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 7] [Entire Act]

Union of India - Section

Section 7 in The Official Trustees Act, 1913

7. General powers and duties of Official Trustee

(1)Subject to, and in accordance with the provisions of this Act and the rules made thereunder, the Official Trustee may, if he thinks fit,
(a)act as an ordinary trustee;
(b)be appointed trustee by a Court of competent jurisdiction.
(2)Save as hereinafter expressly provided, the Official Trustee shall have the same powers, duties and liabilities and be entitled to the same rights and privileges and be subject to the same control and orders of the Court as any other trustee acting in the same capacity.
(3)The Official Trustee may decline, either absolutely or except on such conditions as he may impose, to accept any trust.
(4)The Official Trustee shall not accept any trust under any composition or scheme of arrangement for the benefit of creditors, nor of any estate known or believed by him to be insolvent.
(5)The Official Trustee shall not, save as provided by any rules made under this Act, accept any trust for a religious purpose or any trust which involves the management or carrying on of any business.
(6)The Official Trustee shall not administer the estate of a deceased person, unless he is expressly appointed sole executor of, and sole trustee under, the will of such person.
(7)The Official Trustee shall always be sole trustee, and it shall not be lawful to appoint the Official Trustee to be trustee alongwith any other person.