Bombay High Court High Court

5] Vijay Balaji Murkute vs Bhagwan on 4 February, 2011

Bombay High Court
5] Vijay Balaji Murkute vs Bhagwan on 4 February, 2011
Bench: R. M. Savant
                                       1


          IN THE HIGH COURT OF JUDICATURE OF  BOMBAY




                                                                                 
                       BENCH  AT NAGPUR




                                                         
                     Second Appeal No.483/2010



    1] Murlidhar Haribhau Nimje, 
        Aged about 45 years, 




                                                        
        R/o Bhisi Takali, Chimur, 
        district Chandrapur. 

    2] Ramchandra Bapurao Adhal,




                                          
        Aged about 52 years, R/o Chikli,
        Tahsil Chimur, District Chandrapur.
                          
       (Both filed Scheme No. 126/2007 before the 
        Assitt. Charity Commissioner).
                         
    3] Natu Mahadeo Gongal, 
         Aged about 57 years, 
         R/o Sale Bhatti, Tahsil 
      

         Bhivapur, District Nagpur. 
   



    4] Pratap Trimbakrao Badkas, 
         Aged about 62 years, 
         R/o Pande Layout, Khamla, 
         Nagpur.





    5] Vijay Balaji Murkute,
        Aged about 50 years, 
        R/o Bhisi, Tahsil Chimur, 
        District Chandrapur.                  ..                      Appellants. 





         Versus 

    1. Bhagwan s/o Dinbaji Jambhule,
        Aged about 50 years, R/o Dongrala,
        Tahsil Chimur, District Chandrapur.

    2. Dilip Maroti Gujbhe, 
        Aged about 42 years, 
        R/o Dongrala, Tahsil Chimur,



                                                         ::: Downloaded on - 09/06/2013 16:49:34 :::
                                          2

        District Chandrapur. 




                                                                              
        Nos. 1 and 2 filed Scheme No. 63/2007
        and MCA Nos. 7/2010, 8/2010 and 9/2010)




                                                      
    3. Shyamrao Keshavrao Nagpure, 
        Aged about 56 years, R/o Bhisi,
        Tahsil Chimur, District Chandrapur.




                                                     
        (Filed MCA no.16/2010)

    4. Uttam Rane, 
        R/o Dhenge Plot, Gurudeo Ward,




                                            
        Behind Dr. Milmile's Clinic,
        Bhadrawati, Tq. Bhadrawati, 
                          
        District Chandrpaur.                    

    5. Anil Nathuji Dekate, 
                         
        r/o Bhisi, Tah. Chimur, 
        district Chandrapur. 

    6. Prakash Ramji Nannaware, 
      

        r/o Majra Bhadki, Post Khadsangi, 
        Tq. Chimur, Dist. Chandrapur. .                 Respondents. 
   



                                 ...


    Mr. P. C. Madkholkar, Advocate for the  appellants.





    Mr. S. D. Abhaynkar, Advocate for respondents 1  and 5.
    Mr. S. P. Bhandarkar, Advocate for respondent no.3.
    Mr. S. V. Manohar, Advocate for respondents 2 and 6. 
    Mr. A. Naik, Advocate for respondent no.4.





                                   .....



                                     CORAM : R.M. SAVANT, J. 

DATED :4/2/2011

ORAL JUDGMENT :

1] This Second Appeal takes exception to the judgment and

::: Downloaded on – 09/06/2013 16:49:34 :::
3

order dated 23.8.2010 passed in Misc. Civil Application Nos.7/2010,

8/2010, 9/2010 and 16/2010. By the said order, Misc. Civil Appeal

No. 7/2010 was allowed. The order of the Assistant Charity

Commissioner dated 14th February 2010 of partly allowing scheme

application No. 126/2007 came to be set aside and the scheme

application no.243/2009 came to be partly modified so as to include

three persons in place of one Nathu Mahadeo Ghughal, Timmbak

Badkar and Vijay Murkute as adhoc trustees.

2] The genesis of the dispute involved in the above

proceedings lie in the application filed under Section 41D of the

Bombay Public Trusts Act, 1950. The said application was filed by one

Nimje which came to be allowed by the Assistant Charity

Commissioner and the Board of Trustees, which was in charge of the

public trust known as “Bhartiya Shikshan Sanstha, Bhisi” came to be

removed and an adhoc body of seven persons along with the

Assistant Charity Commissioner came to be appointed as Ad hoc

trustees to administer the said trust.

3] Some of the intervening facts are not relevant for the

purposes of the present matter suffice is to say that thereafter the

matter was carried in appeal to the Joint Charity Commissioner, who

::: Downloaded on – 09/06/2013 16:49:34 :::
4

issued a direction to the Assistant Charity Commissioner to register a

Suo Motu scheme proceeding for determining a scheme for the

administration of the trust. The further direction was to dispose of

the same within six months from the communication of the order to

him along with the other scheme proceedings pertaining to the trust

if filed by the parties. Accordingly, the scheme proceedings which

were filed and came to be filed were considered by the Assistant

Charity Commissioner. The suo motu scheme proceeding was

numbered as 243/2009 whereas the scheme proceedings which was

filed by one Bhagwan Jambhule was numbered as 63/2007 and one

filed by Murlidhar Nimje was numbered as 126/2007. The Assistant

Charity Commissioner approved the scheme in question by taking into

consideration parts of all the schemes which had been submitted.

However, insofar as the present proceedings are concerned, the

Assistant Charity Commissioner appointed three trustees to be the

Adhoc trustees namely Pratap Badkas, Nathu Ghughal and Prakash

Bargad along with the other seven adhoc trustees. The Trust

Management, therefore, comprised of 10 Ad hoc trustees as per the

order of the Assistant Charity Commissioner. The matter was

thereafter carried in appeal and ultimately came before the District

Court by way of Misc. Civil Application Nos. 7/2010, 8/2010, 9/2010

and 16/2010 impugning the various facets of the orders passed by the

::: Downloaded on – 09/06/2013 16:49:34 :::
5

Assistant Charity Commissioner. The First Appellate Court i. e.

learned District Judge on consideration of the scheme vis-a-vis the

directions issued by the Joint Charity Commissioner as also

considering the credentials of the said three persons Pratap Badkas,

Nathu Ghughal and Prakash Bargad reached a conclusion that they

are not fit persons for being appointed as the trustees of the trust in

question. The learned District Judge was firstly of the view that the

said scheme application No. 126/2007 being filed beyond the time

stipulated by the Joint Charity Commissioner could not have been

taken cognizance of by the Assistant Charity Commissioner. As

regards the three persons namely Pratap Badkas, Nathu Ghughal and

Prakash Bargad, the learned District Judge was of the view that since

two persons out of three persons were part of the old Board of

Trustees which was removed under Section 41D and the third person

being removed on account of the order passed by this Court,

therefore, could not have been appointed as Adhoc trustees. The

learned District Judge placed reliance upon two judgments of this

Court reported in 2005 (3) Mh.L.J. 729 in the matter of

Ramkrushan-Appa s/o Vishweshwar-Appa and others Vs. Krushna

s/o Udayabhanji Ingale and others and similarly in 2010 (4)

Mh.L.J. 729 (Avinath Ganpatrao Shegaonkar Vs. Jayawant

Babasaheb Uttarwar). By the said judgments, the Assistant Charity

::: Downloaded on – 09/06/2013 16:49:34 :::
6

Commissioner while exercising powers under Section 50A is obligated

to see that only fit persons with honesty and integrity are appointed

as trustees. The learned District Judge therefore by the impugned

judgment and order substituted the said three trustees namely

Pratap Badkas, Nathu Ghughal and Prakash Bargad by appointing

three other persons namely Uttam Rane, Anil Dekate and Prakash

Nannaware, who were part of the scheme application being 63/2007.

The above Second Appeal raises the following substantial

question of law:-

“Whether the appointment of the three trustees,
namely Uttam Rane, Anil Dekate and Prakash
Nannaware is in accordance with the law applicable?”

4] In the course of the hearing of the above Second Appeal,

submissions and contra submissions as regards the credentials of the

said three persons have been advanced. While on behalf of the

appellants, the appointment of the said three persons is questioned on

the ground that the law laid down by this Court was not followed in

making their appointments.

5] Per contra, on behalf of the respondents the said

appointments are sought to be justified on the touchstone that the

said persons form part of the scheme bearing No.63/2007 and part of

::: Downloaded on – 09/06/2013 16:49:34 :::
7

the record which was before the Assistant Charity Commissioner and,

therefore, the appellants could not make a grievance or are estopped

from making a grievance of the same.

6] A reading of the impugned order discloses that insofar as

the said three persons are concerned, the learned District Judge has

only taken into consideration the fact that the adhoc body of seven

persons had passed a Resolution in favour of the said three persons

being appointed as trustees. It has to be borne in mind that the said

body of Adhoc trustees was appointed by the Assistant Charity

Commissioner to conduct the affairs of the Trust in the aftermath of

the application filed under Section 41D which came to be allowed.

7] In my view, therefore, the learned District Judge could

not have merely gone by Resolution passed by Adhoc body but ought

to have followed the law laid down by this Court in the matter of

checking their credentials as it requires no debate that the interest of

the trust in such matters is the paramount consideration. The

impugned order merely states that there is a resolution passed in

favour of the said three persons but does not disclose as to why they

are chosen for being appointed as trustees. It was incumbent upon

the learned District Judge when he had though fit to remove the said

::: Downloaded on – 09/06/2013 16:49:34 :::
8

three persons for the reasons mentioned in the order, to also cite the

reasons as to why the said three persons are fit persons for being

appointed by discussing their credentials. In my view, the learned

District Judge having not done so, on the said limited aspect as

regards the appointment of the said three persons namesly Uttam

Rane, Anik Dekate and Prakash Nannaware that the impugned order

is required to be set aside and the matter is required to be relegated

back to the learned District Judge, Warora for a denovo consideration

as regards the appointment of the said three new persons appointed

by the impugned order in the light of the law laid down by this Court

in the judgments (supra). The question of law is answered

accordingly. The impugned order is accordingly required to be set

aside to the said extent and the matter is remanded back to the

learned District Judge, Warora for a denovo consideration. On such

remand, the learned District Judge to decide the same within a period

of three months from the receipt of writ of this Court. The learned

District Judge would consider the credentials of the said three

persons and thereafter either appoint them or appointment any other

person/persons whom he deems fit. It is clarified that the impugned

order is set aside to the said limited extent. The above Second Appeal

resultantly is allowed to the aforesaid extent.

8] In the meanwhile, the present trustees would continue to

::: Downloaded on – 09/06/2013 16:49:34 :::
9

function but would not take any major policy decision pending the

decision of the learned District Judge on remand.

JUDGE

Ambulkar

::: Downloaded on – 09/06/2013 16:49:34 :::