Supreme Court of India

Mahant Ram Saroop Dasji vs S. P. Sahi, Special … on 15 April, 1959

Supreme Court of India
Mahant Ram Saroop Dasji vs S. P. Sahi, Special … on 15 April, 1959
Equivalent citations: 1959 AIR 942, 1959 SCR Supl. (2) 503
Author: S Das
Bench: Das, Sudhi Ranjan (Cj), Das, S.K., Gajendragadkar, P.B., Wanchoo, K.N., Hidayatullah, M.
           PETITIONER:
MAHANT RAM SAROOP DASJI

	Vs.

RESPONDENT:
S.   P.	  SAHI,	 SPECIAL  OFFICER-IN-CHARGE  OF	 THE   HINDU

DATE OF JUDGMENT:
15/04/1959

BENCH:
DAS, S.K.
BENCH:
DAS, S.K.
DAS, SUDHI RANJAN (CJ)
GAJENDRAGADKAR, P.B.
WANCHOO, K.N.
HIDAYATULLAH, M.

CITATION:
 1959 AIR  942		  1959 SCR  Supl. (2) 503
 CITATOR INFO :
 R	    1959 SC 951	 (4)
 R	    1959 SC1002	 (6)
 F	    1959 SC1073	 (9,14)
 R	    1960 SC 554	 (8,9)
 E	    1980 SC 161	 (12)
 RF	    1991 SC 672	 (33)


ACT:
Hindu Religious Trusts Private Trusts-Applicability of Bihar
Hindu Religious Trusts Act-Religious Endowments, public	 and
private-Distinction between-Definition of " religious trust"
-scope	and  Effect-Bihar Hindu Religious Trusts  Act,	1950
(Bihar 1 of 1951), SS. 2(1), 4(5), 30(1), 32, 48.



HEADNOTE:
The  appellant as the Mahant of the Salouna asthal  made  an
application  in	 the  High  Court  under  Art.	226  of	 the
Constitution  praying  inter alia for the issue	 of  a	writ
quashing  the  order of the Bihar State Board  of  Religious
Trusts requiring the appellant to submit a return of  income
and  expenditure  under s. 59 Of the Bihar  Hindu  Religious
Trusts	Act,  1950,  on the grounds, inter  alia,  that	 the
Salouna	 as  that  was	a  private  institution	 and  not  a
religious  trust within the meaning of the Act and that	 the
Act  did not apply to private trusts.  The High	 Court	took
the  view  that the language of s. 2(1) of  the	 Act,  which
defined	 a  " religious trust ", was wide  enough  to  cover
within	its ambit both private and public trusts  recognised
by Hindu law and that the Salouna asthal did not come within
any of the two exceptions recognised by the section.
Held,  that on a true and proper construction of the  provi-
sions  of the Act, considered in the background of  previous
legislative history with regard to religious, charitable  or
pious  trusts in India, the definition clause in s. 2(1)  of
the Act does not include within its ambit private trusts and
that the provisions of the Act do not apply to such trusts.
The  essential	distinction in Hindu law  between  religious
endowments  which are public and those which are private  is
that in a public trust the beneficial interest is vested  in
an  uncertain  and fluctuating body of persons,	 either	 the
public at large or some considerable portion of it answering
a   particular	description  ;	in  a  private	 trust	 the
beneficiaries  are definite and ascertained  individuals  or
who  within a time can be definitely ascertained.  The	fact
that  the  uncertain and fluctuating body of  persons  is  a
section	 of  the public following  as  particular  religious
faith  or is only a sect of persons of a  certain  religious
persuasion  would not make any difference in the matter	 and
would not make the trust a 'private trust.
584



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 343 of 1955.
Appeal from the judgment and order dated September 13, 1954,
of the Patna High Court in Misc. Judl. Case No. 39 of
1954.

L. K. Jha, B. K. P. Sinha and R. C. Prasad, for the
appellant.

Mahabir Prasad, Advocate-General for the State of Bihar,
Ishwari Nandan Prasad and S. P. Varma, for the respondents.
1959. April 1,5. The Judgment of the Court was delivered
by
S. K. DAS, J.-This appeal on a certificate granted by the
High Court of Patna is from a judgment of the said High
Court dated September 13, 1954, in a writ proceeding
numbered as Miscellaneous Judicial Case No. 39 of 1954 in
that court, which the appellant had instituted on an
application made under Art. 226 of the Constitution in the
circumstances stated below.

It was alleged that one Mahatma Mast Ram” Hindu saint, owned
and possessed considerable properties in the district of
Monghyr in the State of Bihar. About two hundred years ago,
he built a small temple at Salouna in which he installed a
deity called Sri Thakur Lakshmi Narainji. This temple came
to be known as the Salouna asthal. Mast Ramji died near
about the year 1802. He was succeeded in turn by some of
his disciples, one of whom was Mahant Lakshmi Dasji. He
built a new temple in 1916 into which he removed the deity
from the old temple and installed two new deities, Sri Ram
and Sita. in 1919 Mahant Lakshmi Dasji died. He left three
disciples, Vishnu Das, Bhagwat Das and Rameshwar Das. A
dispute arose among these disciples about succession to the
gaddi, which was settled sometime in February 1919. By that
settlement it was arranged that Vishnu Das would succeed
Mahant Lakshmi Das as the shebait and would be succeeded by
Bhagwat Das, and thereafter the ablest “bairagi ” of the
asthal, born of Brahmin parents, would be eligible for
appointment as
585
shebait. Bhagwat Das died sometime in 1935 and again a
dispute arose between one Rameshwar Das, the youngest chela
of Mahant Lakshmi Das, and Ram Saroop Das who is the present
Mahant and appellant before us. Rameshwar Das, it appears,
filed an application under the Charitable and Religious
Trusts Act (XIV of 1920) for a direction upon Mahant Ram
Saroop Das to render an account of the usufruct of the
asthal. This application was contested by Mahant Ram Saroop
Das, who said that the properties appertaining to the
Salouna asthal did not constitute a public trust within the
meaning of the provisions of the Charitable and Religious
Trusts Act (XIV of 1920) and therefore he was not
accountable to any person. Mahant Ram Saroop Das also
applied for and obtained permission under s. 5 of the
aforesaid Act to institute a suit for a declaration that the
Salouna asthal and the properties thereof did not constitute
a public trust. Such a suit was brought in the court of the
Subordinate Judge of Monghyr who, however, dismissed the
suit. Then, there was an appeal to the High Court of Patna
and by the judgment and decree passed in First Appeal No. 10
of 1941 dated March 5, 1943, the High Court gave a
declaration to the effect that the Salouna asthal and the
properties appertaining thereto did not constitute a public
trust within the meaning of the provisions of the Charitable
and Religious Trusts Act, (XIV of 1920). Some eight years
later, the Bihar Hindu Religious Trust Act, 1950 (Bihar I of
1951), hereinafter referred to as the Act, was passed by the
Bihar Legislature and received the President’s assent on
February 21, 1951. It came into force on August 15, 1951.
The Bihar State Board of Religious Trusts (one of the
respondents before us) was constituted under this Act to
discharge in regard to religious trusts other than Jain
religious trusts the functions assigned to it under the
several provisions of the Act. On November 14, 1952, this
Board, in exercise of the powers conferred on it under s. 59
of the Act, asked the appellant to furnish to the Board a
return of the income and expenditure of the asthol.

74
586

The appellant replied by a letter dated December 1, 1952,
that the Salouna asthal was a private institution to which
the Act did not apply, and also drew the attention of the
Board to the judgment and decree of the High Court in First
Appeal No. 10 of 1941. The Board, however, gave a reply to
the effect that it was not bound by the declaration made by
the High Court and asked the appellant to obtain a
declaration in respect of his claim under the provisions of
the Act or to submit a return. Thereafter’ on January 22,
1954, the appellant made his application under Art. 226 of
the Constitution in which he averred (a) that the Salouna
asthal was not a religious trust within the meaning of the
Act; (b) that the properties appertaining thereto did not
constitute a religious trust and the appellant was not a
trustee within the meaning of the Act; (e) that the Act did
not apply to private trusts; and (d) that the demand made by
the respondent Board amounted to an interference with the
appellant’s fundamental right to hold the asthal properties.
The appellant accordingly prayed for the issue of a writ
quashing the order of the respondent Board requiring the
appellant to submit a return of income and expenditure and
also for an order directing the respondent Board and its
officers to refrain from interfering with the appellant in
his right of management of the Salouna asthal and the
properties appertaining thereto.

The High Court of Patna by its judgment complained against
dismissed the petition on the main ground that the language
of s. 2(1) of the Act, which defined a I religious trust’
for the purposes of the Act, was wide enough to cover within
its ambit both private and public trusts recognised by Hindu
law to be religious, pious or charitable and that the
Salouna asthal did not come within any of the two exceptions
recognised by the section, namely, (1) a trust created ac-
cording to Sikh religion or purely for the benefit of the
Sikh community; and (2) a private endowment created for the
worship of a family idol in which the public are not
interested. The High Court also held that the materials on
the record were not sufficient to decide
587
the question whether the Salouna asthal and the properties
thereof constituted a religious trust of a public character;
but proceeding on the footing that the Act applied to
private trusts, it expressed the view that the restrictions
imposed on the trustee by the several provisions of the Act
were not violative of the fundamental right guaranteed under
Art. 19(1)(f) of the Constitution, inasmuch as there was no
legal reason why the State should not exercise superintend-
ence and control over the administration of private trusts
as in the case of public trusts. In a judgment dated
October 5, 1953, dealing with the same question in some
earlier cases, the High Court had, however, expressed a
somewhat different view. It had then referred to the
principle that when a legislature with limited power makes
use of a word of wide and general import, the presumption
must be that it is using the word with reference to what it
is competent to legislate, and adopting that principle it
said that s. 2(1) of the Act should be read in a restricted
sense so as to include only Hindu religious or charitable
trusts of a public character and the provisions of the Act
would accordingly apply to such trusts only.
The principal point urged before us on behalf of the
appellant is one of construction-do the provisions of the
Act apply to private religious trusts? The contention of
the appellant is that they do not. It is necessary to refer
at this stage to some of the relevant provisions of the Act.
In connected Civil Appeals Nos. 225, 226, 228, 229 and 248
of 1955 (1) in which also we are delivering judgment today,
we have referred to the provisions of the Act in somewhat
greater detail. In this appeal we shall refer to such
provisions only as have a bearing on the principal point.
We start with the definition clause in s. 2 (1). It says-
” religious trust’ means any express 6r constructive trust
created or existing for any purpose recognised by Hindu Law
to be religious, pious or charitable, but shall not include
a trust created according to the Sikh religion or purely for
the benefit of the Sikh
(1) Mahant Moti Das v. S.P. Sahi, see P. 563 ante.

588

community and a private endowment created for the worship of
a family idol in which the public are not interested
The expression ‘trust property ‘ in a. 2 (p) means the
property appertaining to a religious trust and the
expression ‘trustee’ in s. 2 (n) is defined in the following
terms-

” I trustee’ means any person, by whatever designation
known, appointed to administer a religious trust either
verbally or by or under any deed or instrument or in
accordance with the usage of such trust or by the District
Judge or any other competent authority, and includes any
person appointed by a trustee to perform the duties of a
trustee and any member of a Committee or any other person
for the time being managing or administering any trust pro-
perty as such; “.

The next important section for our purpose is s. 4 as
amended by Bihar Act, XVI of 1954, which gives effect to
certain amendments and repeals. Sub-section (5) of s. 4 is
in these terms-

“The Religious Endowments Act, 1863 (XX of 1863), and
section 92 of the Code of Civil Procedure, 1908 (V of 1908),
shall not apply to any religious trust in this State, as
defined in this Act.”

Chapter V of the Act contains a series of sections which
delimit the powers and duties of the State Board of
Religious Trusts. Section 28, the opening section of the
chapter, states the general powers and duties of the Board.
Section 29(1) has a bearing on the question at issue before
us. It states inter alia that where the supervision of a
religious trust is vested in any committee or association
appointed by the founder or by a competent court or
authority, such committee or association shall continue to
function under the general superintendence and control of
the Board unless superseded by the Board under sub-S. (2) of
the section. If an order of supersensible is passed, the
committee or association or any other person interested in
the religious trust may within 30 days of the order of the
Board under sub-s. (2) make an application to the District
Judge for varying, modifying or setting aside
589
the order of supersession. Section 30, so far as it is
relevant for our purpose, states-

” When any object of a religious trust has ceased to exist
or has, in the opinion of the Board, become impossible of
achievement, the Board may, of its own motion or on the
application of any Hindu, after issuing notice in the
prescribed manner, to the trustee of such trust and to such
other person as may appear to the Board to be interested
therein and after making such inquiry as it thinks fit,
determine the object (which sfiall be similar or as nearly
similar as practicable to the object which has ceased to
exist or become impossible of achievement) to which the
funds, property or income of the trust or so much of such
fund, property or income as was previously expended on or
applied to the object which has ceased to exist or become
impossible of achievement, shall be a plied.” Section 32
defines the power of the Board to settle schemes for proper
administration of religious trusts. It states:
” 32(1). The Board may, of its own motion or on application
made to it in this behalf by two or more persons interested
in any trust,-

(a) settle a scheme for such religious trust after making
such inquiry as it thinks fit and giving notice to the
trustee of such trust and to such other person as may appear
to the Board to be interested therein;

(b) in like manner and subject to the like conditions,
modify any scheme settled under this section or under any
other law or substitute another scheme in its stead:
Provided that any scheme so settled, modified or substituted
shall be in accordance with the law governing the trust and
shall not be contrary to the wishes of the founder so far as
such wishes can be ascertained. (2) A scheme settled,
modified or substituted instead of another scheme under this
section shall, unless otherwise ordered by the District
Judge on an application, if any, made under sub-section (3)
come into force on a day to be appointed by the Board in
this behalf and shall be published in the official gazette.

590

(3) The trustee of, or any other person interested in, such
trust, may within three months from the date of the
publication in the official gazette of the scheme so
settled, modified or substituted instead of another scheme,
as the case may be, make an application to the District
Judge for varying, modifying or setting aside the scheme;
but, subject to the result of such application, the order of
the Board under sub-sections (1) and (2) shall be final and
binding upon the trustee of the religious trust and upon
every other person interested in such religious trust.
(4) An order passed by the District Judge on any
application made under sub-section (3) shall be final.” It
may be here stated that the expression ” person interested
in religious trust ” is defined in s. 2(g). The definition
is in these terms-

” ” person interested in a religious trust ” means any
person who is entitled to receive any pecuniary or other
benefit from a religious trust and includes,
(1) any person who has a right to worship or to perform any
rite, or to attend at the performance of any worship or
rite, in any religious institution connected with such trust
or to participate in any religious or charitable
ministration under such trust;

(ii) the founder and any descendant of the founder; and

(iii) the trustee;”.

The only other section which need be quoted in full is s. 48
of the Act which is in these terms:-

” 48(1). The Board, or with the previous sanction of the
Board, any person interested in a religious trust may make
an application to the District Judge for an order-

(a) removing the trustee of such religious trust, if such
trustee-

(1) acts in a manner prejudicial to the interest of the
said trust; or

(ii) defaults on three or more occasions in the payment of
any amount payable under any law for the time-being in force
in respect of the property or income of the said trust or
any other statutory charge on such property or income; or
591

(iii) defaults on three or more occasions in the payment
of any sum payable to any beneficiary under the said trust,
or in discharging any other duty imposed upon him under it;
or

(iv) is guilty of a breach of trust.

(b) appointing a new trustee;

(e) vesting any property in a trustee;

(d) directing accounts and inquiries; or

(e) granting such further or other relief as the nature of
the case may require.

(2) The order of the District Judge under sub-. section (1)
shall be final “.

Now, the argument on behalf of the appellant is that on a
true and proper construction of the aforesaid provisions of
the Act, considered in the background of previous
legislative history with regard to religious, charitable or
pious trusts in India, the definition clause in s. 2 (1) of
the Act is confined to religious, pious or charitable trusts
of a public nature recognised as such by Hindu law. In
order to appreciate this argument it is necessary to state
first the distinction in Hindu law between religious
endowments which are public and those which are private. To
put it briefly, the essential distinction is that in a
public trust the beneficial interest is vested in an
uncertain and fluctuating body of persons, either the public
at large or some considerable portion of it answering a
particular description; in a private trust the beneficiaries
are definite and ascertained individuals or who within a
definite time can be definitely ascertained. The fact that
the uncertain and fluctuating body of persons is a section
of the public following a particular religious faith or is
only a sect of persons of a certain religious persuasion
would not make any difference in the matter and would not
make the trust a private trust (see the observations in Nabi
Shirazi v. Province of Bengal) (1). The distinction in this
respect between English law and Hindu law has been thus
stated by Dr. Mukherjea in his Tagore Law Lectures on the
Hindu Law of Religious and Charitable Trusts (1952 Edition,
pp. 392-396): ,,In English law charitable trusts are
synonymous
(1) (1942) I.L.R. I cal. 211, 228.

592

with public trusts and what is called religious trust is
only a form of charitable trust. The beneficiaries in a
charitable trust being the general public or a section of
the same and not a determinate body of individuals, the
remedies for enforcement of charitable trust are somewhat
different from those which can be availed of by
beneficiaries in a private trust. In English law the Crown
as parens patriae is the constitutional protector of all
property subject to charitable trusts, such trusts being
essentially matters of public concern…….. One
fundamental distinction between English and Indian law lies
in the fact that there can be religious trust of a private
character under Hindu law which is not possible in English
law “.

On behalf of the appellant it has been pointed out that so
far as public religious and charitable trusts are concerned,
there are a number of legislative enactments, both general
and local, which aim at controlling the management and
administration of such trusts and provide for remedies in
cases of maladministration, So far as private religious
trusts are concerned, there are no specific statutory
enactments and such trusts are regulated by the general law
of the land. The British Government, when it was first
established in India, following the tradition of the former
rulers, asserted by virtue of its sovereign authority the
right to visit public religious and charitable endowments
and to prevent and redress abuses in their management. A
Regulation for that purpose was passed in Bengal in 1810
(Regulation XIX of 1810) and one for Madras in 1817
(Regulation VII of 1817). In Bombay also there was a
Regulation (XVII of 1827) which related to endowments of the
same character. In 1863 was passed the Religious Endowments
Act (XX of 1863), which repealed the Bengal and Madras
Regulations in so far as they related to purely religious
institutions and their control was transferred from the
Board of Revenue to-non-official committees constituted
under the Act of 1863. It is worthy of note, however, that
the Act of 1863 also applied to public religious endowments
only. In course of time it was found that the Act of 1863
did not provide adequate protec.

593

tion to public religious trust against abuses which led to
their control by the State and the remedies provided by that
Act did not go far enough. Then came the Charitable
Endowments Act, 1890 (VI of 1890), and the Charitable and
Religious Trusts Act, 1920 (XVI of 1920), both of which
related to public trusts ; the former related exclusively to
public trusts for charitable purposes unconnected with
religious teaching or worship while the latter related to
trusts created for public purposes of a charitable or
religious nature. In the Civil Procedure Code of 1877 a
specific section was introduced, viz., s. 539, under which a
suit could be instituted in case of any alleged breach of
any express or constructive trust created for public
religious or charitable purposes. This section was later
amended, and in this amended form it became s. 92 of the
present Civil Procedure Code, the first condition necessary
to bring a case within its purview being the existence of a
trust, whether express or constructive for public purposes
of a religious or charitable nature. It is clear beyond
doubt that a private trust is outside the operation of s.
92, Civil Procedure Code. Of the local Acts, the earliest
was that of the Bombay Presidency of the year 1863. In more
recent years were passed the Orissa Hindu Religious
Endowments Act, 1939, the Bombay Public Trusts Act, 1950,
and the Madras Hindu Religious and Charitable Endowments
Act, 1951, all of which relate to public religious
institutions and endowments. No local Act has been brought
to our notice which clearly or unmistakenly sought to
include within its ambit private religious trusts.
On behalf of the appellant it has been submitted that though
the definition clause in s. 2 (1) of the Act is expressed in
wide language, other provisions of the Act make it clear
that it is confined to public trusts only. Section 2 (1) of
the Act, we have pointed out, recognises two exceptions:
first, a trust created according to the Sikh religion or
purely for the benefit of the Sikh community; and, second, a
private endowment created for the worship of a family idol,
in which the public are not interested. It is not disputed
75
594
that the second exception is an instance of a private trust,
in which the public are not interested. The High Court has
taken the view that inasmuch as the definition clause
mentions by way of an exception only one instance of a
private endowment, all private endowments created otherwise
than for the worship of a family idol must be included
within the definition Of the maxim of expression unius
exclusio alterius. We do not think that this view is quite
correct. First of all, let us examine some other provisions
of the Act which specifically refer to the definition clause
and see what the legislature has itself taken it to mean.
Take, for example, s. 4 of the Act, as amended by Bihar Act,
XVI of 1954. This section amends and repeals certain
earlier Acts like the Charitable Endowments Act, 1890, and
the Charitable and Religious Trusts Act, 1920, both of which
we have already pointed out related exclusively to public
trusts. Sub-s. (5) of s. 4 states that the Religious
Endowments Act, 1863, and s. 92 of the Code of Civil
Procedure, 1908, shall not apply to any religious trust in
the State, as defined in this Act. The Religious Endowments
Act, 1863, and s. 92, Civil Procedure Code,-both apply to
public trusts; they have no application to private trusts.
If the definition clause was intended to include within its
ambit private trusts (other than those created for the wor-
ship of a family idol), then it is difficult to understand
why sub-s. (5) of s. 4 should be worded as it has been done.
That sub-section in effect says that two earlier enactments
which apply exclusively to public trusts shall not apply to
any trust (we emphasise the word ‘ any ‘) as defined in the
Act. If private trusts created otherwise than for the
worship of a family idol were included in the definition of
religious trust, then sub-s. (5) was entirely otiose or
redundant so far as those private trusts were concerned for
the earlier enactments never applied to them. The obvious
indication is that all trusts defined in the Act are public
trusts and, therefore, it became necessary to exclude the
operation of earlier enactments which but for the exclusion
would have applied to such trusts. If the intention of sub-
s. (5) of s. 4 was to exclude some, trusts
595
only out of many included within the definition clause from
the operation of the earlier enactments, as is contended for
by the learned Advocate-General of Bihar, then the use of
the word ‘any’ appears to us to be particularly inapt. Sub-
section (5) of s. 4 was amended by Bihar Act XVI of 1954.
Before the amendment it read as follows:

” S. 4(5). The Religious Endowments Act, 1863, and section
92 of the Code of Civil Procedure, 1908, shall not apply to
any Hindu Religious Trust in the State of Bihar.”
Prior to the amendment, sub-s. (5) made no reference to the
definition clause; it merely said that two of the earlier
enactments shall not apply to any Hindu Religious Trust in
the State of Bihar. The amended subsection, however,
specifically refers to the definition clause and states that
two of the earlier enactments, which apply only to public
trusts, shall not apply to any trusts, as defined in the
Act. In our opinion, by sub-s. (5) of s. 4 the Legislature
itself has spoken and indicated the true scope and effect of
the definition clause.

Secondly, it may be asked why the legislature having before
it the earlier enactments which applied to public trusts
only, failed to use the word ‘public ‘ before the word
‘purpose’ in the definition clause ? This is a pertinent
question which must be faced. The answer, we think, is
this. Charitable trusts are public trusts, both under the
English and Indian law; in England a religious trust being a
form of charitable trust is also public, but in India,
according to Hindu law, religious trust may be public or
private. But the most usual and commonest form of a private
religious trust is one created for the worship of a family
idol in which the public are not interested. Any other pri-
vate religious trust must be very rare and difficult to
think of.’ Dealing with the distinction between public and
private endowments in Hindu law, Sir Dinshah Mulla has said
at p. 529 of his Principles of Hindu Law (11th edition)-
” Religious endowments are either public or private. In a
public endowment the dedication is for
596
the use or benefit of the public. When property is set
apart for the worship of a family god in which the public
are not interested, the endowment is a private one “.
Obviously enough, the definition clause merely quotes the
typical example of a private endowment mentioned above. It
is also significant that the exclusion of an endowment
created for the worship of a family idol is based on the
adjectival clause which follows it, viz., ” in which the
public are not interested “. In other words, the exclusion
is based on the essential distinction between a public and
private trust in Hindu law. If the test is that the public
or any section thereof are not interested in the trust, such
a test is characteristic of all private trusts in Hindu law.
It also shows that there may be a trust created for the
worship of a family idol in which the public may be
interested. Those are cases of trust which began as a
private trust but which eventually came to be thrown open to
the public. This also indicates that the definition was
intended to cover only public trusts.

We now turn to some of the other provisions of the Act,
which we have earlier quoted. Section 29(1) which talks of
supervision of a religious trust being vested in any
committee or association appointed by the founder or by a
competent court or authority is ordinarily appropriate in
the case of a public trust only. Section 30(1) which
embodies the doctrine of cypress permits any Hindu to make
an application for invoking the power of the Board to
determine the object to which funds, property and income of
a religious trust shall be applied where the original object
of the trust has ceased to exist or has become impossible of
achievement. This section is also inappropriate in the case
of a private trust, the obvious reason being that any and
every Hindu cannot be interested in a private trust so as to
give him a locus stand to make the application. Further, it
is difficult to visualise that a Hindu private rebutter will
fail, for a deity is immortal. Even if the idol gets broken
or is lost or stolen, another image may be consecrated and
it cannot be said that the original object has ceased to
exist. Sec-

597

tion 32 is an important section of the Act and confers power
on the Board to settle schemes for proper administration of
religious trusts. Now, the section says that the Board may
exercise the power of its own motion or on application made
to it in this behalf by two, or more persons interested in
any trust. The language of the section follows closely the
language of s. 92, Civil Procedure Code, so far as the
phrase ” two or more persons interested in any trust ”
is concerned. It is difficult to understand why in the
case of a private trust, it should be necessary that two or
more persons interested in the trust must make the
application to settle a scheme for such a trust. In a
private or family rebutter the beneficiaries are a limited
and defined class of persons, as for example, the members of
a family. If the trustee or shebait is guilty of
mismanagement, waste, wrongful alienation of debutter
property or other neglect of duties, a suit can certainly be
instituted for remedying these abuses of trust. Under the
general law of the land the founder of the endowment, or any
of his heirs is competent to institute a suit for proper
administration of the debutter, for removal of the old
trustee and for appointment of a new one. It is not
necessary in such a case that two or more persons interested
in the trust must join in order to institute the suit. The
condition of ” two or more persons ” is appropriate only to
a public trust, the reason being that a public trust is a
matter of public concern. Section 48 of the Act is also
analogous to s. 92 of the Code of Civil Procedure and one of
the reasons for excluding the operation of s. 92 of the Code
of Civil Procedure from trusts as defined by the Act is the
existence of provisions in the Act which are analogous to s.
92 of the Code of Civil Procedure. This section is also
more appropriate to public trusts than to private trusts.
In fact, the Act contains provisions, as the preamble
states, for the better administration of Hindu religious
trusts in the State of Bihar and for the protection and
preservation of properties appertaining to such trusts and
for that purpose certain earlier enactments like the
Religious Endowments Act, 1863, the Charitable Endowments
Act, 1890,
598
the Charitable and Religious Trusts Act, 1920 and the Civil
Procedure Code, 1908, have either been amended or excluded
from operation. All those earlier enactments related only
to public trusts and if the intention was that the Act would
apply to private trusts as well, one would expect that
intention would be made clear by the use of unambiguous lan-
guage. We find, on the contrary, that though the definition
clause in s. 2(1) is expressed in somewhat wide language,
sub-s. (5) of s. 4 makes clear what the true scope and
effect of the definition clause is.

For the reasons given above, we hold that the definition
clause does not include within its ambit private trusts and
the Act and its provisions do not apply to such trusts.
Learned counsel for the appellant has in the alternative
argued before us that if the Act applies to private trusts,
several of its provisions will be violative of the
fundamental right guaranteed to citizens under Art. 19(1)(f)
of the Constitution inasmuch as the restrictions imposed
thereby on trustees of private trusts, in which the public
are not interested, cannot be justified as reasonable
restrictions in the interests of the general public within
the meaning of cl. (5) of Art. 19. The High Court negatived
this argument by adopting the rule of English law that in
the case of a charitable corporation where the founder is a
private person, he and his heirs become visitors in law and
where such heirs are extinct or incompetent, their powers
devolve on the Crown or the State; therefore, it is in the
interests of the general public that the State should
exercise superintendence and control over the administration
of private trusts as in the case of public trusts. This
view of the High Court has been seriously contested before
us, and learned counsel for the appellant has submitted that
there is no war. rant for the adoption of the rule of
English law in view of the fundamental distinction between
English and Hindu law as to private religious trusts. He
has also drawn our attention to the following observations
of Dr. Mukherjea (Hindu Law of Religious and Charitable
Trust, 1952 Edition, p. 393) on this point:

599

,,In English law there is a ‘ visitatorial ‘ power attached
to all eleemosynary corporations. A visitor has the right
to settle disputes between members of the corporation, to
inspect and regulate their actions and generally to correct
all abuses and irregularities in the administration of
charity. The law allows to the founder of an eleemosynary
institution full powers to make regulations for its creation
and such powers include the right of nominating visitors.
Under the law of England as it stood before 1926, if a
private person was the founder of a charitable corporation,
then he and his heirs became automatically the visitors.
The descent of the rights of a visitor to heirs has now been
abolished by the Administration of Estates Act, 1925, and it
is not clear as to who would be visitor in default of
appointment by the founder. Most probably such rights would
devolve upon the Crown as they did when the founder’s heirs
became extinct or could not be found or the heir was a
lunatic.”

He has further submitted that whatever be the position in
English law, the guarantee of a fundamental right must
depend on the terms of Art. 19 of the Constitution and such
guarantee cannot be whittled down by importing artificial
rules of English law.

In view of our finding on the question of construction of
the definition clause read with s. 4 (5) and other
provisions of the Act, we consider it unnecessary to
pronounce finally on the contentions referred to in the
preceding paragraph, except merely to state that a serious
question of the constitutional validity of several
provisions of the Act would have undoubtedly arisen if the
Act were held to apply to private trusts as well.
On our finding that, the Act does not apply to private
trusts, the appellant is entitled to succeed in his appeal.
The High Court has said that the materials on the record of
the case are not sufficient to decide the question whether
the Salouna asthal and the properties of the mahant
constitute a trust of a public character. This question,
however, was the subject of a contested litigation and the
appellant had obtained a declaration in First Appeal No. 10
of 1941 that the Salouna asthal
600
and the properties appertaining there to did not constitute
a public trust. The respondents were not parties to that
litigation and may not be bound by that judgment; but on
behalf of the respondents no affidavit was filed nor were
any materials placed to show that the position is different
from what was declared by the High Court. The High Court
commented on the fact that the appellant did not produce
before the court all the documents in his possession. A
petition has been filed before us for taking in evidence the
documents which were considered by the High Court in First
Appeal No. 10 of 1941. We do not think that in the
circumstances of this case it is necessary to consider that
evidence afresh. As long as the declaration made by the
High Court in First Appeal No. 10 of 1941 stands and in the
absence of some evidence to the contrary, the appellant is
entitled to say that the Salouna asthal and the properties
appertaining thereto do not ‘Constitute a public trust and
the Act and its provisions do not apply to it.
Our attention has been drawn to s. 43 of the Act as amended
by Act XVII of 1956. That section says inter alia that all
disputes as to whether any immovable property is or is not a
trust property shall be inquired into, either on its own
motion or on an application, by the authority appointed in
this behalf by the State Government by notification in the
official gazette. Without. expressing any opinion as to the
constitutional validity of s. 43 of the Act we merely point
out that no decision has been given under s. 43 of the Act
(as it stood prior or after the amendment) against the
appellant in respect of the Salouna asthal and the
properties appertaining thereto. It would be open to the
respondents to take such steps as may be available to them
in law to get it determined by a competent authority that
the trust in question is a public trust.

We would accordingly allow this appeal, set aside the
judgment and order of the High Court dated September 13,
1954, and direct the issue of an appropriate writ quashing
the order of the respondent Board calling upon the appellant
to file a statement of income and expenditure with regard to
the properties of the Salouna
601
asthal and also prohibiting the respondents from interfering
with the rights of the appellant in the management of the
Salouna asthal and the properties appertaining thereto,
unless and until the respondents have obtained the necessary
determination that the Salouna asthal is a public trust.
The appellant will be entitled to his costs throughout.
Appeal allowed.