Citation : 2017 Latest Caselaw 1522 Bom
Judgement Date : 7 April, 2017
1
wp1905.17+.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR
Writ Petition No.1905 of 2017,
Writ Petition No.1906 of 2017,
Writ Petition No.1907 of 2017,
Writ Petition No.1908 of 2017
And
Writ Petition No.1909 of 2017
Mr. Harshal s/o Uddhav Aarvikar,
Aged 44 years,
Occupation - Business,
Resident of 101, Sanket Apartments,
Dharampeth, Nagpur. ... Petitioner/
Ori.Intervenor
Versus
1. Shri Jagjeet Singh Gurusharan Singh,
Aged about 51 years,
Occupation - Civil Engineer,
R/o 5AF, Greet Park Colony,
Tagore Road, Civil Lines,
Nagpur-01.
2. Shri Ashwin Krushnarao Ghatate - ... Ori.Applicant
Aged major, Occupation - Business,
R/o Goku. VIP Road, Civil Lines,
Nagpur. ... Respondents
Ms Radhika Bajaj, Advocate for Petitioner.
Shri Mahesh Dandekar, Advocate for Respondent No.1.
::: Uploaded on - 10/04/2017 ::: Downloaded on - 12/04/2017 00:41:42 :::
2
wp1905.17+.odt
Coram : R.K. Deshpande, J.
th Dated : 7 April, 2017
Oral Judgment :
1. Rule, made returnable forthwith. Heard finally by
consent of the learned counsels appearing for the parties.
2. All these petitions challenge the order dated 4-3-2017
passed by the learned Assistant Charity Commissioner, Nagpur,
in different change reports rejecting the applications filed under
Section 73A of the Maharashtra Public Trusts Act, 1950 for
intervention. The reasons assigned are - (i) that the
petitioner-intervenor was not a trustee and not even a member of
the Trust on 10-2-2009, (ii) that there is no ground made out as
to how the petitioner-intervenor is a person having interest in the
Trust at the time of passing of the resolution on 10-2-2009,
(iii) that the petitioner-intervenor has not demonstrated as to
how his impleadment would assist the authority in determining
the change reports, and (iv) that the petitioner-intervenor cannot
be termed as "necessary party" in these change reports.
wp1905.17+.odt
3. On 30-3-2017, this Court passed an order as under :
" The orders impugned passed by the Assistant Charity Commissioner, Nagpur on 4-3-2017 and 18-3-2017, by which the application filed by the petitioner for intervention came to be rejected, appear to be based upon misconception of facts. The petitioner appears to have been enrolled as a member of the Trust on 17-2-2009, and by the order passed by the Joint Charity Commissioner, Nagpur on 19-5-2015, he was appointed as Co-opted Administrator. However, the orders impugned hold that prior to filing of Change Report on 20-2-2009, the petitioner was not enrolled as a member of the Trust and was a Trustee.
Issue notice for final disposal of the matter, to the respondents, returnable on 3-4-2017.
The respondents be served through their counsel appearing in the proceedings before the Assistant Charity Commissioner.
The examination-in-chief of the witnesses may go on, however the evidence shall not be concluded till the returnable date.
Steno copy of this order be furnished to the
wp1905.17+.odt
learned counsel for the petitioner to act upon."
4. Notice for final disposal of the matter was issued to the
respondents. Both the respondents are served. No one appears
for the respondent No.2, though the name of Shri U.A. Gosavi,
Advocate, has been shown. Shri Mahesh Dandekar, the learned
counsel, appears for the respondent No.1, and he has opposed
the claim made in these petitions.
5. It is not in dispute that Change Report No.219 of 2009
was filed on the basis of the change which occurred on
17-2-2009, and the date of 10-2-2009 menioned in the order
impugned, is factually incorrect. The learned counsels appearing
for the parties agree that no change occurred on
10-2-2009. The change occurred on 17-2-2009, and in the said
meeting, the petitioner-intervenor as well as the respondent
No.1, the contesting party, were enrolled as members in the
proceedings, a copy of which is annexed on page 73 of this
petition. The name of the respondent No.1 appears at serial
wp1905.17+.odt
No.3, whereas the name of the petitioner-intervenor appears at
serial No.33. Subsequently, the changes occurred during 2009 to
2012, when the petitioner-intervenor was a member of the Trust.
The petitioner was, therefore, a person having interest when
these change reports were filed. The petitioner had filed the
applications under Section 73A of the said Act for intervention.
The petitioner was also co-opted as an Administrator over the
Trust by an order dated 19-5-2016 passed by the Joint Charity
Commissioner.
6. In view of the aforesaid undisputed factual position, the
learned Assistant Charity Commissioner has committed an error
in holding that the petitioner was not enrolled as a member of
the Trust when Change Report No.219 of 2009 was filed on
20-2-2009. Undisputedly, when the other change reports were
filed, the petitioner was already a member of the Trust. The
decision relied upon by the learned Assistant Charity
Commissioner in the case of Chetan Mehta v. State of
Maharashtra & Ors., reported in 2008(6) ALL MR 189, would not
wp1905.17+.odt
be applicable to the facts of this case to urge that the
petitioner-intervenor has not demonstrated as to how his
impleadment would assist the authority in determining the
change report, for the reason that this Court was dealing with the
proceedings under Section 41-D(1)(f) of the Maharashtra Public
Trusts Act and not with the change report, which has been
emphasized by this Court in the said decision itself.
7. The definition of "person having interest", provided
under Section 2(10) of the said Act, contemplates that if any
person, who has interest in the Trust, then such person is entitled
to claim intervention in the proceedings of the Trust. The
provision of Section 73A of the Maharashtra Public Trusts Act is
wide enough to include even the persons who were not the
members of the Trust on the date of filing of the change report,
provided they satisfy other criteria available, to be called as the
person having interest in the Trust. The attention of this Court is
also invited to the order dated 18-3-2017 passed below
Exhibit 26 in Change Report No.219 of 2009, whereby an
wp1905.17+.odt
application for intervention of one Ratan Ganesh Baisware, who
was also enrolled as a member of the Trust on 17-10-2009, has
been allowed. The respondent No.1 was also enrolled as a
member of the Trust on 17-2-2009. In such a situation, there
could not have been different orders in the case of the present
petitioner, but to permit him to be joined as the necessary party
by way of intervention.
8. In view of above, all these petitions are allowed. The
order dated 4-3-2017 passed in all the change reports rejecting
the application of the petitioner under Section 73A of the
Maharashtra Public Trusts Act are hereby quashed and set aside.
All the applications filed by the petitioner are allowed. The
learned Assistant Charity Commissioner to proceed with the
matter in accordance with law.
9. Rule is made absolute in above terms. No order as to
costs.
JUDGE.
wp1905.17+.odt
Lanjewar.
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!