Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pangode Puthenpally Muslim Jama-Ath vs Kerala State Waqf Board
2025 Latest Caselaw 9976 Ker

Citation : 2025 Latest Caselaw 9976 Ker
Judgement Date : 23 October, 2025

Kerala High Court

Pangode Puthenpally Muslim Jama-Ath vs Kerala State Waqf Board on 23 October, 2025

Author: Anil K.Narendran
Bench: Anil K.Narendran
                                           1




OP(WAKF)No.16 of 2025

                                                         2025:KER:79120

                  IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                    PRESENT

                THE HONOURABLE MR. JUSTICE ANIL K.NARENDRAN

                                           &

                THE HONOURABLE MR.JUSTICE MURALEE KRISHNA S.

         THURSDAY, THE 23RD DAY OF OCTOBER 2025 / 1ST KARTHIKA, 1947

                          OP (WAKF) NO. 16 OF 2025


PETITIONERS/APPLICANTS     1 AND 2 :

     1        PANGODE PUTHENPALLY MUSLIM JAMA-ATH
              REPRESENTED BY ITS SECRETARY, RAHIM S, AGED 57 YEARS S/O
              SHAHUL HAMEED AJINS VILLA, MANKODE PANGODE PO NEDUMANGAD,
              THIRUVANANTHAPURAM, PIN - 695006

     2        RAHIM S,AGED 57 YEARS
              S/O SHAHUL HAMEED SECRETARY AJINS VILLA, PANGODE
              PUTHENPALLY MUSLIM JAMA-ATH MANKODE PANGODE PO NEDUMANGAD,
              THIRUVANANTHAPURAM, PIN - 695006


              BY ADVS.
              SRI.C.R.SIVAKUMAR
              SMT.BINI KRISHNA
              SMT.ANJALI C.
              SMT.NISHA MATHEW


RESPONDENTS/RESPONDENTS:

     1        KERALA STATE WAQF BOARD
              REPRESENTED BY ITS CHIEF EXECUTIVE OFFICER VIP ROAD,
              KALOOR, KOCHI, PIN - 682017

     2        ADV NAZEER HUSSAIN
              RETURNING OFFICER, PANGODE PUTHENPALLY MUSLIM JAMA-ATH
              PANDAPLAVIL VEEDU , P.B. NO. 710, KILIMANOOR
              THIRUVANANTHAPURAM, PIN - 695601

      SRI.JAMSHEED HAFIZ, SC, WAKF BOARD

         THIS OP (WAKF) HAVING COME UP FOR ADMISSION ON 23.10.2025, THE

COURT ON THE SAME DAY PASSED THE FOLLOWING:
                                      2




OP(WAKF)No.16 of 2025

                                                        2025:KER:79120


                              JUDGMENT

Muralee Krishna, J.

This original petition is filed by the petitioners under Article

227 of the Constitution of India, seeking the following reliefs:

"1. Direct the Hon'ble Wakf Tribunal, Kozhikode, to take up and dispose of I.A. No. 3 of 2025 in O.A. No. 170 of 2025 expeditiously within a time limit fixed by this Hon'ble Court.

2. Quash and set aside the order of the Kerala State Wakf Board dated 12.08.2025 (Ext.P4) and all consequential proceedings including Exts.P5 and P6.

3. Direct the Kerala State Wakf Board and the 2nd respondent not to interfere with the administration of the petitioner Jama-ath pending disposal of O.A. No. 170 of 2025 before the Wakf Tribunal, Kozhikode.

4. Declare that the elections conducted on 27.09.2024 to the Managing Committee of the Pangod Puthenpally Muslim Jama-ath are valid and binding, and that the committee so elected is entitled to continue in office".

2. Going by the averments in the original petition, the 1 st

petitioner is Pangod Puthenpally Muslim Jama-ath, a registered

wakf institution (Wakf Reg. No. 5113/RA) under the Kerala State

Wakf Board, and the 2nd petitioner is its elected President. The

petitioners constitute the duly elected Managing Committee of the

2025:KER:79120

Jama-ath. Certain members, including one Nishad, had earlier

filed O.P. No.2 of 2022 before the Kerala State Wakf Board after

withdrawing a civil suit (O.S. No. 382 of 2021) before the Civil

Court. Without conducting any proper enquiry or hearing the

Jama-ath, the Board passed an order dated 03.10.2024

appointing the 2nd respondent, an Advocate, as

Commissioner/Returning Officer to conduct elections to the

petitioner Jama-ath. Meanwhile, elections to the Jama-ath had

already been validly conducted on 27.09.2024 in accordance with

the bye-laws, and the newly elected committee assumed charge.

The petitioners duly informed the Wakf Board of the same.

Aggrieved by the Board's unilateral decision, the petitioners

approached the Wakf Tribunal, Kozhikode, by filing O.A. No.129 of

2024, challenging the Board's action. While the said proceedings

were pending, the Kerala State Wakf Board, by the order dated

12.08.2025, arbitrarily declared the valid elections of 27.09.2024

as invalid, directed the conduct of fresh elections within two

months, and reappointed the 2nd respondent as Returning Officer.

The said order also restricted the powers of the elected committee

2025:KER:79120

to day-to-day affairs and proposed an audit and possible

supersession under the UMEED Act, 2025. Subsequently, the 2 nd

respondent issued a communication on 03.10.2025 calling upon

the petitioners to take steps for conducting fresh elections, to

which the petitioners replied on 04.10.2025, strongly objecting to

the illegal direction and asserting the validity of the existing

committee. The petitioners approached this Court by filing W.P.(C)

No.37138 of 2025. By the judgment dated 09.10.2025, this Court

directed the petitioners to approach the Wakf Tribunal for

appropriate relief. Accordingly, the petitioners filed O.A. No. 170

of 2025 before the Wakf Tribunal along with I.A. No. 3 of 2025 for

a stay. However, it has been learnt that the Wakf Tribunal will

remain non-functional till 21.10.2025. In the meanwhile, the

impugned order is being implemented, causing serious prejudice

to the petitioners and the elected committee. In these

circumstances, the petitioners have no other efficacious remedy

except to invoke the supervisory jurisdiction of this Court under

Article 227 of the Constitution of India, seeking interim protection

till the Wakf Tribunal resumes functioning and considers their

2025:KER:79120

pending interlocutory applications.

3. Heard the learned counsel for the petitioners and the

learned Standing Counsel for the Kerala State Wakf Board.

Considering the nature of the reliefs sought, issuance of notice to

the 2nd respondent is dispensed with.

4. During the course of arguments, the learned counsel

for the petitioners would submit that in pursuance to the liberty

granted by this Court in Ext.P7 judgment dated 09.10.2025 in

W.P.(C)No.37138 of 2025, the petitioners have approached the

Wakf Tribunal, Kozhikode, by filing Ext.P8 original application

under Section 83(2) of the Waqf Act, 1995. The petitioners have

also filed an interlocutory application before the Tribunal as I.A.

No.3 of 2025 seeking stay of operation and enforcement of the

order impugned in that original application. There is a delay of 28

days in filing the original application before the Tribunal, and

hence the petitioners have filed I.A.No.2 of 2025 to condone the

said delay. Therefore, there is every possibility of causing delay

in taking a decision by the Tribunal in the original application and

the interlocutory application filed for stay, which will cause serious

2025:KER:79120

prejudice to the petitioners.

5. The materials on record would show that the

petitioners have previously approached this Court by filing

W.P.(C)No.37138 of 2025 seeking reliefs under Article 226 of the

Constitution of India, against Ext.P4 order dated 12.08.2025

passed by the Kerala State Wakf Board. The said writ petition was

dismissed by this Court by Ext.P7 judgment, granting liberty to

the petitioners to challenge the impugned order before the Wakf

Tribunal in accordance with law. Now the petitioners have

approached the Wakf Tribunal with Ext.P8 original application,

however, with a delay of 28 days.

Having considered the pleadings and materials on record and

the submissions made at the Bar, we find no ground to grant the

reliefs sought in this original petition by exercising supervisory

jurisdiction under Article 227 of the Constitution of India. The

petitioners can raise all their legal and factual contentions against

the impugned order before the Wakf Tribunal.

In the result, the original petition stands dismissed; however,

making it clear that if the petitioners find any urgency to hear the

2025:KER:79120

matter pending before the Wakf Tribunal, Kozhikode, they can

move the Tribunal for early hearing of the matter with a request

to serve notice to the respondents therein urgently through special

messenger and in that event the learned Wakf Tribunal shall pass

appropriate orders therein.

Sd/-

ANIL K.NARENDRAN, JUDGE Sd/-

sks                            MURALEE KRISHNA S., JUDGE







                                                     2025:KER:79120

                   APPENDIX OF OP (WAKF) 16/2025

PETITIONER EXHIBITS

Exhibit P1              A TRUE COPY OF THE ORDER DATED 03/10/2024 IN
                        O.P. NO. 2/2022 OF THE 1ST RESPONDENT BOARD
Exhibit P2              A TRUE COPY OF O.A. NO. 129/2024 FILED BEFORE
                        HON'BLE WAQF TRIBUNAL, KOZHIKODE
Exhibit P3              A TRUE COPY OF THE STAY PETITION WITH

PENDING BEFORE HONBLE WAQF TRIBUNAL KOHIKKODE Exhibit P4 A TRUE COPY OF THE ORDER OF THE KERALA STATE WAQF BOARD DATED 12/08/2025 Exhibit P5 A TRUE COPY OF THE SAID COMMUNICATION DATED 03.10. 2025 Exhibit P6 A TRUE COPY OF THE REPLY DATED 04/10/2025 SUBMITTED BY THE PETITIONERS Exhibit P7 A TRUE COPY OF THE JUDGMENT W.P.(C) NO.

37138/2025 DATED 09/10/2025 Exhibit P8 A TRUE COPY OF THE SAID O.A. NO 170/2025 AND CONNECTED APPLICATIONS FILED ON 11/10/2025 Exhibit P9 A TRUE COPY OF THE FIR NO 99/2025 OF KILIMANOOR POLICE STATION DATED 13/01/2025

 
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