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 0] [Entire Act]

State of Andhra Pradesh - Section

Section 133 in The Andhra Pradesh Charitable and Hindu Religious Institutions and Endowments Act, 1987

133. Duty of trustees, etc., to handover charge to successor and procedure for recovery of possession of institution, etc., in case of default.

(1)Where a person, who
(a)is or has been a trustee on the ground of succession of an institution or endowment ; or
(b)is appointed as trustee, Executive Officer, Office holder or servant of such institution or endowment ; or
(c)is appointed to discharge the functions of a trustee of such institution or endowment in accordance with the provisions of this Act, in any scheme in force at the time of commencement of this Act. ceases to be such hereditary trustee, trustee, Executive Officer, Office-holder or servant or ceases, to discharge the functions of the trustee (hereinafter referred to as the ex-office- holder') on account of the expiry of his term of office or by reason of his suspension, removal or dismissal from office, it shall be the duty of such ex-office-holder, to handover charge of his office and deliver possession of the records, accounts, properties of the institution or endowment including cash to the person who succeeds him or is appointed in his place (hereinafter called the successor') or to the Executive Officer within seven days from the date of service in the prescribed manner of the order directing him to hand over charge of the office to his successor or to the Executive Officer, and if he fails to do so without sufficient cause, he shall be punishable with fine which may extend to one thousand rupees.
(2)
(a)Where the successor or the Executive Officer is resisted in or prevented from obtaining the possession of the records, accounts or properties of the institution or endowment by such ex-officio-holder or by any person claiming or deriving title from him or by any person who is otherwise not entitled to be in such possession, any Magistrate of the First Class having jurisdiction shall, on any application made by the successor or the Executive Officer, by an order after notice to the ex-office-holder direct delivery of the possession of such records, accounts and properties of the institution or endowment, to the successor or to the Executive Officer within the time specified in such order.
(b)Every application made under clause (a) shall be accompanied by a certified copy of the order of appointment of the successor alongwith a certificate issued by the Commissioner in such form and afterfollowing such procedure as may be prescribed stating that the records,accounts and properties specified therein belong to the institution or endowment.
(3)Where the ex-officio holder fails to deliver possessionof the records, accounts or properties within the time specified in the order of the Magistrate under sub-section (2), he shall be punishablewith imprisonment which may extend to six months or with fine which may extend to two thousand rupees or with both ; and the Magistrateshall cause the possession of the records, accounts or propertiesto be delivered to the successor, taking such police assistance as may be necessary.
(4)The order of appointment of the successor and the certificatereferred to in clause (b) of sub-section (2) shall not be called inquestion in the proceedigs before the Magistrate under this section.
(5)Nothing in this section shall bar the institution of asuit in a competent court by any person aggrieved by an order under this section for establishing his title to the properties specifiedin the certificate referred to in sub-section (2).