Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 2 docs
M.Ali Hussain vs The Tamil Nadu Wakf Board on 17 December, 2008
M.Ali Hussain vs The Tamil Nadu Wakf Board on 17 December, 2008
Mahaboob Alam Khan And Others vs Counsel For The ...

Loading...
User Queries
[Complete Act]
Central Government Act
Section 39 in The Wakf Act, 1995
39. Powers of Board in relation to wakfs which have ceased to exist. (7) The Board shall. if it is satisfied that the objects or any part thereof, of a wakf have ceased to exist, whether such cesser took place before or after the commencement, of this Act, cause an inquiry to be held by the Chief Executive Officer, in the prescribed manner, to ascertain the properties and funds pertaining to such wakf.
(2) On the receipt of the report of inquiry of the Chief Executive Officer the Board shall pass an order-
(a) specifying the property and funds of such wakf;
(b) directing that any property or funds pertaining to such wakf which have been recovered shall be applied or utilised for the renovation of any wakf property and where there is no need for making any such renovation or where utilisation of the funds for such renovation is not possible, be, appropriated, to any of the purposes specific in sub- clause (iii) of clause (e) of sub- section (2) of section 32.
(3) The Board may, if it has reason to believe that any building or other place which was being used for religious purpose or instruction or for charity has, whether before or after the commencement of this Act, ceased to be used for that purpose, make an application to the Tribunal for an order directing the recovery of possession of such building or other place.
(4) The Tribunal may, if it is satisfied, after making such inquiry as it may think fit, that such building or other place-
(a) is wakf property;
(b) has not been acquired under any law for the time being in force, relating to acquisition of land or is not under any process of acquisition under any such law, or has not vested in the State Government under any law for the time being in force relating to land reforms; and
(c) is not in the occupation of any person who has been authorised by or under any law for the time being in force to occupy such building or other place, make an order-
(i) directing the recovery of such building or place from any person who may be in unauthorised possession thereof, and
(ii) directing that such property, building or place be used for religious purpose or instruction as before, or if such use is not possible, be utilised for any purpose specified in sub- clause (iii) of clause (e) of sub- section (2) of section 32.