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] [Section 92(3)] [Section 92] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 92(3)(a) in The Code of Civil Procedure, Svt. 1977 (1920 A.D.)

(a)where the original purposes of the trust, in whole or in part,-
(i)have been, as far as may be, fulfilled; or
(ii)cannot be carried out at all, or cannot be carried out according to the directions given in the instrument creating the trust, or where there is no such instrument, according to the spirit of the trust; or