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 Maharashtra - Section

Section 25 in The Shree Shanaishwar Devasthan Trust (Shingnapur) Act, 2018

25. Trust Fund.

(1)The Devasthan Trust, shall have its own Fund to be called "Shree Shanaishwar Devasthan Trust Fund" which shall vest in the Lord Shani.
(2)The following shall form part of, or be paid into, the said Trust Fund,-
(a)all funds vested in the deity by virtue of the provisions of section 3;
(b)all sums received by way of offerings, gifts or donations to the deity or by way of Puja charges of any nature or by way of sale proceeds by auction of such things received in kind;
(c)income derived from the movable and immovable properties of the Trust and the proceeds of sale, lease or other transfer or mortgage of any such properties;
(d)any contributions or grants made to the Devasthan Trust by Government or by any local authority, trust or other institution, party or person;
(e)any sums due to the Devasthan Trust and recovered by the Committee;
(f)any other sums borrowed by the Committee;
(g)any fees, fines and penalties , if any, recovered, and all recoveries made by the Committee, under this Act; and
(h)all other sums including licence fee and lease rent received or collected by the Committee or a member or officer or employee thereof, for or on behalf of the Devasthan Trust.
(3)All monies and other valuable articles belonging to the Trust Fund shall be deposited or kept only in the Nationalized Bank as defined in the Reserve Bank of India Act, 1934 or be invested in "the public securities" as defined in clause (12) of section 2 of the Public Trusts Act, and in accordance with such guidelines as may be issued by the State Government, from time to time.
(4)The Trust Fund shall be operated by an office bearer or a member of the Managing Committee and an officer of the Committee as are authorized by the Committee in this behalf in the manner and subject to such conditions, as may be prescribed.