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

Ch. Hoshiar Singh Mann & Ors. vs Charan Singh & Ors
2009 Latest Caselaw 1603 Del

Citation : 2009 Latest Caselaw 1603 Del
Judgement Date : 23 April, 2009

Delhi High Court
Ch. Hoshiar Singh Mann & Ors. vs Charan Singh & Ors on 23 April, 2009
Author: Rajiv Sahai Endlaw
     *IN THE HIGH COURT OF DELHI AT NEW DELHI

+                    IA.No.2857/2008 in CS(OS) 420/2008

%23.04.2009                            Date of decision:23.04.2009

CH. HOSHIAR SINGH MANN & ORS.                              ....... Plaintiffs
                            Through:    Mr. Laliet Kumar & Mr. Ashutosh
                                       Lohia, Advocates

                                      Versus

CHARAN SINGH & ORS.                            .......         Defendants
                            Through: Mr. K.C. Mittal, Mr. Sumit Babbar &
                            Mr. Sujeet Singh, Advocates for defendants
                            No.1,2 &4 to 11
                            Mr.   Ved Prakash Sharma, Advocate for
                            defendant No.3

CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW

1.    Whether reporters of Local papers may
      be allowed to see the judgment?   Yes

2.    To be referred to the reporter or not?             Yes

3.    Whether the judgment should be reported
      in the Digest?                                           Yes


RAJIV SAHAI ENDLAW, J.

1. The application of the plaintiffs for interim relief is under

consideration. The plaintiffs, who are 12 in number have instituted

this suit inter-alia on the averments that the plaintiffs No.1,3 to 6

and the plaintiff No.10 and the defendants No. 1 to 3 & 5 to 9 along

with four other persons i.e. 18 in all were as on 12th May, 2007

trustees of Sir Chhotu Ram Educational Trust, Kanjhawala, Ghevra,

Delhi, a Public Charitable Trust registered under the Trusts Act; that

under Article 2, of the Rules & Regulations of the said trust, the trust

is to always comply with the provisions of the Societies Registration

Act, 1860; that in the meeting of the trust held on 27th March, 2007 it

was resolved to amend the rules & regulations of the trust; that the

elections to the post of the office bearers of the trust i.e. Chairman,

Vice Chairman, Secretary, Joint Secretary and Treasurer were

scheduled to be held on 12th May, 2007; that as per the rules &

regulations, the elected candidates are to hold office for a period of

three years; that in the meeting on 12th May, 2007, the plaintiff No.1

was unanimously elected as the Chairman of the Trust but no

consensus emerged for the post of the other office bearers; that as a

mark of respect, the members decided to bestow faith in defendant

No.2 to appoint the other office bearers of the trust in consultation

with the plaintiff No.1; that the defendant No.2 in consultation with

the plaintiff No.1 appointed the defendant No.1 as the Vice

Chairman, Dr. Balbir Singh who is neither the plaintiff nor the

defendant in the present suit as General Secretary, the defendant

No.6 as the Treasurer besides appointing plaintiffs No.3,5 & 6 as the

Chairman and Secretary respectively of the schools run by the said

trust; a letter dated 15th May, 2007 was written by defendant No.2

in this regard; that the said office bearers occupied their respective

offices and started functioning in their new capacities; that the

amended rules of the trust were registered with the Registrar of

Societies on 22nd May, 2007.

2. It is further the case in the plaint that as per the rules &

regulations, the trust can have a maximum of 21 trustees; that

though it was a part of the agenda for the meeting on 12th May, 2007

that the three vacancies of the trustees will also be filled up but the

same could not be done on 12th May, 2007; however in the first

meeting of the new executive committee of the trust held on 14th

July, 2007, the executive committee and the board of trustees passed

various resolutions including that for induction plaintiffs No.7,8 & 9

as the new trustees of the trust; that the said nominations were

made unanimously in accordance with the rules & regulations.

3. The plaintiffs have further pleaded that notwithstanding the

aforesaid, the defendant No.2 attempted to usurp the powers of the

trustees as well as governing body by continuing/attempting to act

as the sole dictatorial authority and in pursuance whereof the

defendant No.2 vide his letter dated 14th August, 2007, in

modification of his earlier letter dated 15th May, 2007 and

consequent upon the alleged unwillingness of the defendant No.6 for

holding the post of Treasurer, appointed the plaintiff No.3 as the

Treasurer and the defendant No.8 and one Shri S.S. Solanki who is

not a party to the suit as the Secretary of the institutions run by the

trust. It is the case of the plaintiffs that the said action of the

defendant No.2 is in derogation of the rules & regulations of the

trust and was protested by the plaintiff No.1 vide his letter dated

22nd August, 2007.

4. It is further the case of the plaintiffs that the defendant No.2

issued another communication dated 22nd August, 2007 stating that

he had been authorized in the meeting held on 14th July, 2007 to fill

up the three vacant posts of trustees in the trust and for which posts

he appointed the defendants No.10,11 and the plaintiff No.7 as the

trustees. It is the case of the plaintiffs that the said action of the

defendant No.2 is also in violation of the amended rules &

regulations of the trust which had come into force w.e.f. 22nd May,

2007. According to the plaintiff, the three vacancies of trustees

already stood filled up on 14th July, 2007 and thus as on 22nd August,

2007 there were no vacancies.

5. The plaintiffs further claim that in a meeting of the trustees

held on 15th September, 2007 certain resolutions were passed and

which annoyed the defendants No.1,5,6,7,8,9 & Mr. S.S. Solanki who

together with the defendants No.10 & 11 wrote a letter dated 22nd

September, 2007 to the defendant No.2 to pass a No Confidence

Motion against the existing management and also requested him to

re-constitute the trust. According to the plaintiffs the said letter was

written by nine persons out of whom the defendant No.10 & 11 were

not trustees though claiming to be trustees nominated by the letter

dated 22nd August, 2007 of the defendant No.2. The plaintiffs state

that the defendants No.2 & 3 circulated a letter calling for an

emergency meeting of the trust and which also was not in

accordance with the rules; on the failure of the plaintiff No.1 (being

the Chairman) and of the Secretary of the Trust to call such meeting,

the defendant No.1 issued a letter dated 12th October, 2007 whereby

he called a emergency meeting on 16th October, 2007 with the

agenda to select the Chairman and other office bearers of the trust

and to discuss and resolve the No Confidence Motion against the

Chairman and Secretary of the trust. It is the case of the plaintiffs

that the defendant No.1 being the Vice Chairman of the trust was

under the rules & regulations thereof not authorized to convene any

meeting.

6. It is further the case of the plaintiffs that Dr. Balbir Singh

aforesaid being the Secretary of the trust instituted a suit in this

court being CS(OS) No.2054/2007 and vide interim order dated 16th

October, 2007 wherein, with respect to the meeting scheduled for

16th October, 2007 it was ordered that though the meeting may be

held but no further action would be taken in pursuant to any

resolution adopted in the said meeting. The defendants in that suit

subsequently filed a written statement and a copy of the resolution

passed in the meeting of 16th October, 2007 whereby No Confidence

Motion had been passed against the plaintiff No.1 as Chairman and

Dr. Balbir Singh as the Secretary and their team. The plaintiffs

further aver that though in the agenda, the No Confidence against

the Chairman & Secretary only was included but in the meeting on

16th October, 2007 No Confidence was passed against all the office

bearers. Also, again though it was not in the agenda, new

committees were constituted in the said meeting.

7. According to the plaintiffs, the office bearers under the rules

were elected for a period of three years and there is no provision for

their removal and this action of the defendants of purported removal

and appointing themselves as the office bearers of the trust is illegal.

The plaintiffs thus, in the suit claim the relief of declaration that the

defendants No.10 & 11 are not the trustees of the trust and that the

No Confidence Motion passed on 16th October, 2007 is null and void

and the appointments made on 16th October, 2007 as office bearers

of the trust are null and void and of mandatory injunction directing

the defendants to surrender all documents/records etc. of the trust

to the plaintiffs. Interim relief during the pendency of the suit of

restraining the defendants from acting as office bearers of the trust

has been claimed. In the replication, it is stated that the plaintiffs 11

and 12 were made trustees on 24th January, 2008.

8. The defendants in their written statement do not dispute the

18 trustees of the trust as on 12th May, 2007. The defendants

dispute the election of the plaintiff No.1 as the Chairman in the

meeting held on 12th May, 2007. It is pleaded that the plaintiff No.1

was also nominated by defendant No.2. It is further pleaded that the

plaintiffs 7 to 9 and 11 and 12 are not trustees and have no locus to

file the suit; that the suit is bad for non-joinder of Dr Balbir Singh,

Shri S.S. Solanki and Shri Chander Verma who are the trustees. The

defendants dispute the resolution dated 14th July, 2007 claimed by

the plaintiffs appointing the plaintiffs No.7 to 9 as the trustees of the

trust. It is further pleaded that the plaintiffs 1 to 6 and 10 who only

of the 12 plaintiffs are the trustees, are in minority and the majority

of the trustees in the meeting of 16th October, 2007 have passed the

no confidence motion against the then chairman and office bearers

of the trust; that the plaintiffs 1 to 6 opted not to participate even in

the meeting of 16th October, 2007. It is pleaded that in the said

meeting, the trustees present and voting unanimously expressed no

confidence against the then chairman and other office bearers and

appointed new office bearers. The defendants rely upon Clause 12 of

Chapter IV titled Special Provisions in Additional Rules &

Regulations of the trust which is as under:-

"If any member of Board of Trustees or Governing Body is found involved in anti-trust or anti-governing body activities or is found to act in a way as to bring a bad name to the trust or governing body, he may be terminated by the Board of Trustees after duly endorsing such as an act of the Member of Board of Trustees/Governing Body by calling a meeting of the trust. In case of non-unanimity, the decision can be taken by a majority vote."

9. According to the defendants, the meeting dated 16th October,

2007 was attended by 11 trustees including the defendants

No.10&11 and who unanimously passed a No Confidence Motion. It

is thus the case of the defendants that the removal of the office

bearers appointed on 12th May, 2007 is in accordance with law. It is

further the case that the present suit is not maintainable in view of

judgment dated 30th January, 2008 in CS(OS)2054/2007 (supra).

10. The plaintiffs in the replication have for the first time

contended that Dr Balbir Singh, Shri S.S. Solanki and Shri Chander

Verma were not required to be made a party since they were

removed from membership of trust for failure to attend meetings of

trust. Elsewhere it is pleaded that Shri Chander Verma and another

trustee Dr Chanderketu were removed on 24th January, 2008 for

their antitrust activities and in whose place plaintiffs No. 11 and 12

were inducted as trustees.

11. The plaintiffs besides challenging the convening of the meeting

dated 16th October, 2007 also rely upon Clause 2(e) of Chapter-I of

the aforesaid Additional Rules & Regulations which provides for any

major decision about the trust or its institutions such as nomination

or termination of trusteeship etc. to be adopted by at least 2/3rd

majority (14 trustees) of 21 trustees. The plaintiffs contend that even

if the meeting called on 16th October, 2007 is found to be properly

convened and in pursuant of Clause 12 aforesaid, the same still does

not satisfy the test of Clause 2(e) in as much as the No Confidence

Motion is not by 2/3rd majority. It is stated that according to both the

parties as on that date there were 21 trustees and the No Confidence

Motion, if any, had to be of at least by 14 trustees, while according to

the documents filed by the defendants also, there were only 11

trustees present in the said meeting. Per contra, the defendants have

urged that under Clause 12 the No Confidence Motion was required

to be passed by majority vote only and the requirement of 2/3rd does

not apply.

12. The counsels for the defendants contend that the present suit

is for the reliefs falling within the ambit of Section 92 of the CPC;

the plaintiffs had along with the suit filed an application (IA

No.2858/2008) seeking leave of the court but withdrew the said

application on 4th August, 2008. It is the case of the defendants that

upon withdrawal of the said application, the suit is barred by Section

92 of the CPC. Reliance was placed on R. Venugopala Naidu Vs

Venkatarayalu Naidu AIR 1990 SC 444.

13. I do not find any merit in the contention of the counsel for the

defendants that the present suit is barred by Section 92 of the CPC.

The present suit is not of the category covered by Section 92 of the

CPC. The present suit is to address personal grievances and disputes

and to assert personal rights, may be as the office bearers of the

trust, but certainly not in public interest, or in a representative

capacity. Every suit with respect or against a public charitable

trust does not fall within the domain of Section 92 of the CPC.

Where the suit is filed for vindication of private rights and not as

representatives of the public or where the right as a trustee is

asserted and is denied by the other, the suit is not covered under

Section 92 of the CPC. Reference can be made to Swami

Parmatmanand Saraswati Vs Ramji Tripathi AIR 1974 SC 2141

and to Vidyodaya Trust Vs Mohan Prasad 2008 V A.D. (SC) 101.

14. It is further the argument of the defendants that the present

suit is also barred by the earlier suit being CS(OS) No.2054/2007

which was preferred by Dr. Balbir Singh in a representative capacity.

A copy of the order dated 30th January, 2008 in the said suit has been

filed. However, a perusal of the said order shows that that suit was

dismissed for the reason of being barred by Section 92 of the CPC

and thus being not maintainable. Of course, while dismissing the

suit this court had also observed that it is the prerogative of the trust

to run the trust in an efficient, honest and proper manner and if

majority of trustees feel that the trust is not being run in a proper

manner and the funds are being misappropriated, the trustees can

always exercise their right to manage the trust and recall such

persons and handover the management to other set of persons. It is

the contention of the defendants that the meeting of 16th October,

2007 was under challenge in the said suit and upon dismissal of the

said suit, the present suit is barred by res judicata. Reliance was

placed on Shiromani Gurdwara Parbandhak Committee Vs

Mahant Harman Singh AIR 2003 SC 3349.

15. I do not agree with the aforesaid contention of the defendants.

The earlier suit was dismissed as not maintainable. It tantamounts

to rejection of the plaint. If the suit is dismissed for a technical

defect, the findings, even if any, given on merits do not constitute res

judicata.

16. The counsel for the defendant No.3 also raised a technical plea

that the interim order of restraint sought could not be granted as no

relief of permanent injunction had been claimed. Relying upon

Manisha Commercial Ltd Vs N.R. Dongre 87 (2000) DLT 393 and

V.D. Tripathi Vs Vijai Shanker Dwivedi AIR 1976 All. 98 it was

contended that a party is not entitled to interim relief which can

never be granted to the party while disposing of the suit finally.

17. The counsel for the plaintiffs has referred to a) Sarbjit Singh

Vs All India Fine Arts & Crafts Society ILR (1989) II Delhi 585 to

contend that it is not open to a society to do any act contrary to its

Memorandum and Articles of Association; b) Dr Raj Vardhan Azad

Vs All India Ophthalmological Society 103 (2003) DLT 518 where

prima facie view was taken of a Resolution passed in General Body

meeting of society; c) Sanjay Jain Vs. Bar Council of Delhi AIR

1999 Delhi III for the proposition that a practice not in consonance

with statute cannot be allowed to stand even if it is hallowed by time;

d) Anil Aggarwal Vs. Institute of Chartered Accountants 2000

(54) DRJ 415 for the proposition that power to recall is not inherent

in the electorate and in the absence of a power of removal of

Chairman and Vice Chairman in the bye laws the members are not

entitled to do so; e) N. Sivarama Vs. State of Andhra Pradesh AIR

1996 A.P. 394, to the same effect.

18. The aforesaid pleadings and submissions would show that the

controversy in the present suit is as to whether the office bearers of

the trust as elected/appointed pursuant to the meeting of 12th May,

2007 are to continue for a period of three years i.e., till 11th May,

2010 or the new office bearers appointed on 16th October, 2007

whose appointment is challenged and the inter alia the removal

sought in the suit entitled to continue for three years i.e. till 15th

October, 2010. Some of the persons appointed pursuant to the

meeting dated 12th May, 2007 are not parties to the present suit and

some are not supporting the suit and have been impleaded as the

defendants. The other question which arises though no express

relief is claimed with respect thereto is as to the appointment

/induction of three trustees in addition to the 18 admitted trustees.

Of these, the plaintiff No.7 is common. While the plaintiffs contend

that plaintiffs No. 7 to 9 were so inducted as trustees, the defendants

contend that the plaintiffs No.7 and the defendants No., 10 and 11

were inducted as the trustees. Yet another dispute is as to whether

Dr Balbir Singh, Shri S.S. Solanki and Shri Chander Verma all of

whom are not parties, ceased to be the trustees, and plaintiffs 11 and

12 appointed in their place or the said persons continued to be

trustees. Again no express relief is claimed in this regard.

19. I had during the hearing posed the question to the counsels as

to what purpose the present litigation will serve. The term of the

office bearers who have sued as plaintiffs is barely for a period of

further one year. The disposal of the suit is likely to take longer than

that. While the counsel for the plaintiffs contended that if interim

injunction is granted in favour of the plaintiffs, the office bearers

appointed pursuant to 12th May, 2007 shall continue for the

remaining term i.e., till May, 2010, the counsel for the defendants 1,

2 and 4 to 11 contended that the office bearers presently functioning

are entitled to continue for a period of three years from their

appointment. The counsel for the defendant No.3 however

suggested a solution to not only the application for interim relief but

also for disposal of the suit. It was suggested that since there was

no controversy as to the 18 trustees as on 12th May, 2007, the suit

could be disposed of by directing the said 18 members to be the only

trustees of the trust and by further directing fresh election to the

post of the office bearers of the trust, to be held by the said 18

trustees and with the induction of the remaining three trustees

being left to be decided in accordance with the rules and regulations

of the trust.

20. It is sad that such dispute has been brought to the court. The

trustees of a public charitable trust are expected to perform a duty

rather than to seek posts/office. The positions to the governing body

of a public charitable trust for which the parties are litigating are

supposed to be non-remunerative. I do not see any reason for the

parties to pine for the same.

21. The courts have evolved a policy for non interference with the

internal affairs and management of such trusts/societies for the

reason that they are to be governed by their Charter/Rules &

Regulations and by the rule of majority, acting in terms of said

Charter.

22. From the narration of facts above it is evident that there are

dissentions not only amongst the trustees but even amongst the

office bearers of the trust. The application for interim relief seeks

the relief of restraining the defendants from acting as office bearers

of the trust and directing the defendants to deposit or surrender all

documents/statements of accounts/records in respect of the trust to

the plaintiffs. However, amongst the defendants are persons whom

the plaintiffs also contend are the office bearer having been elected

/appointed alongwith the plaintiffs. Granting the injunction as

claimed will have the effect of allowing the trust to function without

all the office bearers. Also as aforesaid Dr Balbir Singh who was

appointed as the General Secretary as per the

elections/appointments relied upon in the plaint is not a party to the

suit. Obviously, he was not willing to join with the plaintiffs. In his

absence, it cannot be said whether he is interested in continuing to

function as the General Secretary of the trust or not. If he is not,

grant of injunction would be meaningless inasmuch as there would

be then no General Secretary of the trust.

23. The appointment of office bearers as pleaded by the plaintiffs

themselves, according to me is not lawful. The trustees of a public

charitable trust are to exercise their duties/functions themselves and

not by delegation. The Indian Trust Act, though applicable to private

charitable trusts, but principles whereof are applicable to public

charitable trusts also, in Section 47 thereof, provides so. The Apex

Court recently in J.P. Srivastava & Sons Pvt Ltd Vs Gwalior

Sugar Co Ltd AIR 2005 SC 83, cited with approval Atmaram

Ranchodbhai Vs Gulamhusein Gulam MANU/GJ/0112/1973

holding, whether a trust is a private trust governed by the Indian

Trusts Act or is a public charitable or religious trust, a trustee

cannot delegate any of his duties, functions and powers to a co-

trustee or to any person unless the instrument of trust so provides or

the delegation is necessary or the beneficiaries competent to

contract consent to the delegation or the delegation is in the regular

course of business. It was further held that the trustees even by a

unanimous resolution authorise one of themselves to act as

managing trustee for executing the duties, functions and powers

relating to the trust and everyone of them must join the execution of

such duties, functions and powers.

24. However, the trustees in the present case, as per the

plaintiffs, instead of electing the office bearers of the trust

themselves, are informed to have authorized the defendant No.2 to

nominate the office bearers. The same is dereliction of the duty as a

trustee. The trustees are to exercise their discretion in the matter of

electing/appointing the office bearers of the trust, in the best

interest of the trust and its beneficiaries. I am therefore not inclined

to grant any interim order restoring to the management of the trust,

office bearers whose own appointment does not appear to be in

accordance with the rules and regulations of the trust. The dispute

as to whether plaintiff No.1 was elected or also nominated by

defendant No.2 also requires trial.

25. Having held so, axiomatically, the appointment of office

bearers in meeting of 16th October, 2007, suffers from same defect,

in as much as even they were not elected/appointed by the trustees

and were again appointed by the defendant No.2 only. Thus, the

conclusion is inescapable that neither the plaintiffs nor the

defendants are the office bearers elected in accordance with the

Charter of the trust.

26. The next question to be considered is whether the factum of

removal as pleaded by the defendants is contrary to the rules &

regulations of the trust. The competing Rules 2(e) and 12 have

already been noticed herein above. Undoubtedly, the action/decision

of removal of office bearers would be a major decision. However,

the two have to be read harmoniously. It is also significant that in

Rule 2(e), instance of termination of trusteeship is given but not of

termination of governing body or of any member thereof. The two

can co-exist only if termination of governing body or any member

thereof is read as exempted from the requirement of 2/3rd majority.

The rule applicable to termination of governing body would be by

majority vote only as provided in the specific rule therefor. Such

majority vote has to be of the trustees present and voting. Seen in

this light, at this stage, it cannot be said that the No Confidence

Motion passed in the meeting of 16th October, 2007, is illegal, or

contrary to the rules and regulations.

27. The counsel for the plaintiffs has also urged that neither in the

agenda nor in the minutes of the meeting dated 16th October, 2007 is

there any reference to the grounds on which the power of

termination under Rule 12 could be exercised. I, however, do not

find any merit in the said submission. The trustees are not lawyers

and astute draftsmen. What has to be seen is as to what was the

purpose of the meeting of 16th October, 2007. The purpose thereof

clearly was for removal of the governing body. Even otherwise it has

been held in catena of judgments that in relation to meetings of

clubs, societies & trusts, there is no requirement of agenda or of

agenda to be specific.

28. In my opinion, in the aforesaid circumstances leave apart the

ingredient of prima facie case, the balance of convenience is also not

in granting the injunction. The grant of injunction as claimed would

not be in the interest of the trust and would tantamount to allowing

the trust to function without the Vice Chairman, the General

Secretary and the treasurer. The plaintiffs are not entitled to the

interim order on this ground alone. The office bearers of the trust,

elected / appointed according to the plaintiffs are a divided house

and the same can only result in harm to the trust. One set of office

bearers ought not to be permitted at this interim stage to run the

affairs of the trust.

29. That brings me to the question of further orders in the suit. As

aforesaid, counsels were heard on that aspect also. Should this

court, bound by the procedure for disposal of suits prescribed in

CPC, frame issues and set down the suit for trial, inspite of finding

that neither of the two parties claiming management of the trust is

entitled thereto. The pendency of this suit, and disposal whereof is

likely to take some time, is likely to be detrimental to the trust and

ultimately detrimental to the beneficiaries of the trust. The trust is

running educational institutions. The trust, presently is in the hands

of people, not entitled to constitute its governing body, under its

Charter. The effect of putting the suit to trial would be to allow

such people to continue in such management. The parties to the suit

clamoring for office of governing body of trust, appear to be

oblivious to the same.

30. The courts are the parens patriae and the guardian of the

public charitable trust / institution (in this regard also see Nelson

Vs. Kallayam Pastorate AIR 2007 SC 1337).

31. The Apex Court in Chenchu Rami Reddy

Vs. Government of Andhra Pradesh AIR 1986 SC 1156 had held

that more often than not, detriment to what belongs to many

collectively does not cause pangs to any, for no one is personally hurt

directly. It was further held that for this reason only those entrusted

with care of public property have to show exemplary vigilance. The

Apex Court further held that property of such charitable institutions

or endowment must be jealously protected - It must be protected for

a large segment of the community has beneficial interest in it. It was

further held that the authorities exercising the powers with respect

to such institutions and endowments must not only be most alert and

vigilant in such matters but also show awareness of the ways of the

present day world as also the ugly realities of the world of today;

they cannot afford to take things at their face value or make a less

than the closest and best attention approach to guard against all

pitfalls. Seen in this light I feel that if the ordinary course of

litigation as prescribed in the CPC is to be permitted to be followed

in the present case i.e. of framing of issues and putting the matter to

evidence, not only till 2010, till when the present office bearers claim

their turn to be but till the adjudication of the present suit, the

affairs of the trust would suffer.

32. However, I also find that unless the dispute as to the three

additional trustees and some other who are alleged to have ceased to

be trustees is also not resolved immediately, the elections of the

office bearers to the trust even after 2010 are likely to be affected

and thereby again affecting the affairs of the trust. Not only so, the

same is likely to be a drain on the monies of the trust as well.

33. The office of a trustee is a non-remunerative office. There can

of course be certain amount of prestige/status attached to the same.

I have considered on the anvil of irreparable injury, whether the

plaintiffs and the defendants, whose trusteeship is disputed would

suffer any irreparable loss and injury if held to be not trustees. In my

opinion, they would suffer injury to their reputation and esteem.

However, their appointments, again being not in accordance with

rules and regulations of the Trust are void. The new trustees

claimed by plaintiffs are appointed by governing body whose own

appointment is found to be invalid and the new trustees claimed by

the defendants are stated to be appointed by the defendant No.2 as a

delegatee and which appointment, is for this reason bad. Thus the

question of their suffering any injury does not arise. Moreover the

interest and rights, even if any of such persons have to give way to

the larger interest of the trust and for the beneficiaries of the trust. I

thus hold that neither plaintiffs 7 to 9 and 11 and 12, nor defendants

10 and 11 are the trustees of the trust.

34 Justice cannot be the causality in the game of litigation. Just

because the rules of the games of litigation provide for the issues to

be framed and evidence to be led, does not allow the parties to insist

upon playing the game by the said rules. Though I have held

hereinabove that the suit as filed does not require the plaintiffs to

seek permission under Section 92 of the CPC but this court of its

own, exercising the powers under Section 92 of the CPC and finding

the situation to have arisen where the directions of this court are

necessary for appropriate functioning of the trust, is competent to

change the rules of the game and to do justice and what is in the

best interest of the ultimate beneficiaries of the trust.

35. It is in the best interest of the trust that the

elections/appointments to the office bearers are made immediately,

in accordance with rules. There is no dispute as to the 18 trustees.

Of course the plaintiffs in replication have claimed that some of them

have ceased to be trustees. That is disputed by the defendants.

There is no claim in the suit with respect thereto. This court will

thus proceed as if all 18 are trustees. However, even if any of them

who are not before the court do not want to be trustees or to

continue as trustee, as long as the minimum number of 11 trustees

prescribed in the Rules exist, such trustees are required to elect the

office bearers.

36. The suit is disposed of with the direction that the 18 trustees

as on 1st May, 2007 or such of them who are willing to so act are the

only trustees of Sir Chhotu Ram Educational Trust, Kanjhawala,

Ghevra, Delhi-110081 and neither the plaintiffs 7 to 9, 11 and 12 nor

the defendants 10 and 11 are the trustees or entitled to act as the

trustees of the said trust. The election to the post of the office

bearers of the trust, in accordance with the rules and regulations of

the trust, be held within the period of two months herefrom. Till

then, the existing office bearers to continue. If any of the parties

feels at any point of time that there is an impediment by others to

the holding of the said election, they shall be entitled,

notwithstanding the disposal of the suit, to approach this court for

appropriate directions in that regard. In the circumstances, the

parties are left to bear their own costs. Decree sheet be drawn up

accordingly.

RAJIV SAHAI ENDLAW (JUDGE) April 23, 2009 PP

 
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