Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shyamabai W vs 65 Years
2009 Latest Caselaw 66 Bom

Citation : 2009 Latest Caselaw 66 Bom
Judgement Date : 10 December, 2009

Bombay High Court
Shyamabai W vs 65 Years on 10 December, 2009
Bench: D.D. Sinha, Prasanna B. Varale
                                 1

          IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                        
                     NAGPUR BENCH : NAGPUR




                                                
    (I)           SECOND APPEAL NO.116 OF 1998




                                               
    1) Shyamabai wd/o Surajkaran Joshi,
       aged about 50 years,




                                     
    2) Murarilal s/o Surajkaran Joshi,
                           
       aged about 32 years,

    3) Nirmal s/o Surajkaran Joshi,
                          
       aged about 28 years,

    4) Bhagwati d/o Surajkaran Joshi,
       aged about 18 years,
            


    5) Madhubala d/o Surajkaran Joshi,
         



       aged about 12 years,
       minor by guardian appellant
       no.1 - mother,





          All r/o Shivaji Wes Khamgaon,
          District Buldhana.

    6) Sau. Tejkawar Gopal Thanwi,
       r/o Hyderabad.                     ...         Appellants





              - Versus -

    Madan Mohan Mandir Sanstha,
    a Public Trust by Trustee
    Bhaiji Kanji Ganatra, aged about




                                                ::: Downloaded on - 09/06/2013 15:24:11 :::
                                     2

    65 years, r/o Khamgaon,
    Tahsil Khamgaon, District Buldana. ...            Respondent




                                                                        
                      -----------------




                                                
    Shri J.T. Gilda, Advocate for the appellants,
    Shri B.N. Mohta, Advocate for the respondent.




                                               
                      ----------------


    (II)        WRIT PETITION NO. 3749 OF 2008




                                         
                          
    Shri Raimalbua Sanstha - Trust,
    a registered Public Trust bearing
    PTR No. A-1021/Akola, by its
                         
    Managing Trustee Shri Ramdas
    s/o Onkarrao Mehere, aged 74
    years, r/o Akot, Yatra Square
    Area, Taluka Akot, District Akola.    ...         Petitioner
             


             - Versus -
          



    1) Sumanbai wd/o Ramkrushna
       Wankhade, aged about 56 years,





       occupation : household,

    2) Ashok s/o Ramkrushna Wankhede,
       (died), through legal representatives -





    i) Smt. Taibai Ashok Wankhede,
       aged about 28 years,

    ii) Nilesh s/o Ashok Wankhede,
        aged about 17 years,
        since minor through his mother




                                                ::: Downloaded on - 09/06/2013 15:24:11 :::
                                     3

      Smt. Taibai Ashok Wankhede,




                                                                      
    iii) Sachin s/o Ashok Wankhede,
         aged about 11 years,




                                              
         since minor, through his mother
         Smt. Taibai Ashok Wankhede,

      All r/o Lendipura, Akot,




                                             
      Taluq Akot, District Akola.       ...           Respondents


                     -----------




                                       
    Shri A.M. Gordey, Advocate for the petitioner.
                        
    Shri S.D. Chopde, Advocate for the respondents.
                     ------------
                       
            Date of reserving the judgment        :    4/9/2009
          Date of pronouncing the judgment :          10/12/2009
        
     



            CORAM : SWATANTER KUMAR, C.J.
                    D.D.SINHA AND P.B. VARALE, JJ.





           DATED :    10/12/2009





    JUDGMENT (PER D.D.SINHA, J.) :

Heard Shri Gilda, learned Counsel for the

appellants, and Shri Mohta, learned Counsel for the

respondent in Second Appeal No.116/1998, as well as

Shri Gordey, learned Counsel for the petitioner and Shri

Chopde, learned Counsel for the respondents in Writ

Petition No. 3749/2008.

2) Justice A.B. Chaudhari in view of conflicting

decisions of the learned Single Judges of this Court in the

writ petitions

thought it appropriate to refer the

controversy in issue to the larger Bench and, therefore,

vide order dated 6.8.2009 passed in Second Appeal

No.116/1998 referred the following questions for

determination to the Full Bench :

(i) Whether Sections 47 and 48 of the

Indian Trusts Act, 1882 are applicable to a

Public Trust and consequently, whether all the

Trustees of such Public Trust are required to be

joined as party to the suit for eviction of a

tenant ?

(ii) Whether in the absence of registration

of a public trust, in addition, under the Societies

Registration Act, the provisions of Societies Act

and Section 6 thereof, would apply to such a

public trust on the strength of definition of

Public Trust under Section 2(13) of the Bombay

Public Trusts Act, 1950 ?"

Similarly, Justice C.L. Pangarkar, in view of conflicting

decisions, also referred following issues to the larger

Bench for determination :

"(1) Whether Section 47 of the Indian Trusts

Act is applicable to a public trust and thus, limits the powers of the Board of Trustees to delegate

their powers in regard to institution of suit for recovery of the trust property to one of their colleagues ?

(2) Whether therefore a suit instituted by one of the trustees for possession would be maintainable ?

(3) Whether by virtue of public trust being a

society, a suit for recovery of property at the instance of the Chairman, President, Secretary of

the public trust alone is maintainable under Section 6 of the Societies Registration Act ?"

3) So far as reference made by Justice A.B.

Chaudhari in second appeal as well as Justice C.L.

Pangarkar in writ petition is concerned, the Trusts in

question are the "Public Trusts" registered under the

Bombay Public Trusts Act, 1950 and are not the Societies

formed either for religious or charitable purpose or for

both and are not registered under the Societies

Registration Act, 1860.

4) The issues involved in both these references

are related to questions of law and, therefore, Shri Gilda

and Shri Gordey, learned Counsel for the appellants and

petitioner, and Shri Mohta and Shri Chopde, learned

Counsel for the respondents, advanced arguments on

the legal aspects of the matters, which are, in nutshell,

as follows :

The learned Counsel for the appellants and

respondents in W.P. contended that in view of decision

of the Apex Court in Thayarammal (dead) by L.R. v.

Kanakammal and others {(2005) 1 SCC 457} and

decision of the Division Bench of this Court in Controller

of Estate Duty v. Mangala (1982 Mh.L.J. 686) as well as

another decision of this Court in Sarda Education Trust

vs. Mukund Rambhau Pinjarkar and others (2008 (2)

Mh.L.J. 395), the provisions of the Indian Trusts Act, 1882

in general and Sections 47 and 48 in particular are not

applicable to the public trusts. It was submitted by the

learned Counsel for the respondent in appeal and

petitioner that so far as question whether public trust

being a society, a suit for recovery of property at the

instance of Chairman, President or Secretary of the

public trust alone is maintainable under Section 6 of the

Societies Registration Act, 1860 is concerned, the trusts

in question are the public trusts registered under the

Bombay Public Trusts Act, 1950 and are not the societies

registered under the Societies Registration Act, 1860

and, therefore, question of applicability of Section 6 of

the Societies Registration Act, 1860 does not arise.

Shri Gilda and Shri Chopde, learned Counsel for

the respondents in W.P., contended that decision of the

Apex Court in the case of Thayarammal (cited supra) is

not the law laid down by the Apex Court under Article

141 of the Constitution and it is only the solitary

observation made by the Apex Court in the judgment,

which does not have the binding effect and, therefore,

law laid down by the Division Bench of this Court in the

case of Sarda Education Trust (cited supra) on the basis

of decision of the Apex Court in the case of

Thayarammal (cited supra) by ignoring the law laid down

by the Full Bench of Gujarat High Court in Atmaram

Ranchhodbhai vs. Gulamhusein Gulam Mohiyaddin and

another (AIR 1973 Gujarat 113) is also not a good law on

the subject and the law laid down by the Full Bench of

Gujarat High Court on the subject is holding the field as

on today and needs to be followed.

5) The issues under reference to be determined by

the Full Bench are purely legal in nature and need to be

decided in view of law laid down by the Apex Court and

High Courts and, therefore, it is not necessary to state

the facts involved in the matters, which are pending

before learned Single Judges. Similarly, apart from the

above referred contentions canvassed by the respective

Counsel for the parties, other aspects, which were

placed before us by them will be dealt with at the

appropriate stage of the judgment.

The learned Counsel for the respondent in S.A.

and petitioner are claiming that so far as applicability of

provisions of Sections 47 and 48 of the Indian Trusts Act,

1882 to the public trusts is concerned, it is no more

res integra and is already concluded by the decisions of

the Apex Court and Division Bench of this Court whereas

the learned Counsel for the appellants in S.A. and

respondents in W.P. are claiming otherwise and,

therefore, it would be appropriate to scrutinise the

judgment of Division Bench of this Court as well as Apex

Court in Sarda Education Trust (cited supra) and

Thayarammal (cited supra) respectively.

6) The Division Bench of this Court in the case of

Sarda Education Trust while hearing the letters patent

appeal against the order of the learned Single Judge of

this Court was faced with the factual and legal aspect,

which was similar to the issues under reference. The

facts, which had given rise for filing of letters patent

appeal were as follows :

The appellant Sarda Education Sanstha owned

field Survey No.19 of village Wadali, Tahsil Daryapur,

District Amravati. 12.20 acres of land out of the said

survey number was in the possession of tenant Sitaram,

who surrendered 8.20 acres in favour of appellant Trust

by executing Deed of Relinquishment on 17.7.1970 and

retained 4 acres of land for himself as tenant. According

to the appellant Trust, in the year 1997-98, he inducted

respondent no.1 Mukund (original respondent no.1) as

sub-tenant. Sitaram expired and, therefore, his legal

representative was brought on record. The appellant

Trust, which was granted exemption under Section 129

of the Bombay Tenancy and Agricultural Lands (Vidarbha

Region) Act, 1958, filed an application under Section

19(1)(d) of the said Act for recovery of possession of

4 acres of land, which was with Mukund on the ground

that original tenant Sitaram sublet the said land to him,

which was not permissible and also failed to cultivate

the same personally. The said application was filed on

1.10.1983. The Tahsildar held in favour of appellant vide

order dated 31.1.1986. The tenant filed an appeal,

which was rejected by the Sub-Divisional Officer vide

order dated 20.2.1986. The revision was also dismissed

by the Maharashtra Revenue Tribunal on 30.9.1988.

The review, which was sought by tenant Mukund also

came to be dismissed vide order dated 20.7.1989.

Aggrieved by the orders passed by the Revenue

Authorities, Mukund filed writ petition before this Court.

The learned Single Judge of this Court relying on the

decision in the case of Nanalal Girdharlal and another

vs. Gulamnabi Jamalgbhai Motorowala and others (AIR

1973 Gujarat 131) held that provisions of Sections 47

and 48 of Indian Trusts Act, 1882 and the principle

embodied in those Sections must apply to the public,

religious and charitable Trusts under the Bombay Public

Trusts Act and, therefore, finally concluded that it was

necessary to go into the question whether the

delegation in favour of the Secretary of the Trust to

initiate proceedings was legal, proper and covered by

the provisions of Section 47 of the Indian Trusts Act or

not. The learned Single Judge set aside the orders

impugned in the writ petition and remanded the matter

back to the Tahsildar, Anjangaon to decide the

application afresh in accordance with law.

The Division Bench of this Court after taking

into consideration the pros and cons as well as preamble

and Section 1 of the Indian Trusts Act, 1882 as well as

decision of the Apex Court in the case of Thayarammal

(cited supra) held that provisions of Sections 47 and 48

of the Indian Trusts Act, 1882 are not attracted and

resolution passed even after the action of eviction was

initiated by all the Trustees authorizing one of them to

recover the possession of land from the tenant has been

held to be a sustainable action in law.

7) At the outset we would like to express that

when the judgment of the Division Bench of this Court in

the case of Sarda Education Trust (cited supra) was

holding field and was in force, there was no occasion for

making a reference to the larger Bench for determining

the issue about applicability of the provisions of

Sections 47 and 48 of the Indian Trusts Act, 1882 in

respect of action initiated by one of the Trustees of the

Public Trust for eviction since decision of the Division

Bench is binding on the learned Single Judge. It is

pertinent to note that the judgment of the Division

Bench of this Court was based on the decision of the

Apex Court in case of Thayarammal (cited supra). It is

not in dispute that there was no other Division Bench

decision in conflict with the Division Bench decision

rendered in the case of Sarda Education Trust and in

absence thereof, there was no occasion for the learned

Single Judges for making reference to the larger Bench

in respect of issues on which there was no difference of

opinion expressed by the other Division Benches of this

Court.

8) There is another aspect, which we cannot lose

sight of. The decision of the Division Bench in the case

of Sarda Education Trust is based on the Supreme

Court's decision in the case of Thayarammal (cited

supra). The Supreme Court in para (15) of the said

decision has observed thus :

"15. The contents of the stone inscription clearly indicate that the owner has dedicated the property for use as "Dharamchatra" meaning a

resting place for the travellers and pilgrims visiting

the Thyagaraja Temple. Such a dedication in the strict sense is neither a "gift" as understood in the

Transfer of Property Act, which requires an acceptance by the donee of the property donated nor is it a "trust". The Indian Trusts Act as clear by

its preamble and contents is applicable only to

private trusts and not to public trusts. A dedication by a Hindu for religious or charitable purposes is neither a "gift" nor a "trust" in the strict legal

sense. (See B.K. Mukherjea on Hindu Law of Religious and Charitable Trusts, 5th Edn. By A.C.

Sen, pp. 102-103). (Emphasis supplied)

The above referred observations of the Apex Court

clearly demonstrate that the Apex Court has considered

the preamble and contents of the Indian Public Trusts

Act and since the language of the preamble and

provisions of Indian Public Trust Act being straight-

forward and unambiguous and is capable of conveying

the intention of Legislature, concluded that the

provisions of Indian Trusts Act are applicable only to

private Trusts and not the public Trusts. The preamble

of the Indian Trusts Act clearly shows that the Indian

Trusts Act was enacted by the Parliament to define and

amend the law relating to private Trusts and Trustees

and the provisions of this Act have no application so far

as public trust is concerned.

9) It is well settled that when language of the

substantive provisions of the enactment is unambiguous

and capable of conveying real and factual intention of

the Legislature and the preamble as well as statement of

objects and reasons of the statute make it implicitly

clear the intention of the Legislature on the face of it, in

that event, it is necessary to interpret the statute by

giving the natural meaning reflected therein. In the

instant case, provision of Section 1 of the Indian Trusts

Act stipulates that though the provisions of the Act are

extended to the whole of India except State of Jammu

and Kashmir and Andaman and Nicobar islands,

however, it is made clear that no provision of the Act will

affect the rules of Muhammadan law as to Wakf or the

mutual relations of the members of an undivided family

as determined by any customary or personal law or to

the public or private religious and charitable

endowments. Section 1, therefore, in no uncertain terms

excludes applicability of the provisions of Indian Trusts

Act to the public trusts. It is no doubt true that Bombay

Public Trusts Act, 1950 came into force at later in point

of time. However, that does not mean that the

provisions of the earlier Act can be picked up as and

when it is convenient to do so. It is well settled that

provisions of the earlier Act can be read in subsequent

Act only when the Legislature comes up with proper

legislation, i.e. legislation by adoption, legislation by

reference or legislation by incorporation or by amending

the Acts. It is not the job of the Court to read the

provisions of one Act into another by adopting one of

these methods since it is for the Parliament or the State

Legislature to undertake this exercise and come up with

appropriate legislation. The Courts interpret laws and do

not legislate any. It is from this perspective also,

applying the provisions of Sections 47 and 48 of the

Indian Trusts Act to the public Trusts without there being

any legislation to that effect evolved by the Parliament

or State Legislature, in our view, would be impermissible

and more so because the Supreme Court also endorsed

its seal of approval by holding that provisions of the

Indian Trusts Act are applicable only to the private

Trusts and not to the public Trusts in the case of

Thayarammal (cited supra).

10) It is no doubt true that Full Bench of Gujarat

High Court in the case of Atmaram Ranchhodbhai (cited

supra) after placing reliance on the decision of the

Supreme Court in Sheikh Abdul Kayum and others vs.

Mulla Alibhai and others (AIR 1963 SC 309), in para 8,

has observed thus :

"8. It is, therefore, clear that one co-trustee cannot give notice ig to quit determining the tenancy. The decision to determine the tenancy by giving notice to quit must be taken by all

co-trustees unless, of course, the instrument of trust otherwise provides, or the beneficiaries

being competent to contract consent, or in any particular case it is established that on the

peculiar facts obtaining in that case, the delegation of the power to determine the tenancy

was necessary. But when we say that the tenancy must be determined by all co-trustees, we must make it clear that what we mean is that

the decision to terminate the tenancy must be taken by all the co-trustees. The formal act of giving notice to quit pursuant to the decision taken by all the co-trustees may be performed by

one co-trustee on behalf of the rest. The notice

to quit given in such a case would be a notice given with the sanction and approval of all the

co-trustees and would be clearly a notice given by all co-trustees."

However, it is important and relevant to consider what

Apex Court has observed in para (17) of its judgment in

the case of Sheikh Abdul Kayum and others (cited

supra), which reads thus :

"(17) It is true that S. 1 of the Indian Trusts Act makes provisions of the Act inapplicable to

public or private religious or charitable endowments and so, these sections may not in

terms apply to the trust now in question. These sections, however, embody nothing more or less

than the principles which have been applied to all trusts in all countries. The principle of the rule against delegation with which we are concerned

in the present case is clear : a fiduciary relationship having been created, it is against the interests of society in general that such relationship should be allowed to be terminated

unilaterally. That is why the law does not permit

delegation by a trustee of his functions, except in cases of necessity or with the consent of the

beneficiary or the authority of the trust deed itself; apart from delegation "in the regular course of business", that is, all such functions

which a prudent man of business would ordinarily delegate in connection with his own affairs."

(emphasis supplied)

The above referred observations of the Apex Court in no

uncertain terms convey that provisions of the Indian

Trusts Act, 1882 do not apply to the public trusts. The

Full Bench of Gujarat High Court in the case of Atmaram

Ranchhodbhai (cited supra) relied on the decision of the

Apex Court in the case of Sheikh Abdul Kayum and

others (cited supra) wherein the Apex Court has

observed that Section 1 of the Indian Trusts Act makes

provisions of the Act inapplicable to the public or private

religious or charitable endowments and so these

Sections may not in terms apply to the trust in question,

which is consistent with the law laid down by the Apex

Court in the case of Thayarammal (cited supra) on the

subject. It is also not in dispute that neither the

Parliament nor State Legislature has evolved any

legislation either by incorporation, reference or adoption

whereby any specific provision of either Act can be read

in other Act. So far as Section 2(20) of the Bombay

Public Trusts Act, 1950 is concerned, it reads thus :

"(20) Words and expressions used, but not

defined in this Act and defined in Indian Trusts Act, 1882 shall have the meanings assigned to them in that Act."

In order to attract the provisions of this Section, it is

necessary that :

(a) there must be a word or expression

used in the Bombay Public Trusts Act, 1950, but

not defined by it, and

(b) such word or expression has been

defined by the Indian Trusts Act, 1882.

When the Act defines a word and that word is used in

the rule framed under the powers conferred by that Act,

then that word must carry the same meaning, which is

assigned to it in the definition unless the subject or

context necessarily implies otherwise. The provisions of

Section 2(20) do not imply that the provisions of Indian

Trusts Act, 1882 relating to creation of trust,

appointment of

trustees, their powers, duties,

responsibilities, etc. will apply to the Bombay Public

Trusts Act, 1950. The provision of Section 2(20) of the

Bombay Public Trusts Act, 1950, which stipulates that

words and expressions used, but not defined in this Act

and defined in Indian Trusts Act, 1882 shall have the

meanings assigned to them in that Act, is a legislative

device generally adopted for the sake of brevity.

However, so far as applicability of the provisions of

Sections 47 and 48 of the Indian Trusts Act, 1882 to the

public trusts is concerned, there is no such legislation

evolved by the Legislature in particular or in general and

incorporated in the Bombay Public Trusts Act, 1950 so

that the provisions of the Indian Trusts Act, 1882 can be

read in Bombay Public Trusts Act, 1950. On the other

hand, the Preamble and provision of Section 1 of Indian

Trusts Act, 1882 are otherwise. Even otherwise, the

Apex Court in the case of Thayarammal (cited supra) has

specifically held that the provisions of Indian Trusts Act,

1882 are not applicable to the public trusts and are

applicable to the private trusts only. This being the law

declared by the Apex Court under Article 141 of the

Constitution, is law of land.

11) The legislation by incorporation is a common

legislative device where Legislature for the sake of

convenience of drafting incorporates provisions from an

existing statute by reference to that statute instead of

verbatim reproducing the provisions which it desires to

adopt in another statute. Once incorporation is made,

the provisions incorporated become an integral part of

the statute in which it is transposed and thereafter there

is no need to refer the statute from which incorporation

is made and any subsequent amendment made in it or

even if it is totally repealed has no effect on the

incorporating statute. On the contrary, in case of mere

reference or citation, a modification/repeal or

amendment of statute that is referred, will also have an

effect on the statute in which it is referred. Unless

different intention clearly appears, the reference would

be construed as reference to the provisions as may be in

force from time to time in the former statute. Since we

are not required to deal with the issue about which

legislation the appropriate Government would have

evolved, we do not propose to express any opinion in

this regard. We would only like to express that as per

the principles of statutory interpretation, if the

language of the substantive provisions of the Act is

completely unambiguous and is capable of conveying

intention of the Legislature, the Court will have to give

the said natural meaning to such provisions while

interpreting such statute. Even otherwise, if language of

the statute is ambiguous, while construing such statute,

regard must be had to the preamble and other

provisions of the statute. Hence, when we look at the

issue in question from any angle, the irresistible

conclusion is that provisions of Sections 47 and 48 of the

Indian Trusts Act cannot be made applicable to the

public trusts. The observations made by the Apex Court

in para (31) of its judgment in Nagpur Improvement

Trust vs. Vasantrao and others (2002 (4) ALL MR 905

(SC) read thus:

"31. We shall now proceed to consider whether the provisions of the Land Acquisition Act,

1894 as modified by the State Acts stand incorporated in the State Acts or whether there is a mere reference or citation of the Land

Acquisition Act in the State Acts. The law on the subject is well settled. When an earlier Act or certain of its provisions are incorporated by reference into a later Act, the provisions so

incorporated become part and parcel of the later

Act as if they had been bodily transposed into it. The incorporation of an earlier Act into a later Act

is a legislative device adopted for the sake of convenience in order to avoid verbatim reproduction of the provisions of the earlier Act

into the later. But this must be distinguished from a referential legislation which merely contains a

reference or the citation of the provisions of an earlier statute.ig In a case where a statute is incorporated, by reference, into a second statute, the repeal of the first statute by a third does not

affect the second. The later Act along with the incorporated provisions of the earlier Act

constitute an independent legislation which is not modified or repealed by a modification or repeal of

the earlier Act. However, where in later Act there is a mere reference to an earlier Act, the

modification, repeal or amendment of the statute that is referred, will also have an effect on the statute in which it is referred. It is equally well

settled that the question whether a former statute is merely referred to or cited in a later statute, or whether it is wholly or partially incorporated therein, is a question of construction." (emphasis

supplied)

By the above referred observations, the Apex Court once

again made it clear that incorporation of the earlier Act

into later Act is a legislative device adopted for the sake

of convenience in order to avoid verbatim reproduction

of the provisions of the earlier Act into later Act.

However, it is the job of the Legislature and it is only

after such exercise is undertaken by the Legislature, it

will be possible to read the provisions of one Act into

another. At the cost of repetition, we want to express

that preamble of the Indian Trust Act, 1882 is crystal

clear and in no uncertain terms conveys that the said

Act came into force to define and amend the law relating

to private trusts and trustees only. The definition clause

excludes public and private religious and charitable

endowments from its application and, therefore, the

Apex Court in para (15) of its judgment in the case of

Thayarammal (cited supra) has observed that "the

Indian Trusts Act as clear by its preamble and contents

is applicable only to private trusts and not to public

trusts."

12) The Division Bench of this Court in case of

Sarda Education Trust (cited supra) considered preamble

and Section 1 of the Indian Trusts Act, 1882 as well as

law laid down by the Apex Court in the case of

Thayarammal and observed that provisions of Sections

47 and 48 of the Indian Trusts Act, 1882 were/are not

applicable to the public trusts. The Apex Court in para

(17) of its judgment in the case of Sheikh Abdul Kayum

and others (cited supra) has observed that Section 1 of

the Indian Trusts Act, 1882 makes provisions of the Act

inapplicable to the public or private religious or

charitable endowments and so these Sections may not in

terms apply to the trust in question. It is in the backdrop

of this legal position, there was no occasion for the

learned Single Judges to refer the question about

applicability of provisions of Sections 47 and 48 of the

Indian Trusts Act, 1882 to the Full Bench. The relevant

observations of the Apex Court in para (15) of its

judgment in Chandramohan Pandurang Kajbaje vs. State

of Maharashtra and others (2008 (2) AIR Bom R 126)

read thus :

"It appears that both the Makasi's case and Kajbaje's case (supra) were brought to the

notice of the Division Bench of the High Court, but we notice with dismay that the High Court

has brushed aside the judgment of the Supreme Court on the ground that the said observations

of the Supreme Court are only an obiter dicta and they cannot be treated as ratio decidendi.

It is most unfortunate. The High Court has failed to take note of the fact that a direction

was issued by this Court. A direction issued by this Court cannot be treated as `obiter dicta'. It appears that the High Court did not care to read

the judgment of this Court in between the lines in Makasi's case followed by Kajbaje's case.

This is where the High Court went wrong creating multiplicity of litigation instead of

giving a quietus to the litigation." (emphasis

supplied)

13) The Apex Court after taking into consideration

the preamble as well as provisions of Section 1 of the

Indian Trusts Act has specifically observed in its

judgment in the case of Thayarammal (cited supra) that

the provisions of the Indian Trusts Act, 1882 are

applicable only to the private trusts and not to the public

trusts. The Division Bench of this Court in view of this

legal position decided the letters patent appeal by

declaring similar law on the subject as declared by the

Apex Court. The law declared by the Apex Court for the

reasons stated hereinabove, is the law under Article 141

of the Constitution and, therefore, is the law of the land

and binding on everybody including all the Courts and,

therefore, Full Bench of Gujarat High Court is no

exception. Even otherwise, the Full Bench of Gujarat

High Court declared the law on the subject based on the

decision of the Apex Court in Sheikh Abdul Kayum and

others (cited supra) and the Apex Court in para (17) of

the said judgment has in fact observed that Section 1 of

the Indian Trusts Act, 1882 makes provisions of the said

Act inapplicable to the public or private religious or

charitable endowments and so these Sections may not in

terms apply to the Trust in question. Similarly, we want

to observe that the decision of the Division Bench of this

Court in the case of Sarda Education Trust (cited supra)

is on the point of issue in question, which is based on the

decision of the Apex Court in the case of Thayarammal

(cited supra).

14) So far as decision of the Apex Court in the case

of State of Uttar Pradesh v. Bansi Dhar and others (AIR

1974 SC 1084) is concerned, in para (18), the Apex Court

has observed thus :

"18. The principles relevant for our case may now be considered. Was the contribution of Rs.30,000/- for a charitable purpose ? Lord Sterndale, M.R. said in the Court of Appeal in

In re Tetley, (1923) 1 Ch 258 at p. 266 :

"I ..... am unable to find any principle which will guide one easily, and safely, through the

tangle of the cases as to what is and what is not a charitable gift. If it is possible I hope sincerely that at some time or other a

principle will be laid down. The whole subject is in an artificial atmosphere altogether."

While in India we shall not be hide-bound by

English decisions on this point, luckily both sides agree here and that accords with the sense of the

law that a hospital for women is a charitable object, being for medical relief. Moreover, the

beneficiaries are a section of the public, women - that still silent, suffering half of Indian humanity.

Therefore, this element connotes a public trust. The next question is whether the Indian Trusts

Act, 1882, applies to the present case. The Courts below have argued themselves into an application of Section 83 of the Trusts Act. Sri

Dixit rightly objects to this course because that Act relates only to private trusts, public charitable trusts having been expressly excluded from its ambit. But while these provisions proprio vigore

do not apply, certainly there is a common area of

legal principles which covers all trusts, private and public, and merely because they find a place

in the Trusts Act, they cannot become `untouchable' where public trusts are involved. Care must certainly be exercised not to import by

analogy what is not germane to the general law of trusts, but we need have no inhibitions in

administering the law by invoking the universal rules of equity and good conscience upheld by

the English Judges, though also sanctified by the statute relating to private trusts. The Courts

below have drawn inspiration from Section 83 of the Trusts Act and we are not inclined to find fault

with them on that score because the provision merely reflects a rule of good conscience and of

general application. The details of the argument on the basis of this principle will be discussed a

little later."

The careful reading of the above observations of the

Apex Court shows that it has given a note of caution that

care must be taken not to import any analogy, which is

not germane to the general law of the trusts and it is in

the light of these observations, the recent decision of the

Apex Court in the case of Thayarammal (cited supra)

assumes importance, which has been rendered by the

Apex Court keeping in view the preamble and provisions

of the Indian Trusts Act and held that it is applicable

only to the private trusts and not to the public trusts.

The Apex Court has rendered decision in the case of

State of Uttar Pradesh (cited supra) in the peculiar facts

and circumstances of that case and it does not affect

the binding nature of law laid down by the Apex Court in

the case of Thayarammal since it is the direct decision

on the subject. It is in this factual and legal background,

we answer the question about applicability of provisions

of Sections 47 and 48 of the Indian Trusts Act, 1882 to

the public trusts in negative.

15) So far as the second question referred to the

Full Bench by Justice A. B. Chaudhari is concerned, we

propose to consider the provision of Section 2(13) of the

Bombay Public Trusts Act, 1950, which is in two parts.

The first part of the provision defines a "Public Trust"

and the second part deals with the "Society" formed

either for religious or charitable purpose or for both and

registered under the Societies Registration Act, 1860.

16) The Bombay Public Trusts Act, 1950 is intended

to regulate and make better provision for administration

of public, religious and charitable trusts in the State of

Maharashtra. To carry out effectively its objects, the

Bombay Public Trusts Act, 1950 creates for the first time

unified and special provisions to deal with the charity

matters. It applies to all the public trusts. The definition

of "Public Trust" has been widened so as to include the

Societies registered under the Societies Registration Act,

1860 and Dharmada which were not included earlier,

however, it does not get the status of public trust being

included in the definition of public trust under Section

2(13) of the Bombay Public Trusts Act, 1950.

17) The first part of Section 2(13) deals with

definition of "public trust" which means an express or

constructive trust for either a public religious or

charitable purpose or both and includes a temple, a

math, a wakf, church, synagogue, agiary or other place

of public religious worship, a dharmada or any other

religious or charitable endowment. The first part of the

provision which defines a "public trust" ends here. The

first part of the provision only deals with definition of

"Public Trust". It is completely distinct and different

than the second part of provision of Section 2(13) which

deals with the Societies formed either for religious or

charitable purpose or both and registered under the

Societies Registration Act. The first part and the second

part of the provision are separated by the word "and".

Since the first and the second part of the provision

though deal with the object relating to religious and

charitable purpose, however, each one of them is a

creature of different statute and is governed by the

different provisions of laws, though included in the

definition of "public trust" mentioned in Section 2(13) of

the Bombay Public Trusts Act, 1950. Therefore, the

word "and" will have to be read with due regard to the

provisions of different laws and will have to be read in

the context of those statutes having regard to the

scheme of the provisions of Section 2(13) of the Bombay

Public Trusts Act, 1950 as well as legislative intent.

Having considered these aspects, the word "and" used

in Section 2(13) is in disjunctive sense and not in

conjunctive sense and, therefore, first part of the

provision, which deals with definition of "public trust" is

independent and is governed by the provisions of the

Bombay Public Trusts Act, 1950 and has nothing to do

with the second part of the provision, which relates to

the Societies Registration Act, 1860. In other words, so

far as "public trust" defined in the first part of the

provision is concerned, the provisions of Societies

Registration Act, 1860 are neither attracted nor have

any application. It is, therefore, not the requirement of

Section 2(13) of the Bombay Public Trusts Act, 1950 that

the "public trust" should be registered under the

provisions of Societies Registration Act, 1860.

18) In other words, a society formed for religious or

charitable purpose or for both and registered under the

Societies Registration Act, 1860 mentioned in the latter

part of the definition clause of Section 2(13) of the

Bombay Public Trusts Act, 1950 by itself will not get the

status of "public trust" within the meaning of Section

2(13) of the Bombay Public Trusts Act, 1950 unless it

receives a certificate under Rule 8 of the Bombay Public

Trusts Rules, 1951. However, since the word "and" is

used in the disjunctive sense, "public trust" is not

required to be registered under the provisions of

Societies Registration Act, 1860. The learned Single

Judge of this Court in para (9) of the judgment in the

case of Suresh Ramniwar Mantri and another vs. Mohd.

Iftequaroddin s/o Mohd. Badroddin (1999 (2) Mh.L.J. 131)

has observed thus :

"9. ... It is, therefore, clear that a society registered under the Societies Registration Act will come within the ambit of the term "Public

Trust" only after it has received a certificate of

registration under Rule 8 of the Bombay Public Trusts Rules, 1951, on completion of the enquiry

under section 19 and an order is passed under section 20 of the Trusts Act...."

We, therefore, answer the second question referred to

us by Justice A.B. Chaudhari in negative.

19) Justice C.L. Pangarkar has referred three questions

to the Full Bench for determination, out of which we have

already answered question no.1 by holding that the

provisions of Section 47 of the Indian Trusts Act, 1882

are not applicable to the public trust.

20) So far as the second question referred to us by

Justice C.L. Pangarkar is concerned, it will be appropriate

to reproduce the observations of the Apex Court in

para 29 of the judgment in the case of J.P. Srivastava &

Sons (P) Ltd. and others vs. Gwalior Sugar Co. Ltd. and

others {(2005) 1 SCC 172), which are as follows :

"29.

Therefore, although as a rule, trustees must execute the duties of their office jointly,

this general principle is subject to the following exceptions when one trustee may act for all (1) where the trust deed allows the trusts to be

executed by one or more or by a majority of

trustees; (2) where there is express sanction or approval of the act by the co-trustees; (3) where the delegation of power is necessary; (4)

where the beneficiaries competent to contract consent to the delegation; (5) where the delegation to a co-trustee is in the regular

course of the business, (6) where the co-trustee merely gives effect to a decision taken by the trustees jointly."

The above observations of the Apex Court clearly

demonstrate that as a general rule, the trustees must

execute duties of their office jointly. However, this

general rule is not without exceptions and those

exceptions as mentioned by the Apex Court are : where

one of the trustees can act upon the decision taken by

the majority of the trustees, or by express sanction or

approval by the co-trustees, or where the beneficiaries

competent to contract consent to the delegation, or

where the delegation to a co-trustee is in regular course

of business or where the co-trustee merely gives effect

to the decision taken by the trustees jointly. It is in the

light of the law laid down by the Apex Court, the

question no.2 referred to us by Justice C.L. Pangarkar will

have to be decided by the learned Single Judge on the

facts and circumstances of the case.

21) So far as the third question referred to the Full

Bench by Justice C. L. Pangarkar is concerned, Shri

Gordey, learned Counsel for the petitioner, submitted

that the petitioner is a public trust and not the society

registered under the Societies Registration Act, 1860

and, therefore, question of application of Section 6 of

the Societies Registration Act, 1860 does not arise.

A Society registered under the Societies Registration

Act, 1860 is governed by the provisions of Societies

Registration Act, 1860 for all practical purposes. Society

formed either for religious or charitable purposes or for

both and registered under the Societies Registration Act,

1860 which is included in the definition of "public trust"

under Section 2(13) of the Bombay Public Trusts Act,

1950 will come within the ambit of term "public trust"

only after it has received a certificate of registration

under Rule 8 of the Bombay Public Trusts Rules, 1951.

Once it receives a Certificate under Rule 8, then such

Society gets a status of public trust for all practical

purposes. In view of the contentions canvassed by Shri

Gordey, learned Counsel for the petitioner, question

whether by virtue of public trust being a society, a suit

for recovery of property at the instance of Chairman,

President or Secretary of the public trust alone is

maintainable under Section 6 of the Societies

Registration Act, 1860 does not arise for consideration

before the learned Single Judge nor there is any conflict

of opinion expressed in this regard by other learned

Single Judges.

22) We answer the references in the above terms.

The record and proceedings be remitted back to the

learned Single Judges for disposal of the second appeal

and writ petition accordingly.

CHIEF JUSTICE

D.D. SINHA, J.

P.B. VARALE, J.

khj

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter