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] [Entire Act]

State of Jammu-Kashmir - Subsection

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

(3)[ The Court may alter the original purposes of an express or constructive trust created for public purposes of a charitable or religious nature and allow the property or income of such trust or any portion thereof to be applied cypress in one or more of the following circumstances, namely:-
(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
(b)where the original purposes of the trust provide a use for a party only of the property available by virtue of the trust; or
(c)where the property available by virtue of trust and other property applicable for similar purposes can be more effectively used in conjunction with, and to that end can suitably be made applicable to any other purpose, regard being had it to the spirit of the trust and its applicability to common purposes; or
(d)where the original purposes, in whole or in part, were laid down by reference to an area which then was, but has since ceased to be, a unit for such purposes; or
(e)where the original purposes, in whole or in part, have, since they were laid down,-
(i)been adequately provided for by other means, or
(ii)ceased, as being useless or harmful to the community, or
(iii)ceased to be, in law, charitable, or
(iv)ceased in any other way to provide a suitable and effective method of using the property available by virtue of the trust, regard being had to the spirit of the trust.]