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 14] [Entire Act]

State of Odisha - Section

Section 3 in The Orissa Hindu Religious Endowments Act, 1951

3. Definitions.

- In this Act unless there Is anything repugnant in the subject or context-
(i)"Assistant Commissioner" means an Assistant Commissioner appointed under Section 5;
(ii)"Commissioner" means the Commissioner appointed under [Section 4] [Substituted vide Orissa Gazette Extraordinary/7-10-1978-O.A. No. 29 of 1978.];
(iii)"Collector" in any provision under this Act includes (a) any Deputy Collector who is specially empowered by the State Government to discharge any of the functions of a Collector under that provision; and (b) any Deputy Collector to whom the Collector may, by general or special order, transfer any of his functions under that provision;
[* * *] [Omitted vide O.H.R.E. (Amendment) Act, 1954-O.A. No. 18 of 1954.]
(iv)[ "Deputy Commissioner" means the Deputy Commissioner appointed under Section 5 ;] [Inserted vide Orissa Gazette Extraordinary/7-10-1978-O.A. No. 29 of 1978.]
(v)[ "Endowment Fund" means the Orissa Hindu Religious Endowments Administration Fund constituted under Section 63;] [Substituted vide O.A. No. 18 of 1954.]
(vi)"hereditary trustee" means the trustee of a religious institution succession to whose office devolves by hereditary right since the time of the founder or is regulated by custom or is specifically provided for by the founder, so long as such scheme of succession is in force; [* * *] [Omitted vide O.H.R.E. (Amendment) Act, 1954-O.A. No. 18 of 1954.]
(vii)"math" means an institution for the promotion of the Hindu religion presided over by a person whose duty is to engage himself in spiritual service or who exercises or claims to exercise spiritual headship over a body of disciples and succession to whose office devolves in accordance with the directions of the founder of the institution or is regulated by custom and includes places of religious worship other than a temple and also places of instruction or places for the maintenance of Vidyarthis or places for rendering charitable or religious services in general which are or may be appurtenant to such institution;
(viii)"non-hereditary trustee" means a trustee who is not a hereditary trustee;
(ix)[* * *] [Omitted vide O.H.R.E. (Amendment) Act, 1954-O.A. No. 18 of 1954.];
(x)"person having interest" means-
(a)in the case of a math a disciple of the math or a person [at the religious persuasion] [Substituted vide Orissa Gazette Extraordinary/7-10-1978-O.A. No. 29 of 1978.] to which the math belongs;
(b)in the case of a temple, a person who visits or who is entitled to visit the temple for darsan of the deity or attend at the performance of worship or service in the temple or who is in the habit of attending such performance or of partaking in the benefit of the distribution of gifts thereat, and in the case of a specific endowment, a person who visits or who is entitled to attend at or is in the habit of attending the performance of the service or charity, or who is entitled to partake or is in the habit of partaking in the benefit of the charity;
(xi)"prescribed" means prescribed by rules made by the State Government under this Act;
(xii)"religious endowment" or "endowment", means all property belonging to or given or endowed for the support of maths or temples or given or endowed for the performance of any service or chairty connected therewith or of any other religious charity, and includes the institution concerned and the premises thereof and also all properties used for the purposes or benefit of the institution and includes all properties acquired from the income of the endowed property :
Provided that gifts of immovable properties made as personal gifts to hereditary trustee of a math or temple or the archaka, sevaka, service-holder or other employee of a religious institution shall not be so included, if the donee has been possessing and enjoying the same as a separate and distinct identity all along;Explanation I - Any jagir or inam granted to an archaka, sevaka, service-holder or other employee of a religious institution for the performance of any service or charity in or connected with a religious institution shall not be deemed to be a personal gift to the said archaka, service-holder or employee but shall be deemed to be a religious endowment;Explanation II - All property which belonged to or was given or endowed for the support of a religious institution, or which was given or endowed for the performance of any service or charity of a public nature connected therewith or of any other religious charity shall be deemed to be a "religious endowment" or "endowment" within the meaning of this definition, notwithstanding that, before or after the commencement of this Act, the religious institution has ceased to exist or ceased to be used as a place of religious worship or instruction, or the service or charity has ceased to be performed :[Provided that this Explanation shall not be deemed to apply in respect of any property which is vested in any person before the commencement of this Act by the operation of the law of limitation;] [Added vide O.H.R.E. (Amendment) Act, 1954-O.A. No. 18 of 1954.]Explanation III - Where an endowment has been made or property given for the support of an institution which is partly of religious and partly of a secular character or where an endowment made or property given is appropriated partly religious and partly to secular uses, such endowment or property or the income therefrom shall be deemed to be a religious endowment and its administration shall be governed by the provisions of this Act.Explanation IV - [* * *] [Omitted vide O.H.R.E. (Amendment) Act, 1954-O.A. No. 18 of 1954.].
(xiii)"religious institution" means a math, a temple and endowment attached thereto or a specific endowment and includes an institution under direct management of the State Government;
(xiv)"specific endowment" means any property or money endowed-
(a)for the performance of any specific service or charity in a math or temple, or
(b)for the performance of any other religious charity, but does not include any jagir or inam of the nature described in Explanation I to Clause (xii);
(xv)"temple" means a place by whatever designation known, used as a place of public religious worship and dedicated to, or for the benefit of, or used as of right by, the Hindu community, or [any class or section thereof,] [Substituted vide O.H.R.E. (Amendment) Act, 1954-O.A. No. 18 of 1954.] as a place of public religious worship and also includes any cultural institution or mandap or library connected with such a place of public religious worship; (xvi) "trustee" means a person by whatever designation known, in whom the administration of a religious institution and endowment are vested, and includes any person or body who or which is liable as if such person or body were a trustee;
(xvii)"year" means the financial year.
Chapter-II Powers and duties of Commissioner and others