Citation : 2022 Latest Caselaw 3710 Tel
Judgement Date : 14 July, 2022
THE HON'BLE SRI JUSTICE MUMMINENI SUDHEER KUMAR
WRIT PETITION No.17218 of 2020
ORDER:
Heard learned counsel for the petitioners, learned
Assistant Government Pleader for Revenue, and Sri Abu Akram,
learned standing counsel appearing for the Wakf Board.
2. This writ petition is filed praying to declare the action of
respondent No.2 in issuing the Gazette Notification No.40-A,
dated 03.10.2002, declaring the lands admeasuring Ac.0.25
guntas in Survey No.707, Ac.0.36 guntas in Survey No.709,
Ac.1.01 gunta in Survey No.715, Ac.0.34 guntas in Survey
No.716, totalling to Acs.3.16 guntas in respect of petitioner
No.1; Acs.3.02 guntas in Survey No.830 in respect of petitioner
No.2; and Ac.0.37 guntas in Survey No.830 in respect of
petitioner No.3, situated at Neela Village of Renzal Mandal,
Nizamabad District, as wakf properties, as illegal and arbitrary.
3. A perusal of the said impugned Gazette Notification
No.40-A shows that the same was issued under Section 4 (3) of
the Wakfs Act, 1954. The said Act was repealed by the
enactment of Wakf Act, 1955. Under similar circumstances,
when Gazette Notification No.46-A, dated 14.11.2002, was
issued under the very same Section 4 (3) of the Wakf Act, 1954,
its validity was questioned, which was the subject matter of
W.P.No.33133 of 2014 and the said writ petition was allowed by
this Court, by an order dated 02.09.2016, by duly quashing the
Gazette Notification on the ground that the same was issued
under an enactment, which is not in force. This Court,
following the said judgment, disposed of another writ petition in
W.P.No.14479 of 2019, by an order dated 01.08.2019, by duly
setting aside the Gazette Notification No.46-A, dated
14.11.2002.
4. In view of the same, this writ petition is also allowed and
the impugned Gazette Notification No.40-A, dated 03.10.2002,
is quashed. However, it is open to the respondent - Wakf Board
to agitate its rights in accordance with law against the grant of
Occupancy Rights Certificate, if it is permissible in law.
Miscellaneous Petitions, if any, pending in this writ
petition shall stand closed.
____________________________________ MUMMINENI SUDHEER KUMAR, J Date:14.07.2022 KH
THE HON'BLE SRI JUSTICE MUMMINENI SUDHEER KUMAR
WRIT PETITION No.17218 of 2020
Date:14.07.2022 KH
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!