Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 95 docs - [View All]
Gopinathji Dev Mandir Trust vs State Of Gujarat & on 11 March, 2013
Charu K.Mehta vs Lilavati Kirtilal Mehta Medical ... on 6 November, 2012
Charu K.Mehta vs Lilavati Kirtilal Mehta Medical ... on 6 November, 2012
Jagatnarayansingh Swarupsingh ... vs Swarupsingh Education Society ... on 26 November, 1979
Balvantbhai vs Shantilal on 21 January, 2010

Loading...
User Queries
[Complete Act]
Central Government Act
Section 22 in The Indian Trusts Act, 1882
22. Sale by trustee directed to sell within specified time.- Where a trustee directed to sell within a specified time extends such time, the burden of proving, as between himself and the beneficiary, that the latter is not prejudiced by the extension lies upon the trustee, unless the extension has been authorized by a principal Civil Court of original jurisdiction. Illustration A bequeaths property to B, directing him with all convenient speed and within five years to sell it, and apply the proceeds for the benefit of C. In the exercise of reasonable discretion, B postpones the sale for six years. The sale is not thereby rendered invalid, but C, alleging that he has been injured by the postponement, institutes a suit against B to obtain compensation. In such suit the burden of proving that C has not been injured lies on B.