Allahabad High Court
Uma Shanker And Ors. vs Salig Ram And Ors. on 22 May, 1974
Equivalent citations: AIR1975ALL36, AIR 1975 ALLAHABAD 36, 1974 ALL. L. J. 793 ILR (1975) 1 ALL 247, ILR (1975) 1 ALL 247
JUDGMENT K.N. Srivastava, J.
1. The following three questions have been referred to us:--
1. Whether a relief for declaration that a property is endowed property so as to bind strangers to the trust can he granted in a suit under Section 92 of the C. P. Code?
2. Whether the plaintiffs in a suit under Section 92 of the C. P. Code, can claim reliefs, which do not find a mention in the permission or sanction granted by the Advocate-General under Section 92 of the C. P. Code, and
3. Whether Clause (c) of Sub-section (1) of Section 92 of the C. P. Code contemplates only vesting a title in the property in a trustee?
2. We propose to answer these questions in seriatim. Question No. 1 really consists of two questions, one as to whether a declaratory decree can be passed in a suit under Section 92 of the Code of Civil Procedure, and whether in such a suit a stranger can be made a party. One would have thought that the curtain on this controversy had fallen after the decisions of the Privy Council in the case of Abdur Rahim v. Abu Mahomed Barkat Ali, (AIR 1928 PC 16) and of the Supreme Court in the case of Pragdasji v. Ishwarlalbhai, (AIR 1952 SC 143) and in the case of Bishwanath v. Sri Thakur Radha Ballabhji, (AIR 1967 SC 1044), but counsel for the respondents has by reference to a large number of cases including some of this Court made a futile attempt to establish that this is not so. It is as such necessary to examine the various decisions on this point.
3. In AIR 1928 PC 16 (supra), a suit under Section 92, C.P.C. by some Mohammadans was filed against Rukia Bibi as defendant, for removal of Rukia Bibi from the office of Mutawalli, for account and for settling a scheme for the management of the said properties. Sanction for this suit and these reliefs had already been obtained from the Advocate-General. The plaint of the suit was subsequently amended by addition of certain persons who were strangers and were claiming the property as their personal property, and by addition of a prayer for declaration that the property in suit was waqf property and not the personal property of the defendants. No sanction of the Advocate-General was obtained for this amendment. A compromise application, was filed to which one of the plaintiffs was not a party and a compromise decree was thereafter drawn up. By this compromise, a portion of the disputed land was declared as waqf property and the rest as secular property of the newly added defendants. These newly added defendants thereafter alienated the property, and another suit was filed by five Mohammadans against the newly added defendants of the first suit and. their alienees. In this suit, it was prayed that the alienated land be declared as waqf property, and the defendants be restrained from obtaining possession or realising rent and for a declaration that the compromise decree was not binding on the plaintiffs. When the matter went up before the Privy Council, it was contended that the second suit could not have been filed without obtaining the sanction of the Advocate-General. It is necessary to notice at this stage that the reliefs in the second suit were mostly declaratory in nature, and one for an injunction. Their Lordships of the Privy Council rejected this contention, and held that the reliefs prayed for in the second suit were outside the scope of a suit under Section 92, C.P.C., and that Section 92 applied only to those suits in which the reliefs specified in Section 92(1). C. P. C. were claimed. Their Lordships of the Supreme Court had occasion to consider this case in the case of AIR 1952 SC 143 (supra) and approved this view of the Privy Council, and held that a suit for declaration that certain property appertains to a religious trust may be filed under the general law, but was outside the scope of Section 92. C P. C. In Abdul Rahim's case AIR 1928 PC 16 (supra) their Lordships of the Privy Council also considered the question as to whether relief against third parties or strangers could be obtained in a suit under Section 92, C. P. C. In considering this question, their Lordships also considered the provisions of Section 539 of the Code of 1877, and held that Section 92, C. P. C. did not contemplate granting reliefs against third parties. The contention that such a relief fell within the scope of Section 92, was repelled. The noble Lords on this aspect of the controversy opined the page 19 of the report as under:--
"Their Lordships see no reason to consider that Section 92 was intended to enlarge the scope of Section 539 by the addition of any relief or remedy against third parties i.e., strangers to the trust. They are aware that the Courts in India have differed considerably on the question whether third parties could or should be made parties to a suit under Section 539. but the general current of decisions was to the effect that even if such third parties could properly be made parties under Section 539, no relief could be granted as against them. In that state of the previous law their Lordships cannot agree that the Legislature intended to include relief against third parties in Clause (h) under the general words 'further or other relief.' The conclusion is that, inasmuch as the suit out of which this appeal arises did not claim any such relief as is specified in Sub-section (1), Section 92, that section was no bar to the maintainability of the suit without the sanction of the Advocate General and in the Court of the Subordinate Judge."
We have already adverted to the decision of the Supreme Court in AIR 1952 SC 143 (supra) which approved of the aforesaid view of the Privy Council, but inasmuch as counsel for the respondents has contended that there are certain observations in the judgment of the Supreme Court in this case which lead to the inference that a declaratory relief can also be given in a suit under Section 92, C. P. C. we, think it necessary to extract the relevant portion of this judgment at page 144 at this stage, in order to resolve this controversy:--
"A suit under Section 92 Civil P. C. is a suit of a special nature which presupposes the existence of a public trust of a religious or charitable character. Such suit can proceed only on the allegation that there is a breach of such trust or that directions from the Court are necessary for the administration thereof, and it must pray for one or other of the reliefs that are specifically mentioned in the section. It is only when these conditions are fulfilled that the suit has got to be brought in conformity with the provision of Section 92, Civil P. C. As was observed by the Privy Council in 55 Ind App 96 = (AIR 1928 PC 16), a suit for a declaration that certain property appertains to a religious trust may lie under the general law but is outside the scope of Section 92, Civil P. C. In the case before us, the prayer made in the plaint are undoubtedly appropriate to the terms of Section 92 and the suit proceeded on the footing that the defendant, who was alleged to be the trustee in respect of a public trust, was guilty of breach of trust. The defendant denied the existence of the trust and denied further that he was guilty of misconduct or breach of trust. The denial could not certainly oust the jurisdiction of the Court, but when the Courts found concurrently on the evidence adduced by the parties, that the allegations of breach of trust were not made out, and as it was not the case of the plaintiffs, that any direction of the Court was necessary for proper administration of the trust, the very foundation of a suit under Section 92, Civil P. C. became wanting and the plaintiffs had absolutely no cause of action for the suit they instituted. In these circumstances, the finding of the High Court about the existence of a public trust was wholly inconsequential and as it was unconnected with the grounds upon which the case was actually disposed of, it could not be made a part of the decree or the final order in the shape of a declaratory relief in favour of the plaintiffs. It has been argued by the learned counsel for the respondents that even if the plaintiffs failed to prove the other allegations made in the plaint, they did succeed in proving that the properties were public and charitable trust properties--a fact which the defendant denied. In these circumstances, there was nothing wrong for the Court to give the plaintiffs a lesser relief than what they actully claimed. The reply to this is, that in a suit framed under Section 92, Civil P. C., the only reliefs which the plaintiff can claim and the Court can grant are those enumerated specifically in the different clauses of the section. A relief praying for a declaration that the properties in suit are trust properties does not come under any of these clauses. When the defendant denies the existence of a trust, a declaration that the trust does exist might be made as ancillary to the main relief claimed under the section if the plaintiff is held entitled to it; but when the case of the plaintiff fails for want of a cause of action there is no warrant for giving him a declaratory relief under the provisions of Section 92, C. P. C. The finding as to the existence of a public trust in such circumstances would be no more than an obiter dictum and cannot constitute the final decision in the suit."
We are unable to see how the aforesaid observation of the learned Judges of the Supreme Court can be read as expressing the view that a declaratory relief can also be granted in a suit under Section 92, C. P. C. The reliance by counsel on the following passage of this quotation in support of this contention is misconceived:--
"When the defendant denies the existence of a trust a declaration that the trust does exist might be made an ancillary to the main relief claimed under the section if the plaintiff is held entitled to it....."
These observations have got to be read in the context of the entire judgment, and not in isolation, inasmuch as the learned Judges have clearly approved of the decision of the Privy Council in AIR 1928 PC 16 (supra) and have in clear and categorical terms held that a suit for a declaration that properties in suit are trust properties does not come under Section 92, C. P. C. This contention is wholly futile. Moreover, all that the learned Judges have said in this passage is that a declaration that the trust does exist might be made as ancillary to the main relief i.e. a finding that a trust exists can be given as ancillary to the main relief, and not that a declaratory relief that properties in suit are trust properties can be granted in such a suit. This view was reiterated in AIR 1967 SC 1044 (supra), where after referring to the decisions of the Privy Council in AIR 1928 PC 16 (supra) and that in AIR 1952 SC 143 (supra), Supreme Court laid down that a relief for declaration is not one of the reliefs enumerated under Seetion 92, C. P. C. and a suit for a declaration that the property belongs to a trust, is outside the scope of Section 92, C. P. C. The same view was expressed in the case of Narainlal v. Sunderlal Tholia, (AIR 1967 SC 1540). This unequivocal position of the law was again affirmed in the case of Harendra Nath v. Kaliram Das, (AIR 1972 SC 246). In that case, the main reliefs claimed were declaratory in nature. In that suit, the reliefs prayed for were for a declaration that the suit land had been gifted for religious purposes and that the defendants had no personal interest, and further that the defendants were to maintain the satra out of the income of the suit land, and that the plaintiffs were entitled to possess their own Basti and use the satra for religious purposes. There was also a claim for possession. The High Court had taken the view that the reliefs claimed were outside the scope of Section 92, C. P. C. The learned Judges of the Supreme Court held that a suit under Section 92. C. P. C. was of a special nature and unless the suit was brought for one or other of the reliefs under Section 92, C. P. C., the suit was outside the scope of the section. It was as such held that the reliefs claimed in the suit filed did not fall within the purview of Section 92, C. P. C. and as such no sanction under that section was required for filing the suit. In view of these weighty pronouncements of the Supreme Court and that of the privy Council, it has to be held that the suits for declaration that properties appertained to a religious trust or waqf cannot form the subject-matter of a suit under Section 92, C. P. C. The court can however, in case a dispute arises as to whether certain items of property are trust properties, record a finding that they are so, but this may be done only in case the plaintiff is held entitled to one or the other of the reliefs enumerated in Section 92, C. P. C. 3A. The second aspect of the first question is also covered by high authority. We have already extracted the relevant portion from the judgment of the privy Council in AIR 1928 PC 16 (supra) wherein it has been held that relief against strangers i.e. persons who are not trustees cannot be granted in a suit under Section 92. In AIR 1967 SC 1044 (supra). it has been held that a suit for a declaration that certain property belongs to a trust and for possession thereof from the alienees does not fall under Section 92. C. P, C., as such suits are really suits to enforce a private right and not a representative suit of the type contemplated by Section 92, C. P. C. It is nacessary to extract the relevant portion of the judgment of the Supreme Court on this aspect on page 1046 of the report:--
"It is settled law that to invoke Section 92 of the Code of Civil Procedure, three conditions have to be satisfied, namely, (i) the trust is created for public purposes of a charitable or religious nature; (ii) there was a breach of trust or a direction of Court is necessary in the administration of such a trust; and (iii) the relief claimed is one or other of the reliefs enumerated therein. If any of three conditions is not satisfied, the suit falls outside the scope of the said section. A suit by an idol for a declaration of its title to property and for possession of the same from the defendant, who is in possession thereof under a void alienation, is not one of the reliefs found in Section 92 of the Code of Civil Procedure. That a suit for declaration that a property belongs to a trust is held to fall outside the scope of Section 92 of the Code of Civil Procedure by the Privy Council in 55 Ind App 96 = (AIR 1928 PC 16), and by this Court in 1952 SCR 513 = (AIR 1952 SC 143); on the ground that a relief for declaration is not one of the reliefs enumerated in Section 92 of the Code of Civil procedure. So too, for the same reason a suit for a declaration that certain properties belong to a trust and for possession thereof from the alienee has also been held to be not covered by the provisions of Section 92 of the Code of Civil procedure; See Mukaremdas Munnudas v. Chhagan Kisan Bhawasar, ILR (1957) Bom 809 = (AIR 1959 Bom 491). Other decisions have reached the same result on a different ground, namely, that such a suit is one for the enforcement of a private right. It was held that a suit by an idol as a juristic person against persons who interfered unlawfully with the property of the idol was a suit for enforcement of its private right and was, therefore, not a suit to which Section 92 of the Code of Civil Procedure applied: See Darshan Lal v. Shibji Maharai Birajman, ILR 45 All 215 = (AIR 1923 All 120) and Madhavrao Anandrao v. Shri Omkareshvar Ghat, 31 Bom LR 192 = (AIR 1929 Bom 153). The present suit is filed by the idol for possession of its property from the person who is in illegal possession thereof and, therefore, it is a suit by the idol to enforce its private right. The suit is for a declaration of the plaintiff's title and for possession thereof and is, therefore not a suit for one of the reliefs mentioned in Section 92 of the said Code and, therefore, the said section is not a bar to the maintainability."
4. Although we feel that this controversy stands resolved by the aforesaid pronouncement of the Supreme Court, but inasmuch as there are three decisions of this Court in which the view has been taken that the third parties can also be made parties to a suit under Section 92, C. P. C., we propose to advert to these cases as also the views of such other High Courts as have been placed before us. In order to avoid unnecessary repetition, we propose to refer to the decision of the Calcutta High Court in the case of Gobinda Chandra v. Abdul Majid, (AIR 1944 Cal 163) wherein all the earlier views of various High Courts have been noticed. B. K. Mukherjea, J. as he then was, speaking for the Court after reviewing all the decisions of that Court and of the 'Madras High Court and Rangoon High Court and noticing the views of this Court held on page 175 as under:--
"If the position of a transferee of a wakf property, either with or without notice of the wakf is that of a trespasser, I do not see any reason why he should be regarded as a trustee for the purpose of a suit under Section 92, Civil P. C. The essence of the claim against him must be that he should restore possession of the property which is held by him. There is no question of execution or administration of trust so far as he is concerned. If the purchaser had taken upon himself the duties of a trustee and became a trustee de son tort, relief against him under Section 92, Civil P. C., might certainly be claimed. But when he has purchased the property not as wakf property, but as the personal property of the mutwalli and purports to hold it adversely to the trust, he is in the position of a rank trespasser and not that of a trustee either actual or constructive. It would be disastrous, I think, to the interests of the wakf estate itself if for the recovery of trust property in such circumstances a suit under Section 92, Civil P. C., is deemed to be necessary."
He also rejected the contention that the third parties may be retained as parties to the suit and gave the following reasons for this conclusion on page 177 of the report:
"Mr. Gupta has argued in the last resort that, at any rate defendants 2 and 3 might be retained as parties to the suit and the decision might be given in their presence. This is undoubtedly the view taken by some of the other High Courts in India. It seems to us to be opposed to all principles to make a decision in the presence of a particular party with a view to make him bound by it when admittedly no relief can be given against him. The matter would have been different if he were a mere formal or pro forma party. It is an arguable point whether such party would have the right of appeal against such decision, although no decree was passed against him. So far as this Court is concerned, one consistent view has been followed throughout and we do not think that it would be proper on our part to make a departure in this direction."
The view of our court as expressed in some cases to which we will presently refer is that an alienee although not a necessary party is a proper party. The view of the Madras High Court is variable. In Raghavalu v. Sitamma 27 Mad LJ 266 = (AIR 1915 Mad 517), the Chief Justice was of the view that a transferee could not be made a party, but he can be so made in cases if he desires, while that of Seshagiri Aiyar, J. was that he was a proper party though no relief could be claimed against him. In Anjaneya Sastri v. Kothandapani Chettiar (AIR 1936 Mad 449) a distinction was made between an absolute stranger to a trust property, and one who derived his title from the settler or cestui que trust. It was held that in the latter case, the person could be joined as a party though no relief could be claimed against him. The Bombay High Court in Collector of Poona v. Bai Chanchalbai, ((1911) ILR 35 Bom 470) had taken the view that an alienee was a necessary party although possession could not be recovered from him. In the case of Johnson D. Po. Min v. U. Ogh, (AIR 1932 Rang 132), it was held that an alienee or a stranger could not be made a party to the suit under Section 92, C. P. C.
5. Having noticed these views, it is now necessary to examine the decisions of our Court. These decisions are Ramrup Goshain v. Ramdhari Bhagat, (AIR 1925 All 683); Lachman Prasad v. Munia, (AIR 1925 All 759); Ratan Sen v. Suraj Bhan fAIR 1944 All 1) and Janki Prasad v. Kuber Singh, (AIR 1963 All 187) In AIR 1925 All 683 (supra), a suit was filed after obtaining sanction under Section 92. C. P. C. Apart from impleading the trustee, a number of alleged transferees were also impleaded. A question arose as to whether third parties transferees could be arrayed as defendants in the suit. Boys, J. held that they could be impleaded and were necessary parties. Both Sulaiman and Boys, JJ.. however, held that a decree for possession could not be granted in a suit Under Section 92, C. P. C. against transferees. In AIR 1925 All 759 (supra) a suit had been filed under Section 92 of the Code of Civil Procedure. The defendants, however, denied the trust and also that they entered into pos-
session as trustees, and set up their own title. The plaint was returned by the trial court for presentation to the proper court on the ground that the suit was not maintainable under that section, inasmuch as the defendants were asserting independent title. In appeal before this Court, a question arose as to whether such a suit would be maintainable under Section 92 of the Code. It was held that in such a suit, the Court had jurisdiction to decide first as to whether the property in dispute is or is not a trust property, and that this question ought to be decided in the presence of parties, who were interested in denying the trust, It was also observed that persons denying the title of the trust may not be absolutely necessary parties but inasmuch as they were impleaded, it could not be said that they were improperly impleaded. It was also held if in such a suit, it was found that the defendants were trespassers, no relief for possession could be given against them. In AIR 1944 All 1 (supra), a suit under Section 92, C. P. C. was filed after obtaining permission for the reliefs that defendant No. 1 to the suit might, be removed from the office of the trustee and other trustees be appointed and the new trustee should be put in possession of the waqf property, the rights of the defendants be extinguished, and the defendants be required to render accounts. In the suit, it was alleged that the first defendant was the trustee and the second defendant was In possession under an alleged mortgage executed by the first defendant, and defendant No. 3 was claiming the property as a grove-holder. The suit was dismissed by the District Judge against the third defendant, who claimed to be the grove-holder, on the ground that the Advocate General had given cermission to sue only the first two defendants. He removed the first defendant from the office of trustee and directed scheme to be drawn up. A declaratory relief against the defendants was granted that the property in suit was the property of the trust. In appeal, it was contended that no decree could be passed against the second defendant in a suit under Section 92, C. P. C. Reliance for this contention was placed on the decision of the Privy Council in AIR 1928 PC 16 (supra). The decision of the Privy Council was distinguished by the Court on the ground that the Privy Council did not intend in that case to express any definite opinion upon the subject of joinder of parties or causes of action, or upon the effect of non-joinder or mis-joinder. The decision of the Rangoon High Court in (AIR 1932 Rang 132), which had taken the view that no relief against third parties could be granted in a suit under Section 92, C. P. C. was not followed in view of the earlier decision of this Court in Ramrup Goshain v. Ramdhari Bhagat, (AIR 1925 All 683) which has already been referred to earlier. It was held that, inasmuch as Section 92, C. P. C. did not contain any provision for joinder of parties or causes of action, it did not rule out the application of other provisions of the Code of Civil Procedure viz. Order 1, Rule 2. It was also held that a person who denied the trust, and was impleaded as a party, the finding given in the suit would be binding against him. As a result of this conclusion, the declaratory decree against defendant No. 2 was upheld.
6. Reference at this stage may be made to two other decisions of this Court, which were given under Section 539 of the old Code, which was in pari materia with Section 92 of the Code of Civil Procedure. The first decision is that given in the case of Ghazaffar Husain Khan v. Yawar Hussain, ((1906) 2 All LJ 5911. The suit was filed by two members of the Imamya sect for the removal from possession of certain endowed property, of the Mutawalli, and of any other defendant who may be in possession and for framing a scheme for the management of the waqf property. It was alleged in the plaint that the Mutawalli had improperly alienated a portion of the endowed property, and had also neglected the management of the trust. The other defendants in the suit were transferees from Mutawalli of portions of endowed property.
Stanley, C. J. held that it was open to the plaintiff to implead the defendant-appellants as parties into whose hands portions of endowed property had gone.
Burkitt, J. also agreed with the view of the Chief Justice. The decision in (1906) 2 All LJ 591 (supra) was considered in the case of Manohari v. Muhammed Ismail (1911) 8 All LJ 896 and the view that mortgagees and alienees could also be made parties to a suit under Section 539, was affirmed. We regret our inability to agree with this view. The reason being that after the decision of the Privy Council in (AIR 1928 PC 16), which decision, as has been seen, has been affirmed by the Supreme Court in AIR 1952 SC 143 (supra), and the principle that no relief in a suit under Section 92. C. P. C. could be granted against a third party, having thereafter been once again reiterated in AIR 1967 SC 1044 (supra), it is not possible for us now to subscribe to the earlier view. The reasons given for distinguishing the decision of the Privy Council in AIR 1928 PC 16 (supra) by the Bench deciding the case of AIR 1944 All 1 (supra) with respect are not correct. We have already extracted the relevant passage of the Privy Council decision dealing with this question, and it clearly, lays down that a suit against third party is outside the pale of Section 92, C. P C. Similar is the declaration of the law on this point by the Supreme Court in AIR 1967 SC 1044 (supra), the relevant part of the judgment of which has already been extracted by us. We are also unable to subscribe to the view that a transferee or alienee even though he might not be a necessary party to such a suit, is a proper party, and any decision given in such a suit would be binding on him, for once such a suit is filed impleading third parties or they are subsequently added, the suit would cease to be a suit under Section 92 of the Code of Civil Procedure, and no valid decree can be passed in such a suit against third party, for the very frame of the suit would then become defective. The criticism of Page, C. J. in (AIR 1932 Rang 132), of the view expressed by this Court in (AIR 1925 All 683), although harsh, appears to be correct in view of the pronouncement of the Privy Council and the Supreme Court. It is not necessary to refer in detail to the decisions given in Raghavalu v. Sitamma, (AIR 1915 Mad 517); Venkataramana v. Kasturiranga, (ILR 40 Mad 212) = (AIR 1917 Mad 112 FB); Collector of Poona v. Bai Chanchalbai (1911) ILR 35 Bom 470 and Eralappa Mudaliar v. Balkrishniah, (AIR 1927 Mad 710), which appear to have takea the view that strangers to the trust may be made parties to a suit under Section 92, C. P. C., for we are unable to agree with the views expressed in those cases for the reasons already given above. It must, therefore, be held that a relief for declaration that the property is endowed property so as to bind a stranger to the trust: cannot be granted in a suit under Section 92 of the Code of Civil Procedure. For the purpose of this reference, it is not necessary to express any opinion on the point as to whether any valid decree can be passed against third parties, who get themselves impleaded at their own instance. We may, however, without expressing any opinion finally on the matter point out that on the view that we have taken it may not be open for a court to do so in such a suit.
7. Coming now to the second question, there is considerable authority on this question and we propose to refer to it before formulating our views on this point. In the case of Nizam All Haq v. Muhammad Ishaq, (AIR 1919 Lah 82) a suit was brought in respect of a graveyard claiming a number of reliefs including one for accounts. Sanction for filing the suit under Section 92, C. P. C. had been obtained from the Collector, but he had given consent for reliefs other than one for accounting. The District Judge dismissed the suit for accounting on the ground that sanction for this relief had not been obtained from the Collector.
Shadi Lal, C. J. and Martineu, J. following an earlier decision of the Court in Prem Singh v. Labh Singh, (1901) Punj R 89 held that a suit under Section 92, C. P. C. must be limited to matters included in the sanction and it was not competent for the Court to enlarge the scop,e of the suit and to grant reliefs other than those included in the terms of the sanction. The Madras High Court in Pitchayya v. Venkatakrishnamacharlu, (AIR 1930 Mad 129) took the same view following an earlier decision of the same court reported in Srinivasa v. Venkata, ((1888) ILR 11 Mad 148). Similar is the view in S. B. Peshwe v. L. T. Purandre, (AIR 1923 Bom 428). Although, the second question relates to claiming of reliefs other than one sanctioned under Section 92, C. P. C., a little digression is necessary by referring to certain other cases where it has been held that where sanction is granted to a particular number of individuals, the suit must be filed by all of them or else it would not be maintainable. A reference to these cases is necessary, as they throw light on the finality given to a sanction granted under Section 92, C. P. C. or under Section 18 of the Religious Endowments Act and also help in resolving the present controversy. In Venkatesha Malia v. B. Ramayya Hegade, (ILR 38 Mad 1192) = (AIR 1915 Mad 127), a case relating to a sanction granted under Section 18 of the Religious Endowments Act. It was held that where sanction is granted to two persons, one of them cannot sue alone. The reason which prevailed with the Madras High Court for taking this view might profitably be quoted:--
"Cases may occur in which it might be inadvisable to grant sanction to a particular individual either on account of his character, personal motives, or his solvency, and yet if he joined with some one whose very name would be a guarantee against the suit being improperly conducted, a Court would be justified in granting a joint sanction where it would have refused leave to the single applicant."
This point has now been authoritatively settled by the decision of the Supreme Court in (AIR 1967 SC 1540). where it has been held that where sanction is given to four persons and one of them dies before the institution of the suit, the suit on such sanction by the remaining three persons is bad. Their Lordships of the Supreme Court in this case approved of the decision in the case of Mt. Ali Begam v. Badraul Islam Ali Khan, (AIR 1938 PC 184) where it was observed: "The suit as instituted must conform to the consent....." Counsel for the respondents has, however, urged that once a suit has been instituted in accordance with the sanction, it becomes subject to all the provisions of the Code of Civil Procedure, including (one) relating to the amendment of pleadings, and that being so, it is open to persons who have obtained sanction for some reliefs to either expand or diminish the scope of the suit by a proper application for amendment. Once such an application is made, the Court in its discretion may allow all such amendments, and such orders would be valid, as the fetter imposed by Section 92. C. P. C. does not apply to the court itself. An extreme contention has also been advanced that once sanction is granted, it is open for a person to file a suit praying for any or all of the reliefs mentioned in Section 92, Civil P. C. and the Advocate General in his order granting sanction, cannot limit the reliefs which can be prayed for in such a suit.
8. We propose to consider the second limb of this argument first. The decisions in Raja Anand Rao v. Ramdas Daduram, AIR 1921 PC 123: Mt. Premo v. Sheonath, (AIR 1933 Oudh 22); Managing Committee of Syed Salar Endowment Bahraich v. Hakim Mohd. Ashan, (AIR 1947 Oudh 22) have been strongly relied upon in support of these propositions. In AIR 1933 Oudh 22 (supra) sanction had been granted by the Legal Remembrancer under Section 92, C. P. C. without giving details as regards the names of the proposed defendants and the relief to be claimed in the suit. It was urged that the sanction was not in accordance with Section 92, C. P.. C. The court held that the section did not require these details, and as such the order granting sanction could not be held to be invalid. This case does not really answer the contention, for it is possible that the application moved for the sanction might have contained all the reliefs prayed for in the suit, and also mentioned the defendants against whom suit was proposed to be filed. In such a situation if the sanction was given without mentioning these details, the suit would not be defective for the order granting sanction would have to be read along with the application for sanction. We are, however, of the view that the decision in so far as it lays down that it was not necessary for the Advocate General to specify the defendants and the reliefs to be asked for in a suit under Section 92. C. P. C., for reasons which we shall hereinafter give, does not lay down the correct law. The decision in AIR 1947 Oudh 22 (supra) no doubt supports both the contentions. So far as the decision of the Privy Council in Raja Anand Rao v. Ramdas Daduram. (AIR 1921 PC 123), we cannot read it as a pronouncement by their Lordships, as laying down that reliefs other than those prayed for and sanctioned could be obtained in a suit under Section 92 C. P. C. or that it is not necessary in the sanction to state the particulars of the parties and the relief for which the suit could be filed. The fact that their Lordships did not consider this aspect of the controvery is clear from the following passage in their decision given on page 124 of the report:--
"During the progress of the proceedings, the old Rajah had died and, therefore, there was no more question of removing him."
Thus even if the sanction granted by the Collector in that case is read as one refusing permission to remove the Rajah trustee, even though the sanction granted was couched in rather vague language, the question as to whether the suit was validly instituted did not engage the attention of their Lordships, as that, question no longer survived, when the appeal was heard. The main question in that case was as to whether after the death of one of the parties, the suit be continued by substitution of his heirs. The Privy Council held that it was possible to do so.
9. We now proceed to give our reasons for taking a contrary view to that expressed in the two Oudh decisions. It becomes now necessary to quote the relevant part of Section 92 at this stage:--
"92. In the case of any alleged breach of any express or constructive trust created for public purposes of a charitable or religious nature, or where the direction of the court is deemed necessary for the administration of any such trust, the Advocate General, or two or more persons having an interest in the trust and having obtained the consent in writing of the Advocate-General, may institute a suit ..... to obtain a decree....."
Section 92 envisages:--
(a) in the case of any alleged breach of any express or constructive trust created for public purposes of a charitable or religious nature; or
(b) where the direction of the court is deemed necessary for the administration of any such trust;
(c) the Advocate General may institute a suit to obtain a decree .....
or
(d) two or more persons having an interest in the trust and having obtained the consent in writing of the Advocate General may institute a suit to obtain a decree .....
Therefore, when the Advocate General institutes a suit to obtain a decree for any of the relief or reliefs indicated in Clauses (a) to (h), he as a plaintiff will choose the appropriate relief or reliefs. Two or more persons having an interest in the trust can also be authorised by the Advocate General by obtaining the latter's consent in writing to institute a suit to obtain a decree for any of the appropriate relief or reliefs indicated in Clauses (a) to (h). As the two or more persons who are only a substitute for the Advocate General as plaintiffs in the suit and nothing more it is not possible to construe the section giving the choice of reliefs to two or more persons having an interest in the trust. Even when the Advocate General gives his consent in writing to two or more persons having interest in the trust to institute a suit the choice or relief or reliefs will still remain with the Advocate General. In fact and in practice as the provisions of the Legal Remembrancer Manual of the U. P. Government shows that in the order of sanction the Advocate General has to indicate the relief or the reliefs when granting consent in writing to two or more persons interested in the trust to institute a suit It would be seen that three kinds of suits are contemplated:
(1) When there is a breach of trust;
(2) Where a direction of court is deemed necessary for the administration of any such trust; and (3) Where there is a breach of trust and as well when a direction is necessary for the administration of any such trust.
When the Advocate General finds that the trust in question express or constructive has been created for public purposes of a charitable or religious nature or where the direction of the court is deemed necessary for the administration of any such trust either the Advocate General himself or two or more persons having interest in the trust and having obtained the consent in writing of the Advocate General may institute a suit. The existence of a trust express or constructive for public purposes of a charitable or religious nature is the foundational fact for the Advocate General to institute a suit on any alleged breach thereof or where the direction of the court is deemed necessary for the administration of any such trust. The existence of the same foundational fact will be necessary before the Advocate General can grant consent in writing to two or more persons having interest in the trust. The consent in writing is for the purposes of instituting a suit to obtain a decree. What reliefs could be obtained in the suit on the basis of which a decree will be granted in such a suit will be the subject-matter of consent in writing of the Advocate General authorising two or more persons having interest in the trust to institute the suit. It will be for the Advocate General to choose the appropriate relief or reliefs covered by Clauses (a) to (h) in the circumstances of each case. It is not envisaged under the scheme of the section that a written consent by the Advocate General permitting two or more persons having interest in the trust to institute a suit confers upon the latter a clean charter as regards the relief or reliefs and leaves it to the choice of -the persons so permitted to ask for any decrees as they like. In the instant case we find that the Advocate General had granted consent to the plaintiffs for particular reliefs as the sanction order shows. This was in accordance with the practice which has always been followed. We think we should not disturb the long standing practice even if it were assumed for a moment that Section 92 could be construed as leaving it to the choice of two or more persons having an interest in the trust to ask for a decree of their liking,
10. As we read Section 92, C. P. C. the sanction has to be granted for instituting a suit for obtaining a decree for the matters set out in Clauses (a) to (h) of that section. While interpreting Section 92 C. P. C., it would not be appropriate to treat the comma (,) after the words "may institute a suit" as a full-stop. (.) and read the words "to obtain a decree", which follow thereafter separately as forming part of another sentence. With respect, the error in the view of the Oudh Chief Court in the two cases referred to above, seems to have occurred on account of this mis-construction. Suits under Section 92, C. P. C. are of special nature and can be filed primarily by the Advocate General or by persons to whom he grants sanction. While deciding to grant sanction for a suit, a host of considerations have to be taken into account by the Advocate General on a consideration of the facts of each case. In deciding whether to grant sanction or not, he has to consider the interest of the trust and to ensure that the trustees of public charities are not put to unnecessary harassment by filing of vexatious suits by parties who may have ulterior motive in obtaining sanction. The Madras High Court in the passage we have already extracted, has very pertinently referred to this aspect of the matter. The Advocate General while granting sanction has to take an objective decision and his consent in writing must cover the relief or reliefs for which a decree would be prayed for in the suit. It would be incumbent upon the Advocate General to consider who are to be arrayed as defendants as also the appropriate reliefs necessary in the circumstances of the case. This apart, even if we read Section 92 in the wav suggested by the respondents, the very use of the expression "may institute a suit" connotes that the sanction has to be qua the parties to the suit and the relief to be obtained in such a suit. The word "suit" has not been defined in the Code of Civil Procedure, but it is trite that a suit at least consists of three components (1) parties to the suit; (2) the facts relating to the cause of action for the suit; and (3) reliefs prayed for in the suit. No document filed in court can give rise to a suit if it does not contain these three essential components. Thus looked at from any view, the sanction which the Advocate General accords under Section 92, C. P. C. must at least specify the array of parties, and the reliefs to be obtained.
11. We are also not impressed by the first part of the contention, reliance for which is placed on the decision of the Privy Council in (AIR 1938 PC 184) and in particular on the following passage:--
"When once validly instituted, it is a representative suit subject to all the incidents affecting suits in general and representative suits in particular."
It is true that after the suit is filed, all the provisions of the Code of Civil Procedure apply, but that does not mean that by recourse to the provisions for amendment, the entire nature of the suit can be altered. The amending power conferred by the provisions of Order 6, Rule 17 of the C. P. C. is not so wide in its sweep to permit an amendment which will alter the entire nature of the suit (See Gopalakrishnier v. Ganapathy Aiyar, AIR 1920 Mad 238; Mandoori Varada Prasad Rao v. Gapalacharlu, AIR 1926 Mad 970; S B. Peshwe v. L. T. Purandre, AIR 1923 Bom 428; Bapugouda Yadgouda v. Vinayak Sadashiv, AIR 1941 Bom 317; Gobinda Chandra v. Abdul Majid, AIR 1944 Cal 163; Jassingbhai v. Jivatlal, AIR 1947 Bom 487; and Kidar Nath Datt v. Kishandas Bairagi, AIR 1957 Punj 106). It has been consistently held that where fresh reliefs which alter the character of the suit are asked for by way of amendment, fresh sanction had to be obtained from the Advocate-General, and they cannot be introduced through the back door of an amendment without obtaining sanction. A sanction under Section 92, Civil Procedure Code is the charter within the four corners of which the suit has to proceed, and the plaintiff cannot either give up or enlarge the reliefs sanctioned. Suits under Section 92, Civil Procedure Code are suits of a special nature, and are for protecting the interest of public charities, and in case one were to hold that the plaintiff after obtaining such a sanction has a free hand in the matter, the very purpose of obtaining sanction under Section 92, Civil Procedure Code would be destroyed, for he can thereafter give up the most vital reliefs which are necessary and add new ones so as to harass the trustees of public charities. Such a conclusion would open the door wide for unhealthy bargaining between the plaintiff and the delinquent trustees. We are, therefore, of the view that a plaintiff in a suit under Section 92, Civil Procedure Code cannot claim reliefs which do not find mention in the sanction granted by the Advocate-General.
12. The third question may now be considered. The question referred to us is of a very limited nature, and calls for an answer only as to whether Section 92(1)(c), Civil Procedure Code contemplates vesting of title in the property in a trustee under this Sub-clause, or the court can direct vesting of possession, management etc., in the trustees. Inasmuch as in the present case we are concerned with property of a Hindu Religious Endowment vested in a deity, we propose to answer the question only with reference to such a trust. In (1906) ILR 28 All 112 Stanley, C. J., observed on page 117 of the report thus-
"They merely ask the Court to vest the trust property in trustees duly appointed to manage the trust and to take it out of the hands of trustees who have been guilty of mismanagement. No change in the beneficial ownership is sought. The Court has undoubtedly power under the section to vest the trust property in the new trustees, and it seems to me reasonably clear that the Court may direct a trustee who is being removed from the trusteeship to make over the trust property to the new trustee or trustees."
In AIR 1932 Rang 132, the Court after considering the decisions in AIR 1925 All 683 and ILR 40 Mad 212 = (AIR 1917 Mad 112) (FB); Saiedur Raja v. Baidvanath Deb, (1893) ILR 20 Cal 397 and ILR 40 Mad 212 = (AIR 1917 Mad 112) (FB) held that the words of Clause (c) referred to cases where a new trustee is appointed and possession is directed to be given to him, and not to cases where it is sought to recover possession from trespassers. Section 92 was amended by the Code of Civil Procedure Amendment Act, 1956 (Act No, 66 of 1956) and Clause (cc) was added to enable the Court to pass a decree directing a trustee who had been removed or a person who had ceased to be a trustee to deliver possession of any trust property in his possession to the new trustee. By the introduction of this amendment, the earlier decisions on the point as to whether Section 92(1)(c) contemplated vesting of title in the property or under it a direction regarding possession against erstwhile trustees could be given, in our view, have lost significance as the matter has now been statutorily determined by the amendment. This being so, inasmuch as Clause (cc) now specifically relates to an order directing possession to be given to trustees from erstwhile trustees, directions regarding possession must be held to be covered by Clause (cc). A Division Bench of this Court in Rustom Khan v. Ahmad Bux, AIR 1966 All 163 has taken the view that Clause (cc) was added by the legislature by way of abundant caution and that the Court always enjoyed powers to give direction regarding possession against erstwhile trustees under Clause (c).
13. In view of a catena of decisions that an order regarding possession could always be passed against erstwhile trustees under Section 92(1)(c). Civil Procedure Code, the view taken by the Division Bench appears to be unexceptionable. However, whatever might have been the purpose behind the amendment, in view of addition of Clause (cc), directions regarding vesting of possession must now specifically be taken to be covered by Clause (cc) for reasons already adverted to. This being so, it remains to be determined as to what is the scope of Section 92(1)(c) after the addition of Clause (cc). Both the words "vesting" and "property" are words of wide amplitude. In the Fruit and Vegetable Merchants Union v. Delhi Improvement Trust, AIR 1957 SC 344, after reviewing a number of statutes and quoting with approval the observations of Lord Cranworth in Richardson v. Robertson, (1862) 6 LT 75 at p. 78 (a) of the judgment to the following effect:
"..... the word 'vest' is a word, at least of ambiguous import. Prima facie Vesting' in possession is the more natural meaning. The expressions 'investiture' -- 'clothing' -- and whatever be the explanation as to the origin of the word, point prima facie rather to the enjoyment than to the obtaining of a right. But I am willing to accede to the argument that was pressed at the bar, that by long usage 'vesting' ordinarily means the having obtained an absolute and indefeasible right, as contradistinguished from the not having so obtained it. But it cannot be disputed that the word 'vesting' may mean, and often does mean, that which is its primary etymological signification, namely, vesting in possession."
The Supreme Court on page 353 of the report observed as under :--
"19. That the word 'vest' is a word of variable import is shown by provisions of Indian statutes also. For example, Section 56 of the Provincial Insolvency Act (5 of 1920) empowers the Court at the time of the making of the order of adjudication or thereafter to appoint a receiver for the property of the insolvent and further provides that 'such property shall thereupon vest in such receiver'." The property vests in the receiver for the purpose of administering the estate of the insolvent for the payment of his debts after realising his assets. The property of the insolvent vests in the receiver not for all purposes but only for the purpose of the Insolvency Act and the receiver has no interest of his own in the property. On the other hand, Sections 16 and 17 of the Land Acquisition Act (Act I of 1894), provide that the property so acquired, upon the happening of certain events, shall Vest absolutely in the Government free from all emcumbrances.' In the cases contemplated by Sections 16 and 17 the property acquired becomes the property of Government without any conditions of limitations either as to title or possession. The legislature has made it clear that the vesting of the property is not for any limited purpose or limited duration. It would thus appear that the word 'vest' has not got a fixed connotation, meaning in all cases that the property Is owned by the person or the authority in whom it vests. It may vest in title, or it may vest in possession, or it may vest in a limited sense, as indicated in the context in which it may have been used in a particular piece of legislation. The provisions of the Improvement Act, particularly Sections 45 to 49 and 54 and 54-A when they speak of a certain building or street or square or other land vesting in a municipality or other local body or in a trust, do not necessarily mean that ownership has passed to any of them."
Now let us see the rights which a trustee exercises in respect of a religious endowment. The property in a religious endowment if it relates to a Hindu deity vests in the deity (See Jagadindra Nath v. Hemanta Kumar Debi, (1904) 31 Ind App 203 (PC) and Bishwanath v Sri Thakur Radha Ballabhji, AIR 1967 SC 1044). So far as Shebait of the deity is concerned, it is settled that both the elements of office and property, of duties and personal interest are blended together and neither can, be detached from the other. The presence of such interest in the endowed property invests in Shebaitship the character of proprietary right and attaches to it the legal incident of property. Sm. Angurbala v. Debabrata. AIR 1951 SC 293. It is also well settled that the word property is word of wide connotation and applies to both concrete as well as abstract rights of property (See Commr., Hindu Religious Endowments, Madras v. Sri Lakshmindra Tirtha Swamier, AIR 1954 SC 282). It must as such be held that a shebait has a right to manage the endowed property and to hold that office and exercise all other rights incidental to these rights, and such rights are proprietary rights qua the trust property. Inasmuch as it has already been seen the word "vest" not only includes vesting of possession but vesting of other rights too, that is intangible or abstract rights, a direction under Section 92(c) can be given vesting the right of management and office and all other incidental rights related thereto in favour of the shebait, who is the trustee of the endowed property.
14. We, accordingly, answer the first two questions referred to us in the negative and the third question by holding that Clause (c) in the case of a shebait of Hindu deity, contemplates an order of vesting of management and the right to the office of shebait and all rights incidental thereto.
15. The case may now be listed before the appropriate Bench with the above answers.