Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Syed Zaker Syed Abul Kasim Died Thr Lrs ... vs The State Of Maharashtra Revenue And ...
2025 Latest Caselaw 5632 Bom

Citation : 2025 Latest Caselaw 5632 Bom
Judgement Date : 15 September, 2025

Bombay High Court

Syed Zaker Syed Abul Kasim Died Thr Lrs ... vs The State Of Maharashtra Revenue And ... on 15 September, 2025

2025:BHC-AUG:24721
                                                         924-WP-3735-2014.odt




                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                BENCH AT AURANGABAD

                           WRIT PETITION NO. 3735 OF 2014

          1.      Sayed Haji s/o Sayed Mustaffa
                  Age 67, Occu. Agri.,
                  R/o Udgir, Tq. Udgir, Dist. Latur.

          2.      Sayed Hashams/o Sayed Khaja
                  Age Major, Occu. Agri.,
                  R/o Udgir, Tq. Udgir, Dist. Latur.

          3.      Sayed Akbar S/o Sayed Noor
                  Died Through LR's

          3A- Syed Mujahed s/o Syed Akbar Jahagirdar
              Age 48 yrs, Occu-Agri.

          3B- Syed Nooruddin s/o Syed Akbar Jahagirdar
              Age 46 yrs, Occu-Agri.

          3C- Syed Asadulla Saber s/o Syed Akbar Jahagirdar
              Age 44 yrs, Occu-Agri and Service.

          3D- Syed Omer s/o Syed Akbar Jahagirdar
              Age 35 yrs, Occu-Agri

                  R/o Syed Chand Mohalla, Udgir,
                  Dist. Latur                            ...PETITIONERS

                  VERSUS

          1.      The State Of Maharashtra

          2.      The Deputy Collector (Atiyat) Udgir,
                  Tq. Udgir, Dist. Latur.

          3.      The Tahsildar, Udgir,
                  Tq. Udgir, Dist. Latur.

          4.      Sayed Hidayatali s/o Sayed Lal Mutavali
                  Age Major, Occu. Agri.,

          Umesh                       PAGE 1 OF 33
                                              924-WP-3735-2014.odt




        R/o Vikas nagar, Udgir,
        Tq. Udgir, Dist. Latur.

5.      Sayed Abdul Razzak Sayed s/o Sayed Mutavali
        Age Major, Occu. Agri.,
        R/o Syed Chand Darga, Udgir,
        Tq. Udgir, Dist. Latur.

6.      Hashmi Sayed Haji Sayed Lal
        (Died through LR's)

6A- Syed Irshad S/o Hashmi Sayed Haji
    Age-Major, Occu- Agri.

6B- Hashmi Akhil S/o Hashmi Sayed Haji
    Age-Major, Occu-Agri

6C- Hashmi Sayyed Jamil S/o Hashmi Sayed Haji
    Age- Major, Occu-Agri

6D- Sayed Shakil S/o Hashmi Sayed Haji
    Age- Major, Occu- Agri

6E- Hashmi Syed Khaleel S/o Hashmi Sayed Haji
    Age-Major, Occu- Agri

6F- Syed Mudassir S/o Hashmi Sayed Haji
    Age- Major, Occu-Agri

        6 A To 6 F All R/o Sayed Chand Mohalla,
        Udgir, Ta. Udgir, Dist. Latur

7.      Hashmi Muktar s/o Sayed Alimoddin
        R/o. Syed Chand Darga,
        Tq. Udgir, Dist. Latur.

8.      Syed Abdul Hag s/o Syed Nooruddin.
        Age 69 years, occ. pensioner,
        R/o Syed Chand Daryah, Nileben Ves,
        Udgir, Dist. Latur                  ...RESPONDENTS

                          ...
Mr. V. C. Solshe, Advocate for the Petitioner
Mr. S. N. Kendre, AGP for Respondent Nos. 1 to 3
Mr. S. P. Shah, Advocate for Respondent No. 4

Umesh                      PAGE 2 OF 33
                                                 924-WP-3735-2014.odt




Mr. A. S. Deshmukh, Advocate for Respondent No. 5
Mr. A. P. Bhandari, Advocate for Respondent No. 6
Mr. S. Q. Shaikh, Advocate for Respondent No. 7
Ms. A. N. Ansari, Advocate for Respondent No. 8

                             WITH
             WRIT PETITION NO. 6172 OF 2014 WITH
              CA/11432/2023 IN WP/6172/2014 WITH
                 CA/6311/2024 IN WP/6172/2014

1.Syed Zaker S/o Syed Abul Kasim
(Died through LR's)

1A. Badrunis W/o Syed Zaker,
    Age: 47 years, Occ. Agriculture
    R/o Proper Dargah Hazart Syed
    Chand, Udgir, Dist. Latur

2.      Syed Shaker s/o Syed Abul Kasim
        age: 39 yrs occu: Agril, R/o as above

3.      Syed Naser s/o Syed Abul Kasim
        age: 34 yrs occu: Agril, R/o as above

4.      Syed Zafar s/o Syed Abul Kasim
        age: 29 yrs occu: Agril, R/o as above

5.      Syed Athar s/o Syed Abul Kasim
        age: 27 yrs occu: Agril, R/o as above

6.      Syed Azhar s/o Syed Abul Kasim
        age: 37 yrs occu: Agril, R/o as above
                                            ...PETITIONERS

        VERSUS

1.      The State Of Maharashtra

2.      Syed Hidayatali s/o Sayyed Lal
        Age: 56 yrs occu: Nil,
        R/o Hashmi Manzil, Vikasnagar,
        Udgir Tq Udgir Dist. Nanded.

3.      Syed Abdul Rajjak s/o Syed Multani,
        Age: 43 yrs Occu: Nil

Umesh                      PAGE 3 OF 33
                                               924-WP-3735-2014.odt




        R/o Near Sayyed Chand Dargah,
        Udgir Tq Udgir District Nanded.

4.      Hashmi Sayyed Haji Sayyed Lal
        (Died through LR's)

4-A. Sayed Ireshad s/o Hashmi Sayed Haji,
     Age:-Major, Occ. Agri.,

4-B. Hashmi Akhil s/o Hashmi Sayed Haji,
     Age:- Major, Occ. Agri.,

4-C. Hashmi Sayyad Jamil s/o Hashmi Sayed Haji,
     Age:- Major, Occ. Agri.,

4-D. Sayed Shakil s/o Hashmi Sayed Haji,
     Age:- Major, Occ. Agri.,

4-E. Hashmi Syed Khakeek s/o Hashmi Sayed Haji,
     Age:- Major, Occ . Agri.,

4-F. Sayed Mudassir s/o Hashmi Sayed Haji,
     Age:- Major, Occ. Agri.,

        4-A to 4-F are R/o Udgir,
        Tq. Udgir, Dist. Latur

5.      Sayyed Haji s/o Sayyed Mustafa
        Age:35 yrs Occu: Nil
        R/o Sadat Nagar, Degloor Road,
        Udgir Tq Udgir District Nanded

6.      Sayyed Hasham s/o Sayyed Khaja
        Age: 37 yrs Occu: Nil R/o as above.

7.      Syed Akbar s/o Syed Nooruddin
        (Died through LR's)

7-A. Sayed Akbar s/o Syed Akbar Jahagirdar,
     Age:-Major, Occ. Agri.,

7-B. Syed Nooruddin s/o Syed Akbar Jahagirdar,
     Age:- Major, Occ. Agri.,

7-C. Sayed Asadulla@Saber s/o Syed Akbar Jahagirdar,

Umesh                      PAGE 4 OF 33
                                                 924-WP-3735-2014.odt




        Age:- Major, Occ. Agri.,

7-D. Syed Omar s/o Syed Akbar Jahagirdar,
     Age:- Major, Occ. Agri.,

        7-A to 7-D are R/o Syed Chand Mohalla Udgir
        Tq. Udgir, Dist. Latur

8.      Hashmi Mukhtar s/o Sayyed Alimuddin
        Age: 40 yrs, Occu: Nil, r/o as above.

9.      Tahsildar,
        Tahsil Office, Udgir,
        Tq Udgir, District Nanded.          ...RESPONDENTS

                           ...
Mr. G. R. Syed, Advocate for the Petitioners
Mr. S. N. Kendre, AGP for Respondents/State
Mr. A. S. Deshmukh, Advocate for Respondent No. 3

                             WITH
                WRIT PETITION NO. 4957 OF 2014

Hashmi Syed Haji Syed Lal
Since Deceased Through LRs,

1-A) Ather Syed Haji Hashmi
     Died Through LRs,

1-A-i) Syeda Asra Ather Hashmi
     Age: 48 Years, Occu. Housewife

1-A-ii) Hashmi Syed Abrar Ather
     Age: 26 Years, Occu. Labour

        Both (1-A-i) & (1-A-ii)
        R/o.: Syed Chand Mohalla,
        Udgir, Tq. Udgir, Dist. Latur

1-A-iii) Arjuman Shahin Mubin Pirjade
     Age: 28 Years, Occu. Housewife
     R/o.: Syed Akulga,
     Tq. Shirur Anantpal, Dist. Latur


Umesh                      PAGE 5 OF 33
                                            924-WP-3735-2014.odt




1-A-iv) Rukhsar Sirajoddin Shaikh
     Age: 24 Years, Occu. Housewife
     R/o.: Bhandarkumtha, Tq. Aurad,
     Dist. Bidar

1-A-v) Afsha W/o Ajmad Shaikh
     Age: 23 Years, Occu. Housewife
     R/o. Raj Shree Shahu Colony,
     Nideban, Tq. Udgir, Dist. Latur

1-B) Syed Irshad S/o Haji Hashmi
     Age: 52, Occu. Agriculture,

1-C) Hashmi Akhil Haji
     Age: 50, Occu. Agriculture

1-D) Hashmi Syed Jamil Syed Haji
     Age: 48, Occu. Agriculture,

1-E) Syed Shakil S/o Haji Hashmi
     Age: 45, Occu. Agriculture,

1-F) Hashmi Syed Khaleel S/o Syed Haji
     Age: 38, Occu. Agriculture,

1-G) Syed Mudassir S/o Haji Hashmi
     Age: 34, Occu. Agriculture,

        All (1-B) to (1-G)
        R/o.: Syed Chand Mohalla,
        Udgir, Tq. Udgir, Dist. Latur

1-H) Chand Sultana Yahiya Khan Pathan
     Age: 40 Years, Occu. Housewife
     R/o.: Deoni, Tq. Deoni, Dist. Latur

1-1) Yasmin Begum @ Rais Fatema Mohammad
     Shakir Patel
     Age: 36 Years, Occu. Housewife
     R/o.: Ravangaon,
     Tq. Mukhed, Dist. Nanded

1-J) Nagma Parvin Syed Shuaib
     Age: 32 Years, Occu. Housewife
     R/o.: Raj Mohammad, Darga Road

Umesh                      PAGE 6 OF 33
                                               924-WP-3735-2014.odt




        Udgir, Tq. Udgir, Dist. Udgir         ...PETITIONERS

        VERSUS

1.      The State Of Maharashtra

2.      Syed-Hidayatali s/o Sayyed Lal
        Age: 56 yrs occu: Nil,
        R/o Hashmi Manzil, Vikasnagar,
        Udgir Tq Udgir Dist. Nanded.

3.      Syed Abdul Rajjak s/o Syed Multani,
        Age: 45 yrs Occu: Agril
        R/o at Sayyed Chand Dargah, Udgir
        Tq Udgir District Nanded.

4.      Sayyed Haji s/o Sayyed Mustafa
        Age: 65 yrs Occu: Agril
        R/o Sadat Nagar, Degloor Road,
        Udgir Tq Udgir District Nanded

5.      Sayyed Hasham s/o Sayyed Khaja
        Age: 62 yrs Occu: Agril
        R/o Sadat Nagar, Degloor Road,
        Udgir Tq Udgir District Nanded

6.      Syed Akbar s/o Syed Nooruddin
        (Deceased through LR's)

6-A) Syed Mujahed S/o Syed Akbar Jahagirdar
     Age: 49 Years, Occu.: Agriculture,

6-B) Syed Nooruddin S/o Syed Akbar Jahagirdar
     Age: 47 Years, Occu.: Agriculture,

6-C) Syed Asadulla @ Saber S/o Syed Akbar Jahagirdar
     Age: 45 Years, Occu.: Agriculture,

6-D) Syed Omar S/o Syed Akbar Jahagirdar
     Age: 36 Years, Occu.: Agriculture,

        6-A to 6-B All R/o.: Syed Chand Mohalla,
        Udgir, Tq. Udgir, Dist. Latur.



Umesh                      PAGE 7 OF 33
                                                924-WP-3735-2014.odt




7.      Hashmi Mukhtar s/o Sayyed Alimuddin
        Age: 55 yrs occu: Business
        R/o Sadat Nagar, Degloor Road,
        Udgir Tq Udgir District Nanded      ...RESPONDENTS

                           ...
Mr. A. P. Bhandari, Advocate for the Petitioner
Mr. S. N. Kendre, AGP for Respondents/State
Mr. S. P. Shah, Advocate for Respondent No. 2
Mr. A. S. Deshmukh, Advocate for Respondent No. 3
Mr. V. C. Solshe, Advocate for Respondent Nos. 4 to 6
Mr. R. B. Deshmukh, Advocate for Respondent No. 7

                              WITH
                 WRIT PETITION NO. 4047 OF 2014

Syed Abdul Razzak Syed Multani
Age 69 years, Occ. Agriculture,
R/o Dargah Hazrat Syed Chand, Near Nirban
Ves, Tq. Udgir, Dist. Latur              ...PETITIONER

        VERSUS

1.      The State Of Maharashtra

2.      Syed Hidayat Ali s/o Syed Lal
        Age about 50 years, Occ. Alleged GPA
        of deceased Syed A. Kasim s/o Syed
        Meera Hussainee R/o. Udgir,
        Dist. Latur

3.      Hashmi Syed s/o Haji Syed Lal
        (Died through LR's)

3a) Syed Irshad s/o Hashmi Syed Haji
     Age major Occ. Agriculture

3b) Hashmi Akhil s/o Hashmi Syed Haji
     Age major Occ. Agriculture

3c) Hashmi Syed Jamil s/o Hashmi Syed Haji
     Age major Occ. Agriculture

3d) Syed Shakil s/o Hashmi Syed Haji

Umesh                      PAGE 8 OF 33
                                                924-WP-3735-2014.odt




        Age major Occ. Agriculture

3e) Hashmi Syed Khalil s/o Hashmi Syed Haji
     Age major Occ. Agriculture

3f) Syed Mudassir s/o Hashmi Syed Haji
     Age major Occ. Agriculture

        3a to 3f all R/o Syed Chand Mohalla,
        Udgir, Tq. Udgir Dist. Latur.

4.      Syed Haji S/o Syed Mustafa

5.      Syed Ham s/o Syed Khaja

6.      Syed Akbar s/o Syed Nooruddin
        (Died through LR's)

A.      Syed Mujaheb s/o Syed Akbar,
        Age 48 yrs, Occ. Service

B.      Syed Nuruddin S/o. Syed Akbar,
        Age 40 years, Occ. Service

C.      Syed Asadulla @ Saber s/o Syed Akbar
        Age 40 yrs, Occ. Agri,

D.      Syed Omar s/o Syed Akbar,
        Age 36 yrs, Occ. Agri.

        All R/o Syed Chand Dargah,
        Udgir, Tq. Udgir, Dist. Latur

7.      Hashmi Muktar s/o Syed Alimoddin
        Age Major, R/o. Udgir, Dist. Latur
        At present R/o. Nilanga, Dist. Latur
                                               ...RESPONDENTS
                            ...
Mr. D. R. Bhadekar, Advocate for the Petitioner
Mr. S. N. Kendre, AGP for Respondents
Mr. S. P. Shah, Advocate for Respondent No. 2
Mr. V. C. Solshe, Advocate for Respondent Nos. 4 to 6
Mr. S. Q. Shaikh, Advocate for Respondent No. 7
                           ***


Umesh                      PAGE 9 OF 33
                                                            924-WP-3735-2014.odt




                                   CORAM         :R. M. JOSHI, J
                                   RESERVED ON :AUGUST 22, 2025
                                   PRONOUNCED ON :SEPTEMBER 15, 2025

JUDGMENT :

1. Rule. Rule made returnable forthwith. By

consent of both sides, heard finally.

2. These Petitions take exception to the order

passed by the Additional Collector (Atiyat), Latur

dated 07.03.2014 in File No. 2013/Religious/CR-96

passed under the provisions of the Hyderabad Atiyat

Inquiries Act, 1952 (for short 'the Act'), whereby the

Appeal filed by contesting Respondent, Hidayatali, came

to be allowed and he is declared to be successor of

Atiyat grant and held to be entitled to receive

possession of subject properties.

3. The facts as well as points of law involved in

these Petitions being same, by consent of both sides,

these Petitions are heard finally together and decided

by this common judgment.

4. For the sake of convenience, facts as

mentioned in Writ Petition No. 3735/2014 are taken into

consideration. It is clarified that except for the

Umesh PAGE 10 OF 33 924-WP-3735-2014.odt

relationship between the parties and their claims in

respect of succession, facts in these Petitions are

common.

5. Petitioners challenge the order impugned

passed in favour of Syed Hidayatali (contesting

Respondent) whereby he was held to be Mutawalli in

respect of Hazarat Sayed Chand Dargah and Masjid, Udgir

(for short "Dargah and Mosque"). It was further

directed therein that the land resumed by the

Government bearing Survey Nos. 167 and 230 be released

in favour of this Respondent. Similarly, the amount

received from the Ek Sal Lavani was directed to be paid

to him.

6. It is the case of the Petitioners that

Muntakhab was issued by the Competent Authority i.e.,

Collector, Osmanabad (Bidar Sharif) holding that the

succession right in respect of Atiyat grant is in

favour of Syed Burhan. On his death, Syed Asadullah and

Syed Noorudin were found to be the only his heirs.

Under the circumstances, the succession was given in

favour of elder son Syed Asadullah and Syed Nurrodin

was held to be his Deputy.

Umesh                                PAGE 11 OF 33
                                                                924-WP-3735-2014.odt




7.          Petitioners          claim       that        by        order        dated

11.07.1983 the lands in question were resumed by the

Government for the alleged non-compliance of the

conditions of Atiyat grant by its holders. Accordingly,

by notification dated 11.07.1983 Ek Sal Lavani system

was adopted. This order was came to be challenged

before Deputy Collector (Atiyat), Udgir. Initially,

said order was stayed, however, later on it came to be

vacated on 08.05.1990. The said order was taken

exception in an Appeal and further Revision and the

said litigation finally landed in this Court in Writ

Petition No. 1676/1992. Syed Abdul Kasim, son of Syed

Meera Hussaini, fought the said litigation. In the said

Writ Petition, Syed Hidayatali appeared on behalf of

the Petitioner therein claiming to be constituted

attorney of the Petitioner. According to the

Petitioners in the said Writ Petition, heirs of the

Syed Abdul Kasim moved Civil Application No. 842/1996

claiming themselves to be the legal representative of

deceased. Similar Applications were made by others

claiming to be the heirs of the Atiyat grant holder.

This Court, by order dated 20.07.1996, allowed the

Petition and set aside the impugned orders and remanded

Umesh PAGE 12 OF 33 924-WP-3735-2014.odt

the matter back to the Deputy Collector (Atiyat), Udgir

for its disposal in accordance with law. It was further

observed that till the inquiry is held, the possession

to be continued with the Government with a liberty to

auction the land on Ek Sal Lavani basis. It is claimed

by the Petitioners that there are other nine Petitions

pending before the Deputy Collector (Atiyat), Udgir in

respect of the subject properties filed by the

Petitioners and the others including contesting

Respondent Syed Hidayatali.

8. Syed Hidayatali moved Writ Petition No.

8026/2010 seeking direction to the Deputy Collector

(Atiyat), Udgir to decide his application dated

21.09.1996. This Petition came to be disposed of with

liberty to file fresh Application. Accordingly, Syed

Hidayatali filed fresh application on 03.03.2011 before

Competent Authority claiming the succession to the post

of Mutawalli and also possession of Survey Nos. 167 and

230 situated at Udgir with further prayer to pay entire

auction amount in respect of these lands to him. Since

the said proceeding was pending decision, parties

required to approach this Court by filing Writ Petition

Umesh PAGE 13 OF 33 924-WP-3735-2014.odt

wherein a direction was issued to dispose of the

Application within three months of the appearance of

the parties. Deputy Collector (Atiyat), Udgir by order

dated 12.07.2013 dismissed both Applications in file

No. 2012/Inam/CR/2 and directed Syed Hidayatali to

approach the concerned Authority for appointment of

Mutawalli before Waqf board. Being aggrieved by the

said order, Syed Hidayatali preferred Appeal before

Additional Collector, Latur in Appeal File No.

2013/Religious/CR-96. In the said Appeal, Syed

Hidayatali as well as Petitioners and other Respondents

were heard. Appellate Authority accepted the contention

of Syed Hidayatali of he being appointed as Mutawalli

by Syed Abdul Kasim s/o Syed Meera Husaini on the basis

of document titled as power of attorney. It was further

directed that the subject properties be handed over

into his possession along with the amounts received in

an auction for Ek Sal Lavani.

9. Petitioners being aggrieved by the said order,

has preferred these Petitions on following amongst

other grounds:

(i) That the Additional Collector (Atiyat) erred in holding that Syed Hidayatali has

Umesh PAGE 14 OF 33 924-WP-3735-2014.odt

been appointed as Mutawalli by Syed Abdul Kasim under a power of attorney without deciding the issue as to whether the deceased himself was Mutawalli.

(ii) On the basis of the power of attorney, Mutawalliship cannot be transferred and that on death of the executor of the power of attorney, the said document ceased to have effect.

(iii) Additional Collector erred in drawing conclusions on the basis of the orders passed by this Court of directing Rs.

20,200/- to be paid to the deceased Syed Abdul Kasim as it was clarified therein that the said order was an interim order and it was passed without affecting the rights of the parties.

(iv) The Additional Collector erred in directing Tahsildar to handover the possession of the subject properties to Syed Hidayatali when there were in all nine Petitions including Petition filed by Syed Hidayatali were pending before Deputy Collector (Atiyat), Udgir for adjudication into their rights.

(v) Additional Collector failed to consider provisions of Section 12(2) of the Act which constitutes that if any dispute arises involving questions of succession, legitimacy, divorce or other questions of personal law, the Atiyat Court shall direct the parties to get the dispute decided in the competent Civil Court and on production of the final decision of the Civil Court, the Atiyat Court shall give effect of such decision.

Umesh PAGE 15 OF 33 924-WP-3735-2014.odt

(vi) Additional Collector committed error in not deciding all Applications together.

10. Learned Counsels for the Petitioners made

number of submissions and on occasion contrary to the

interest of each other. Such submissions were obvious

in view of the fact that all Petitioners claim their

exclusive right of succession of Atiyat grant. The sum

and substance of their contention, however, is that

contesting Respondent Syed Hidayatali could not claim

the succession into the Atiyat grant in view of the

fact that he is not the successor of the person in

whose favour Muntakhab has been issued. It is their

contention that on the basis of power of attorney, the

right of succession cannot be conferred upon him by

Syed Abdul Kasim. According to them, the power of

attorney even if accepted to have been executed by

Abdul Kasim, after his death the said document has

ceased to have effect. In any case, it is their

contention that the Atiyat inquiries in the grant is

inherited by succession and cannot be transferred. In

this regard, reference is made to Muntakhab issued in

favour of Mir Abbasali P. Sayad Ismael, Sayad Hasan Fot

Varis Khurshidabegam, Sayad Murtuja, Mohd. Ismael and

Umesh PAGE 16 OF 33 924-WP-3735-2014.odt

Sayad Mustafa & Sayad Abdul Khadar P. Sayad Lal. By

referring to the provisions of Section 13 of the Act,

it is contended that the orders passed relating to the

Atiyat inquiries in the grant including Jagirs on or

after 18.09.1948 and before commencement of this Act of

1952, shall be deemed to be final orders validly passed

by the Competent Authority and the same shall not be

questioned in any Court of law. It is their contention

that the previous orders by Atiyat Court clearly

indicate that the Atiyat grant was inheritable and as

such, it was not open for the Court to hold Syed

Hidayatali as successor of the Syed Abdul Kasim on the

basis of power of attorney. They also made reference to

the order passed by this Court dated 20.07.1996, which

according to them mandates the parties to obtain

succession first and then to seek the possession of the

land resumed by the Government.

11. Per contra, learned Counsel for contesting

Respondent, Syed Hidayatali, submitted that there is no

dispute about the execution of the power of attorney by

Syed Abdul Kasim, who was a successor of grant holder.

It is his submission that the title of the document

Umesh PAGE 17 OF 33 924-WP-3735-2014.odt

becomes immaterial and intention of Syed Abdul Kasim of

transferring of the Mutawalliship in favour of Syed

Hidayatali can be ascertained from the recitals of the

document. It is his submission that the said document

indicates that it was Syed Hidayatali who was

performing all rituals of Dargah and Mosque and for

this reason, Mutawalliship was transferred in his name.

In support of his submissions, he placed reliance on

judgment in case of Haji Abdul Razaq vs. Sheikh Ali

Bakhsh and Another, (1948) 50 BOM L.R. 661 to contend

that there was no embargo for the Syed Abdul Kasim to

transfer the Mutawalliship in favour of Syed

Hidayatali. He also placed reliance on the judgment of

Coordinate Bench of this Court in case of Poulad

Deochand Patil vs. Samasta Aher Nhavi Panch Trust, 1992

Mh.L.J. 412 in order to argue that in certain

situations ex post facto hearing could be a substitute

for grant of prior hearing in a given case. He argued

that even if this concluded that it would be

appropriate to direct rehearing of the Application, the

order of possession of the subject lands by the

contesting Respondent Syed Hidayatali needs to be

continued in his favour. Without prejudice to his

Umesh PAGE 18 OF 33 924-WP-3735-2014.odt

contentions, it is his submission that the appearance

in the inquiry before the Authority needs to be

restricted to the extent of person who have any right

of succession through the concerned persons in whose

favour Muntakhab has been issued and not all

objectors/claimants.

12. An issue was also raised on behalf of the

Petitioners that in spite of the order passed by this

Court of granting status quo, the contesting Respondent

Syed Hidayatali has taken the possession of the subject

lands during the operation of order of stay. Counsel

for Respondent opposed the said contention by claiming

that though order was passed initially, the same was

not continued and hence, the possession taken is not

contrary to the orders. It is further claimed that the

subject lands are given into the possession of the

present contesting Respondent, the said possession be

continued with him.

13. In order to appreciate the rival submissions,

it would be relevant to take note of the provisions of

the Act. As per the statement and object, the Act is

aimed at consolidation of law relating to Atiyat grant,

Umesh PAGE 19 OF 33 924-WP-3735-2014.odt

in respect of Atiyat inquiries, inquiries as the claims

to succession to, or any right, title or interest in

Atiyat grants and matters ancillary thereto. Section 13

of the Act gives finality of the decision of Atiyat

Court. Atiyat Courts, means a Court or Authority

competent to make Atiyat inquires and inquiries as to

the claim of succession or any other right, title or

interest in Atiyat grants and matters ancillary

thereto. Section 3 provides that all Atiyat grants

subject to the provisions of Hyderabad Abolition of

Jagirs Regulation, 1358 Fasli, the Hyderabad Abolition

of Cash Grants Act, 1952 and the Hyderabad Abolition of

Inams Act, 1954 continue to be held by the holders

thereof subject to conditions laid down in Muntakhabs

or Vasiqas. Section 3-A makes provision with regard to

inquiries as to Atiyat grants. In case of Atiyat grant

specified in sub-section (1) of Section 2 in clause

(b), the inquiry with regard to right, title or

interest therein shall be held in Atiyat Court in

accordance with the provisions of this Act. It further

provides that in the course of such inquiries, Atiyat

Courts are competent to inquire into the claims to

succession arising in respect of such grants. Proviso

Umesh PAGE 20 OF 33 924-WP-3735-2014.odt

to this sub-section states that the claims to the

succession arising after the completion of Atiyat

inquiry or Atiyat grant shall not be entertained in any

Court and all such claims shall be filed and decided by

the competent Civil Court. The said proviso clearly

applies only to the extent of the matters covered by

Section 2(1)(b)(i) of the Act. Sub-section (2) of

Section 3-A makes specific provision with regard to

Atiyat grants specified in sub-clauses (ii) to (vi) of

clause (b) of sub-section (1) of section 2. All

inquiries as to the claim of succession or any right,

title or interest and the matter ancillary thereto

shall be held in Atiyat Courts in accordance with the

provisions of this Act. It is thus clear that in

respect of inquiry with regard to the succession, the

powers are vested in the Atiyat Court to conduct the

inquiry and to determine the claim as to succession or

any right, title or interest therein including

ancillary matters.

14. Section 12 provides for decision of Civil

Court to prevail on question of succession, legitimacy,

etc. As far as the question of succession, legitimacy,

Umesh PAGE 21 OF 33 924-WP-3735-2014.odt

divorce or other questions of personal law are

concerned, the final decision of Civil Court shall be

given effect by Atiyat Courts under this Act,

irrespective of whether decision of Atiyat Court was

given before or after the decision of Civil Court. Sub-

section (2) provides that if in the course of any

inquiry as to the claims to succession, any dispute

arising involving question of succession, divorce or

legitimacy or personal law, the Atiyat Court shall

direct the parties to get the dispute decided in the

competent Civil Court and on production of final

decision of Civil Court, Atiyat Court shall give effect

to such decision. These provisions are clarificatory in

nature and do not take away the powers of Atiyat Court

to conduct an inquiry into the claim of succession and

to decide dispute involving the question of succession

or right, title or interest therein. What is required

to be referred to the Civil Court is inter se dispute

between the persons claiming to be successors of the

person holding the Atiyat grants and to that extent the

decision of the Civil Court would prevail upon the

question of succession, legitimacy, etc. Thus, only for

this limited purpose a reference could be made to the

Umesh PAGE 22 OF 33 924-WP-3735-2014.odt

Civil Court and that each objection or claim to the

succession cannot be referred to the Civil Court, since

the said subject solely lies to the jurisdiction of

these Courts. Merely because the parties have moved the

Civil Court for the decision of succession, that per se

does not affect the powers vested in the Atiyat Court

to decide succession or right, interest etc. No doubt,

in case of a decision of Civil Court on legitimacy,

succession or divorce or other question of personal

law, the same shall be given effect by Atiyat Court.

15. The provisions of the Act clearly indicate

that formant has been provided for the decision of the

subject matters covered by the Act including the

jurisdiction and procedure of the Atiyat Courts and

appeals against orders.

16. The matters as to the fulfillment of the

conditions of the Muntakhab and resumption of the land

by the Government for non compliance thereof, also

would be subjected to the decision of the Atiyat

Courts.

17. It would be pertinent to note that perusal of

Umesh PAGE 23 OF 33 924-WP-3735-2014.odt

entire Act, it does not deal with the appointment of

Mutawalli. The terms Mutawalli does not find place in

entire text of the enactment. It only deals with

succession, right, title and interest of Atiyat grants

and ancillary matters. The purport of these provisions

is to determine right, title and interest of persons in

the Atiyat grants. The terms 'mutawalli' finds place in

the Wakf Act, 1995, wherein section 3(i) defines

mutawalli as person who is appointed to perform duties

of mutawalli. Needless to emphasize that mutawalli does

not get any right, title or interest even in the

properties of wakf. The very nature and designation of

a mutawalli is to perform duties without interest being

created in the properties. On the contrary, the

successor of interest of Atiyat grant holder in

appropriate cases has right, title and interest in the

properties. Thus, a serious question would arise as to

whether there can be appointment of a mutawalli/manager

under the provisions of the Act, and the answer thereto

would be in negative.

18. Before analyzing the facts in the context of

the provisions of law, it would be fruitful to take

Umesh PAGE 24 OF 33 924-WP-3735-2014.odt

note of certain orders passed by this Court as well as

Courts in the Act. Along with rejoinder, Petitioner in

Writ Petition No. 3735/2014 has placed on record

granting succession in respect of the subject property.

The said order reads thus:

ftYg;kP;k eatqjhpk 'ksjk lafpdk dza- 28@58@36 Q- vfHkys[k dz- 16@36 Q-

gh fojklr l¸;n cqÚgkuph vkgs] T;kapk okjlk e/;s l[[ks nksu eqys l¸;n vlnqYyk o l¸;n uqjksíhu vkgsr- ;kr l¸;n 'ke'kksíhu ;kauh vk{ksi vtZ dsyk- rgflye/kwu R;kP;k vuqmifLFkr rDrk r;kj d:u ikBfo.;kps vkns'khr >kys- T;kph uksan laphdsP;k fVIi.khr vkgs- l/;k gs ikgko;kps vkgs dh dks.kkph fojklr vkgs o toGps ukrsokbZd dks.k vkgsr laphdsps voyksdu dsY;kuarj Li"V gksr vkgs dh] e;r l¸;n cqÚgkuyk Qdr nksu eqys vkgsr- l¸;n vlnqYyk o l¸;n uqjksíhu nksu eqys thoar vkgsr- Eg.kwu l¸;n cqÚgkuph fojklr eksBk eqyxk l¸;n vlnqYykkP;k ukos o f'kdeh l¸;n uqjksíhu eatwj- 'ke'kksíhupk vk{kai vtZ QsVkG.;kr ;sr vkgs- R;kauk tj dkgh vk{ksi vlY;kl dk;Zokgh d: 'kdrkr-

By this order, the succession is granted to Sayed

Asadullah i.e. elder son of Sayad Burhan, Atiyat grant

holder and 'Shikami' is granted to younger son Sayad

Noorudin in File No. 3/11/1310 Fasli. There is one more

order of 1352 Fasli, granting succession in favour of

Sayad Multani, son of Sayad Moinuddin to the extent of

his share in the properties. There is nothing on record

Umesh PAGE 25 OF 33 924-WP-3735-2014.odt

to indicate these orders being challenged at any point

of time. Apparently, these orders have attained

finality.

19. The State Government through Tahsildar, Udgir,

by notice dated 11.07.1983 invited applications from

the villagers for allotting subject lands for "Ek Sala

Lavni", for non performance of duties assigned to

grandfather of Sayad Abdul Quasim s/o Syed Mira

Hussainee. This notice came to be challenged before the

Atiyat Court and finally dispute reached to this Court

in Writ Petition No. 1676/1992. This Court by order

dated 20.07.1996, decided the Petitions and relevant

portion of the order reads thus:

"8. On going through the various orders which are passed in this matter, I think this is a fit case to remand it to Deputy Collector (Atiyat) for determination of question involved in the case as pleaded by the parties. Liberty can be granted to the respective parties to putforth their claim either as a successor mutavalli or legal heirs or representative of deceased Mutavalli or inamdar to challenge the order of resumption.

9. In the result, the writ petition is allowed. The impugned orders are quashed and set aside. The matter is remanded to Deputy Collector (Atiyat), Udgir for

Umesh PAGE 26 OF 33 924-WP-3735-2014.odt

disposal in accordance with law, keeping in view the aforesaid observations. Till the enquiry is held, the possession shall be continued with the Government and the Government is at liberty to auction the land on Eksala lavani basis. Liberty to the parties to intervene in the enquiry, if they are not made parties to the application preferred by the original petitioner."

Thus, by said order it is directed that till

enquiry is held, possession of subject lands were

directed to be continued with Government with further

liberty to auction the lands on Eksala Lavani.

20. In the meantime, various proceedings and

applications were taken out for receiving the amount

derived from auction of 'Ek sala Lavani'. Though orders

were passed permitting the withdrawal of amounts to

meet expenses and orders are also passed in respect of

the encroachments caused on subject properties but none

of the order on merits came to be passed determining

rights of parties.

21. Hidayatali filed application being no.


2012/Inam/CR-2      before    Deputy          Collector    (Atiyat)       for

appointment       as     successor            and     Mutawalli.         This


Umesh                         PAGE 27 OF 33
                                                                   924-WP-3735-2014.odt




application        came       to     be     rejected         by        order     dated

12.07.2013       by    holding       that     appointment          of     Mutawalli

cannot be done under the provisions of the Act. An

appeal came to be filed against this order being Appeal

No. 2013/Religious/CR-96, before Additional Collector

(Atiyat), Latur. This Appeal came to be allowed by

impugned order dated 07.03.2014.

22. In the context of above orders/facts of the

present case, the Petitioners as well as contesting

Respondent Syed Hidayatali claim to be the successor of

Atiyat grant holder. No doubt, there cannot be any

straight jacket formula to deicide as to whether the

Atiyat grant would be inheritable or not and the same

would depend upon the nature of grant and the

conditions mentioned therein. At this stage, there is

nothing on record to indicate the nature of the Atiyat

grant, in the present case, however, the orders passed

by the Atiyat Court of inquiries, which forms part of

the record, prima facie indicate that the said Atiyat

grant was heritable. The orders of succession passed in

respect of the subject properties indicate that on the

death of the Atiyat grant holder or successor, his

Umesh PAGE 28 OF 33 924-WP-3735-2014.odt

heirs are held to be successors of Atiyat grant. Thus,

prima facie there is material on record to indicate

that the succession to the Atiyat grant is hereditary

in nature and could not be transferred by any other

mode. In such circumstances, the order impugned

indicate that on the basis of the appointment done by

Syed Abdul Kasim, who is legal heir of Syed Lal, Syed

Hidayatali is claiming to be the successor to the

Atiyat grant. In prima facie view of this Court, such

mode of succession of the Atiyat grant in question is

apparently alien to the nature of the Atiyat grant and

this aspect requires detailed consideration by Atiyat

Court. The judgment in case of Poulad Deochand Patil

(supra) has no application to the present case as the

said judgment does not deal with issues covered by the

Act. In the said case a wakf was created by will and in

the instant case there is Atiyat grant.

23. Perusal of the record, more particularly,

impugned order indicates that Authority has failed to

take into consideration the orders passed by the Atiyat

Courts granting the succession of the Atiyat grant by

inheritance. The Atiyat Court, therefore, committed

Umesh PAGE 29 OF 33 924-WP-3735-2014.odt

serious error in law as well as in fact by declaring

Syed Hidayatali as the successor of the Atiyat grant

holder.

24. These Petitions are pending since 2014 and

this Court passed order dated 02.05.2014 in Writ

Petition No. 4047/2014, issuing notice to Respondents,

returnable on 27.06.2014 and 'till then' interim relief

in terms of prayer clause 'c' is granted. Prayer clause

'C' reads thus:

"Pending final disposasl of this Writ Petition Impugned Judgment and order dated 7-3-2014 passed by the upper Dist-Collector Latur in Appeal No. 2013/Religious-Inam/CR /96 be stayed."

On 27.06.2014, interim relief granted was

extended 'till then' and Petition was stood over to

18.07.2014. This order was continued on 18.07.2014. As

per record, the Petition appeared before the Court only

on 24.02.2022. Petition was adjourned to 17.03.2022 and

thereafter 21.04.2022. This Court passed order to

continue interim relief, if any, till then i.e.,

07.07.2022. Thereafter, on 06.06.2023 interim relief

was continued till next date. On 25.07.2023, order was

passed that interim relief, if any, to continue till

Umesh PAGE 30 OF 33 924-WP-3735-2014.odt

listing of matters and it's extension is done

thereafter.

25. In this backdrop, a pursis came to be filed by

contesting Respondent, Hidayatali, on 02.08.2023

claiming that on 13.04.2023 the possession of the

subject land has been handed over to him. Though

technically it would not be a case of contempt of Court

in view of the fact that interim relief was not

continued for intervening period, however, fully

knowing the fact of pendency of Petitions since 2014

and interim relief being granted at some point of time,

neither it was proper on the part of the Authorities to

handover possessions of the lands in question nor was

it appropriate on the part of Respondent to take over

possession.

26. In any case, Syed Hidaytali prima facie since

had no right to have been appointed as successor on the

basis of writings/power of attorney by Syed Abdul Kasim

neither he could be declared as successor nor he has

any right to receive possession of the properties in

question by the Atiyat grant, and consequently he

cannot be permitted to retain the possession thereof.

Umesh                                  PAGE 31 OF 33
                                                               924-WP-3735-2014.odt




The     land,     therefore,      stands         resumed      in     favour     of

Government and till the issue of succession of Atiyat

grant is decided and till such determination, it would

be open for the Authorities to auction the same on 'Ek

Sal Lavani' basis.

27. As a result of above discussion, the impugned

order cannot sustain and deserves interference. Since

number of persons have claimed the succession in

respect of the Atiyat grant, it would be necessary to

direct the Atiyat Court to conduct fresh inquiry by

giving an opportunity of hearing to all the Petitioners

and Syed Hidayatali. The order of Additional Collector,

Latur passed in proceedings bearing File No.

2013/Religious/CR-96 dated 07.03.2014 stands set aside.

28. The Atiyat Court of enquiry to decide

applications/proceedings raising claims of succession,

in accordance with law and independently on merit after

hearing concerned parties and without getting

influenced by the observations made by this Court

herein above, which are made on prima facie

consideration of record.

Umesh PAGE 32 OF 33 924-WP-3735-2014.odt

29. Rule is made absolute in above terms.

30. Petitions stand disposed of in above terms.

31. Pending civil application(s), if any, stands

disposed of.

(R. M. JOSHI, J.)

Later on:

32. After pronouncement of this judgment, learned

Counsel for contesting Respondent - Hidayatali seeks

stay of the judgment passed by this Court for a period

of eight weeks.

33. Learned Counsels for Petitioners and other

Respondents opposes grant of stay.

34. In order to enable the Respondents to move the

Hon'ble the Supreme Court testing judgment passed by

this Court, the judgment passed by this Court stands

stayed for a period of six (06) weeks from today.



                                              (R. M. JOSHI, J.)




Umesh                      PAGE 33 OF 33
 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter