Monday, 01, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

S M Veerayya vs Karnataka State Board Of Auqaf
2024 Latest Caselaw 18685 Kant

Citation : 2024 Latest Caselaw 18685 Kant
Judgement Date : 26 July, 2024

Karnataka High Court

S M Veerayya vs Karnataka State Board Of Auqaf on 26 July, 2024

                            -1-




     IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH
           DATED THIS THE 26TH DAY OF JULY, 2024
                          BEFORE
     THE HON'BLE MR JUSTICE SACHIN SHANKAR MAGADUM
       WRIT PETITION NO. 103351 OF 2022 (GM-WAKF)
                            C/W
       WRIT PETITIION NO.103349 OF 2022 (GM-WAKF)
       WRIT PETITION NO.103352 OF 2022 (GM-WAKF)
       WRIT PETITION NO.103353 OF 2022 (GM-WAKF)
       WRIT PETITION NO.103354 OF 2022 (GM-WAKF)
       WRIT PETITION NO.101212 OF 2023 (GM-WAKF)


IN WP NO.103351 OF 2022
BETWEEN:

S.M. KOTRAIAH
S/O. S.M. PANCHAKSHARAIAH,
AGED ABOUT 40 YEARS,
OCC: AGRICULTURE,
R/O. BALIGUR, GAJAPURA POST,
HARAPANAHALLI TALUK,
DISTRICT: VIJAYANAGAR-560040.
                                             ...PETITIONER


(BY SRI. MALLIKARJUNSWAMY B. HIREMATH, ADVOCATE)
AND:

1.   KARNATAKA STATE BOARD OF AUQAF,
     BENGALURU, #6, CUNNINNG ROAD,
     BANGALORE-560052,
     BY ITS CHIEF EXECUTIVE OFFICER.

2.   INQUIRY OFFICER AND ESTATE OFFICER,
     KARNATAKA STATE BOARD OF AUQAF,
     BENGALURU-560001.

3.   BAHADUR KHAN MASJID (SUNNI),
     BY ITS PRESIDENT,
     HARAPANHALLI TALUK,
     DISTRICT: VIJAYANAGAR,
                             -2-




     ERSTWHILE DAVANGERE,
     560040.
                                            ...RESPONDENTS

(BY SRI. MUHAMMED ALI, ADV. FOR R1 & R2;
   SRI. D.L. LADKHAN, ADV. FOR R3)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227
OF    THE   CONSTITUTION       OF   INDIA    PRAYING     TO
ISSUE WRIT OF CERTIORARI QUASHING THE IMPUGNED
REPORT/ORDER DATED 12.10.2021        PASSED BY THE 2ND
RESPONDENT BEARING NO.KSBA/ENQ/39/DVG/2016 PRODUCED AT
ANNEXURE-G.

IN WP NO 103349 OF 2022
BETWEEN

K. YOGESHWARA
S/O. K. KUMARAPPA,
AGED ABOUT 33 YEARS,
OCC: AGRICULTURE,
R/O. MYDUR VILLAGE,
HARAPANAHALLI TALUK,
DISTRICT: VIJAYANAGAR-560040.
                                              ...PETITIONER
(BY SRI. MALLIKARJUNSWAMY B. HIREMATH, ADVOCATE)
AND:

1.   KARNATAKA STATE BOARD OF AUQAF,
     BENGALURU, #6, CUNNINNG ROAD,
     BANGALORE-560052,
     BY ITS CHIEF EXECUTIVE OFFICER.

2.   INQUIRY OFFICER AND ESTATE OFFICER,
     KARNATAKA STATE BOARD OF AUQAF,
     BENGALURU-560001.

3.   BAHADUR KHAN MASJID (SUNNI),
     BY ITS PRESIDENT,
     HARAPANHALLI TALUK,
     DISTRICT: VIJAYANAGAR,
     ERSTWHILE DAVANGERE, 560040.
                                            ...RESPONDENTS

(BY SRI. MUHAMMED ALI, ADV. FOR R1 & R2;
   SRI. D.L. LADKHAN, ADV. FOR R3)
                             -3-




      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE WRIT OF
CERTIORARI QUASHING THE IMPUGNED REPORT/ORDER DATED
12.10.2021 PASSED BY THE 2ND RESPONDENT BEARING
NO.KSBA/ENQ/41/DVG/2016       PRODUCED    AT    ANNEXURE-G.

IN WP NO 103352 OF 2022
BETWEEN


T.H.M. MANJUNATH
S/O. T.H.M. VEERUPAKSHAYYA,
AGE: 43 YEARS,
R/O. 11TH WARD, SUNAGAR STREET,
HARAPANAHALLI TALUK,
DISTRICT: VIJAYANAGAR-580040.
                                               ...PETITIONER


(BY SRI. MALLIKARJUNSWAMY B. HIREMATH, ADVOCATE)
AND:

1.   KARNATAKA STATE BOARD OF AUQAF,
     BENGALURU-560001,
      #6, CUNNINNG ROAD,
     BANGALORE-560052,
     BY ITS CHIEF EXECUTIVE OFFICER.

2.   INQUIRY OFFICER AND ESTATE OFFICER,
     KARNATAKA STATE BOARD OF AUQAF,
     BENGALURU-560001.

3.   BAHADUR KHAN MASJID (SUNNI),
     BY ITS PRESIDENT,
     HARAPANHALLI TALUK,
     DISTRICT: VIJAYANAGAR-580040.
                                             ...RESPONDENTS

(BY SRI. MUHAMMED ALI, ADV. FOR R1 & R2;
   SRI. D.L. LADKHAN, ADV. FOR R3)

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE WRIT OF
CERTIORARI QUASHING THE IMPUGNED REPORT/ORDER DATED
12.10.2021 PASSED BY THE 2ND RESPONDENT BEARING
NO.KSBA/ENQ/25/DVG/2016 PRODUCED AT ANNEXURE-H.
                             -4-




IN WP NO 103353 OF 2022
BETWEEN

SRI. K. RAVICHANDRAN
S/O. K. KUMARAPPA,
AGED ABOUT 37 YEARS,
OCC: AGRICULTURE,
R/O. MYDUR VILLAGE,
HARAPANAHALLI TALUK,
DISTRICT: VIJAYANAGAR-560040.
                                               ...PETITIONER


(BY SRI. MALLIKARJUNSWAMY B. HIREMATH, ADVOCATE)
AND:

1.   KARNATAKA STATE BOARD OF AUQAF,
     BENGALURU,
      #6, CUNNINNG ROAD,
     BANGALORE-560052,
     BY ITS CHIEF EXECUTIVE OFFICER.

2.   INQUIRY OFFICER AND ESTATE OFFICER,
     KARNATAKA STATE BOARD OF AUQAF,
     BENGALURU-560001.

3.   BAHADUR KHAN MASJID (SUNNI),
     BY ITS PRESIDENT,
     HARAPANHALLI TALUK,
     DISTRICT: VIJAYANAGAR,
     ERSTWHILE DAVANGERE,
     560040.
                                             ...RESPONDENTS

(BY SRI. MUHAMMED ALI, ADV. FOR R1 & R2;
   SRI. D.L. LADKHAN, ADV. FOR R3)

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE WRIT OF
CERTIORARI QUASHING THE IMPUGNED REPORT/ORDER DATED
12.10.2021 PASSED BY THE 2ND RESPONDENT BEARING
NO.KSBA/ENQ/42/DVG/2016 PRODUCED AT ANNEXURE-G.
                                -5-




IN WP NO 103354 OF 2022
BETWEEN

S.M. VEERAYYA
S/O. PANCHAKSHARIAH,
AGED ABOUT 50 YEARS,
OCC: AGRICULTURE,
R/O. BALIGUR, GAJAPURA POST,
HARAPANAHALLI TALUK,
DISTRICT: VIJAYANAGAR.
                                              ...PETITIONER


(BY SRI. MALLIKARJUNSWAMY B. HIREMATH, ADVOCATE)
AND:

1.   KARNATAKA STATE BOARD OF AUQAF,
     BENGALURU,
      #6, CUNNINNG ROAD,
     BANGALORE-560052,
     BY ITS CHIEF EXECUTIVE OFFICER.

2.   INQUIRY OFFICER AND ESTATE OFFICER,
     KARNATAKA STATE BOARD OF AUQAF,
     BENGALURU-01.

3.   BAHADUR KHAN MASJID (SUNNI),
     BY ITS PRESIDENT,
     HARAPANHALLI TALUK,
     DISTRICT: VIJAYANAGAR,
     ERSTWHILE DAVANGERE,
     583103.
                                            ...RESPONDENTS

(BY SRI. MUHAMMED ALI, ADV. FOR R1 & R2;
   SRI. D.L. LADKHAN, ADV. FOR R3)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227
OF    THE   CONSTITUTION       OF   INDIA    PRAYING     TO
ISSUE WRIT OF CERTIORARI QUASHING THE IMPUGNED
REPORT/ORDER DATED 12.10.2021        PASSED BY THE 2ND
RESPONDENT BEARING NO.KSBA/ENQ/40/DVG/2016 PRODUCED AT
ANNEXURE-G.
                             -6-




IN WP NO 101212 OF 2023
BETWEEN

SRI. JAFARSAB
S/O. IMAMSAB MASALWADAD,
AGE: 45 YEARS, OCC: AGRICULTURE,
R/O. NO.9, WARD TEKKADA GARADIKERI,
HARAPANAHALLI VILLAGE,
TALUKA: HARAPANAHALLI,
DISTRICT: VIJAYANAGAR-582101.
                                              ...PETITIONER

(BY SRI. MALLIKARJUNSWAMY B. HIREMATH, ADVOCATE)

AND
1.   KARNATAKA STATE BOARD OF AUQAF,
     BENGALURU, #6, CUNNINNG ROAD,
     BANGALORE-560052,
     BY ITS CHIEF EXECUTIVE OFFICER.

2.   ENQUIRY OFFICER AND
     CHIEF EXECUTIVE OFFICER,
     KARNATAKA STATE BOARD OF AUQAF,
     CUNNINGHAM ROAD, BENGALURU-560001.

3.   CHIKKA MASJID ASHURKHANA SUNNI
     HARAPANAHALLI VILLAGE,
     TALUKA: HARAPANAHALLI,
     DISTRICT: DAVANAGERE-582101.
     BY ITS PRESIDENT R. DASTAGIRSAB
     S/O. LATE ABDUL REHMANSAB.
                                            ...RESPONDENTS

(BY SRI. MUHAMMED ALI, ADV. FOR R1 & R2;
   SRI. D.L. LADKHAN, ADV. FOR R3)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227
OF    THE   CONSTITUTION       OF   INDIA    PRAYING     TO
ISSUE A WRIT OF CERTIORARI QUASHING THE IMPUGNED
REPORT/ORDER DATED 04.01.2023        PASSED BY THE 2ND
RESPONDENT BEARING NO.ENQ-52/04/DVG/2022 PRODUCED AT
ANNEXURE-H.
                                  -7-




        THESE PETITIONS HAVING BEEN HEARD AND RESERVED FOR
ORDERS ON 18.07.2024, COMING ON FOR PRONOUNCEMENT OF
ORDERS THIS DAY, THE COURT MADE THE FOLLOWING:

                               ORDER

In these writ petitions, the primary issue revolves

around the challenge to the orders passed by Respondent

No. 1, which nullified alienations made in favor of the

petitioners, alleging violations of Section 51 of the Waqf

Act, 1995 (for short "the Act"). The petitioners argue

against the jurisdiction exercised by the Waqf Board in

invoking Section 52 of the Act, leading to the requisition

sent to the Deputy Commissioner, Ballari. The central

question is whether the properties in question are waqf

properties or were rightfully vested with the petitioners

following the abolition of inam lands under the Karnataka

Certain Inam Abolition Act, 1977 ("the Act of 1977").

2. The factual matrix reveals that the subject

lands in Sy.No.78, situated in Gajapur village,

Harapanahalli Taluk, were originally granted as inam lands

to Khaji Dali Saheb, the ancestor of Buden Sab and

Bahaddur Sab, for their services to the local Mosque. Upon

the enactment of the Act of 1977, the original occupants

filed Form No.1, seeking to register their occupancy rights.

Simultaneously, the Waqf Board filed an application to

declare the properties as waqf lands. The Land Tribunal's

order dated 21.09.1982 granted occupancy rights to

Buden Sab and Bahaddur Sab while rejecting the Waqf

Board's claim. Subsequent certificates of registration were

issued, and the properties were sold to the current

petitioners via valid sale deeds.

3. The petitioners argue that the Land Tribunal's

decision, which granted occupancy rights to individuals,

was never challenged by the Waqf Board, thus making the

proceedings under Sections 51 and 52 of the Act invalid.

They assert that the properties were never intended to be

waqf properties, as evidenced by the Land Tribunal's

decision and the subsequent conduct of the petitioners and

their predecessors, who have enjoyed the properties for

an extended period. Moreover, they contend that the Waqf

Board's actions are barred by delay and laches, as the

orders were only passed in 2022 and 2023, long after the

properties stood vested with the state.

4. In contrast, the respondents argue that the

lands were always intended to serve the Mosque and that

the original grant was conditional upon the services

rendered by Buden Sab and Bahaddur Sab. They assert

that the lands were indeed waqf properties, citing a

gazette notification from 17.10.1964 that classified the

lands as such. The respondents maintain that the Waqf

Board's jurisdiction under the Act includes the power to

nullify illegal alienations and reclaim waqf properties,

regardless of any prior administrative errors or omissions.

5. Heard the learned counsel for the petitioners,

and learned counsel for the respondents and perused the

material on record. I have given my anxious consideration

to the judgments cited by the learned counsel for the

petitioners and also thoroughly examined the statement of

objection filed by the respondents.

- 10 -

6. In this case, the inam was granted to

individuals and not to the institution, as evidenced by the

Land Tribunal's order dated 21.09.1982, which granted

occupancy rights to Buden Sab and Bahaddur Sab. The

Division Bench, interpreting sub-section (4) of Section 14,

held that all rights and titles of inam lands, including those

associated with religious institutions, vested with the State

Government upon the abolition of inams under the

Karnataka Certain Inam Abolition Act, 1977. This vesting

supersedes any prior notifications or designations under

the Waqf Act, including the Gazette notification of

17.10.1964, which erroneously identified the land as waqf

property. The Waqf Board's failure to challenge the Land

Tribunal's decision renders their subsequent actions under

Sections 51 and 52 of the Waqf Act without jurisdiction.

Furthermore, the petitioners acquired the lands through

valid sale deeds and have enjoyed the property for an

extended period, solidifying their rights. The Supreme

Court's ruling in the case of Cheddilal Yadav supports this

- 11 -

position, establishing that the rights acquired under

registered sale deeds for valuable consideration are

protected by the passage of time. Thus, the Waqf Board's

actions, based on an outdated and invalid Gazette

notification, cannot undermine the legal ownership

established by the Act of 1977, which overrides any other

conflicting laws, including the Waqf Act, 1954.

7. The Division Bench judgment rendered in

W.A.No.5591/2011 c/w W.A.No.379/2012 revolves around

the interpretation and application of the Karnataka Certain

Inam Abolition Act, 1977, particularly focusing on the

vesting of inam lands with the State Government and the

implications of such vesting on rights previously associated

with these lands. Para 21 and 22 of the Division Bench

judgment would be relevant and the same is extracted as

under:

"21. The Inams Abolition Act was enacted by the state legislature in public interest to provide for the abolition of Religious Charitable inams in the Mysore area. It applies to religious inams including the Sringeri Jahgir and charitable inams. The explanation to sub- section (3) of Section 1 provides/extends the meaning of 'Religious inam' or 'charitable inam'. It means a grant

- 12 -

of a village, portion of a village or land entered in the register of imams, quit-rent register, alienation register, or any revenue account maintained by or under the authority of Government as Devadaya inam Dharmadaya inam, as the case may be. 'Inamdar' means a religious or charitable institution owning an inam. Section 3 of the Act provides for consequences of vesting for an inam in the State. It provides when the notification under sub-section (4) of Section 14 in respect of any inam has been published in the Mysore Gazette, then, notwithstanding anything contained in any contract, grant or other instrument or in any other law for the time being in force, with effect on and from the date of vesting, and save as otherwise expressly provided in this Act. The consequences which follow are enumerated. Clause (b) provides all rights, title and interest vesting in the inamdar including those in all communal lands, cultivated lands, uncultivated lands, whether assessed or not, waste lands, pasture lands, forests, mines and minerals, quarries, rivers and streams, tanks and irrigation works, fisheries and ferries, shall cease and be vested absolutely in the State of Mysore, free from all encumbrances and persons who are entitled to be registered as occupants are given an opportunity to make an application and in the absence of any such claims from the occupants, the inamdar has been given a right to seek for regrant of the land for which there are no claims or claim compensation in respect of the lands which cannot be regranted.

22. From the material on record, it is clear both from the Sanad and also the entries in the quit-rent register it is clear the land in question is entered as an inam land. In para-7 of the petition, second petitioner claims to be an Inamdar of the land. The land in question is given as an inam to the second petitioner which is a Religious and Charitable Institution. Therefore, Section 3 of the Inams Abolition Act is attracted. When a notification was issued extending the provisions of the Act to the land in question, the said land vested with the State Government free from all encumbrances. Neither the validity of the Act nor the notification extending the application of the Act to the

- 13 -

land was challenged by the petitioners for nearly 50 long years. Even now, what is challenged is the notification and not the validity of the Act. The notification is issued in pursuance of the Act. If the Act is applicable the notification only extends the application of the Act. When the Act is not challenged, the notification cannot be challenged. Even otherwise, as is clear from the statutory provision the land in question being an inam land and the second petitioner being the inamdar, the said land vested with the Government free from all encumbrances. Therefore, the Inam Abolition Act is applicable to the land in question, and the lands vested with the Government free from all encumbrances."

8. The primary issue before the Division Bench

was whether the inam lands, which were granted for

religious or charitable purposes, vested with the State

Government upon the abolition of inams. The court

interpreted sub-section (4) of Section 14 of the 1977 Act,

which deals with the publication of notifications regarding

inams. The judgment clarified that upon the abolition of

inams, all rights and titles associated with these lands,

irrespective of their previous religious or charitable nature,

stood vested with the State Government. This vesting was

absolute and extinguished all prior rights, including any

claims based on the religious or institutional status of the

inam.

- 14 -

9. The Division Bench emphasized the overriding

nature of the Karnataka Certain Inam Abolition Act, 1977,

particularly due to its 'Non Obstante Clause,' which asserts

its supremacy over any other laws in force, including the

Wakf Act, 1954. This means that even if certain properties

were previously designated as waqf (endowment)

properties under the Waqf Act, they would still be subject

to the provisions of the 1977 Act, leading to the vesting of

these properties with the State Government.

10. The judgment specifically addressed the issue

of prior Gazette notifications that might have identified

certain lands as waqf properties. The court held that such

notifications could not override the statutory provisions of

the 1977 Act. As a result, any designation of properties as

waqf properties made before the vesting provisions came

into effect was rendered null and void. The Act's vesting

provisions took precedence, effectively nullifying the

previous status or designations of the lands.

- 15 -

11. This Court has examined the rights of

individuals who acquired these lands through sale deeds

after the vesting provisions came into effect. The court

observed that once the lands vested with the State

Government, the subsequent sale of these lands and the

rights of transferees were protected under the law. The

court underscored that the rights acquired under

registered sale deeds, provided they were made for

valuable consideration, could not be easily disregarded.

This protection extended to ensuring that such rights were

not undermined by later actions or claims made by entities

such as the Waqf Board.

12. Finally, this Court while addressing the

jurisdictional aspect, is of the view that the Waqf Board

lacked the authority to challenge the vested status of the

lands or to assert control over them, given that these

lands were no longer considered waqf properties after

vesting with the State. The court found that any actions

taken by the Waqf Board under Sections 51 and 52 of the

- 16 -

Waqf Act, without first challenging the Land Tribunal's

order or the statutory vesting, were without jurisdiction

and thus invalid.

13. In summary, the Division Bench judgment

reinforced the supremacy of the Karnataka Certain Inam

Abolition Act, 1977, in governing the fate of inam lands,

clarified the effect of statutory vesting with the State, and

delineated the limitations on the powers of the Waqf Board

concerning such lands. The judgment underscored the

finality and binding nature of the Act's provisions,

providing clarity and certainty to the status of the lands

and the rights of individuals and institutions associated

with them.

14. Upon a detailed examination of the records, the

court finds that the properties in question were indeed

granted to individuals for their services and not to the

Mosque as a waqf institution. The Land Tribunal's order of

21.09.1982, which granted occupancy rights to Buden Sab

and Bahaddur Sab, was never contested by the Waqf

Board, making the subsequent actions under Sections 51

- 17 -

and 52 of the Act without jurisdiction. This court

emphasizes that Section 4 of the Act of 1977 explicitly

states that all inam lands vest with the State Government,

free from all encumbrances, overriding any conflicting

laws, including the Waqf Act.

15. This Court references the precedent set in

W.A.No.5591/2011 c/w W.A.No.379/2012, which

reinforced that upon the abolition of inams, the lands vest

with the State Government, regardless of any previous

religious or charitable designations. Consequently, the

Court concludes that the impugned orders are

unsustainable and must be quashed, as the properties

were not waqf lands but rather vested in the petitioners

following a valid legal process.

16. For the reasons stated supra, this Court

proceeds to pass the following:

ORDER

i) The writ petitions are allowed;

- 18 -

ii) The impugned orders dated 12.10.2021 and 04.01.2023, issued by Respondent No.1, are hereby quashed.

Sd/-

JUDGE

MBS Ct-mck

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter