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 39] [Entire Act]

Union of India - Section

Section 78 in The Indian Trusts Act, 1882

78. Revocation of trust.

- A trust created by will may be revoked at the pleasure of the testator.A trust otherwise created can be revoked only
(a)where all the beneficiaries are competent to contract by their consent;
(b)where the trust has been declared by a non-testamentary instrument or by word of mouth in exercise of a power of revocation expressly reserved to the author of the trust; or
(c)where the trust is for the payment of the debts of the author of the trust, and has not been communicated to the creditor sat the pleasure of the author of the trust.
IllustrationA conveys property to B in trust to sell the same and pay out of the proceeds the claims of As creditors. A reserves no power of revocation. If no communication has been made to the creditors, A may revoke the trust. But if the creditors are parties to the arrangement, the trust cannot be revoked without their consent.