/2022 INSC 0243/ REPORTABLE  IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NOs.3132­3133 OF  2016 P. NAZEER ETC.                                …APPELLANT(S) VERSUS SALAFI TRUST & ANR. ETC.  …RESPONDENT(S) J U D G M E N T V.RAMASUBRAMANIAN, J. 1. Aggrieved by a common Judgment delivered by the High Court of Kerala   in   two   Civil   Revision   Petitions   filed   under   the   proviso   to   sub­ section (9) of Section 83 of the Waqf Act, 1995, reversing the judgment of   the   Waqf   Tribunal   and   decreeing   the   suit   of   the   respondents   in entirety,   but   dismissing   their   own   suit,   the   appellants   have   come   up with the above civil appeals. 1 2. We have heard Shri R. Basant, learned senior counsel appearing for   the   appellants   and   Shri   V.   Giri,   learned   senior   counsel   appearing for the private contesting respondents.  3. The   sole   appellant   in   one   of   the   above   appeals   by   name Shri P. Nazeer was the defendant in a suit O.S No.10 of 2004 filed by the respondents 1 and 2 herein, on the file of Waqf Tribunal, Kollam. The three appellants in the other civil appeal were the plaintiffs in O.S No.9   of   2004   filed   on   the   file   of   very   same   Waqf   Tribunal,   Kollam. Since the appeals on hand arose out of cross­suits between the same parties and also since the subject matter of the dispute relates to the right   to   management   and   administration   of   a   mosque   and   its properties,   it   will   be   easy   to   appreciate   the   facts,   if   presented   in   a tabular column: Suit No. Names   of   of Plaintiffs Names   of   of defendants Reliefs sought Reliefs granted   by Waqf Tribunal OS   No.9 of 2004 1.Salafi Juma Masjid   Mahal Committee 2.   K.M.   Syed, President 3.   P.   Nazeer, Secretary 1. Salafi Trust 2. H.E. Ahmed Thahir   Sait, Vice President  3.     A.K.   Babu, Secretary 4.  O.M. Khan, Salabhavan i) pass a  decree  declaring that  the document  No.2 issued by  the 6 th   Defendant is  1.   The   relief   of declaration   was rejected. 2.     The   relief   of permanent injunction granted 2 5.   S.   Rasheed, Cashier 6.     The   CEO, Kerala   Waqf Board,  7.     Kerala Waqf Board null and void. ii) Issue   a decree   of permanent prohibitory injunction restraining   the Defendants No.1   to   4   their men,   agents and supporters from interfering   into or   obstructing the management and administration of   plaint schedule mosque and its institutions   by the   Plaintiff Committee. restraining defendants 1 to 4 from   interfering with   the management   and administration   of the   plaint schedule   waqf and   its institutions. OS   No.10 of 2004 1.   Salafi Trust 2.  A.K. Babu     P. Nazeer (i) Declaring that   the   2 nd Plaintiff   is   the Secretary   of   the 1 st   Defendant Trust. (ii)     Restraining the   Defendant or   anybody under   him   by permanent injunction   from interfering   with 1.   Declaration that   the   second plaintiff   A.K. Babu   is   the secretary of Salafi Trust is granted. 2.     But   the   relief of   permanent injunction   is rejected. 3 administration &   management of   the   1 st Plaintiff   Trust and   scheduled property   by   the 2 nd   Plaintiff as the  Secretary of   the   1 st Plaintiff. 4. It is necessary to bring on record, before proceeding further,  that document   No.2   in   respect   of   which   the   appellants   herein   sought   a declaration   of   nullity,   in   their   own   suit   O.S   No.9   of   2004,   was   a certificate issued by  the Chief Executive Officer  of Kerala Waqf Board dated   24.03.2004   in   favour   of   Salafi   Trust.   The   said   certificate   reads as follows: “This is to certify that the Salafi Trust, Mattanchery, Cochin­ 2   in   Kochi   Taluk,   Ernakulam   District,   Kerala   State   and   its properties   having   17   cents   comprised   in   Survey   No.527/4 within   the   limit   of   Ambalappuzha   Taluk   Alappuzha   District have   been   registered   before   the   Kerala   Waqf     board   as required   under   Section   36   of   the   Waqf   Act,   1995   being   its registration   No.6406/RA.     As  per   records   of   this   office,   Shri A.K. Babu is the present secretary of the above Trust.” 5. In   other   words   the   appellants   in   the   second   civil   appeal   before us, namely,   (i)   Salafi Juma Masjid Mahal Committee;   (ii)   its President 4 K.M. Syed;  and   (iii)   its Secretary   P.  Nazeer, sought  two  sets of  reliefs from   the   Waqf   Tribunal.   They   were   (i)   to   declare   the   certificate   dated 24.03.2004   issued   by   the   Chief   Executive   Officer   of   the   Kerala   Waqf Board   in   favour   of   Salafi   Trust   as   null   and   void;   and   (ii)   for   a permanent injunction restraining the defendants from interfering with their   management   and   administration   of   the   mosque   and   its properties.   Though   the   Tribunal   granted   the   relief   of   injunction,   the Tribunal   refused   the   relief   of   declaration.   However,   these   three appellants   did   not   choose   to   challenge   the   Judgment   of   the   Waqf Tribunal rejecting the relief of declaration. 6. Similarly   the   respondents   1   and   2   herein   sought   two   sets   of reliefs from the Tribunal, namely,   (i)   for a declaration that the second respondent   A.K.   Babu   is   the   Secretary   of   the   first   respondent­Trust namely   Salafi   Trust;   and   (ii)   for   a   permanent   injunction   restraining Shri  P.Nazeer,  the  Secretary  of  the  Mahal  Committee  from  interfering with   their   right   of   management   of   the   mosque.   Though   the   Tribunal granted   the   relief   of   declaration,   it   did   not   grant   the   relief   of injunction. 5 7. Therefore,   (i)   Salafi   Trust;   and   (ii)   its   Secretary   A.K.   Babu   filed two   civil   revision   petitions   before   the   High   Court   of   Kerala   under   the proviso   to   Sub­section   (9)   of   Section   83   of   the   Waqf   Act,   1995.   The High   Court   allowed   both   the   civil   revision   petitions,   dismissing   O.S No.9  of   2004   in  entirety   and   decreeing   O.S   No.10  of   2004,   as  prayed for. Therefore, the group which we may conveniently refer to as ‘Mahal Committee’ has come up with the above civil appeals. 8. The case of the appellants before the Waqf Tribunal was:   (i)   that Salafi   Juma   Masjid   is   a   public   waqf   registered   with   the   Kerala   Waqf Board;   (ii)   that   though   the   mosque   was   constructed   in   a   vacant   plot given   by   Salafi  Trust,   the   management   and   the   administration   of   the waqf was with the Mahal Committee;   (iii)   that as per  the law relating to waqfs, the person who manages the waqf is the Mutawalli;   (iv)   that upon a complaint lodged by the appellant Shri P. Nazeer on behalf of the Mahal Committee, an enquiry was held by the Waqf Board;  (v)  that though   the   Enquiry   Officer   recorded   a   finding   that   the   management and administration of Salafi Masjid was with the Mahal Committee of which  P. Nazeer  was  the  Secretary, the   Chief  Executive  Officer   of  the 6 Waqf   Board   wrongfully   issued   the   certificate   dated   24.03.2004;   and (vi)   that, therefore, the said certificate should be declared as null and void   and   a   permanent   injunction   should   be   issued   restraining   Salafi Trust   and   its   men   from   interfering   with   the   management   and administration of the mosque. 9. Interestingly, the Waqf Tribunal refused to declare the Certificate dated   24.03.2004   as   void,   on   the   ground   that   undisputedly,   Salafi Trust   got   the   waqf   registered   under   Section   36   of   the   Waqf   Act   and that admittedly Mr. A.K. Babu was the Secretary of the Trust. But the relief   of   injunction   was   granted   by   the   Waqf   Tribunal   on   the   ground that   the   management   and   administration   of   the   mosque   and   its properties was with the Mahal Committee. 10. In the revision, the High Court found  (i)  that Mahal Committee is not a registered entity and hence not entitled to file a suit;  (ii)  that the suit was not even filed in a representative capacity after following the procedure prescribed under Order 1 Rule 8 CPC;   (iii)   that though the challenge was to the management and administration of a mosque and its immovable properties, there was  no schedule of property  attached 7 to the plaint in O.S No.9 of 2004; and   (iv)   that as per the evidence on record,   it   was   the   Salafi   Trust   which   was   in   management   and administration of the mosque and its properties. On the basis of these findings,   the   High   Court   decreed   the   suit   filed   by   the   respondents   in entirety and dismissed the suit filed by the appellants in full. 11. Assailing   the   order   of   the   High   Court,   Shri   R.   Basant,   learned senior   counsel   contended   that   the   High   Court   exceeded   its  revisional jurisdiction   and   decided   the   lis   as   though   it   was   a   regular   appeal. Relying   upon   the   Constitution   Bench   decision   of   this   Court   in Hindustan   Petroleum   Corporation   Limited   vs.   Dilbahar   Singh , 1 the   learned   senior   counsel   contended   that   wherever   the   statute employed   the   expressions   “ appeal ”   and   “ revision ”,   the   expression “ revision ” is meant to convey the idea of a much narrower jurisdiction. Sub­section (9) of Section 83 of the Waqf Act declares that no appeal shall   lie   against   any   decision   given   by   the   Waqf   Tribunal.   Therefore, the   learned  senior  counsel  contended  that  the  proviso  to  Sub­section (9)   which   confers   a   revisional   jurisdiction   upon   the   High   Court,   is meant   to   confer   a   jurisdiction   narrower   than   the   jurisdiction   of   an 1 (2014) 9 SCC 78 8 appellate Court. In the case on hand, according to the learned senior counsel   for   the   appellants   ,   the   High   Court   appreciated   the   evidence independently   and   recorded   findings   on   questions   which   were   not even   framed   as   issues   by   the   Tribunal   and   that,   therefore,   the impugned order of the High Court is completely contrary to law. 12. While we agree with the learned senior counsel for the appellants that the revisional jurisdiction conferred by the proviso to Sub­section (9)   of   Section   83   is   narrower   than   the   jurisdiction   that   could   have been   conferred   upon   an   appellate   court,   we   do   not   think   that   the impugned   order   of   the   High   Court   suffers   from   the   vice   sought   to   be attributed by the learned senior counsel for the appellants. 13. Admittedly, the Mahal Committee which is appellant No.1 in one of the two appeals on hand, was plaintiff No.1 in O.S No.9 of 2004. In the plaint in O.S No.9 of 2004, there was not even a whisper about the corporate   status   of   the   Mahal   Committee.   In   the   written   statement filed   by   Salafi   Trust,   they   raised   a   specific   contention   that   plaintiff No.1   was   not   a   legal   entity   and   that   it   is   an   illegal   association   of certain   individuals   and   that   there   was   not   even   a   pleading   as   to 9 whether there were any  bye­laws and as to how plaintiffs No.2 and 3 became the President and Secretary respectively. 14. Unfortunately,   the   Waqf   Tribunal,   in   paragraph   17   of   its Judgment held that plaintiff No.1 is a legal entity, entitled to sue and be   sued.   This   was   solely   on   the   ground   that   plaintiff   No.1   (Mahal Committee) was one of the  Sakha  units affiliated to a registered society by name Kerala Naduvathil Mujahideen (‘KNM’ for short). 15. The   aforesaid   finding   is   completely   contrary   to   law.   A   society registered   under   the   Societies   Registration   Act   is   entitled   to   sue   and be sued, only in terms of its bye­laws. The bye­laws may authorise the President or Secretary or any other office bearer to institute or defend a suit for and on behalf of the society. Under section 6 of the Societies Registration Act, 1860, “ every society registered under the Act may sue or be  sued  in the  name  of  President, Chairman, or Principal Secretary, or trustees, as shall be determined by the rules and  regulations  of  the society   and,   in   default   of   such   determination,   in   the   name   of   such person   as   shall   be   appointed   by   the   governing   body   for   the   occasion”. Even   the   Travancore­Cochin   Literary,   Scientific   and   Charitable 10 Societies Registration Act, 1955, which is applicable to parts of Kerala carries a similar  provision in section 9.   Therefore, unless the plaintiff in   a   suit   which   claims   to   be   a   society,   demonstrates   that   it   is   a registered   entity   and   that   the   person   who   signed   and   verified   the pleadings was authorised by the bye­laws to do so, the suit cannot be entertained.   The fact that the plaintiff in a suit happens to be a local unit   or   a   Sakha   unit   of   a   registered   society   is   of   no   consequence, unless the bye­laws support the institution of such a suit.  16. The   Waqf   Tribunal   committed   a   gross   illegality,   first   in   not framing an issue about the status of the Mahal Committee and then in recording   a   finding   as   though   the   local   unit   of   a   registered   society which is in enjoyment of affiliated status, was entitled to sue. Such an illegality   committed   by  the  Tribunal   was  liable  to   be  corrected  by   the High Court under its revisional jurisdiction and hence the fulcrum  of the argument of the learned senior  counsel for  the appellants, has to fall to the ground. 17. As a matter of fact, the Mahal Committee did not file any revision against   the   rejection   by   the   Waqf   Tribunal   of   the   relief   of   declaration regarding   the   certificate   dated   24.03.2004   issued   by   the   Chief 11 Executive Officer of the Kerala State Waqf Board. In the plaint filed by the Mahal Committee in OS No.9 of 2004, they assailed the certificate, on   the   ground   that   the   said   certificate   completely   repudiated   the findings   of   the   Enquiry   Officer   that   the   Mahal   Committee   was   in management   and   administration   of   the   Masjid.   In   other   words   the appellants herein understood, and rightly so, that the certificate dated 24.03.2004   sought   to   dislodge   their   claim   to   be   in   management   and administration   of   the   mosque.   Therefore,   the   rejection   by   the   Waqf Tribunal, of the prayer for declaring the said certificate to be null and void was fatal to their claim. Yet the appellants did not choose to file a revision.  Today   they   cannot   take  umbrage  under   the   fact  that   in  any case,   the   Tribunal   found   them   to   be   in   management   and administration of the waqf. 18. Though the High Court did not put against the appellants, their failure to file a revision, we think it is a  crucial fact which cannot  be overlooked. This is for the reason that the document dated 24.03.2004 is a certificate of registration issued under Section 36 of the Waqf Act, 1995. Once it is admitted that it was the first respondent namely the Salafi Trust who got the mosque registered as a waqf under Section 36 12 of the Act and once it is admitted by the appellants in paragraph 2 of their plaint in OS No.9 of 2004 that the mosque was constructed in a vacant   plot   demised   by   Salafi   Trust,   it   was   not   open   to   them   to   go against the statutory prescriptions and claim to be the Mutawalli. 19. Though Shri R. Basant, learned senior counsel for the appellants also   invited   our   attention   to   certain   other   aspects   in   the   impugned judgment, we do not think that we need to go into each of these issues when   we   are   convinced   that   the   High   Court   exercised   its   revisional jurisdiction correctly and justly.   20. Therefore the appeals are dismissed.    There shall be no order to costs.   …………………………….J. (Hemant Gupta) …………………………….J. (V. Ramasubramanian) New Delhi March  30, 2022. 13