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 37] [Entire Act]

Union of India - Section

Section 83 in The Indian Trusts Act, 1882

83. Trust incapable of execution or executed without exhausting trust-property.

- Where a trust is incapable of being executed, or where the trust is completely executed without exhausting the trust-property, the trustee, in the absence of a direction to the contrary, must hold the trust-property, or so much thereof as is unexhausted, for the benefit of the author of the trust or his legal representative.Illustrations
(a)A conveys certain land to B
upon trust, and no trust is declared; orupon trust to be thereafter declared, and no such declaration is ever made; orupon trusts that are too vague to be executed; orupon trusts that become incapable of taking effect; orin trust for C, and C renounces his interest under the trust.In each of these cases B holds the land for the benefit of A.
(b)A transfers Rs. 10,000 in the four per cents to B, in trust to pay the interest annually accruing due to C for her life. A dies.
Then C dies. B holds the fund for the benefit of As legal representative.
(c)A conveys land to B upon trust to sell it and apply one moiety of the proceeds for certain charitable purposes, and the other for the maintenance of the worship of an idol. B sells the land, but the charitable purposes wholly fail, and the maintenance of the worship does not exhaust the second moiety of the proceeds. B holds the first moiety and the part unapplied of the second moiety for the benefit of A or his legal representative.
(d)A bequeaths Rs. 10,000 to B, to be laid out in buying land to be conveyed for purposes which either wholly or partially fail to take effect. B holds for the benefit of As legal representative the undisposed of interest in the money or land if purchased.