Citation : 2023 Latest Caselaw 11608 Bom
Judgement Date : 9 November, 2023
2023:BHC-AS:34487
1/12
24.fa994.18.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
FIRST APPEAL NO.994 OF 2018
Shri Anil Husain Satpute ...Appellant
vs.
Dnyangiri Swami Mahraj Trust,
Miraj and Ors. ...Respondents
WITH
FIRST APPEAL NO.995 OF 2018
Shri Anil Husain Satpute ...Appellant
vs.
Dnyangiri Swami Mahraj Trust,
Miraj and Ors. ...Respondents
WITH
FIRST APPEAL NO.996 OF 2018
Shri Anil Husain Satpute ...Appellant
vs.
Dnyangiri Swami Mahraj Trust,
Miraj and Ors. ...Respondents
Mr. Pramod R. Arjunwadkar with Chetan G. Patil for the
Appellant.
Mr. Sandesh Patil with Mr. Chintan Shah i/b Ms. Anusha Amin
for the Respondents.
CORAM : N. B. SURYAWANSHI, J.
RESERVED ON : 30TH OCTOBER 2023
PRONOUNCED ON : 9TH NOVEMBER 2023
Shiv
::: Uploaded on - 09/11/2023 ::: Downloaded on - 10/11/2023 14:08:50 :::
2/12
24.fa994.18.doc
JUDGMENT :
1. Heard learned Advocate for Appellant and learned
Advocate for Respondent.
2. Admit.
3. First Appeals are taken up for final hearing with
consent of parties. Learned Advocate waives service on
behalf of Respondent.
4. Since all three First Appeals raise similar question
of law and facts, they were heard together and they are
being decided by this common order. Facts leading to these
First Appeals in brief can be stated as :
These appeals challenge orders passed by learned
District Judge in Miscellaneous Civil Application Nos.29 of
2009, 28 of 2009 and 30 of 2009, all dated 25th February
2016.
5. Respondent No.1-Dnyangiri Swami Maharaj Trust,
Miraj is a registered trust having P.T.R. No.A-620 (Sangli).
Scheme of trust was framed on 20th January 1975, by Joint
Charity Commissioner, Bombay. As per the scheme, trustees
are for life time and vacant post is to be filled by majority of
existing trustees. Minimum number of trustees is five and
Shiv
24.fa994.18.doc maximum number of trustees is seven. On 26th April 2004,
Respondent No.1 reporting trustee filed Change Report
No.257 of 2004, for removing name of deceased Shankar
Daji Satpute and inserting name of Prakash Shankar Satpute.
Change Report No.166 of 2005, is filed for removing name of
deceased trustee Prakash Shankar Satpute and inserting
name of Ananda Maruti Deamane. Change Report No.312 of
2006 is filed for removing name of deceased trustee
Jagannath Bandu Karande and for insertion of name of
Ramesh Jagannath Karande, contending that trust by passing
resolution in the meeting of trustees decided to appoint
incoming trustees.
6. Appellant appeared in the said proceedings and
filed his objection opposing three change reports. It is the
contention of appellant that during pendency of hearing of
change report No.257 of 2004, the incoming trustees
Prakash Shankar Satpute expired on 1st January 2005, but
this fact was not reported by Respondent No.1 to the learned
Assistant Charity Commissioner (for short "ACC"). All three
change reports were clubbed together and were heard by
learned Assistant Charity Commissioner.
Shiv
24.fa994.18.doc
7. Appellant as well as Respondent No.1 sought
adjournments which were granted. On some dates though
parties were present, learned ACC was busy in his work. By
the impugned orders dated 6th November 2007, learned ACC
accepted three change reports filed by 1st Respondent.
8. Appellant being aggrieved by the orders dated 6th
November 2007, challenged the same by filing Appeal
Nos.95 of 2007, 94 of 2007 and 96 of 2007 before the
learned Joint Charity Commissioner (for short "JCC"). Main
ground of challenge was that no opportunity was given to
the appellant. Accepting the arguments of appellant,
learned JCC allowed the three appeals and remanded matter
back to learned ACC for consideration on merits by the
judgment and order dated 2nd December 2008.
9. Respondent challenged the orders passed by
learned JCC by filing Miscellaneous Application Nos.30 of
2009, 28 of 2009 and 29 of 2009. By common judgment, the
District Court has allowed the applications. This order is
impugned in the present first appeals.
10. Heard learned Advocates for respective parties.
Perused the documents placed on record and citations relied
Shiv
24.fa994.18.doc upon by the parties.
11. Admitted position on record is that as per the
scheme of the trust, trustees are appointed for lifetime. In
the judgment, learned ACC has observed that one
Shivaprasad J. Satpute and appellant, both have raised
objections at Exhibit-7 and Exhibit-12. Appellant/objector
No.1 has not filed his say and has not conducted his case.
He has also not cross examined the reporting trustee.
Therefore, the matter was proceeded exparte against
appellant and final orders were passed in the matter on 6th
November 2007. It is thus clear that before learned ACC
appellant was not given fair and sufficient opportunity to
contest change report inquiries on merits.
12. In Prabhakar vs. Dr. Jamnadas1, learned Single
Judge while considering scope of section 22 of Maharashtra
Public Trust Act has held :
"31. In a case of Jagatnarayansingh Swarupsingh Chithere and Ors. v. Swarupsingh Education Society and Anr. 1980 Mah. L.J. 372. His Lordship has discussed the scope of Section 22 and Rule 7 of the Act and observed as under:
Though prima facie it appears to be a mere
1 (1997) 99 (1) Bom LR 166
Shiv
24.fa994.18.doc change, the inquiry under Section 22, Bombay Public Trust Act is a judicial process and cannot be mere factual process or one purely of a formal nature. Investigation into the legality and validity of the change is implicit.
The mere fact that a suit lie cannot nullity its judicial character and trapings nor can it obviate the need to determine either suo motu or at the instance of party aggrieved the legality and validity of the change in question. Thus, the injuiry under Section 22, does not relate only to the factum of the change but also to its legality and validity.
32. The word 'judicial inquiry' is defined in Black's Law Dictionary as under:
Such inquiry investigates, declares and enforces liabilities as they stand on present or past facts and under laws supposed already to exist.
33. Therefore, the judicial duty requires use of discretion or examination of the evidence and the decision of question of law and facts. It thus aptly makes it clear that there must be a judicial decision. Meaning of 'judicial decision' has been enumerated in Aiyar's Judicial Dictionary, 10th Edition 1988 as under.
Judicial decision-meaning of true judicial decision presupposes an existing dispute between two or
Shiv
24.fa994.18.doc more parties and then involves four requisites:
(1) The presentation (not necessarily orally) of their case by the parties to the dispute;
(2) If the dispute between them is a question of fact, the ascertainment of the fact by means of evidence adduced by the parties to the dispute and often with the assistance of argument, by or on behalf of the parties, on the evidence;
(3) If the dispute between the is a question of law, the submission of legal argument by the parties; and
(4) A decision, which disposes of the whole matter by a finding upon the facts in dispute and application of the law of the land to the facts so found, including, where required a ruling upon any disputed question of law."
13. Learned JCC is justified in allowing appeals filed by
appellant under Section 70 of the said Act by making
following observations :
"All change reports were contested by appellant. When the change reports were posted for cross examination by Respondent No.1, application for adjournment was filed on behalf of appellant on the ground that his Advocate was out of station.
Shiv
24.fa994.18.doc By the order dated 29th October 2007, learned ACC rejected the application holding that there is no provision under Section 22 of Bombay Public Trust Act or Rule 7 thereunder for grant of adjournment and 1st Respondent objected to adjournment. It is thus clear that though earlier adjournment applications of both parties were granted, this application was erroneously rejected by learned ACC. This also indicates that learned ACC has not acted fairly in rejecting adjournment application, filed on behalf of appellant. It further appears that learned Advocate for Respondent No.1 did not object application for adjournment but only prayed that appropriate orders be passed. This aspect is ignored by learned ACC while observing that in the order that Respondent No.1 has objected to said application."
14. Apart from above, from the proceedings before
learned ACC, it is clear, before passing final order dated 6th
November 2007, no opportunity of hearing was given to
appellant. It is therefore clear that appellant was not heard in
all three matters before passing impugned orders by learned
ACC. In these facts, learned JCC was right in allowing
appeals filed by appellant and remanding matters to learned
ACC for fresh consideration.
Shiv
24.fa994.18.doc
15. Learned District Judge while allowing
Miscellaneous Civil Applications filed by Respondent No.1,
challenging the judgments of learned JCC has held that :
"Record and Proceedings of the change reports were called from ACC office, Sangli and it was reported that Record and Proceedings is not traceable. Therefore, Record and Proceedings of JCC office, Kolhapur was called and 1st Respondent submitted certified copies of the record which they obtained from ACC office in the year 2008".
16. Learned District Judge proceeded to decide
matters on the basis of these documents. While allowing
Miscellaneous Civil Applications, learned District Judge has
observed :
"Respondents had submitted applications to produce original proceeding book which means that the copies of proceedings of the meetings were on record and it appears that ACC had referred those copies of proceedings of respective meetings".
17. While allowing Miscellaneous Civli Applications by
impugned common order, learned District Judge has
Shiv
24.fa994.18.doc observed :
"It is pertinent to note that entire record regarding trust is with the ACC office. Therefore the possibility cannot be ruled out that ACC might have referred the copy of trust deed from his record."
Learned District Court has recorded conclusions as
follows :
"Therefore, it appears that proper opportunity was given to the respondents by ACC but they tried to postpone the matters by submitting adjournment applications and also they remained absent. It appears that the evidence of the reporting trustee had gone unchallenged and therefore ACC had accepted the change reports No.257/2004, 166/2005 and 312/2006. On this background, I find that ACC had accepted the change reports by giving sufficient opportunity to the respondents and the orders passed the ACC are legal and proper and therefore the point No.3 is answered in affirmative."
18. District Court has failed to appreciate the fact that
principles of natural justice are violated in present matters.
Reasonable and fair opportunity of hearing was denied to
Shiv
24.fa994.18.doc appellant. Learned JCC was right in setting aside the orders
passed by learned ACC and was also justified in remanding
matter back for fresh consideration. The District Court has
passed impugned common order on surmises and
conjectures and impugned order is contrary to settled legal
position that, if fair opportunity of hearing is denied to a
party, the proceedings is vitiated.
19. Learned Advocate for Respondents relied on the
judgment in Hidayathkhan Bismillakhan Pathan vs.
Vaijnath and Others2 to contend that in view of
subsequent events, i.e. subsequent change reports, present
First Appeals are rendered purely academic and may not be
entertained. Reliance is also placed on decision of the
learned Single Judge of this Court reported in Mallappa
Guruppa Chaugule vs. Padmanna Omanna Sajane &
Ors.3 wherein it is held that :
"when the term of the Managing Committee has already expired and a new Managing Committee is elected, which has taken charge then due to subsequent developments, question raised in proceedings renders academic and need not be decided".
2 (2009) 7 SCC 506 3 1980 Mh.L. J. 377
Shiv
24.fa994.18.doc
20. It is not possible to accept submission in view of fact that,
admittedly, as per scheme of the trust, trustees are elected for
the lifetime. Therefore, it cannot be said that questions to be
considered in these matters is rendered purely academic.
21. District Court has exceeded its jurisdiction by setting
aside well reasoned orders passed by learned JCC. Reasons
assigned by District Court in impugned common judgment are
unacceptable, first appeals, therefore, deserve to be allowed.
22. In the result, impugned common judgment and order
passed in Miscellaneous Civil Application Nos.29 of 2009, 28 of
2009 and 30 of 2009, dated 25th February 2016, passed by
District Court, Sangli are hereby quashed and set aside.
23. Learned ACC shall decide Change Report Nos.257 of
2004, 166 of 2005 and 312 of 2006 within a period of six
months from the date of receipt of this order. Parties shall
cooperate.
24. First Appeals are disposed of accordingly.
25. At this stage, learned counsel for respondents prays for
stay of the judgment. For the reasons stated in the order, the
prayer is rejected.
[N. B. SURYAWANSHI, J.]
Shiv
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!