Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 24 docs - [View All]
M. Govinda Rao And Ors. vs A.P. State Wakf Board And Ors. on 13 December, 2007
2-Iii)Abdul Shahebaaz Khan S/O ... vs The Additional Collector on 1 August, 2012
3 Intazamiya Committee Jama ... vs 9 Janab Rafiq Ahmed on 30 July, 2007
Anjar Daudi Vhora Jamat Anjar Ni ... vs State Of Gujarat on 17 June, 2005
M.Ali Hussain vs The Tamil Nadu Wakf Board on 17 December, 2008

User Queries
[Complete Act]
Central Government Act
Section 51 in The Wakf Act, 1995
51. Alienation of wakf property without sanction of Board to be void.
(1) Notwithstanding anything contained in the wakf deed, any gift, sale or exchange mortgage of any immovable property which is wakf property, shall be void unless such gift, sale, exchange or mortgage is effected with the prior sanction of the Board: Provided that no mosque, dargah or khangah shall be gifted, sold, exchanged or mortgaged except in accordance with any law for the time being in force.
(2) The Board may, after publishing in the Official Gazette, the particulars relating to the transaction. referred to in sub- section (1) and inviting any objections and suggestions with respect thereto and considering all objections and suggestions, if any, that may be received by it from the concerned mutawalli or any other person interested in the wakf, accord sanction to such transaction if it is of opinion that such transaction is--
(i) necessary or beneficial to the wakf;
(ii) consistent with the objects of the wakf;
(iii) the consideration thereof is reasonable and adequate: Provided that the sale of any property sanctioned by the Board shall be effected by public auction and shall be subject to confirmation by the Board within such time as may be prescribed: Provided further that the Tribunal may, on the application of the aggrieved mutawalli or other person, for reasons to be recorded by it in writing, permit such sale to be made otherwise than by public auction, if it is of opinion that it is necessary so to do in the interest of the wakf.
(3) The utilisation or investment of the amount realised by the sale or exchange mortgage of any property shall be made by the mutawalli subject to the approval of the Board, and where any amount has been raised by mortgage of any such property, the mutawalli or other person shall make repayment of the mortgage- debt and obtain a discharge of the mortgage- debt from the mortgage within such reasonable time as the Board may specify.
(4) Every approval given by the Board tinder sub- section (3) shall be communicated to the mutawalli and shall also be published in the manner prescribed.
(5) The mutawalli or any other person having an interest in the wakf who is aggrieved by the decision given under sub- section (3), may, within ninety days from the date of communication to him of such decision or the publication of the decision, as the case may be, prefer an appeal to the Tribunal against such decision, and, thereupon, the Tribunal may, after giving the appellant and the Board, a reasonable opportunity of being heard, confirm, modify or set aside such decision.