Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shareefa Fathima Mulla Beevi P.M vs State Of Kerala
2024 Latest Caselaw 8829 Ker

Citation : 2024 Latest Caselaw 8829 Ker
Judgement Date : 27 March, 2024

Kerala High Court

Shareefa Fathima Mulla Beevi P.M vs State Of Kerala on 27 March, 2024

Author: A. Muhamed Mustaque

Bench: A.Muhamed Mustaque

         IN THE HIGH COURT OF KERALA AT ERNAKULAM
                          PRESENT
       THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE
                              &
        THE HONOURABLE MR. JUSTICE M.A.ABDUL HAKHIM
WEDNESDAY, THE 27TH DAY OF MARCH 2024 / 7TH CHAITHRA, 1946
                    WA NO. 460 OF 2024
AGAINST THE JUDGMENT DATED 29.02.2024 IN WP(C) NO.28200
OF 2021 OF HIGH COURT OF KERALA
APPELLANT/ADDITIONAL 4TH RESPONDENT:

         SHAREEFA FATHIMA MULLA BEEVI P.M, AGED 76 YEARS,
         W/O LATE SAYYID SALIH POOKOYA THANGAL SAYYID
         MANZIL HOUSE KURUVA MAKKARAPPARAMBA P.O
         MALAPPURAM, PIN - 676 507

         BY ADVS.
         ALIAS M.CHERIAN
         K.M.RAPHY
         BRISTO S PARIYARAM
         AMEERA JOJO
         MINNU DARWIN



RESPONDENTS/PETITIONER AND RESPONDENTS 1 TO 3 AND 5 TO 8:

   1     SAYYID HASHIM K.V. K , S/O LATE SAYYID SALIH
         POOKOYA THANGAL SAYYID MANZIL, MAKKARAPARAMBA
         KURUVA P.O, MALAPURAM, PIN - 676 507

   2     STATE OF KERALA, REPRESENTED BY THE PRINCIPAL
         SECRETARY GENERAL EDUCATION DEPARTMENT
         SECRETARIAT, THIRUVANANTHAPURAM, PIN - 685 001

   3     THE DIRECTOR OF GENERAL EDUCATION, OFFICE OF THE
         DIRECTOR OF GENERAL EDUCATION JAGATHY,
         VAZHUTHAKKAD THIRUVANANTHAPURAM, PIN - 695 014

   4     THE ASSISTANT EDUCATIONAL OFFICER
         MANKADA, MALAPPURAM, PIN - 679 324

   5     SAYYID HAMEED ALI KVK, S/O. LATE SAYYID POOKOYA
         THANGAL DHARUL SALAM HOUSE, CHERUKULAMBA
 W.A.Nos..460 and 461 of 2024

                                 ..2..




           VATTALUR P.O, MALAPPURAM, PIN - 676 507

    6      SAINABA BEEVI, D/O. LATE SAYYID POOKOYA THANGAL
           KAPPAT VALIYAKATH KATTUNGAL SAYYID MANZIL,
           KURUVA MAKKARAPPARAMBA P.O, MALAPPURAM, PIN -
           676 507

    7      SHAREEFA BEEVI, D/O. LATE SAYYID POOKOYA THANGAL
           KAPPAT VALIYAKATH KATTUNGAL SAYYID MANZIL,
           KURUVA MAKKARAPPARAMBA P.O, MALAPPURAM, PIN -
           676 507

    8      SHADIYA BEEVI, D/O. LATE SAYYID POOKOYA THANGAL
           KAPPAT VALIYAKATH KATTUNGAL SAYYID MANZIL,
           KURUVA MAKKARAPPARAMBA P.O, MALAPPURAM, PIN -
           676 507

           SMT. B VINITHA SR GP


        THIS   WRIT   APPEAL   HAVING    BEEN   FINALLY   HEARD   ON
27.03.2024 ALONG WITH WA NO.461 OF 2024, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
 W.A.Nos..460 and 461 of 2024

                                 ..3..




          IN THE HIGH COURT OF KERALA AT ERNAKULAM
                               PRESENT
        THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE
                                  &
         THE HONOURABLE MR. JUSTICE M.A.ABDUL HAKHIM
WEDNESDAY, THE 27TH DAY OF MARCH 2024 / 7TH CHAITHRA, 1946
                       WA NO. 461 OF 2024
AGAINST THE JUDGMENT DATED 29.02.2024 IN WP(C) NO.31265
OF 2023 OF HIGH COURT OF KERALA
APPELLANT/PETITIONER:

           SHAREEFA FATHIMA MULLA BEEVI P.M, AGED 76 YEARS
           W/O LATE SAYYID SALIH POOKOYA THANGAL SAYYID
           MANZIL HOUSE KURUVA MAKKARAPPARAMBA P.O
           MALAPPURAM, PIN - 676 507

           BY ADVS.
           ALIAS M.CHERIAN
           K.M.RAPHY
           BRISTO S PARIYARAM
           AMEERA JOJO
           MINNU DARWIN



RESPONDENTS/RESPONDENTS:

    1      STATE OF KERALA, REPRESENTED BY THE PRINCIPAL
           SECRETARY GENERAL EDUCATION DEPARTMENT
           SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695 001

    2      THE DIRECTOR OF GENERAL EDUCATION, OFFICE OF THE
           DIRECTOR OF GENERAL EDUCATION JAGATHY,
           VAZHUTHAKKAD THIRUVANANTHAPURAM, PIN - 695 014

    3      THE ASSISTANT EDUCATIONAL OFFICER
 W.A.Nos..460 and 461 of 2024

                                  ..4..




               MANKADA, MALAPPURAM, PIN - 679 324

    4          SAYYID HASHIM K.V. K, S/O LATE SAYYID SALIH
               POOKOYA THANGAL SAYYID MANZIL, MAKKARAPARAMBA
               KURUVA P.O, MALAPURAM, PIN - 676 507

               SMT. B VINITHA SR GP


        THIS    WRIT   APPEAL   HAVING    BEEN   FINALLY   HEARD   ON
27.03.2024 ALONG WITH WA NO.460 OF 2024, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
 W.A.Nos..460 and 461 of 2024

                                     ..5..




                     JUDGMENT

A. Muhamed Mustaque, J.

The dispute between the mother and the son regarding

transfer of management and ownership led to this litigation.

The mother claimed that the document created in favour of

the son is by playing fraud and no consideration was passed

out. It is also alleged that the application submitted for

transfer of management and ownership before the education

authority is also by playing fraud on the mother. The Director

of General Education appointed Assistant Educational Officer.

2. The learned Single Judge directed the Director

General of Education to consider the application submitted by

the mother for transfer of management and ownership.

3. The mother has come up with this appeal

contending that she was the manger and she may be

permitted to continue till issues are resolved by the civil

court. Admittedly, civil cases are pending. The question is W.A.Nos..460 and 461 of 2024

..6..

whether the 2nd respondent is competent to decide the

question relating to the transfer and ownership and if not,

what should be the alternate arrangements.

4. Primarily, the authority will have to consider, based

on the materials on record, whether actual transfer of

management and ownership has been occurred or not. If

there is disputed question of facts which require an

adjudication, normally, such authority should relegate parties

to resolve disputes through competent Court, as it is not in

the domain of the educational authority to decide a disputed

question of fact. We are not referring to those aspects now.

The materials are born on record. It is for the second

respondent to decide whether the question can be decided

without relegating the parties to the civil court or not.

If the second respondent is of the view that such

disputes cannot be resolved, he shall, no doubt, make

necessary arrangements to see that the school is run by a

competent person; whether the AEO or any other person, till

such dispute is decided by the civil court. Therefore, we W.A.Nos..460 and 461 of 2024

..7..

dispose of these appeals clarifying the directions of the

learned Single Judge.

Sd/-

A.MUHAMED MUSTAQUE JUDGE

Sd/-

M.A.ABDUL HAKHIM JUDGE PR

 
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