Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mr. Kishor K. Mehta And Anr vs Justice J.N. Patel (Retd.) Ex ...
2016 Latest Caselaw 5121 Bom

Citation : 2016 Latest Caselaw 5121 Bom
Judgement Date : 31 August, 2016

Bombay High Court
Mr. Kishor K. Mehta And Anr vs Justice J.N. Patel (Retd.) Ex ... on 31 August, 2016
Bench: Dr. Shalini Phansalkar-Joshi
         OSK                            J-903-aost-24200-2016 & 904-aost-24204-2016.odt



               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                       CIVIL APPELLATE JURISDICTION




                                                                           
           APPEAL FROM ORDER (STAMP) NO. 24200 OF 2016
                                WITH




                                                   
            CIVIL APPLICATION (STAMP) NO. 24201 OF 2016
                                 IN
           APPEAL FROM ORDER (STAMP) NO. 24200 OF 2016




                                                  
         1. Mr.Kishor K. Mehta                      }
         Aged 78 years, Indian                      }
         Inhabitant Founder/Permanent               }
         Trustee for Life Lilavati Kirtilal         }




                                       
         Mehta Medical Trust residing at            }
         Usha Kiran, 18th Floor, 15,                }
         Carmichael Road, Mumbai-400
                             
         026.
                                                    }
                            
         2. Mrs. Charu K. Mehta                     }
         Aged 73 years, Indian Inhabitant           }
         Founder/ Permanent Trustee for Life        }
         Lilavati Kirtilal Mehta Medical Trust      }
         residing at Usha Kiran, 18th Floor, 15,    }
      

         Carmichael Road,                           } Applicants/Appellants
         Mumbai-400 026
   



                               Versus

         1. Justice J.N. Patel (Retd.)              }





         Ex Chairman - Interim Board of             }
         Trustees                                   }
         Planet Godrej, Tower No.5, 2501, 30        }
         K.K. Marg, Jacob Circle,
         Mumbai- 400 011                            }





                                                                                   1/27




    ::: Uploaded on - 06/09/2016                   ::: Downloaded on - 07/09/2016 00:00:37 :::
          OSK                          J-903-aost-24200-2016 & 904-aost-24204-2016.odt


         2. Mrs. Rekha H. Sheth                   }
         Founder/Permanent Trustee for Life       }
         Lilavati Kirtilal Mehta Medical Trust    }




                                                                         
         A-791, Bandra Reclamation, Bandra        } Respondents
         (West),
         Mumbai-400 050




                                                 
                                                
                                     AND

           APPEAL FROM ORDER (STAMP) NO. 24204 OF 2016
                                WITH
            CIVIL APPLICATION (STAMP) NO. 24206 OF 2016




                                    
                                 IN
           APPEAL FROM ORDER (STAMP) NO. 24204 OF 2016


         1. Mr.Prashant Mehta
                              ig                  }
         Aged 45 years                            }
                            
         2. Mr.Rajiv Mehta                        }
         Aged 48 years                            }
         3. Mrs.Reshma R. Mehta                   }
         Aged 45 years                            }
      


         4. Mr.Rajesh Mehta                       }
   



         Aged 50 years                            }
         Having their office at Diamond           } Applicants/Appellants/
         House, 9, Vaccha Gandhi Road,            } Intervener
         Gamdevi, Mumbai 07.                      }





         IN THE MATTER BETWEEN


         1. Mr.Prashant Mehta                     }





         Aged 45 years                            }
         2. Mr.Rajiv Mehta                        }
         Aged 48 years                            }
         3. Mrs.Reshma R. Mehta                   }
         Aged 45 years                            }


                                                                                 2/27




    ::: Uploaded on - 06/09/2016                 ::: Downloaded on - 07/09/2016 00:00:37 :::
          OSK                            J-903-aost-24200-2016 & 904-aost-24204-2016.odt


         4. Mr.Rajesh Mehta                         }
         Aged 50 years                              }
         Having their office at Dimond              } Applicants/Appell




                                                                           
         House, 9, Vaccha Gandhi Road,              } ants
         Gamdevi, Mumbai 07.                        }




                                                   
                               Versus

         1. Justice J.N. Patel (Retd.)              }




                                                  
         Ex Chairman - Interim Board of             }
         Trustees                                   }
         Planet Godrej, Tower No.5, 2501, 30        }
         K.K. Marg, Jacob Circle, Mumbai- 400
         011




                                       
                                                    }
         2. Mrs. Rekha H. Sheth
                              ig                    }
         Founder/Permanent Trustee for Life         }
         Lilavati Kirtilal Mehta Medical Trust      }
         A-791, Bandra Reclamation, Bandra          }
                            
         (West),
         Mumbai-400 050

         3. Mr.Kishor K. Mehta                      }
      

         Aged 78 years, Indian                      }
         Inhabitant Founder/Permanent               }
         Trustee for Life Lilavati Kirtilal         }
   



         Mehta Medical Trust residing at            }
         Usha Kiran, 18th Floor, 15,                }
         Carmichael Road, Mumbai-400
         026.





                                                    }
         4. Mrs. Charu K. Mehta                     }
         Aged 73 years, Indian Inhabitant           }
         Founder/ Permanent Trustee for Life        }
         Lilavati Kirtilal Mehta Medical Trust      }





         residing at Usha Kiran, 18th Floor, 15,    }
         Carmichael Road,                           } Respondents
         Mumbai-400 026




                                                                                   3/27




    ::: Uploaded on - 06/09/2016                   ::: Downloaded on - 07/09/2016 00:00:37 :::
          OSK                              J-903-aost-24200-2016 & 904-aost-24204-2016.odt



         Appearances :-




                                                                             
                  Mr.Yashank Andhyaru with Mr.Kartik Sheth and
                  Mr.Abhishek Prabhu i/b. M/s.Thakore Jariwala and
                  Associates for the Applicants/Appellants in




                                                     
                  AOST/24200/2016 and CAAST/24201/2016.

                  Mr.Aabad Ponda with Mr.Dakshash Vyas i/b.
                  Jayesh G. Gawde for the Applicants/Appellants in
                  AOST/24204/2015 and CAAST/24206/2016.




                                                    
                  Mr.Prateek Saksaria with Ms.Jesal Shah i/b. Daru Shah for
                  Respondent No.2 in both matters.




                                        
                          CORAM : DR.SHALINI PHANSALKAR-JOSHI, J.

DATE ig : 31ST AUGUST, 2016.

ORAL JUDGMENT :

         1]               Admit.

         2]               As the appeals are heard finally at length, with
      


consent of learned counsel for the parties, they are decided at

the stage of admission itself.

3] As both these appeals raise common question of

facts and law, they are heard together and being decided

together by this common judgment.

4] Both the appeals take an exception to an order dated

OSK J-903-aost-24200-2016 & 904-aost-24204-2016.odt

26th August, 2016 passed by the City Civil Court, Borivali Division,

Dindoshi, Mumbai in Notice of Motion No.2132 of 2016 in Suit

No.1498 of 2016.

5] For the sake of convenience initially we deal with the

facts and controversy involved in Appeal from Order (Stamp)

No.24200 of 2016, as the appellants there in had filed the suit

before the Trial Court.

6]

Appellants are the permanent Trustees of Leelavati

Kirtilal Mehta Medical Trust (hereinafter referred to as "the

Trust"). By filing the Notice of Motion in the suit filed before the

trial Court, appellants had sought the interim relief that the effect

and operation of the resolutions passed in the 44 th Board Meeting

dated 30th April, 2016 be stayed. By the impugned order, the

Trial Court dismissed the said Notice of Motion. Hence, the

instant appeal.

7] This case has a chequered history of litigation and for

understanding and appreciating the controversy, a brief

reference to the said history of litigation and the facts becomes

necessary.

OSK J-903-aost-24200-2016 & 904-aost-24204-2016.odt

8] On 5.7.1978 Leelavati Kirtilal Mehta Medical Trust

was settled by the late Shri Kantilal Manilal Mehta, by virtue of a

registered Trust Deed. As per Clause 16 of the Trust Deed, the

appellant No.1, 2 and Respondent No.2 became permanent

trustees for the life time. On account of the internal disputes

between them, the matter reached upto the Apex Court and vide

its order dated 21st May, 2014, passed in Special Leave Petition

No.3772 of 2014, the Apex Court thought it fit to constitute a

Interim Board of Trustees comprising of two undisputed

permanent or Life Time Trustees, namely, appellant No.2

Mrs.Charu Mehta, respondent No.2 Mrs.Rekha H. Sheth and

respondent No.1 Justice J.N.Patel (Retired) as Chairman of the

Interim Board of Trustees. It was specifically directed by the said

order that Justice J.N.Patel (Retired) respondent No.1 herein will

have the power to convene a meeting of the Board of Trustees as

and when it was required to be held for transacting any business

including the passing of budgets. The Management of the

Leelavati Kirtilal Mehta Hospital and the staff of the Trust were

also directed to co-operate and assist him in the work of the Trust

in all respects.

9] This Interim Board of Trustees consisting of Justice

OSK J-903-aost-24200-2016 & 904-aost-24204-2016.odt

J.N.Patel (Retired) and the two permanent Trustees, as referred

above continued, till 12th April, 2016, when the matter was

moved before the Apex Court again in the same Special Leave

Petition No.3772 of 2014 and it was pointed out that status of

another permanent Trustee namely, Kishor Mehta, the appellant

No.1 herein, has now been ascertained by the statutory

authority, namely, Assistant Charity Commissioner. In view

thereof, the Apex Court found that the functioning of the Interim

Board need not be continued any further. The Apex Court

accordingly disbanded the Interim Board constituted by its order

dated 21st May, 2014, leaving it open for the Trust and its

Trustees to take care of its interest and operations.

10] While disbanding the Interim Board, the Apex Court

appreciated the constructive services rendered by respondent

No.1-Justice J.N.Patel (Retired). At the same time, the Apex Court

also considered the effects of its earlier order dated 30 th March,

2016, according to which the directions were given to extend the

appointment of the Consultant/Medical Officers/ Doctors till 31 st

December, 2016. It was observed that such extension of the

Consultant/Medical Officers/Doctors shall continue to remain till

31st December, 2016 and the trustees can take any decision for

OSK J-903-aost-24200-2016 & 904-aost-24204-2016.odt

their further continuation by passing appropriate orders, which

will come into effect only on and from 1st January, 2017.

11] The real crux of the present dispute between the

parties started thereafter.

12] In view of the disbandment of the Interim Board /

Board of Trustees, respondent No.1-Justice J.N.Patel (Retired)

issued a notice dated 28th April, 2016, calling a meeting of the

Trustees on 30th April, 2016, for formal handing over of the

charge. The copy of the notice of the said meeting is produced at

page No.756 of this appeal. The specific agenda laid down for

the meeting was as follows:

"i) Review of the functioning of Interim Board and formal handing over of the charge to the Board of

Trustees.

ii) Any other matter with permission of the Chair."

13] Appellants urged respondent No.1 not to proceed

with such an illegal and unwarranted meeting. Appellants also

informed respondent No.1 that they had preferred a

clarification/direction by moving Interim Application No.32 of

2016 before the Hon'ble Supreme Court and it was listed on 5 th

May, 2016, and thus the matter was subjudice before the Apex

OSK J-903-aost-24200-2016 & 904-aost-24204-2016.odt

Court. However, respondent No.1 chose to proceed to hold the

meeting dated 30th April, 2016 as convened. In the said

meeting, in addition to passing the Resolution of formal handing

over of the charge by the Interim Board of Trustees to the other

remaining Trustees and after taking the review of the functioning

of the Interim Board, some more resolutions came to be passed

pertaining to the affairs of the Trust by the remaining Trustees.

The appellants herein are aggrieved by the passing of those

resolutions.

14] According to the appellants, when by order dated 12 th

April, 2016 the Interim Board of Trustees was disbanded by the

order of the Apex Court itself, there was in the first place, no

occasion for respondent No.1 herein, to convene the meeting for

the purpose of formal handing over of the charge. Moreover after

disbandment of Interim Board respondent No.1 was not

authorised to hold the meeting. Hence any decisions taken by

resolutions passed there in are patently illegal and void ab-initio.

Secondly, assuming that it was necessary for Respondent No.1 to

hand over formal of the charge of the Trust to the other Trustees,

it was totally illegal and inappropriate on his part to hand over

the formal charge of the Trust to only some of the Trustees and

OSK J-903-aost-24200-2016 & 904-aost-24204-2016.odt

not to other Trustees, when admittedly in respect of those

Trustees "Change Report" was pending for adjudication before

the Assistant Charity Commissioner. Thirdly, it is submitted that,

under the garb of calling the said meeting, only for the purpose

of handing over the charge, some more resolutions were passed

in the meeting, by those Trustees, when admittedly they have no

right to do so. Especially, in the absence of appellants who are

also permanent and Life Time Trustees. It is urged that the

meeting dated 30th April, 2016, could have been at the most for

formal handing over of the charge but not for passing of those

resolutions.

15] With all these contentions and grievances appellant

Nos.1 and 2 filed a suit before the Trial Court for declaration that

all the business transacted in the said meeting is illegal and

liable to be set aside.

16] Along with the suit, the appellants filed Notice of

Motion seeking specific relief that pending the hearing and final

disposal of the suit, to stay the effect, execution and

implementation of the decisions taken in pursuance of the

resolutions passed in the 44 th Meeting of the Interim Board of the

OSK J-903-aost-24200-2016 & 904-aost-24204-2016.odt

Trustees held on 30th April, 2016.

17] This Notice of Motion came to be resisted by

respondent Nos.2 and 3 herein raising contentions that there was

nothing wrong in Interim Board headed by respondent No.1-

Justice J.N.Patel (Retired) in formal handing over the charge of

the Interim Board of Trustees to the remaining Trustees and that

was the only resolution passed in his presence. So far as, the

other resolutions are concerned, it is submitted that they are

passed by the remaining Trustees and they were in the interests

of the Trust for proper management of the Trust. The appellants

have therefore no right at all to challenge those resolutions or to

seek stay to the operation of those resolutions. If the stay is

granted to execution of those resolutions, the affairs of the Trust

will come to a stand-still.

18] The Trial Court, after hearing learned counsel for the

parties, was pleased to hold that, as regards the resolution of

Interim Board headed by respondent No.1 of handing over of the

formal charge to the remaining Trustees, it was done in

pursuance of the order passed by the Apex Court and hence,

there was no question of granting stay to the operation of the

OSK J-903-aost-24200-2016 & 904-aost-24204-2016.odt

said resolution. Similarly, as regards the resolution extending the

services of the Consultant/Medical Officers/Doctors till 31 st

December, 2016, as it was done in view of the order passed by

the Apex Court in Special Leave Petition, Trial Court did not find

any fault therein.

19] As to the remaining resolutions, the Trial Court held

that those resolutions appear to be passed in the beneficial

interest of the Trust and they are not at all injurious to the affairs

of the Trust. Moreover, the Trial Court further held that though

the appellants had the notice of the meeting, they chose to

remain absent in that meeting. In such situation appellants

could not raise any grievance about the passing of those

resolutions. It was observed by the Trial Court that there is no

question of the appellants suffering any irreparable loss because

if such resolutions were not passed, the Trust would have faced

difficulties in smooth conduct of its business. It was further

observed by the Trial Court that by passing such resolutions the

steps are taken to ensure that the functioning of the Trust would

be run smoothly. Accordingly, the Trial Court dismissed the

Notice of Motion.

OSK J-903-aost-24200-2016 & 904-aost-24204-2016.odt

20] This order of the Trial Court is challenged in these two

Appeals. With the assistance of the learned counsel for the

appellants and respondents, this Court has gone through the

papers pertaining to the earlier litigation and various orders

passed therein. It is pertinent to note that at each and every

stage the litigation has reached upto the Supreme Court and the

cause of the litigation is the disputes interse between the

permanent Trustees. In this respect the Copy of Trust Deed

dated 5th July, 1978, is relied upon to show that as per the Trust

Deed, especially Clause 16 thereof, only 3 Trustees were

appointed as a Permanent Trustees for the Life Time. They were,

namely, the appellant No.1-Kishor Kirtilal Mehta, appellant No.2-

Charu Kishor Mehta and respondent No.2-Rekha Haresh Sheth.

As per clause 17 of the Trust, the permanent Trustees were to

have power to appoint new or additional Trustee for the period of

5 years. As in respect of the appointment of certain Trustees

who were appointed in due course of time, the disputes arose

between the parties, the Change Reports were submitted to the

Assistant Charity Commissioner and in the light of those Change

Reports the matter went up to the Apex Court.

21] As stated above, by order of the Apex Court dated

OSK J-903-aost-24200-2016 & 904-aost-24204-2016.odt

21st May, 2014, the Interim Board of Trustees came to be

constituted, comprising of two undisputed permanent Life Time

Trustees namely appellant No.2 and respondent No.2 headed by

respondent No.1-Justice J.N.Patel, former Judge of High Court

Bombay. Interim Board continued to manage the affairs of the

Trust till 12th April, 2016, when the Apex Court was pleased to

pass order in Special Leave Petition No.3772 of 2014. The

perusal of the said order makes it clear that though the Change

Reports Nos. 1446, 403, 1467, 1564 and 1565 all of 2006 were

yet pending, despite the direction for their expeditious disposal,

as the status of the appellant No.1-Kishor Mehta was ascertained

by the Assistant Charity Commissioner as the Trustee, the Apex

Court thought it fit to disband the Interim Board as the function

thereof need not be continued any further, leaving it open for the

Trust and its Trustees to take care of its functions. The Apex

Court order is very clear and it is to the effect that "With that

view, we disband the Interim Board constituted by our order

dated 21st May, 2014, leaving it open for the Trust and its

Trustees to take care of its interest and operation." In further

paragraph, Apex Court has given directions relating to extension

of the appointment of the Consultant/Medical Officers/Doctors till

31st December, 2016.

OSK J-903-aost-24200-2016 & 904-aost-24204-2016.odt

22] It is pertinent to note that after the receipt of the

notice dated 28th April, 2016 of the meeting, the appellants

herein approached the Apex Court in the same Special Leave

Petition No.3772 of 2014 by preferring IA No.31 of 2016 and 32 of

2016. By IA No.31 of 2016 the appellants prayed, "to clarify

specifically that the Interim Board will become functus officio and

the charge be given to the 3 undisputed Trustees and the

claimant Trustees/ other alleged Trustees can join the Board of

Trustees, once adjudication of Change Reports was complete,

subject to the outcome of the appeals with other direction to

implement the order dated 12th April, 2016, by directing the 3

Trustees to conduct the day to day affairs of the Trust". A prayer

was also made to pass an interim order to restrain the Ex-

Chairman (Justice J.N.Patel) from holding a meeting pursuant to

the notice dated 28th April, 2016 and handing over of the charge

to the alleged Trustees persons claiming to be Trustees, namely

respondent No.2 to 10 therein.

23] The Apex Court while considering and deciding this IA

No.31 of 2016, on 6th May, 2016, reproduced its earlier order

dated 12th April, 2016, which was passed while disbanding the

OSK J-903-aost-24200-2016 & 904-aost-24204-2016.odt

Interim Board as follows;

"Inasmuch as the status of the petitioner has now

been ascertained by the Statutory Authority namely, Assistant Charity Commissioner, we find that the function of the Interim Board need not be continued

any further leaving it open for the Trust and its Trustees to take care of its functions. With that view, we disband the Interim Board constituted by our order dated 21st May, 2014 , leaving it open for the Trust and its Trustees to take care of its interests and

operation."

24] The Apex Court further observed that "Our order is in

so many words clear and categoric and there is no reason for

anyone to treat the disbandment to take place beyond 12 th April,

2016. Therefore, we do not feel it necessary to pass any further

clarification in these applications. However, whatever

subsequent events that had taken place can always be

challenged by the applicant or by anyone aggrieved by any such

events in the matter known to law before the proper forum".

With these observations the applications were accordingly

disposed of.

25] This order, as can be seen, was passed by the Apex

Court after the meeting dated 30 th April, 2016 had taken place.

Hence, it was left open to the appellants or anyone aggrieved by

the said meeting and resolutions passed therein, to take the

OSK J-903-aost-24200-2016 & 904-aost-24204-2016.odt

steps as may be known to the law before the proper forum. In

the light of this order, the present suit and the Notice of Motion

came to be filed, challenging the resolutions passed in the

meeting dated 30th April, 2016.

26] At this stage a reference can also be made to the

order passed by this Court on 8 th August, 2016 in Appeal from

Order (Stamp) No.20648 of 2016. In that appeal, the appellants

herein had challenged the order dated 29th June, 2016, passed by

the City Civil Court Dindoshi, Mumbai, by which the application

for ad-interim relief filed by the appellants restraining

respondents there, namely Mr.Ajaykumar Pande and others from

entering upon the Trust premises on the ground that their

services were illegally extended by resolution passed in the

meeting dated 30th April, 2016, was rejected. In that Notice of

Motion and Appeal also the similar argument was advanced to

the effect that the appellant Nos.1 and 2 and respondent No.2

herein were the only permanent Trustees. They alone are entitled

to take decisions as regards the services of defendant Nos.1 to 5

therein. Their services cannot be extended by the illegal

resolution passed in the meeting dated 30th April, 2016.

OSK J-903-aost-24200-2016 & 904-aost-24204-2016.odt

27] The Trial Court had rejected the said Notice of Motion

and while deciding the correctness of the said order, after

hearing learned counsel for the parties, this Court relying upon

the order passed by the Apex Court on 6th May, 2016 in IA No.31

of 2016 and 32 of 2016 and came to conclusion that the specific

grievance raised by the appellants relating to appellant Nos.1

and 2 and respondent No.2-Ms.Rekha Sheth herein alone

constitute the Board of Trustees and other persons who claim to

be the Board of Trustees and in respect of whom the Change

Reports are pending, being not accepted by the Apex Court, at

this stage there was no merit in the contentions raised by the

appellants. Hence, this Court thought it fit not to interfere in the

discretion exercised by the Trial Court in rejecting the Notice of

Motion and dismissed the said appeal.

28] It is in the backdrop of these facts and

circumstances, this Court is called upon once again to consider

the legality of the meeting dated 30 th April, 2016 and the

resolutions passed therein.

29] Now it is a matter of record that as per the notice

issued on 28th April, 2016, the meeting was convened on 30th

OSK J-903-aost-24200-2016 & 904-aost-24204-2016.odt

April, 2016 and accordingly, the meeting took place. It may be

true that as per the order of the Apex Court the Interim Board

came to disbanded forthwith with effect from 12 th April, 2016.

However, the formality of handing over of formal charge to the

Board of Trustees being found necessary, by respondent No.1, he

called this meeting. The agenda of the meeting as stated in the

notice, was only to review the functioning of the Interim Board

and formal handing over of the Charge to the Board of Trustees.

The minutes of the meeting produced on record also reveal that

under the Chairmanship of respondent No.1-Justice J.N.Patel

(Retired) that was the only resolution passed in the said meeting

of taking review of the functioning of the Interim Board and

formal handing over of the Charge to the Board of Trustees.

30] The real grievance of the appellants is to the effect

that there was no such necessity of convening the meeting for

formal handing over of the charge, once by the order of the

Apex Court itself the Interim Board was disbanded. Secondly, it is

contended that in the said meeting the charge was handed over

to some of the Trustees only who were not in functioning as the

only Interim Board of Trustees was functioning and it was

disbanded by the order of the Apex Court. According to the

OSK J-903-aost-24200-2016 & 904-aost-24204-2016.odt

learned counsel for the appellants, the Interim Board of Trustees

was only of respondent No.1-Justice J.N. Patel (Retired) and two

other permanent Trustees. However, the notice of the meeting

and the minutes of the meeting show the presence of several

persons/trustees and those persons Trustees had taken the

decision relating to the affairs of the Trust. It is submitted that if

those Trustees were called for the meeting even though their

Change Reports were pending for adjudication before the

Assistant Charity Commissioner, the other Trustees who are the

appellants in the Second Appeal, were also required to be called

for the meeting, even if their Change Reports are also pending

before the Assistant Charity Commissioner. It is submitted that

they had not received the notice of meeting and hence, it was

totally wrong on the part of the Interim Board headed by

respondent No.1-Justice J.N.Patel (Retired) to call such a meeting

and to hand over the charge to some of those Trustees only and

those Trustees taking the decisions and passing the resolutions

relating to the affairs of the Trust.

31] On the face of it, is be true that there may appear

some substance in the grievance of the appellants to the effect

that once the Interim Board came to be disbanded and as per the

OSK J-903-aost-24200-2016 & 904-aost-24204-2016.odt

specific order passed by the Apex Court on 6 th May, 2016, there

was no reason for anyone to treat the disbandment to take place

beyond 12th April, 2016. There was no reason for Respondent

No.1 to call any further meeting. Hence, in my considered

opinion, there was nothing wrong in respondent No.1 considering

that some formal handing over of the charge was necessary by

the Interim Board. It appears, with that object and view only,

this meeting dated 30th April, 2016 was convened. Except for the

passing of the resolution relating to the review of functioning of

the Interim Board and formal handing over of the charge, no

other resolution seems to have been passed in the meeting

under the Chairmanship of respondent No.1-Justice J.N.Patel

(Retired). As regards the resolution relating to extension of the

services of Consultant/Medical Officers/Doctors, as stated above,

as per order of the Apex Court dated 12 th April, 2016, their

services were extended upto 31st December, 2016, it was done

by passing a formal resolution to that effect.

32] As to whom Interim Board should have handed over

the charge of the affairs of the Trust, as stated above, the

appellants had, by preferring IA No.32 of 2016 and 31 of 2016 in

Special Leave Petition No.3772 of 2014 specifically sought the

OSK J-903-aost-24200-2016 & 904-aost-24204-2016.odt

relief that in view of the order of the Apex Court dated 12 th April,

2016, Interim Board has become functus officio. Hence, the

charge be given to 3 undisputed Trustees and other claimed

Trustees or alleged Trustees can join the Board of Trustees once

adjudication of their Change Report was completed. This prayer

was not specifically adhered to, in the sense that the application

to the effect came to be disposed of, may be because already

the meeting was held on 30th April, 2016 and the liberty was

given to the appellants to challenge the subsequent events that

had taken place in the manner known to the law, before the

proper forum. However, the fact remains that no interim relief as

such was granted to the appellants by the Apex Court either to

restrain the Ex-Chairman from holding the meeting dated 30 th

April, 2016, nor restraining him from handing over the charge to

the persons to whom he was handing over the charge.

33] In such a situation, now the question raised for

consideration is whether there is any reason to stay the

resolution passed in the said meeting of handing over the charge

to the remaining Trustees by the Interim Board. Needless to state

that as the handing over of the charge was in pursuance of the

order passed by the Supreme Court, of disbanding the Interim

OSK J-903-aost-24200-2016 & 904-aost-24204-2016.odt

Board of Trustees, to stay to that resolution cannot be granted. It

need not be stated that constitution of the Interim Board of

Trustees under the Chairmanship of respondent No.1 was merely

an interim arrangement, as the word "Interim Board" itself

suggests. This Interim Board must have taken the charge from

the then Board of Trustees. On disbandment, the Interim Board

was required to hand over the formal charge to the earlier Board

of Trustees. Operation of such resolution therefore cannot be

stayed.

34] As to the legality of the further resolutions which

came to be passed by the existing Board of Trustees and which

are forming part of the minutes from page No.774 of the Paper-

book. Those resolutions pertain to the extension of the

appointment of the various personnel/consultants of the

Trust/Hospital made by the Interim Board of Trustees, which I

have already said were extended by the Apex Court, itself till 31 st

December, 2016. Hence, the operation of such resolution also

cannot be stayed.

35] The next resolution pertains to continuation of

signatories authorized by the said Interim Board to operate the

various Bank Accounts of the Trust/Hospital. Now this resolution

OSK J-903-aost-24200-2016 & 904-aost-24204-2016.odt

was undisputably necessary for the smooth functioning of the

Trust. One cannot say that on disbanding of Interim Board of

Trustees, the affairs of the Trust/Hospital should immediately

come to a stand still. Some interim arrangements were required

to be made till new appointment of Trustees was made by the 3

permanent Trustees. The affairs of the Trust, which is also a well

known Hospital in the city, needs to be run smoothly and that is

why it was specifically stated in resolution No.4 that all Bank

Accounts and Fixed Deposits of the Trust shall be operated by the

Signatories who have been authorized in that behalf by the

Interim Board of Trustees till further orders or till the directions of

the Trust Board. It can not be said that passing of such a

resolution is in any manner affecting the interest of the

appellants.

36] Appellants are still at liberty to convene the fresh

meeting and to take the appropriate decision with the consent of

the often Trustees. It is pertinent to note that the notice of this

meeting was also issued to the appellants, however the

appellants chose not to remain present for the meeting. If, they

had any grievance relating to passing of these resolutions which

were only a consequential steps, in view of the formal handing

OSK J-903-aost-24200-2016 & 904-aost-24204-2016.odt

over of the charge by the Interim Board of Trustees, they should

have remained present for this meeting, so that they could have

raised objection to these resolutions.

37] Even otherwise also these resolutions being merely in

the nature of interim of management. It cannot be said that the

operation of these resolutions, if not stayed, will cause any

irreparable loss or hardship to the appellants. The operation of

these resolutions, on the contrary, if stayed, then it will come

into the way of smooth functioning of the affairs of the Trust and

the hospital. Therefore, looked at it from any angle, it cannot be

said that the Trial Court has committed, any, much less grave

error, in dismissing the Notice of Motion, thereby rejecting the

interim relief to the appellants.

38] It is also pertinent to note that the relief which was

claimed by the appellants was only to the extent of staying the

resolutions passed in the said meeting by the Interim Board of

Trustees. The only resolution passed by the Interim Board is of

handing over of the charge and therefore, there is no question of

staying the effect of that resolution when the Interim Board of

Trustees is already disbanded by the Apex Court. As regards the

remaining resolutions which pertain to ensuring the smooth

OSK J-903-aost-24200-2016 & 904-aost-24204-2016.odt

functioning of the Trust, the appellants cannot raise much

grievance having regard to the nature of those resolutions, so as

to stay the operation of those resolutions as it will have the effect

of obstructing the smooth functioning of the Trust.

39] As a result of the above said discussion, I do not find

that any ground is made out to interfere in the exercise of the

discretion of the Trial Court. The Appeal from Order (Stamp)

No.24200 of 2016, therefore, holds no merit, hence stands

dismissed.

40] As regards the Appeal from Order No.24204 of 2016,

preferred by the other Trustees, whose Change Reports are yet

pending before the Assistant Charity Commissioner, they were

not parties to the suit or to the Notice of Motion. Even if

accepting that they are also aggrieved by the impugned order

and hence can prefer the appeal, they have never challenged or

taken part in the affairs of the Trust and in such a situation

merely because they were not having the notice of meeting, as

the resolutions passed in the said meeting are not in any way

affecting their interest but are for smooth functioning of the Trust

OSK J-903-aost-24200-2016 & 904-aost-24204-2016.odt

of which they claimed to be the Trustees, their appeal also does

not hold merit and hence, stands dismissed.

41] Both the appeals being dismissed, the Civil

Applications no more survive and hence, disposed off.

(DR.SHALINI PHANSALKAR-JOSHI, J.)

 
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