Sunday, 07, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dr.S.Muhammed Afzal vs The Tamil Nadu Wakf Board
2025 Latest Caselaw 9015 Mad

Citation : 2025 Latest Caselaw 9015 Mad
Judgement Date : 26 December, 2025

[Cites 4, Cited by 0]

Madras High Court

Dr.S.Muhammed Afzal vs The Tamil Nadu Wakf Board on 26 December, 2025

                                                                                       W.P(MD)No.36881 of 2025


                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                               DATED : 26.12.2025

                                                         CORAM

                                  THE HONOURABLE MS.JUSTICE R.POORNIMA

                                           W.P(MD)No.36881 of 2025
                                                    and
                                      W.M.P(MD)Nos.29335 & 29336 of 2025


                     Dr.S.Muhammed Afzal                                                 ... Petitioner


                                                              Vs.


                     1.The Tamil Nadu Wakf Board,
                       Represented by its
                       Chief Executive Officer,
                       No.1, Jaffer Syrang Street,
                       Vallal Seethakathi Nagar,
                       Chennai.

                     2.The Superintendent of Wakfs,
                       Office of the Superintendent of Wakfs,
                       No.51/80, KAP Campus,
                       Soolavanigarpuram,
                       Thiruvananthapuram,
                       Palayamkottai,
                       Tirunelveli.                                                      ... Respondents

                     Prayer : Writ Petition filed under Article 226 of the Constitution of India,
                     praying this Court to issue a Writ of Certiorarified Mandamus to call for


                     1/9




https://www.mhc.tn.gov.in/judis              ( Uploaded on: 26/12/2025 07:35:18 pm )
                                                                                            W.P(MD)No.36881 of 2025


                     the records pertaining to the file of the second respondent and quash the
                     impunged Announcement of election no.4 dated 11.12.2025 issued by the
                     second respondent and consequently pass an order for conducting of the
                     election to the ULSMT (Uthuman Lebbai Sahib Muslim Trust Jamath)
                     strictly in accordance with the scheme dated 19.12.2014.


                                       For Petitioner              : Mr.M.Mohamed Ikbal
                                       For Respondents            : Mr.D.S.Haroon Rasheed

                                                             ORDER

This Writ Petition has been filed challenging the impunged

announcement of election no.4 dated 11.12.2025 issued by the second

respondent and seeking consequential direction to conduct the election to

the ULSMT (Uthuman Lebbai Sahib Muslim Trust Jamath) strictly in

accordance with the scheme dated 19.12.2014.

2.The learned counsel appearing for the petitioner submits that

Resolution No.19/14 in Na.Ka.No.172228/09/1/5 dated 29.01.2014 was

published in the Government Gazette Notification No.30 dated

06.08.2014 by the first respondent. The scheme categorically stipulates

restricted membership of the Jamath. The structure and orientation of the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/12/2025 07:35:18 pm )

Jamath under the scheme expressly protect the membership of the

ULSMT (Uthuman Lebbai Sahib Muslim Trust Jamath), restricting it to

native persons following the traditional Sunnathul Jamath Shafi dictum.

Therefore, any change or casual inclusion of members in contravention

of the scheme would be illegal. The election to the Jamath administration

could not be conducted for a long period due to various reasons, and

consequently, the first respondent took over the administration of the

ULSMT Jamath.

3.The learned counsel for the petitioner further submits that the list

of 178 members newly admitted by the respondents includes about 118

legitimate children of existing Jamath members, who are eligible for

membership in accordance with the scheme. However, the remaining 46

members belong to other Jamaths following Islamic doctrines other than

the dictum of Imam Shafi. The inclusion of these 46 members is contrary

to the spirit and tenor of the scheme, the general rules, and the customary

practices scrupulously followed by the petitioner’s Jamath. Among these

46 persons, 27 already belong to other Jamaths and have married

according to their own customs. He further submits that elections to the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/12/2025 07:35:18 pm )

Jamath must be conducted strictly in accordance with the scheme,

particularly Point No.15, which governs the admission of new members.

If any amendment to the scheme is found necessary, the prescribed

procedure requires convening an emergency general body meeting, for

which a requisition must be signed by at least 50 general body members

of the Jamath. Contrary to this procedure, the respondents have ordered

the inclusion of 178 members. Out of them, 27 are members and office-

bearers of other Jamaths, who do not participate in congregational

Jumma prayers in the petitioner’s Jamath and have never made any

donations thereto. Such inclusion, according to the petitioner, is illegal.

4.The respondents have declared that the election for the ULSMT

Jamath will be conducted on 28.12.2025. If the election is conducted as

proposed on 28.12.2025 with the illegal inclusion of new members, it

would be contrary to the tenets of the scheme, which is comprehensive in

nature and provides specific restrictive conditions for the inclusion of

any new member.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/12/2025 07:35:18 pm )

5.The learned counsel appearing for the respondents submits that

this writ petition itself is not maintainable as per Section 83 of the

Unified Waqf Management, Empowerment, Efficiency and Development

Act, 1995. In Section 83(1) of the Act, where any application is made,

the State Government shall, by notification in the Official Gazette,

constitute as many Tribunals as it may think fit, for the determination of

any dispute, question or other matter relating to a waqf or waqf property,

eviction of a tenant or determination of rights and obligations of the

lessor and the lessee of such property, under this Act and define the local

limits and jurisdiction of such Tribunals. Section 83(5) states that the

Tribunal shall be deemed to be a civil court and shall have the same

powers as may be exercised by a civil court under the Code of Civil

Procedure, 1908 (5 of 1908), while trying a suit, or executing a decree or

order.

6.The learned counsel appearing for the petitioner states that as per

scheme 11 (<) (c)(C)(v) only the general body has right to admit

any party to the Jamath and he also stated that the first respondent has no

power to admit any member to the Waqf Board for which the learned

https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/12/2025 07:35:18 pm )

counsel refer Section 32(2)(o) of the Unified Waqf Management,

Empowerment, Efficiency and Development Act, 1995. It reads as

follows:

“Section 32(2): Powers and functions of the Board.

(o)generally do all such acts as may be necessary for the control, maintenance and administration of 2 [auqaf].

7.Though the petitioner has stated that only the General Body has

the right to admit new members, he has not shown where such a

provision is stated. Further, the learned counsel for the petitioner submits

that the first respondent has admitted 27 members who are members and

office-bearers of another Jamath; however, the petitioner has not

mentioned the names of such members or furnished any material to

substantiate the claim that they belong to another Jamath.

8.Section 85 of the Unified Waqf Management, Empowerment,

Efficiency and Development Act, 1995 reads as follows:

“85. Bar of jurisdiction of civil courts.—No suit or other legal proceeding shall lie in any [civil court, revenue court and any other authority] in respect of any dispute,

https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/12/2025 07:35:18 pm )

question or other matter relating to any [waqf], [waqf] property or other matter which is required by or under this Act to be determined by a Tribunal.”

9.The learned counsel for the petitioner further submits that the

petitioner has already filed a similar writ petition before this Court in

W.P.(MD)No.29286 of 2025, challenging the power of the first

respondent to appoint a Commission of Enquiry to enquire into the

alleged malpractices committed by the respondents, and that the same is

pending before this Court.

10.The learned counsel for the respondents submits that even the

contesting candidates have not challenged the inclusion of members into

the Waqf. He also relies upon the decision of the Hon’ble Supreme Court

in Civil Appeal No.5297 of 2004 (Board of Wakf, West Bengal v. Anis

Fatma Begum & Another) in support of his contentions. The said

judgment is squarely applicable to the facts of the present case. The

petitioner, without approaching the Waqf Board or the competent forum,

has directly approached this Court and has failed to furnish necessary

particulars.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/12/2025 07:35:18 pm )

11.This Court is of the view that the writ petition is not

maintainable and there is no merit. It is for the petitioner to approach the

Waqf Tribunal for the dispute arising between the parties. Further he is

not in a position to furnish the details of the persons who have been

illegally to the Waqf. Except the petitioner none of the members

challenging the resolution of election as well as the intution of members.

12.This Writ Petition stands dismissed. No costs. Consequently,

connected miscellaneous petitions are closed.



                                                                                                   26.12.2025

                     NCC                : Yes / No
                     Index              : Yes / No
                     Internet           : Yes / No
                     MGA

                     To

                     1.The District Collector,
                       Dindigul, Dindigul District.

                     2.The Tahsildar,
                       Dindigul West Taluk,
                       Dindigul District.

                     3.The Executive Officer,






https://www.mhc.tn.gov.in/judis                      ( Uploaded on: 26/12/2025 07:35:18 pm )



                        Kannivadi Town Panchayat,
                        Kannivadi, Dindigul District.

                                                                                       R.POORNIMA, J.

                                                                                                       MGA









                                                                                                26.12.2025






https://www.mhc.tn.gov.in/judis              ( Uploaded on: 26/12/2025 07:35:18 pm )

 
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