Mobile View
Main Search Forums Advanced Search Disclaimer
Cites 1 docs
The Indian Trusts Act, 1882
Citedby 22 docs - [View All]
Maharaja Of Kolhapur vs S. Sundaram Ayyar And 15 Ors. on 21 January, 1924
Maharaja Of Kolhapur vs S. Sundaram Ayyar And Ors. on 21 January, 1924
Valluru Appalasuri And Ors. vs Sasapu Kannamma Nayuralu on 5 February, 1925
A. Thiruvengadatha Aiyangar And ... vs R. Ponnapa Aiyangar And Ors. on 15 September, 1914
A. Thiruvengadatha Aiyangar And ... vs R. Ponnappaiyangar And Ors. on 15 September, 1914

Loading...
User Queries
Madras High Court
Sheik Davud Saiba And Ors. vs Hussein Saiba And Ors. on 21 December, 1893
Equivalent citations: (1894) 4 MLJ 48

ORDER

1. It is urged on appellants' behalf that the committee constituted under Act XX of 1863 acted ultra vires in appointing six additional trustees to the plaint mosque without any necessity for so doing.

2. It is certainly competent to the committee when there is no hereditary trustee to add to the number of the existing trustees and it has the same powers which the Board of Revenue had under Regulation VII of 1817. Section 13 of that Regulation authorizes the Board of Revenue to make provision for the administration of religious and charitable endowments. It was also held by this Court in Regular Appeal No. 31 of 1888 that the committee might validly appoint new trustees where the right of management is not hereditary. It is then contended that the power conferred on the committee, it is bound to exercise reasonably, and in good faith, in furtherance of beneficial administration, and this contention is entitled to weight. The power conferred on the committee is no doubt discretionary but the principle embodied in 8. 49 of the Indian Trusts Act, vie., that when such discretionary power is not exercised reasonably and in good faith, such power may be controlled by a Civil Court of Original Jurisdiction, is equally applicable to public trusts. There is nothing in Act XX of 1863 or in Regulation VII of 1817 to support respondent's suggestion that the power is absolute.

3. The second issue raised the question and the District-Munsif held that the committee exercised the power otherwise than reasonably and in good faith. But the judge has expressed no opinion. Before disposing of this second appeal we shall ask the judge to return a finding as to whether the appointment of additional trustees was a reasonable, bona fide, exercise of their power, conducive to beneficial management. Additional evidence may be admitted.

[In compliance with the above order, the District Judge returned a finding that the power had not been exercised unreasonably]. On receipt of this finding the court (Muthusami Aiyar and Best, JJ) dismissed this appeal with costs.