Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mahanth Ramesh Giri @ Ramesh Giri vs The State Of Bihar
2021 Latest Caselaw 1262 Patna

Citation : 2021 Latest Caselaw 1262 Patna
Judgement Date : 4 March, 2021

Patna High Court
Mahanth Ramesh Giri @ Ramesh Giri vs The State Of Bihar on 4 March, 2021
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Civil Writ Jurisdiction Case No.1491 of 2020
     ======================================================

Mahanth Ramesh Giri @ Ramesh Giri (Male), aged about 68 years, son/Chela of Sadanand Giri, Resident of Bodh Gaya Math, Bodh Gaya, District Gaya, presently Mahanth of Bodh Gaya Math, Bodh Gaya, District Gaya.

... ... Petitioner Versus

1. The State of Bihar through Chief Secretary, Bihar, Patna.

2. Bihar State Religious Trust Board, Patna through its President, Vidyapati Marg, Patna- 1.

3. The President, Bihar State Religious Trust Board, Patna, Vidyapati Marg, Patna-1.

4. The Superintendent, Bihar State Religious Trust Board, Patna, Vidyapati Marg, Patna-1.

5. The District Magistrate, Gaya, District Gaya.

6. The Additional Collector, Gaya, District Gaya.

7. The Sub-Divisional Officer, Sadar, Gaya, District- Gaya.

8. Baliram Mishra (male) son of Late Sukhdeo Mishra, Resident of Nevtapur, Bodhgaya, District Gaya, previously secretary of the Bodh Gaya Math, Bodh Gaya, District Gaya.

9. Triveni Giri, Son/chela of Mahanth Dhansukh Giri, Resident of Bodh Gaya Math, Gaya, District Gaya.

10. Dindayalu Giri, Son/Chela of Mahanth Harihar Giri, Resident of Bodh Gaya Math, Gaya, District Gaya.

11. Ramesh Prasad Singh @ Lulan Singh, Son of not known to the petitioner, Resident of Village- Kendui, District Gaya, Previously Vice Chairman of Bodh Gaya nagar panchayat, Bodh Gaya, District Gaya.

12. Ram Chandra Prasad Yadav (Male), son of not known to the petitioner, resident of A.H. Colony, PS Bodh gaya, District Gaya previously Mukhiya of Bodhgaya Gram Panchayat, District- Gaya.

13. Mahamandleshwar Sarojni Giri Jee C/o Junna Akhada, address not known to the petitioner.

14. Shri Sanjay Paal, son of Shri Satyaveer Singh, address not known to the petitioner.

15. Swami Aadtya Nand Giri, Chela Late Mahanth Awdhesha Nand Giri, address not known to the petitioner.

16. SHO Bodh Gaya Dist- Gaya.

... ... Respondents Patna High Court CWJC No.1491 of 2020 dt.04-03-2021

====================================================== Appearance :

For the Petitioner/s : Mr. K.N. Choubey, Senior Advocate Mr. Subodh Kumar Jha, Advocate Mr. Awadhesh Kumar Singh, Advocate Mr. Pranav Kumar Jha, Advocate For the State : Mr. Rajesh Kumar, A.C. GP-3 For the Religious Trust Board : Mr. Ganpati Trivedi, Senior Advocate For Private Respondent No.13 : Mr. Shailendra Kumar Jha, Advocate ====================================================== CORAM: HONOURABLE MR. JUSTICE SHIVAJI PANDEY ORAL JUDGMENT Date : 04-03-20210

Heard learned counsel for the petitioner, learned

counsel for the State, learned counsel for the Bihar State

Religious Trust Board and learned counsel for respondent no.13.

2. In the present case, the petitioner is challenging the

order dated 13.10.2020 (Annexure-10 to this writ petition), by

which the respondent no.3 decided the complaint filed by

respondent nos. 8 and 9 against the petitioner as also the order

dated 31.10.2020 (Annexure-12) passed by respondent no.3, by

which the Trust has been reconstituted.

3. The petitioner is challenging the power and

authority of Mr. Akhilesh Kumar Jain, respondent no.3, who has

been appointed as President of Bihar State Religious Trust

Board, has exercised his power as President under Section 8 of

the Bihar Hindu Religious Trust Act, 1950 without being

constituted the Board as other members were not appointed by Patna High Court CWJC No.1491 of 2020 dt.04-03-2021

the Government of Bihar.

4. It has been submitted by learned senior counsel for

the petitioner that in January, 2021 the Bihar Religious Trust

Board (hereinafter referred to as "the Board") has been

constituted and before that the Board was not in existence, so in

absence of the Board, the exercise by the President is

completely devoid of any jurisdiction and power. It has further

been submitted that Section 8 (4) of the Bihar Hindu Religious

Trust Act, 1950 postulates that the State Government shall

appoint one from amongst the members appointed under Clause

(1), (2) or (3), as the case may be, the President of the Board.

So, the submission has been made that prerequisite that there

must be a Board and only then the person can be appointed as

the President of the Board. As the Board was not in existence,

the question of exercise of power by the President of the Board

does not arise.

5. Learned senior counsel for the petitioner has drawn

the attention of this Court to Section 8(a) of the Bihar Hindu

Religious Trust Act, 1950 and submits that in absence of the

Board, the power of the Board can be exercised by the

Administrator not by the President. It has further been submitted

that Sections 28 and 32 of the Act itself show that the power lies Patna High Court CWJC No.1491 of 2020 dt.04-03-2021

with the Board not to any individual including the President of

the Board, so the impugned orders passed by the President of

the Board are completely without jurisdiction.

6. The question has been framed that whether the

President alone can be said to be Board in absence of other

members of the Board and can he pass order in absence of the

Board.

7. Learned counsel for the Bihar Religious Trust

Board has drawn the attention of this Court to Section 83 of the

Bihar Hindu Religious Trust Act, 1950, which postulates that

Board has jurisdiction to frame by-laws which should not be

inconsistent with the Act and the rules made thereunder for any

matter necessary for carrying into effect the objects of the act,

and submits that the Board has delegated the power to the

President to act for and on behalf of the Board.

8. Learned counsel for the Bihar Religious Trust

Board also drawn the attention of this Court to Section 39 of the

Bihar Hindu Religious Trust Act, 1950, which talks about

delegation of power of Board and states in the prescribed

manner "the Board may delegate any of its powers and duties

under this Act to the President to be exercised and performed in Patna High Court CWJC No.1491 of 2020 dt.04-03-2021

such special circumstances as the Board may specify, and may

likewise withdraw any such delegation" and submits that this

section itself shows that the power lies with the Board and

Board is only authority to confer jurisdiction to the President to

exercise the power on behalf of the Board. He has also drawn

the attention of this Court to Section 32 of the Bihar Hindu

Religious Trust Act, 1950, which prescribes the power of Board

to settle schemes for proper administration of the religious trusts

itself shows that the power has been conferred to the Board.

9. Of course, the President can exercise the power

subject to the condition that the Board is in existence in terms of

the regulations framed by the Board itself. So long the Board is

there, the President in terms of the regulation can act on behalf

of the Board but, in absence of the Board, it is the Administrator

who has to act and do needful on behalf of the Board. It is not so

that the scheme of the Board has not taken care of the situation

if the Board is not there, who would exercise the power.

Admittedly, in the present case, the Board was not there,

recently the Board has been constituted on 2 nd January, 2021, so

in such circumstance, the power cannot be exercised by the

President but, the same should have been exercised by the

Administrator.

Patna High Court CWJC No.1491 of 2020 dt.04-03-2021

10. In such view of the matter, the impugned orders

dated 13.10.2020 & 31.10.2020 passed by the respondent no.3

(Annexure 10 & 12) are not sustainable in law and, accordingly,

the same are set aside. However, this Court is making it very

clear that as the Board has been constituted, now the President

of the Board is at liberty to exercise the power and act as per the

Act and Regulations and pass appropriate orders.

11. Accordingly, this writ petition is allowed to the

aforesaid extent.

(Shivaji Pandey, J)

pawan/-

AFR/NAFR                N.A.F.R
CAV DATE                N/A.
Uploading Date          10.03.2021
Transmission Date       N/A.
 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter