CASE NO.: Appeal (civil) 7351 of 2001 PETITIONER: Pandit Vasudev Vyas (Dead) Thr. LRS. RESPONDENT: Board of MGMT, S.S.J.S. Peeth & Ors. DATE OF JUDGMENT: 25/04/2006 BENCH: S.B. Sinha & P.P. Naolekar JUDGMENT:
J U D G M E N T
S.B. SINHA, J :
The Appellant herein is a Senior Professor and Dean of the Poddar
Government Ayurvedic Medical College and Hospital in Mumbai. He was
also the Dean of Faculty of Ayurved in the University of Bombay.
The dispute involved in this appeal, which arises out of a judgment
and order dated 24th April, 2000 passed by a Division Bench of the High
Court of Judicature at Bombay in L.P.A. Stamp No. 11607 of 2000, centers
round the appointment to the post and seat of Jagadguru Shankaracharya/
Sole Trustee of the Respondent Trust.
The Appellant contends that he as a disciple of Jagadguru
Shankaracharya believes that the spiritual head of well-known Math should
be appointed according to traditions, customs and usages recognized by law
and he should be a great scholar of Veda, Vedangas and Indian Philosophy.
He should have also been initiated into sannyas by a Guru.
One Sankeshwar Peeth was established by Jagadguru Shankaracharya.
The said Peeth is situated in the District of Belgaum in the State of
Karnataka. Another trust known as Karveer Peeth was established in the
District of Kolhapur in the State of Maharashtra.
Whereas the Karveer Peeth is registered in terms of the Bombay
Public Trust Act, the Sankeshwar Peeth is registered separately. One Erande
Swami is said to have been nominated by his Guru to succeed him as a sole
trustee in respect of the said Sankeshwar Peeth. It is, however, contended
that he expressed his inability to act as Shankaracharya The Appellant
contends that both the Sankeshwar Peeth and Karveer Peeth are branches of
a single entity known as Sankeshwar Karveer Peeth. The said contention
is denied and disputed by the Respondent.
It is, however, not in dispute that the matter relating to appointment of
a trustee in relation to Karveer Peeth came to be considered by the Charity
Commissioner in terms of the provisions of the Bombay Public Trust Act. A
proposal was made for appointing Shri Ramchandra Narhar Kulkarni the
Second Respondent herein as a Sankarcharya of the said Peeth; objections
whereto were filed. The Appellant herein was also one of the objectors. By
an order dated 11.11.1982, the Charity Commissioner appointed the Second
Respondent as sole-trustee of the Karveer Peeth in purported exercise of its
power under Section 47 of the Bombay Public Trust Act with the condition
that he should take sannyas before he enters upon the charge of the sole-
trustee of the Karveer Peeth stating:
“So far as the point that the sole-trustee must be a
sannyasi, there is no dispute about it at all. It is a
pre-requisition that whoever presides over this
Peeth he must be sannyasi.”
The Charity Commissioner although opined that there could not be
any dispute about the fitness and qualification of Shri Erande Swami for
being appointed as the sole-trustee, but proceed to observe that mere
learning was not enough under the Scheme to be appointed as a sole trustee
of the Peeth and his name could not be considered. In fact the name of Shri
Kulkarni was reconsidered although he had withdrawn his claim.
A First Appeal being First Appeal No. 166 of 1983 was preferred
thereagainst by the Appellant, Respondent Nos. 4 and 5 herein. The said
appeal was dismissed by an order dated 20th January, 2000. A Letters Patent
appeal was preferred thereagainst by the Appellant which has been
dismissed by reason of the impugned judgment dated 24.4.2000.
In this appeal, we are concerned with a short question, viz., as to
whether in terms of the Scheme for the Management and Administration of
the Public Trust Shri Swami Jagadguru Shankarcharya Peeth, Kolhapur, the
Respondent No. 2 could have been appointed as a sole trustee.
It is the contention of the Appellant herein that at all material point of
time, a litigation was pending in the State of Karnataka culminating in
Regular First Appeal No. 143 of 1982 before the High Court of Karnataka at
Bangalore. The said First Appeal arose out of a judgment and order dated
27.2.1982 passed in OS No. 8 of 1972. In the said judgment, inter alia, the
following issues were framed:
“1. Whether the Plaintiff proves that the
succession to the office of the Head of
Sankareshwar Karvir Math is governed by customs
and practice as alleged in para (3) of the Plaint?
2. Whether the Plaintiff proves that the Second
defendant was validly dismissed by Shri
Guruswami?
3. If so whether the second defendant lost all
his rights and privileges as Adhikari Shishya?
4. Whether the Plaintiff proves that the 1st
defendant was validly dismissed by Shri
Guruswami Shirolkar on or about 8.9.1958?
5. If so, whether the 1st defendant lost all his
rights and provisions as Adhikari Shishya?
6. Whether the Plaintiff proves that he was
initiated as Adhikari Shishya on or about
15.10.1958 as alleged in para (o) of Plaint?
7. Whether the Plaintiff proves that he is
entitled to the office of the trustees of the Math and
the suit properties and to the Management thereby?
8. Whether the plaintiff proves the alleged last
will and testament of 15.10 of Shri Guruswami
Shirolkar?
9. If so, whether the 1st defendant proves that
the will is void and does not affect his interests?
10. Whether the Plaintiff proves that the 1st
defendant is in illegal and unauthorized possession
of the suit properties?
11. Whether the 1st defendant establishes that
from 1.7.1957 he became the Shankaracharya
Jagadguru and the rightful owner and trustee of the
Math and the suit properties as contended by him?
12. Whether 1st defendant shows that Shri
Guruswami Shirolkar had ceased to be the
Jagadguru on or about 15.10.1958?
13. Whether the Plaintiff is entitled for the
declaration sought?
14. Whether Plaintiff is entitled to get
possession of the suit properties?
15. To what reliefs are parties entitled?”
The said appeal was allowed inter alia stating:
“In these circumstances we have no hesitation in
reversing the finding of the trial court that the
dismissal of the first defendant in the year 1958
was illegal and void. We, therefore, hold that first
defendant was dismissed in September, 1958 by a
valid order and he ceased to be Adhikari Shishya
thereafter.
If the dismissal of first defendant was valid
there can be no doubt that Guruswami was
competent to initiate first plaintiff as Adhikari
Shishya which he did on 15th October, 1958.
Plaintiff, therefore, became a valid Adhikari
Shishya of Shirolkar Swami and consequently on
the death of Shirolkar Swami Plaintiff was entitled
to succeed to him as Shankaracharya of
Sankeshwar Karbir Mutt and is also entitled to take
possession of the properties of the Mutt.”
A notice was issued by this Court on 18.9.2000 having regard to the
said contention of the Appellant wherein it was noticed:
“It is pointed out by learned senior counsel
appearing on behalf of the petitioner that a specific
clause in the Scheme of 1963 mentions that there
is a pending litigation and that the person who
would be declared by the civil court in the pending
litigation would be the sole trustee of the Trust and
that there could not be a second trustee like the
respondent. Once R.F.A. 143/82 was decided on
23.9.92 in favour of the plaintiff in the suit by a
Division Bench of the Karnataka High Court
allowing the appeal of the plaintiff, the respondent
had to be removed as a second trustee.
It is, therefore, contended that in view of the
said judgment there cannot be another
Sankaracharya for the Trust which is the subject
matter of this SLP and that the Petitioner is
espousing the cause of the Sankaracharya of the
plaintiff in that suit, inasmuch as being a
Sankaracharaya he would not pursue the matter in
court.
It is also contended that the petitioner could
not draw the attention of the Division Bench of the
High Court to the relevant clause in the Scheme
though a copy of the said judgment of the
Karnataka High Court was part of the record
before the Bombay High Court. Issue notice.”
We may notice that the contention that both the Peeths are in effect
and substance the branches of the same entity was negatived by the High
Court stating:
“The contention has to be stated merely for the
purpose of being rejected since there is a categoric
finding that the Karveer Trust is a separately
registered Trust under the Bombay Public Trust
Act, bearing Registration no. A-1391 (Kolhapur).
It is brought to our notice that the affairs of the
Sankeshwar Trust are the subject matter of some
pending litigation in the Karnataka High Court, at
Bangalore. In the first place, those proceedings are
not produced for our perusal. Secondly, assuming
that there is any controversy about the appointment
of the trustee, at Sankeshwar, the Sankeshwar
Trust bears a separate Registration Number viz.,
A-3059 (Belgaum). Thirdly, there is no challenge
to the factum of the registration of the Karveer
Trust as a separate legal entity in Maharashtra
under Registration No. A-1391 (Kolhapur).
Fourthly, clause 5 of the Scheme of the Karveer
Math specifically contemplates that the presiding
Swami at the Karveer Trust shall be the sole
trustee of the Trust.”
Mr. Srivastava, learned counsel appearing on behalf of the Appellant,
would submit that the High Court committed an error of record in holding
that the proceedings before the Karnataka High Court had not been produced
as the judgment of the Karnataka High Court formed part of the records. A
further error of record, according to Mr. Srivastava, has been committed by
the Division Bench of the High Court insofar as clause 5 of the Scheme of
the Karveer Peeth which specifically contemplates that the presiding Swami
at the Karveer Peeth shall be the sole trustee of the Trust, has not been
considered.
Mr. Chinmoy Khaladkar, learned counsel appearing on behalf of the
Respondents, on the other hand, submitted that having regard to the fact that
both the Peeths are separately registered, they cannot be considered to be
branches of the same legal entity.
A contention has specifically been raised before us that apart from the
aforementioned litigation culminating in the Regular First Appeal No. 143 of
1982 before the High Court of Karnataka at Bangalore, no other litigation
was pending. The Appellant contended that the litigation involving the
question as to who would be appointed as a trustee was pending before the
Karnataka High Court. According to the Respondent, however, no litigation
was pending at any point of time before the courts at Karnataka as regards
entitlement of a person to be appointed as a sole-trustee in respect of
Sankeshwar Peeth.
Having heard the learned counsel for the parties, we are of the opinion
that it is not necessary for us to go into the aforementioned question in
detail, as the principal question before us is as to who should be appointed as
a sole trustee of the Karveer Peeth.
It may or may not be that both the Peeths were branches of the single
entity but the question arising herein would have to be considered as to who
could be appointed as to the sole trustee of the Karveer Peeth. For the said
purpose, we may notice Clause 5 of the Trust Deed which is as under:
“5. The presiding swami Shri Narasimha Krishna
Bharati Guru Vidya Shankar Barati Swami
Jagadguru Shri Shankaracharya Peeth, Karveer is
and shall be the sole trustee of the said trust subject
to the decision of the court in pending matters in
which case the person decided by the court as a
trust shall be the trustee.”
The question as to whether both the Peeths are branches of a common
entity may also have to be determined having regard to Clause 5 of the
Scheme of Trust framed in the year 1963. We, however, refrain ourselves
from going into the said question and in particular the history thereof, as we
are of the opinion that the High Court did not address itself as regards the
import of Clause 5 of the Trust Deed.
The question as regards appointment of a sole trustee is a matter of
great importance having regard to the provisions of the Bombay Public Trust
Act. The Charity Commissioner and consequently the appellate courts
should have made all endeavours to give effect to the desire of the founding
trustees, if the said provision is applicable. It is in that view of the matter,
we are of the opinion that the heirs and legal representative of original
applicant may be permitted to step into his shoes. We, however, do not
intend to put our final seal in this regard and the said question may be raised
before the High Court.
We would, however, assume that the two Peeths were separately
registered but, in terms of the trust deed, there cannot be any doubt
whatsoever that Clause 5 of the Scheme was relevant for the purpose of
determination of the question as regards the appointment of the sole trustee.
The said question was of great relevance, even if it be held that the two
Peeths were registered separately and, thus, were two separate entities in the
eyes of law. It has not been disputed that the said judgment of the Karnataka
High Court formed part of the record before the courts below. Its relevance
for the purpose of interpreting Clause 5 of the Scheme cannot be disputed.
Whether the said Clause fits in with the Scheme, as has been contended by
the learned counsel for the Respondent, is also required to be determined on
the basis of the materials on record.
We, therefore, are of the opinion that the matter should be directed to
be considered afresh by the Division Bench of the High Court. We direct
accordingly.
The learned counsel for the parties, however, state that Erande Swami
is now aged about 92 years. The Second Respondent is also aged person
about 80 years and, thus, the controversy should be put to an end as early as
possible. We agree with the learned counsel. We would, therefore, request
the High Court to consider the desirability of disposing of the matter, as
expeditiously as possible and preferably within a period of three months
from the date of communication of this order.
The judgment of the High Court is set aside. The appeal is allowed.
The matter is remitted to the High Court with the aforementioned directions.
However, in the facts and circumstances of this case, there shall be no order
as to costs.