/o Hiralal Chowk, Beed, Tq. & Dist. Beed.

    2)  Majhar Ali S. Kadar Ali
         (Died) Through L.Rs.
         


    2/a) Tahsim begum Syyed Majhar Ali
      



            Age: 48 years, Occu.: Houshold,
            R/o as above.

    2/b) Akhtar Begum Syyed Majhar Ali





            Age: 50 years, Occu.: Household,
            R/o as above.

    2/c) Syyed Rehan Ali Syyed Majhar Ali
            Age: 22 years, Occu.: Education,





            R/o as above.

    2/d) Jaya Manal Syyed Majhar Ali
            Age: 19 years, Occu.: Education,
            R/o as above.

    2/e) Syyed Sofiyan Ali Syyed Majhar Ali
            Age: 15 years, Occu.: Education,

                                          1   /  6




           ::: Uploaded on - 23/12/2016               ::: Downloaded on - 24/12/2016 01:03:03 :::
                                                                       953_WP691416.odt


            R/o as above
            (Minor: Under Guardian of R 2/a)




                                                                              
    3)  S. Julfikar Ali S. Kadar Ali
          Age: 40 years, Occu.: Trade,




                                                      
          R/o as above.

    4) Saytanarayanji Bhagirathji Lohati
         Age: Major, Occu.: Trade,




                                                     
         R/o M.I.D.C. Road,
         Opp. Samshan Bhumi,
         Tq. & Dist. Beed.                                   ..RESPONDENTS




                                              
                                        WITH
                            WRIT PETITION NO. 6659 OF 2016
                                  
    Saytanarayanji Bhagirathji Lahoti
    Age: 68, Occu.: Business,
                                 
    R/o M.I.D.C. Road, Opp. Samshan Bhumi,
    Tq. & Dist. Beed.                                        ..PETITIONER

                 VERSUS
        


    1)  Sayyed Khairunissa Begum Sayyed Kadar Ali
     



         Age: 75 years, Occu.: Household,
         R/o Hiralal Chowk, Beed, Tq. & Dist. Beed.

    2)  S. Majhar Ali S. Kadar Ali





         (Died) Through L.Rs.

    2/a) Tahsim Begum Syed Majhar Ali
            Age: 48 years, Occu.: Houshold,
            R/o as above.





    2/b) Akhtar Begum Syed Majhar Ali
            Age: 50 years, Occu.: Household,
            R/o as above.

    2/c) Syed Rehan Ali Syed Majhar Ali
            Age: 22 years, Occu.: Education,
            R/o as above.

                                         2   /  6




         ::: Uploaded on - 23/12/2016                 ::: Downloaded on - 24/12/2016 01:03:03 :::
                                                                              953_WP691416.odt




    2/d) Joya Manal Syed Mazhar Ali




                                                                                     
            Age: Major, Occu.: Education,
            R/o as above.




                                                             
    2/e) Syed Sofiyan Ali Syed Majhar Ali
            Age: Major, Occu.: Education,
            R/o as above
           




                                                            
    3)  S. Julfikar Ali S. Kadar Ali
          Age: 40 years, Occu.: Trade,
          R/o as above.                                             ..RESPONDENTS




                                                 
                                         ....
    Mr. S.S. Kazi, Advocate for petitioner.
                                  
    Mrs. M.A. Kulkarni, Advocate for Respondent Nos. 1 to 3.
    Mr. Md. Waseemullah, Advocate for Respondent No.4.
                                         ....
                                 
                                          CORAM :  T.V. NALAWADE, J.

DATED : 21st DECEMBER, 2016

ORAL JUDGMENT :

1. Rule. Rule made returnable forthwith. Heard both sides by

consent for final disposal.

2. The first proceeding is filed to challenge the order made by

Civil Judge, Junior Division, Beed on Exhibit 53 in Regular Civil Suit No.

273 of 2005. This application was filed by the third party / petitioner for

making him party defendant in the suit. It is his contention that he is

Mutawalli. The second proceeding is filed by original defendant to

3 / 6

953_WP691416.odt

challenge the order made on Exhibit 52 from the same suit. In this

application, the defendant / petitioner contended that the suit property is

Waqf property and so Civil Court has no jurisdiction and point of

jurisdiction needs to be decided as preliminary issue. Both applications

are rejected by the Trial Court.

3. The attention of this Court was drawn to the pleading in the

plaint. In plaint at paragraph no. 2, the plaintiff has mentioned Survey

No. 3 as property of Mansoor Shah Wali Dargah. This contention is

sufficient to draw some inference and then decide the point of

jurisdiction. In view of provisions of Waqf Act, 1995 and the amendments

made to it in the year 2013, the Civil Court needs to ascertain as to

whether it has jurisdiction to decide the dispute or whether only Waqf

Tribunal created under the special enactment has the jurisdiction. In such

a case and when there is pleading of aforesaid nature, it is not necessary

to record the evidence and only on the basis of pleading and some record

the point of jurisdiction can be decided.

4. Unfortunately the Civil Court has lost sight of provision of

Section 90 of the aforesaid Act which has imposed the duty on the Court

to see that in every case in which Waqf property is involved, Waqf Board

4 / 6

953_WP691416.odt

is made party. When Waqf Board is not there, Mutawalli who is approved

by the Waqf Board can intervene to protect the interest of Waqf and then

also it is the duty of the Court to see that Waqf Board is made party. The

entitlement of the petitioner to work as Mutawalli cannot be decided by

this Court or Civil Court and this claim can be considered by the Waqf

Tribunal if the matter is filed before the Waqf Tribunal. For that the Civil

Court will not have jurisdiction. However, in view of provision of

aforesaid special enactment any party interested in the Waqf can

intervene in the matter and only from that angle this Court holds that

present petitioner can be allowed to intervene in the matter.

5. Learned Counsel for petitioner from Writ Petition No. 6919/16

produced copy of citation reported as 2014 (1) Mh.L.J. 902 ( Syed Kausar

Shah Vs. Syed Gous Ahmed Shah (D) Through L.Rs. And Another ). Same

property was involved in the matter and so observations made by this

Court in the said matter are also taken into consideration.

6. In the result, both petitions are allowed. Application filed by

petitioner from Writ Petition No. 6914 of 2016 before the Trial Court to

allow him to join as defendant is allowed. However it is to be kept in

mind that he is not to be treated as Mutawalli and he can be treated as

5 / 6

953_WP691416.odt

party interested in Waqf. Similarly, the Court will be required to decide

the preliminary issue about the jurisdiction of the Civil Court and that

issue needs to be decided immediately in view of the provisions of special

enactment. Rule made absolute in those terms. Civil Court to decide the

preliminary issue within 45 days from the date of receipt of this order.

( T.V. NALAWADE, J. )

SSD

6 / 6

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter