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 202] [Entire Act]

Union of India - Section

Section 3 in The Indian Trusts Act, 1882

3. Interpretation-clause trust.

- a trust is an obligation annexed to the ownership of property, and arising out of a confidence reposed in and accepted by the owner, or declared and accepted by him, for the benefit of another, or of another and the owner:author of the trust: trustee: beneficiary: trust-property: beneficial interest:instrument of trust. - the person who reposes or declares the confidence is called the author of the trust: the person who accepts the confidence is called the trustee: the person for whose benefit the confidence is accepted is called the beneficiary: the subject-matter of the trust is called trust-property or trust-money: the beneficial interest or interest of the beneficiary is his right against the trustee as owner of the trust-property; and the instrument, if any, by which the trust is declared is called the instrument of trust:breach of trust. - a breach of any duty imposed on a trustee, as such, by any law for the time being in force, is called a breach of trust:registered:notice: expressions defined in Act 9 of 1872. - and in this Act, unless there be something repugnant in the subject or context, registered means registered under the law for the registration of documents for the time being in force: a person is said to have notice of a fact either when he actually knows that fact, or when, but for willful abstention from inquiry or gross negligence, he would have known it, or when information of the fact is given to or obtained by his agent, under the circumstances mentioned in the Indian Contract Act, 1872 (9 of 1872), section 229; and all expressions used herein and defined in the Indian Contract Act, 1872 (9 of 1872), shall be deemed to have the meanings respectively attributed to them by that Act.