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 12] [Entire Act]

State of Karnataka - Section

Section 2 in Hindu Religious Institutions and Charitable Endowments Act, 1997

2. Definitions.

- In this Act, unless the context otherwise requires,-
(1)"Advisory Committee" means the Committee constituted under section 20.
(2)"Archaka" includes a pujari or other person who performs or conducts archana, puja or other rituals;
(3)"Assistant Commissioner" means an Assistant Commissioner appointed under section 4;
(4)"Chairman" means the chairman of the Committee of Management constituted under section 25;
(5)"Charitable Endowment" means all property belonging to or given or endowed for any charitable purpose and includes the charitable institution concerned but does not include a charitable endowment which is an inseparable integral part of a composite institution consisting of institutions established for purpose other than charitable endowments;Explanation: Any property which belonged to, or was given or endowed for the support or maintenance of a charitable institution or which was given, endowed or used as of right for any charitable purpose shall be deemed to be a charitable endowment within the meaning of this definition notwithstanding that before or after the commencement of this Act the charitable institution has ceased to exist or the property has ceased to be so used for any charitable purpose or the objects of the endowment have ceased to be performed;
(6)"Charitable Institution" means any establishment, undertaking, organisation or association having separate existence formed or maintained for a charitable purpose and includes a specific endowment but does not include;
(a)an institution managed by a hereditary trustee having proprietary right over the institution and the income thereof; and
(b)an institution which is an inseparable integral part of a composite institution consisting of institutions other than charitable institutions also;
(7)"Charitable purpose" include,-
(a)relief of poverty or distress including maintenance of rest houses, choultries, houses for feeding the poor and the like;
(b)the advancement or maintenance of any other object of utility, benefit or welfare to, or used, as of right by, the Hindu community or a section thereof, not being an object of an exclusively religious nature. But does not include a purpose which relates to sports or exclusively to religious teaching or worship;
(8)"Commissioner" means the Commissioner appointed under section 3;
(9)"Committee of Management" means the Committee constituted under section 25;
(10)"Common Pool Fund" means the fund established under section 17;
(11)"Court" means in relation to a Charitable Endowment or Hindu religious institution in any area, the District Court having jurisdiction over such area;
(12)"Declared Institution" means an institution declared under section 42;
(13)"Deputy Commissioner" means an officer appointed as Deputy Commissioner under section 4;
(14)"Executive Officer" means an officer appointed as such under the provisions of this Act;
(15)"Hereditary Office-holder" means an office-holder, and "Hereditary Trustee" means a trustee, of a Hindu religious Institution or a Charitable Endowment succession to whose office devolves according to the rule of succession laid down by the founder or according to usage or custom applicable to the institution or endowment or according to the law of succession for the time being in force as the case may be ;
(16)"Hindu" does not include a Buddhist, Jain or Sikh ;
(17)"Hindu Religious Institution" means a temple or specific endowment and includes a Brindavana, Samadhi, Gaddige, Mandira, Shrine or place of any other institution established or maintained for Hindu Religious purpose ;
(18)"Inspector" means an Inspector appointed under section 5;
(19)"Manager" means any person who for the time being either alone or in association with some other person or persons, administers the property of any Hindu Religious Institution or Charitable Endowment and includes:-
(a)in the case of a Society registered or deemed to be registered under the Karnataka Societies Registration Act, 1960, and whose property is not vested in a trustee, its governing body;
(b)in the case of an association not for profit registered under the Companies Act, 1956, the Board of Directors of such association.
(20)"Notified Institution" means an institution notified under section 23;
(21)"Person having interest" includes.-
(a)in the case of a charitable endowment or Hindu religious institution a person who is entitled to attend to the performance of service, charity or worship or is entitled to partake in the benefit of any charity or distribution of gifts thereat;
(b)in the case of a society registered or deemed to be registered under the Karnataka Societies Registration Act, 1960, any member of such society;
(c)in the case of an association not organised for profit registered or deemed to be registered under the Companies Act, 1956 any member of such association;
(d)in the case of any other Hindu religious institution or Charitable Endowment, any beneficiary;
(22)"Prescribed Authority" means an authority prescribed under the rules for any of the purposes of the Act;
(23)"Religious Endowment" or 'Endowment' means all property belonging to or given or endowed for the support of a Hindu religious institution other than an institution which is an inseparable integral part of a composite institution consisting of institutions other than religious institutions also, or given or endowed for the performance of any service or charity of a public nature connected therewith or of any other religious charity, and includes the institution concerned and also the premises thereof but does not include gifts of property made as personal gifts to the archaka, service-holder or other employee of a Hindu religious institution.Explanation: Property which belongs to or was given or endowed for the support of a Hindu 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 within the meaning of this definition, notwithstanding that, before or after the commencement of this act, the Hindu 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;
(24)"Religious purpose" includes,-
(a)worship of deities or worship in temples, mandiras, shrines, samadhis, brindavanas, gaddiges or similar places;
(b)installing shrines, samadhis, brindavanas, gaddigies or similar places;
(c)fostering spiritual fraternity;
(d)imparting spiritual, moral and religious education and teaching of philosophy;
(e)observance of religious festivals; and
(f)any other public religious purpose;
(25)"Rules" means the rules made under this Act;
(26)"Specific Endowment" means any property or money endowed for the performance of any specific service or charity in a Hindu religious institution or charitable institution or for the performance of any other charity.Explanation: Where a specific endowment attached to a charitable institution or a Hindu religious institution is situated partly within the State and partly outside the State, control shall be exercised in accordance with the provisions of this Act over the whole of the specific endowment provided the Charitable Institution or the Hindu religious institution is situated within the State;
(27)"Temple" means a place by whatever designation known, used as a place of public religious worship having separate existence and dedicated to or for the benefit of or used as of right by the Hindu community or any section thereof as a place of public religious worship and includes a Mandira, Samadhi, Brindavana, Gaddige, shrine, Sub-shrine, Utsava Mantapa, tank or other necessary appurtenances, structures and land, but does not include a temple which is an inseparable integral part of the composite institution consisting of institutions other than a temple.Chapter-II Appointment of Commissioner, Deputy Commissioner Etc.,