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 2, Cited by 0]

Calcutta High Court

Rajat Roy Choudhuri vs Reshmi Mukherjee on 5 November, 2019

Author: Ashis Kumar Chakraborty

Bench: Ashis Kumar Chakraborty

                       IN THE HIGH COURT AT CALCUTTA
                             ORIGINAL JURISDICTION
                                 ORIGINAL SIDE

                                    ACR 1 of 2019

                                 Rajat Roy Choudhuri
                                          Vs
                                  Reshmi Mukherjee




 BEFORE:

 The Hon'ble JUSTICE ASHIS KUMAR CHAKRABORTY



 For the petitioners     :       Mr. Jayanta Banerjee, Advocate,
                                     Mr. Somnath Ganguli, Advocate,
                                 Ms. Sabnam Basu, Advocate,
                                 Mr. Parashar Baidya, Advocate.


 For the respondent          :   Mr. Somnath Ghoshal, Advocate,
                                     Mr. S. Senapati, Advocate,


 Judgement on:    05-11-2019


 Ashis Kumar Chakraborty, J.

This is an application under Section 7 of the Charitable and Religious Trusts Act, 1920 (hereinafter referred to as the "Act of 1920") in the matter of Shri Shri Iswar Shiv Thakur Trust presently having its office at 1A, Raja Subodh Mullick Square, Kolkata 700013 within the jurisdiction of this Court. By a registered deed of dedication dated July 2, 1952 (hereinafter referred to as "the deed of dedication") the settlor Smt. Pramila Bala Roy Choudhuri dedicated a plot of land situated in the then District of 24-parganas, at Cossipore, Dum Dum (hereinafter referred to as "the debutter property") for construction of a temple of Shri Shri Iswar Shiv Thakur and daily seba puja of the deity as also to carry out the deity at the said temple and to celebrate various festivals. By the deed of dedication the settlor appointed herself and her husband, namely, Manmohan Roy Choudhuri as the first joint trustees and shebaits for performing the work of construction of the temple of Shri Shri Iswar Shiv Thakur (hereinafter referred to as "the deity"), to perform the daily puja of the deity and to celebrate various festivals. As per the deed of dedication on the death of one of the aforesaid trustees/shebaits, the surviving trustee/shebait would remain as the sole trustee/shebait during his/her lifetime and would perform the daily seba puja of the deity, celebrate the festivals and maintain the debutter estate. The original trustees did not have any son or daughter. The deed of dedication contemplated that if, the original trustees would adopt a son, the said adopted son, Shri Surendra Mohan Roy Choudhuri and the heirs in succession of his male line shall be the trustees/shebaits contemporaneously. It was expressly stated in the deed of dedication that female descendants shall not be entitled to become trustee or shebait of said the trust at any time or for any reason.

The settlor and her husband did not adopt any son and on their death, the said Surendra Mohan Roy Choudhuri became the sole trustee/shebait. On November 23, 1990 the said Surendra Mohan Roy Choudhuri died and thereafter, his son Upendra Nath Roy Choudhuri was appointed as the trustee of the said trust and shebait of the deity. The petitioner has stated that Surendra Mohan Roy Choudhuri had three sons, namely Upendra Nath Roy Choudhuri, Tapan Roy Choudhuri and Somendra Nath Roy Choudhuri. Upendra Nath Roy Choudhuri died on October 10, 2017 and Tapan Roy Choudhuri died on December 18, 2014. However, in the year 2002 Somendra Nath Roy Choudhuri along with his family left their permanent residence at Deshbandhunagar, Kolkata 700059 and thereafter, from 2006 the whereabouts of Somendra Nath Roy Choudhuri are not known. The petitioner made general diary of the local police station and has also caused advertisement being published in the Bengali and an English newspapers, but to no avail. The petitioner is the only son of late Upendra Nath Roy Choudhuri and Reshmi Mukherjee is her full sister. The only son of Late Tapan Roy Choudhuri is stated to have died on October 11, 2014. Late Tapan Roy Choudhuri also had a daughter, namely Sumana Roy Choudhuri. According to the petitioner, being the only male descendant in the family of the said husband of the settlor, he is the sole trustee of the said trust as well as the sole shebait of the deity. The petitioner has, however, submited that he is an Overseas Citizen of India and as such he is unable to devote sufficient time to perform the duties stipulated in the deed of dedication. The income of the trust is also derived from a high school namely, Pramila Memorial Education Trust (English Medium) which is also situated on the trust property. The monthly rent received from the said school is used to perform the daily seba puja of the said deity as well as for the purpose of holding the festivals of the said deity. It is emphasised that since the petitioner is not residing in India he is unable to perform the daily duties of the shebait of the said deity. The petitioner has, therefore, filed this application under the Charitable and Religious Trusts Act, 1920 (hereinafter referred to as "the Act of 1920") seeking for a direction from this Court to amend and modify Clause 2 of the deed of dedication allowing the female descendants of the deceased husband of the settlor to become trustees/shebaits. It is further submitted by the petitioner that he be declared as to the managing trustee of the trust for the time being and in the event he does not intend to hold the office of the managing trustee or upon his death any one of the female descendants of the deceased husband of the settlor be allowed the become of the managing trustee to discharge the functions stipulated in the said deed of dedication.

Mr. Jayanta Kumar Mitra, learned senior counsel appearing in support of the application submitted that in the instant case, the petitioner has sought for the opinion/advice of this Court solely on the basis of the interpretation of Clause 2 of deed of dedication. According to him, the petitioner has not raised any dispute which requires adjudication by a suit on evidence and as such, this Court in exercise of power under Section 7 of the Act of 1920 can dispose of the application. In this connection, Mr. Mitra relied on the decision of a learned single Judge of this Court in the case of Sukhlal Chandanmull Karnani Trust & Anr. -vs- Shew Kumar Karnani and Ors. reported in AIR 1973 Cal 444. Relying on the Full Bench decision of this Court in the case of Manohar Mukherjee -vs- Bhupendranath Mukherjee reported in AIR 1932 Cal 791 and the Single Bench decision of this Court in the case of Raikishori Dassi -vs- Official Trustee of West Bengal and Ors. reported in AIR 1960 Cal 235 Mr. Mitra further submitted that it is well settled law that when a property is dedicated by the settlor in favour of a deity although the property vests in the deity, but it is the shebait who has the right to manage the affairs of deity and the property dedicated to it. The right of a shebait to carry out the seba puja of the deity and to manage the property dedicated to the deity is a right to be governed by the law of succession of a Hindu. Relying on the said decisions it was argued for the petitioner that clause 2 of the deed of dedication, insofar as the same stipulated that the female descendants shall not be entitled to become the trustee or shebait at any time or for any reason is void being violative of the Hindu Law of Succession. It was, therefore, vehemently urged by the petitioner that this Court would pass appropriate direction in this application allowing his full sister, Reshmi Mukherjee, who is impleaded as the respondent to act as a trustee/shebait to perform the duties of the trustee/shebait of the said deity as stipulated in the deed of dedication.

I have considered the matters placed before me and the question whether in the present case, the prohibition imposed by the settlor in the deed of dedication that the female descendants of her husband shall not be entitled to become trustee or shebait at any time or for any reason is void. At the very outset, I find that the question posed by the petitioner whether, clause 2 of the deed of dedication prohibiting a female descendant to be a trustee/shebait of the deity is void, is not a difficult question of construction of the said deed of dedication and the same can be answered by a plain reading of the whole deed. Accordingly, the application filed by the petitioner is admitted.

From a bare reading of the deed of dedication it appears that by the deed of dedication the settlor dedicated the property in question in favour of the deity and appointed herself and her husband as the joint trustees and shebaits to perform the work of construction of the temple of the said deity to perform the daily seba puja of the deity and to celebrate various festivals. Clause 2 of the deed of dedication recorded that the settlor and her husband did not have any son or daughter and if, they would adopt a son, in future then the said son along with Shri Surendra Mohon Roy Choudhuri, the full brother of the husband of the settlor and the heirs of succession of his male line shall be the trustees or shebaits contemporaneously, but the female descendants were prohibited from becoming trustees or shebaits of the deity at any time or for any reason. Admittedly, the settlor and her husband did not adopt any son and on their death, the brother of the settlor's husband, since deceased Surendra Mohon Roy Choudhuri became the sole trustee of the trust and sole shebait of the said deity. The property dedicated by the settlor in favour of the deity was all along being utilised for the purpose of seba puja of the deity and for celebrating various religious festivals. As held by the Full Bench judgment of this Court in Manohar Mukherjee (supra) shebaitship in its true legal conception involves two ideas: the ministrant of the deity and its manager; it is not a bare office but an office together with certain rights attached to it. It is trite law that the right of a shebait in Hindu Law is a property, descendible according to the ordinary rules of succession the Hindu Law.

In view of the law as elaborated above, I find the petitioner to be justified in his contention that clause 2 of the deed of dedication restricting the right of shebaitship to the male descendants of the settor's husband is repugnant to Hindu Law of Succession and as such void. A bare reading of the deed of dedication indicates in unambiguous term that the settlor had only intended preservation and aggrandisement of the debutter estate and attempted to provide a continuous line of persons who would perform the worship of the deity and manage the affairs of the debutter property. There is no independent gift in favour of the male descendants of Surendra Mohan Roy Choudhury, since deceased the full brother of the husband of the settlor.

For all the foregoing reasons, this court gives the opinion and direction with regard to clause 2 of the said deed of dedication dated July 2, 1952 as follows:-

(i) Clause 2 of the said Deed of dedication dated July 2, 1952 executed by Pramila Bala Roy Choudhuri, since deceased be henceforth read to the effect that the male as well as the female descendants of Manmohan Roy Choudhuri, shall be entitled to become a trustee/ shebait of the deity 'Shri Shri Iswar Shiv Thakur' .
(ii) The petitioner along with his full sister Reshmi Mukherjee, residing at Flat No.1B/Diamond Heights, 20/1, Chetla Road, Kolkata-700027 shall act as the trustees/shebaits of the deity 'Shri Shri Iswar Shiv Thakur';
(iii) The petitioner during his life time will act as the Managing Trustee/Shebait and on his death, the eldest female descendant of Manmohan Roy Choudhuri, since deceased may also act as the Managing Trustee/Shebait.

With the above directions, the application ACR 1 of 2019 stands disposed of.

There shall, however, be no order as to costs.

(ASHIS KUMAR CHAKRABORTY, J.)