Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 2]

Bombay High Court

Shri Vishwambhar Pandit Alias Nana ... vs Vasudev Pandit Alias Baba Maharaj on 29 February, 1888

Equivalent citations: (1889)ILR 13BOM37

JUDGMENT
 

 Birdwood, J.
 

1. We are of opinion that the District Judge has wrongly held in this case that the words of Section 9 of Regulation Till of, 1827 are not directory or mandatory, but permissive. The use of the words "may appoint" in this section does not imply that the District Court has any discretion in a proper case to appoint or not to appoint an administrator. The principles to be applied to the construction of the section is that laid down by the Curt of Common Pleas in MacDougall v. Paterson 11 C.B. 755 at p. 773, where it was said that "when a statute confers an authority to do a judicial act in a certain case, it is imperative on those so authorized, to exercise the authority when the case arises, and its exercise is duly applied for by a party interested, and having the right to make the application; and that the exercise of such power depends, not upon the discretion of the Court or Judge, but upon the proof of the particular case out of which such power arises."

2. If any discretion is given by Section 9 of the Regulation as to the exercise of the power thereby conferred, it is not that of exercising the power or not at pleasure when the occasion arises, but only of determining whether the occasion has arisen in the. particular case. (See Maxwell on Statutes, 2nd ed., page 300.) The District Judge has practically, by the view he has taken of the requirements of the law, failed to exercise the jurisdiction vested is him. When the application was made, he should have considered (1) whether the right of succession to the property in question was disputed between two or more claimants, and (2) whether none of them had taken possession. If he found both these points in the affirmative, he should have proceeded to appoint an administrator. We reverse his order and return the cane that the application may be disposed of according to law.

3. Costs of this application to be dealt with by,the District Judge when he finally disposes of the case.