Citation : 2022 Latest Caselaw 11888 Mad
Judgement Date : 5 July, 2022
C.R.P(MD)No.729 of 2010
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
Dated: 05.07.2022
CORAM:
THE HONOURABLE MR.JUSTICE B.PUGALENDHI
C.R.P(MD)No.729 of 2010
and
CMP(MD)No.9168 of 2017
1.Janab K. Abubacker (died)
2.A.Bibi John
3.A.Sherin Fathima
4.J.Mubarak Fathima
5.S.Mothijan
6.Humer Syed
7.R.Jameela Beevi
[P2 to P7 are brought on record as
Lrs of deceased sole petitioner,
vide Order dated 13.06.2019 made
in M.P(MD)No.1 of 2011]
... Petitioners
Vs
1.Katheeja Beevi
2.Kathoon Beevi
3.Mumtaj
4.The Tamil Nadu Wakf Board,
through its Executive Officer,
Kamarajar Salai, Chennai.
1/7
https://www.mhc.tn.gov.in/judis
C.R.P(MD)No.729 of 2010
[R4 impleaded as party respondent vide
Court order dated 24.08.2020 made in
CMP(MD)No.6859 of 2019]
... Respondents
PRAYER: Civil Revision Petition is filed under Article 227
of the Constitution of India, to set aside the judgment and
decree dated 06.01.2010 in O.S.No.4 of 2008 on the file of
the Wakf Tribunal cum Principal Sub Judge, Tiruneveli.
For Petitioner : No representation
For Respondent : Mr.S.Yasar Arafat
Nos.1 and 3
For Respondent : Mr.V.Chandrasekaran
No.4
ORDER
This civil revision petition is filed under Section 83
of Tamil Nadu Wakf Act, 1996 r/w Section 115 of the Civil
Procedure Code as against the judgment and decree made in
O.S.No.4 of 2008 on the file of the Wakf Tribunal cum the
Principal Subordinate Judge, Tirunelveli.
2.This petition was filed in the year 2010.
When the petition was taken up for hearing on 17.09.2020
a representation was made on behalf of the petitioners that
the 2nd respondent died and therefore prayed for time for
https://www.mhc.tn.gov.in/judis C.R.P(MD)No.729 of 2010
bringing the legal heirs of the 2nd respondent on record.
3.Thereafter this Court by order dated 10.12.2021
granted one more chance to the petitioners, to bring on
record the legal heirs of respondents and if the steps are
not taken by the petitioners, the civil revision petition
will get automatically stand dismissed as against
respondents 1 to 3.
4.Thereafter at the request of the learned counsel for
the petitioners this civil revision petition was listed and
adjourned to 19.01.2022, 14.02.2022, 03.03.2022,
13.03.2022, 27.04.2022, 23.06.2022 and 30.06.2022.
On 30.06.2022 the learned counsel for the petitioners
reported 'no instruction' and filed a memo dated Nil and
this Court by recording the said memo, directed the
registry to print the names of the petitioners in the cause
list and accordingly, this civil revision petition is
listed today in the names of the petitioners.
5.Today when this petition is taken up for hearing,
https://www.mhc.tn.gov.in/judis C.R.P(MD)No.729 of 2010
there is no representation for the petitioners.
This petition is of the year 2010 and is pending for more
than 12 years. Though it was reported a long back that
respondents 1 to 3 died, the revision petitioners have not
taken necessary steps to bring the legal heirs on record.
The learned Counsel also filed a memo that there was no
reply from the petitioners even after several letters being
sent and information being passed
6.The learned Counsel has not filed any proof of
service for having given sufficient notice to his clients.
As per Rule 12 of Chapter II of the Bar Council of India
Rules, framed by the Bar Council of India, an advocate is
not expected to withdraw from engagements once accepted,
without sufficient cause and unless reasonable and
sufficient notice is given to the client, which reads as
follows:
“12.An Advocate shall not ordinarily withdraw from engagements once accepted without sufficient cause and unless reasonable and sufficient notice is given to the client. Upon his withdrawal from a case, he shall refund such part of the fee as has not been earned.”
https://www.mhc.tn.gov.in/judis C.R.P(MD)No.729 of 2010
7.Further, there is no provision in the Civil Procedure
Code to give a fresh notice to the party, which is already
represented by an advocate or pleader, who on any
particular day pleads no instruction, will cause not only
delay the proceedings and also brand arrears of cases.
This civil revision petition is filed in the year 2010 and
is pending for more than a decade and also in the absence
any such mandatory provision, therefore this Court is not
inclined to issue fresh notice to the petitioners.
8.This Court perused the grounds raised in support of
this civil revision petition and the earlier orders passed
by this Court in this petition.
9.The deceased first petitioner claiming to be a
Muthavalli filed a suit in O.S.No.4 of 2008 before the Wakf
Tribunal cum the Principal Subordinate Judge, Tirunelveli,
for permanent injunction and the trail Court dismissed the
suit holding that the first petitioner/plaintiff has not
produced any material or document to substantiate that he
is the Muthavalli of the said Wakf property. Therefore,
this Court does not find any merit in the grounds raised by
the petitioners in this civil revision petition.
https://www.mhc.tn.gov.in/judis C.R.P(MD)No.729 of 2010
10.Accordingly this civil revision petition is
dismissed. No costs.
05.07.2022
dsk
To The Principal Sub Judge, Tiruneveli.
https://www.mhc.tn.gov.in/judis C.R.P(MD)No.729 of 2010
B.PUGALENDHI, J.
dsk
C.R.P(MD)No.729 of 2010
05.07.2022
https://www.mhc.tn.gov.in/judis
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!