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 Tamilnadu - Section

Section 2 in Tamil Nadu Pachaiyappa's Trust and of The Public Trust and Endowments Specified in Schedule (Taking Over of Management) Act, 1981

2. Definitions.

- In this Act, unless the context otherwise requires,-
(a)"Board of Trustees" means the Board of Trustees mentioned in the scheme for the Pachaiyappa's Trust settled and approved by the High Court of Judicature at Madras on the 12th day of February 1909 as subsequently modified by the High Court [which Board of Trustees are also trustees in respect of the public trusts specified in the Schedule and also administrators of the endowments specified in the Schedule);] [Substituted or inserted by Pachaiyappa's Trust (Taking over of Management) Second Amendment Act, 1987 (Tamil Nadu Act 56 of 1987).]
(b)"Government" means the State Government;
(c)"Pachaiyappa's" Trust means the trust in respect of Pachaiyappa's charities (including educational institutions) and properties under its control, and governed by the scheme settled and approved by the High Court of Judicature at Chennai on the 12th day of February 1909 as subsequently modified by the High Court [and includes the Scheduled public trusts and endowments] [Substituted or inserted by Pachaiyappa's Trust (Taking over of Management) Second Amendment Act, 1987 (Tamil Nadu Act 56 of 1987).]
(d)"Pachaiyappa's Trust scheme" means the scheme for the Pachaiyappa's Trust settled and approved by the High Court of Judicature at Chennai on the 12th day of February 1909 as subsequently modified by the High Court [and includes any scheme, deed of public trust or any will or deed of endowment or any order of Court or decree or any other instrument whatsoever creating or governing the Scheduled public trusts and endowments.] [Substituted or inserted by Pachaiyappa's Trust (Taking over of Management) Second Amendment Act, 1987 (Tamil Nadu Act 56 of 1987).];
(e)[ "Scheduled public trusts and endowments" means the public trusts and endowments specified in the Schedule to the Act and includes educational institutions, charities and properties under the control of the said public trusts and endowments.] [Substituted by Pachaiyappa's Trust (Taking over of Management) Amendment Act, 1981 (Tamil Nadu Act 66 of 1981).]