Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vinayak Vinod Subhash Wadekar vs Vanabai Mankoji Dhone Trust
2025 Latest Caselaw 6075 Bom

Citation : 2025 Latest Caselaw 6075 Bom
Judgement Date : 24 September, 2025

Bombay High Court

Vinayak Vinod Subhash Wadekar vs Vanabai Mankoji Dhone Trust on 24 September, 2025

Author: N. J. Jamadar
Bench: N. J. Jamadar
2025:BHC-AS:40633
                                                                    12-SA476-2025+.DOC

                                                                                    Santosh

                      IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                     CIVIL APPELLATE JURISDICTION
                                   SECOND APPEAL NO. 476 OF 2025

               Vinayak Subhash Wadekar                      ...Appellant
                                Versus
               Vanabai Mankoji Dhone Trust through its
               Trustees                                  ...Respondents
                                         WITH
                        INTERIM APPLICATION NO. 10821 OF 2025

               Mr. Laxmikant Shrimangale, a/w Ambadas Shrimangale, for
                    the Appellant.
               Mr. Drupad Patil, a/w Srushti Chalke, for the Respondent.

                                                CORAM: N. J. JAMADAR, J.

DATED: 24th SEPTEMBER, 2025

Order:-

1. Heard the learned Counsel for the parties.

2. This Second Appeal is directed against a judgment and

decree dated 7th May, 2025 passed by the learned District

Judge, Khed-Rajgurunagar in Appeal No.35 of 2019, whereby

the appeal, preferred by the appellant - original defendant,

against a judgment and decree passed by the learned Civil

Judge in Regular Civil Suit No.386 of 2011, came to be

dismissed by affirming the decree for eviction passed against the

defendant.

3. Vanabai Mankoji Dhone Trust, a Public Trust, registered

under the Maharashtra Public Trust Act, 1950 ("the Trust Act,

12-SA476-2025+.DOC

1950") is the owner and landlord of the premises bearing House

No.75 situated at Alandi ("the suit premises"). The Trust had let

the suit premises to the defendant on a monthly rent of

Rs.653/-. The defendant committed default in payment of rent.

The Trust decided to terminate the tenancy and, thus, a notice

was issued to the defendant on 5 th December, 2009. As the

defendant failed to comply with the demand therein, the trust

instituted RCS No.386 of 2011, seeking possession of the suit

premises and the arrears of rent.

4. The defendant resisted the suit, inter alia, on the ground

that the suit was not tenable as the Trust had not obtained

prior permission of the Charity Commissioner, as warranted

under Section 51 of the Trust Act, 1950. The suit, at the

instance of few of the trustees only, was not maintainable. In

fact, the termination notice also suffered from the said vice of all

the trustees having not joined in seeking the termination of the

tenancy and recovery of possession of the suit premises.

5. By a judgment and order dated 1st March 2019, the

learned Civil Judge decreed the suit holding inter alia that the

suit was governed by the provisions of Section 106 of the

Transfer of Property Act, 1882; the jural relationship between

the parties was not in dispute; the landlord had validity

12-SA476-2025+.DOC

terminated the tenancy by notice dated 5 th December 2009, and

the defendant failed to establish that he had paid the rent. The

learned Civil Judge negatived the challenge to the tenability of

the suit on the ground that the Trust was required to obtain the

prior permission of the Charity Commissioner for the institution

of the suit.

6. Being agreed, the defendant preferred an appeal before the

District Court. By the impugned judgment and order dated 7 th

May, 2025, the learned District Judge dismissed the appeal

concurring with the view of the learned Civil Judge. It was, inter

alia, held that all the requisite conditions for the valid

termination of the tenancy as envisaged by Section 106 of the

Transfer of Property Act, 1882 were fulfilled.

7. Being further aggrieved, the defendant has filed this

Second Appeal.

8. Mr. Shrimangale, the learned Counsel for the appellant,

would urge that both the courts below have committed manifest

error in law in passing the decree of eviction in utter disregard

to the settled legal position that the notice of termination at the

instance of few of the trustees is not legal and valid and the suit

at the instance of few of the trustees only is incompetent.

Amplifying the submission, Mr. Shrimangale would urge that,

12-SA476-2025+.DOC

there were in all five trustees. All the trustees did not join in

issuing the notice of termination nor filed the suit. It was urged

that the permission of the Charity Commissioner was also

required for the institution of the suit.

9. In the appeal-memo, two substantial questions of law were

sought to be raised, namely, whether the termination of tenancy

by notice which was issued contrary to the provisions of

Sections 47 and 48 of the Indian Trust Act was legal and valid,

and, whether the suit instituted by the President, Secretary and

one of the trustees only, out of the five trustees, was

maintainable?

10. To buttress the aforesaid submission, Mr. Shrimangale

placed reliance on a judgment of the learned Single Judge of

this Court in the case of Nagar Wachan Mandir, Pandharpur,

through its Chairman, President and another vs. M/s. Akbarali

Abdulhusen and Sons and others1, wherein it was enunciated

that a conjoint reading of Sections 47 and 48 of the Indian Trust

Act would lead to an inference that a suit for eviction, filed by

two trustees only, was not maintainable. Granting of a lease is

the matter which cannot be delegated by trustees and, therefore,

it must follow as a necessary corollary that determination of a

1 1994(2) Bom. C.R. 251.

12-SA476-2025+.DOC

lease also cannot be regarded as a matter which can be

delegated by one trustee to another co-trustee or to anyone else.

11. In opposition to this, Mr. Dhrupad Patil, the learned

Counsel for the respondent - plaintiff, would urge that the

controversy sought to be raised is no longer res intergra and is

covered by a Full Bench judgment in the case of Shyamabai

Surajkaran Joshi & ors. vs. Madan Mohan Mandir Sanstha 2. It

was submitted that in the case at hand the decision to

terminate the tenancy was taken by the Trust as is evidenced by

the resolution passed in the meeting of the Trust dated 20 th

July, 2009 and that constitutes sufficient authorization.

12. At the outset, it is necessary to note that the challenge to

the tenability of the suit for want of permission of the Charity

Commissioner under Section 51 of the Trust Act, 1950 need not

detain the Court as the suit for eviction does not fall within the

ambit of the provisions contained in Section 50 of the Trust Act,

1950.

13. The main plank of the submission of Mr. Shrimangale that

in view of the provisions contained in Sections 47 and 48 of the

Indian Trust Act, the notice of termination was required to be

issued by all the trustees of the Trust and the suit was also

2 2010(1) Bom. C.R. 204.

12-SA476-2025+.DOC

required to be instituted by all the trustees of the Trust also

seems to be covered by the Full bench judgment of this Court in

the case of Shyamabai Surajkaran Joshi (supra).

14. The Full Bench has, in terms, held that the provisions

contained in Sections 47 and 48 of the Indian Trust Act cannot

be imported to public trust. As regards, the discharge of duties

of their office by their trustees, the Full Bench adverted to the

decision of the Supreme Court in the case of J. P. Srivastava

and Sons Private Limited and others vs. Gwalior Sugar

Company Limited3. wherein the following position in law was

enunciated:

"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.

15. The Full Bench, thereafter, expounded the law as under:

"20. ....... 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

3 (2005)1 SCC 172.

12-SA476-2025+.DOC

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."

16. In the light of the aforesaid Full Bench judgment and the

judgment of the Supreme Court in the case of Thayarammal

(Dead) By LR vs Kanakammal & Ors4, wherein it was enunciated

that the Indian Trusts Act as clear by its Preamble and contents

is applicable only to private trusts and not to public trusts,

reliance placed by Mr. Shrimangale on the judgment in the case

of Nagar Wachan Mandir (supra) appears to be inapposite.

17. Reverting to the facts of the case, this Court is of the

considered view that the resolution passed by the Trust on 20 th

July, 2009 to terminate the tenancy of the defendant and

initiate action for the recovery of the possession constitutes

sufficient authorization and falls within the ambit of "the

express sanction or approval of the act by the co-trustees";

Clause (2) of paragraph 29 of the judgment in the case of J. P.

Srivastava (supra)) and the said action of issue of notice,

termination of tenancy and institution of suit would also fall

within the ambit of clause (6) of paragraph 29 namely, "where

the co-trustee merely gives effect to a decision taken by the

4 (2005) 1 SCC 457.

12-SA476-2025+.DOC

trustees jointly". Indubitably, the resolution was passed by all

the trustees of the Trust.

18. In the aforesaid view of the matter, this Court is unable to

accede to the submission of Mr. Shrimangale that a substantial

question of law arises for the determination in this appeal.

Resultantly the appeal fails.

19. The Second Appeal stands dismissed.

[N. J. JAMADAR, 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 Partner Event : IJJ

 
 
Latestlaws Newsletter