Bombay High Court High Court

Anna Dhuraji Patil vs The State Of Maharashtra on 15 September, 2008

Bombay High Court
Anna Dhuraji Patil vs The State Of Maharashtra on 15 September, 2008
Bench: D.G. Karnik
                           1




              IN THE HIGH COURT OF JUDICATURE OF BOMBAY
                         BENCH AT AURANGABAD




                                                                   
                      WRIT PETITION NO. 3523 OF 1990




                                           
     Anna Dhuraji Patil,
     age 45 years, occ.
     agriculture, resident
     of Malewadi, taluka
     and district Jalna.       -       -               Petitioner




                                          
             versus

     1.       The State of Maharashtra.

     2.       Gomtidevi Mandir Trust




                               
              through its trustee
              Mr. Ambadas s/o. Chandidas
                  
              Pujari, major, r/o.
              Somthana, taluka and
              district Jalna.
                 
     3.       The Joint Charity Commissioner,
              Maharashtra, Adalat Road,
              Aurangabad.     -       -       Respondents


     Shri A. M. Nagarkar, Advocate holding for
      


     Shri K. M. Nagarkar, Advocate for the petitioner.
   



     Shri Padmakar Deshmukh, Advocate for the
     Respondent No.2.

     Shri K. S. Patil, Asstt. Govt. Pleader for the
     respondents Nos.1 and 3.





                          CORAM:   D. G. KARNIK, J.

Date : 15th September 2008

ORAL JUDGMENT :

1. Heard.

2. By this writ petition under Article 227 of

the Constitution of India, the petitioner challenges

the judgment and order dated 28-3-1990 passed by the

::: Downloaded on – 09/06/2013 13:51:40 :::
2

Joint Charity Commissioner conditionally granting

application for extension of time fixed under his

previous order under section 36 of the Bombay Public

Trusts Act, 1950 (for short the Act).

3. The respondent no.1 is the State of

Maharashtra and respondent no.3 is the Joint Charity

Commissioner who are formal parties. Respondent No.2

who is the contesting party is a Trust registered

under the Act and is represented by its trustee.

4. On

30-9-1980, the respondent no.2 Trust made

an application under Section 36(1) (a) of the Act for

permission to sell three properties of the Trust

namely, survey No.119 admeasuring 4 acres 14 gunthas,

survey no.120 admeasuring 6 acres 30 gunthas and

survey no.121 admeasuring 22 acres 9 gunthas situate

at Somthana, taluka Badnapur, district Jalna. By an

order dated 15-2-1982, the Charity Commissioner,

Maharashtra State granted permission for sale of the

three properties subject to certain conditions. We

are not concerned in this petition with the

permission for sale of survey No.119 and survey

No.120 and the present petition relates only to the

permission for sale of survey No.121. By the order

dated 15-2-1982 the Charity Commissioner granted

permission to the Trust to sell 12 acres 9 gunthas of

::: Downloaded on – 09/06/2013 13:51:40 :::
3

land out of survey no.121 to Anna Dhuraji Patil – the

petitioner herein, at the rate of Rs.7,000/- per acre

and further granted permission to sell 10 acres of

land out of survey no.121 to Ganesh Tulshiram Patil

and Vishnu Tulshiram Patil at the rate of Rs.7100/-

per acre. The Charity Commissioner further directed

that the sale deed should be executed within six

months or within such further time as may be extended

by him, if deemed fit.

5. The petitioner did not pay the consideration

of

Rs.85,575/- (calculated at the rate of Rs.7000/-

per acre for 12 acres 9 gunthas) for purcahse of the

part of survey No.121, within six months. However,

he made an application to the Joint Charity

Commissioner, Aurangabad to whom the powers of the

Charity Commissioner were delegated, for extension of

time for completion of the sale. Learned Joint

Charity Commissioner was of the opinion that in view

of the long period of about six years which had

elapsed between initial permission for sale granted

under section 36 of the Act and the application for

extension of time, the prices of the land would have

gone up substantially. He, therefore, thought that

it would not be appropriate to grant extension of

time without inviting fresh bids. Accordingly, the

Joint Charity Commissioner invited parties to offer

::: Downloaded on – 09/06/2013 13:51:40 :::
4

fresh bids. It is, however, not clear from the

petition whether the fresh bids were invited from the

public or whether the present petitioner, and Ganesh

Tulshiram Patil and Vishnu Tulshiram Patil who had

agreed to purchase parts of survey No.121 were alone

permitted to bid. In the fresh bid, Ganesh Tulshiram

Patil offered price of Rs.15,000/- per acre but only

for 10 acres of land of S. No. 121.. The present

petitioner also offered to purchase 10 acres of land

out of S.No. 121 at the rate of Rs.15,500/- per

acre. By an order dated 28-1-1987, learned Joint

Charity

Commissioner granted permission to the Trust

to sell to Vishnu Tukaram Patil 5 acres of land on

the western side of survey No.121 at the rate of

Rs.15,500/- per acre. He also granted permission to

the Trust to sell to the petitioner 5 acres of land

of S.No.121 adjacent to and lying to the east of the

property to be sold to Vishnu Patil, at the rate of

Rs.15,500/- per acre. The Joint Charity Commissioner

further directed that execution and registration of

the sale deed shall be completed within seven days

after 28-2-1987.

6. Feeling aggrieved by order of the Joint

Charity Commissioner increasing the price to be paid,

and reducing the area of the land to be sold the

petitioner herein filed a writ petition bearing Writ

::: Downloaded on – 09/06/2013 13:51:40 :::
5

Petition No. 385 of 1987 in this Court. In the said

writ petition, settlement was arrived at between the

parties and in view of the settlement, the Court

passed the following order –

               .                              ORDER :

               .           In        view      of      the     settlement




                                                        
               between          the           petitioner         and        the

               respondent            no.3,      the     impugned         order

               passed      by        the respondent no.4 is                 set




                                             
               aside      with           a    direction to       the       said

               respondent
                          ig         to      look     into    the        matter

               afresh.
                        
               .           In this background the petition

               is allowed.

               .           The           impugned     order set          aside
      


               and       the     matter          remanded      for        fresh
   



               orders      after             looking into the          matter

               before      the respondent no.4 who                     should





dispose of the matter within the period

of three months.

               .           In        these circumstances of                 the

               case      the parties are directed to                      bear





               their respective costs.



     After     remand,         the       matter was heard           by     the     Joint

     Charity       Commissioner,             Aurangabad, who by his                fresh




                                                         ::: Downloaded on - 09/06/2013 13:51:40 :::
                                      6



order dated 28-3-1990 again granted permission to the

respondent no.2 Trust to sell to Vishnu Tulshiram

Patil 5 acres of land from western boundary of survey

no.121 at the rate of Rs.15,500/- per acre. He also

granted permission to the Trust to sell to the

petitioner 5 acres of land adjacent to and lying to

the eastern side of the land to be sold to Vishnu, at

the rate of Rs.15,500/- per acre. That order of the

Joint Charity Commissioner dated 28-3-1990 is

impugned in this writ petition.

7. Learned
ig Counsel for the petitioner submitted

that the Joint Charity Commissioner lost sight of the

fact that initially the Charity Commissioner, Bombay,

by his order dated 15-2-1982 had granted permission

to the Trust to sell the petitioner 12 acres 9

gunthas of land at the rate of Rs.7000/- per acre.

The application made to the Joint Charity

Commissioner, Aurangabad bearing Application No.9 of

1986 was not for a fresh permission to sell the land

but was only for extension of time fixed for

completion of the sale. The original order fixed

time of six months for completion of sale. As the

sale could not be completed within six months, the

petitioner had only prayed for the extension of time.

The Joint Charity Commissioner, therefore, could have

only extended the time or rejected the request. He

::: Downloaded on – 09/06/2013 13:51:40 :::
7

could not have modified the conditions initially

imposed nor could he have increased price or reduced

the area to be purchased.

8. Per contra, learned Counsel for the

respondent no.2 submitted that in granting permission

for sale of the trust property, the Charity

Commissioner must look to the interest of the trust

and protect the interest of the ultimate

beneficiaries of the Trust. Ordinarily, while

granting permission under section 36 of the Act, time

limit is fixed for completion of the sale in order to

protect the interest of the Trust and the

beneficiaries of the Trust. It is always in the

interest of the Trust to get the entire consideration

strictly within the time fixed by the Charity

Commissioner. If the time for completion of the sale

is to be extended for any reason or event even beyond

the control of the parties, the Charity Commissioner

can and ought to consider whether the prices of the

property have gone up in the meanwhile. In order to

compensate the trust for the loss likely to be caused

by the delay, the Charity Commissioner, while

extending the time either award interest for the

delayed payment or increase the price or in an

appropriate case can even refuse to extend time for

sale. What order should be passed by the Charity

::: Downloaded on – 09/06/2013 13:51:40 :::
8

Commissioner would depend on the facts and

circumstances of each case. In the present case, the

price of the property had gone up substantially. The

very fact that the petitioner himself made an offer

to purchase property at Rs.15,500/- per acre instead

of Rs.7000/- per acre initially fixed itself was the

proof that the prices had gone up. Therefore, the

Joint Charity Commissioner has not committed any

error in extending the time for completion of sale

subject to the payment of enhanced price.

9.

In Shailesh Developers and another vs. Joint

Charity Commissioner, Maharashtra and others reported

in 2007(3) Mh.L.J. 717, a Full Bench of this Court

has reviewed the law relating to the permission for

sale of the trust property to be granted under

section 36 of the Act. In para nos.28 of the

decision, the Full Bench has observed –

. While exercising power either

under clause (b) or clause (c), the
Charity Commissioner can impose
conditions having regard to the
interest, benefit or protection of the
trust. Before passing an order of
sanction or authorisation, the Charity
Commissioner has to be satisfied that

the trust property is required to be
alienated. Once the Charity
Commissioner is satisfied that the
alienation of the trust property is
necessary in the interest of the trust
or for the benefit of the trust or for
the protection of the trust, it is very
difficult to accept the submission that

::: Downloaded on – 09/06/2013 13:51:40 :::
9

the power of the Charity Commissioner
is restricted either to grant sanction
to a particular proposal of the
trustees or to reject it. It is the
duty of the Charity Commissioner to

ensure that the transaction of
alienation is beneficial to the trust
and its beneficiaries. He has to

ensure that the property is alienated
to a purchaser or buyer whose offer is
the best in all respects. It is not
necessary in every case that the
Charity Commissioner has to ensure that

the property is sold by the trustees to
the person offering highest price or
consideration. What is the best offer
in the interest of the trust will again
depend on facts and circumstances of
each case. In a given case, while

alienating the trust property, the
trustees may provide that as a part of

consideration for alienation,
purchaser should construct a building
on a part of the trust property for the
the

use by the trustees for the objects of

the trust. In such a case, it may be
necessary to ascertain the reputation
and capacity of the purchaser apart
from the consideration offered. When
the Charity Commissioner is satisfied
that trust property needs to be

alienated and when he finds that the
offer received by the trustees may not

be the best offer, he can always direct
that bids be invited by a public
notice. When a better offer is
received in public bidding or auction,
it is very difficult to say that the

power of the Charity Commissioner is
restricted and he cannot enjoin the
trustees to sell or transfer the trust
property to a third party who has given
an offer which is the best in the
interest of the trust. The Trustees
approach the Charity Commissioner only

when they are satisfied that there is a
necessity to alienate the trust
property. The trustees hold the
property for the benefit of the
beneficiaries and therefore once they
express desire to alienate the
property, it is obvious that Charity
Commissioner can always impose

::: Downloaded on – 09/06/2013 13:51:40 :::
10

condition while granting sanction that
the property shall be sold or
transferred to a person who has come
with an offer which is the best offer
in the interests of the trust. The

section gives a power to the Charity
Commissioner to impose conditions and
the said conditions will include a

requirement of selling or transferring
or alienating the trust property to a
purchaser who has offered the best deal
having regard to the interest and
benefit of the beneficiaries and the

protection of the trust. The power to
impose conditions cannot be a limited
power when the law requires the Charity
Commissioner to exercise the said power
having regard to the interest, benefit
and protection of the trust. Once the

Charity Commissioner accepts the
necessity of alienating the trust

property, the trustees cannot insist
that the property should be sold only
to a person of their choice though the
offer given by the person may not be

the best offer. The property may be
vesting in the trustees but the vesting
is for the benefit of the
beneficiaries. The Charity
Commissioner has jurisdiction to ensure
that the property is sold or

transferred in such a manner that the
maximum benefits are available to the

beneficiaries of the Trust. Under
Clause (b) of section 36 of the said
Act, the Charity Commissioner has
jurisdiction to decide whether it is in
the interest of the trust that the

property of the trust be sold or
transferred. Once the learned Charity
Commissioner is satisfied that the
property is required to be transferred
or sold in the interest of the Trust
the learned Charity Commissioner cannot
remain silent spectator when he finds

that the transaction proposed by the
Trustees is not in the interest of the
Trust or its beneficiaries. Once the
necessity of sale or transfer is
established, the Charity Commissioner
can certainly ensure that best
available offer is accepted, so that
the transaction is for the benefit of

::: Downloaded on – 09/06/2013 13:51:40 :::
11

the trust. If the trustees were to be
the final authority to judge what is in
the interest of the Trust, the
legislature would not have enacted
provision requiring prior sanction.

While deciding which is the best offer,
the learned Charity Commissioner is
bound to take into consideration

various factors which cannot be
exhaustively listed. However, the
paramount consideration is the
interest, benefit and protection of the
trust. It is obvious from the scheme

of section 36 that legislature never
intended that trustees could sell or
transfer the trust property vesting in
them as if it was their personal
property. It is the duty of the
Charity Commissioner to ensure that the

property should be alienated in such a
manner that maximum benefits are

accrued to the trust.

            Commissioner    while
                                         The Charity
                                     considering

application under section 36(1) of the
an

said Act of 1950, in a given case can

opt for public auction or can invite
bids.”

In relation to the locus of a person to challenge

the order passed by the Charity Commissioner, the

Full Bench in para 29 of its decision has observed :

. ” The second question referred
to the Full Bench for decision is

regarding locus standi of a person
who appears before the Charity
Commissioner and offers his bid to
challenge the order passed by the
Charity Commissioner. The trustees
and persons having an interest in
the Trust can always challenge the

order. We have already held that
the proceeding under section 36 of
the said Act before the learned
Charity Commissioner is a judicial
proceeding. The Apex Court has held
that a trust property is on par with
a public property so far as its sale
or transfer is concerned. It is,

::: Downloaded on – 09/06/2013 13:51:40 :::
12

therefore, very difficult to say
that such a person who appears
before the Charity Commissioner and
offers his bid has no locus standi
to challenge the final order passed

by the Charity Commissioner. Such a
person will certainly have locus
standi to file the petition under

Articles 226 and 227 of the
Constitution of India for
challenging the final order passed
under section 36 of the said Act. “





                                                          
     As     held by the Full Bench, while granting permission

     for      sale        of     the        trust    property,         the       Charity

     Commissioner           must keep in mind the best interest                           of




                                             
     the     Trust as also the interest of the                         beneficiaries

     of     the     trust
                           ig   because the trustees though                     are     the

     legal        owners,       they        hold    the    trust       property         for
                         
     benefit        of the beneficiaries.                 They cannot sell              the

     property        for       their        rhyme and permission              for      sale

     cannot        be granted unless the Charity Commissioner is
      


     satisfied        that there is necessity to sell the                            trust
   



     property.        Once the Charity Commissioner is satisfied

     that     alienation of the property is necessary in                                the





interest of the trust or for the benefit of the trust

or for the protection of the trust, the Charity

Commissioner can grant permission for alienation.

While granting permission to sell, the Charity

Commissioner must keep in mind interest of the trust

and the beneficiaries. When more than one person are

interested in purchasing the property, the Charity

Commissioner may be required to choose one of them.

::: Downloaded on – 09/06/2013 13:51:40 :::
13

The Charity Commissioner while so doing, must also

take into account the interest of the trust and

beneficiaries. Charity Commissioner is entitled, may

be required, to impose conditions while granting

permission for sale, so as to protect the interest of

the trust and the beneficiaries. One of the

conditions which is usually imposed, and in my

opinion which ought to be imposed, is put a time

limit for completion of sale of the property and in

any event for payment of the consideration. It is

matter of common knowledge that the price of a

property goes up with the passage of time. It would,

therefore, be inappropriate to grant permission for

sale of the trust property without putting time

restriction for completion of the sale and in any

event for the payment of the consideration. It is

true that generally time for performance of a

contract for sale of immovable property is not be an

essence of the contract. However, that would not be

true if a condition is imposed by the Charity

Commissioner for completion of sale within a

specified time. Even in case of a private contract

it is open for the parties to agree and provide that

time for performance of any contract (including a

contract for sale of an immovable property) shall be

the essence. If so, unless the contrary is proved

the time fixed by the Charity Commissioner for

::: Downloaded on – 09/06/2013 13:51:40 :::
14

completion of sale (and payment of consideration) at

the time of grant of permission for sale under

section 36 of the Act must be strictly adhered to and

would be the essence of the contract. This is

necessary to protect the interest of the trust and

the beneficiaries or else, the purchaser can delay

the purchase without payment of full consideration

and insist the trustees to complete the sale at a

later date at the old price, after the price have

gone up substantially. The reason for the delay by

purchaser in purchasing the property may not always

be material.

ig For, it would be easy for a shrewed

purchaser to invent some reason and thereby delay the

transaction and payment of full consideration after

initial payment of small earnest money. Though no

general rule can be laid down about the delay in

purchase, the Charity Commissioner would be wise in

being extremely cautious and slow in extending the

time for completion of sale fixed in his order of

permission of sale passed under section 36 of the

Act. If the delay is substantial, and the prices of

the property has gone up in the meanwhile, the

Charity Commissioner would be justified and perhaps

required to refuse to extend the time initially fixed

by him or increase the price. He would not commit

any error if he chooses to invite fresh bids as he

has done in the present case. If any of the

::: Downloaded on – 09/06/2013 13:51:40 :::
15

conditions imposed by Charity Commissioner is

breached, then the sale made in breach of the

condition shall not be binding on the trust and the

beneficiaries.

10. Looked at from this angle, in my view, Joint

Charity Commissioner committed no error in taking

into consideration long lapse of time between the

initial permission and the date of application made

for extension of time or even date on which the order

on that application is passed. In view of the long

lapse

of time, in the present case the Joint Charity

Commissioner was justified in inviting fresh bids.

As stated earlier, the very fact that the fresh bids

raised price more than 100 per cent unequivocally

shows that the price had gone up in the meanwhile.

No error was committed by the Joint Charity

Commissioner in refusing to extend the time

unconditionally and also in restricting the area

agreed to be sold and increasing the price. The area

was reduced on account of the fact that the

petitioner and other co-bidder themselves had stated

that they were interested in purchasing the property

situate on the western side only not interested in

the area of the eastern side.

11. For the reasons mentioned above, the writ

::: Downloaded on – 09/06/2013 13:51:40 :::
16

petition is dismissed. Rule is discharged. In the

facts and circumstances of the case, the parties

shall bear their own costs.

( D. G. KARNIK, J. )

pnk-wp352390

::: Downloaded on – 09/06/2013 13:51:40 :::