Section 92(1) in The Code of Civil Procedure, 1908
(1)In the case of any alleged breach of any express or constructive trust created for public purposes of a charitable or religious nature, or where the direction of the Court is deemed necessary for the administration of any such trust, the Advocate-General, or two or more persons having an interest in the trust and having obtained the [leave of the Court,] may institute a suit, whether contentious or not, in the principal Civil Court of original jurisdiction or in any other Court empowered in that behalf by the State Government within the local limits of whose jurisdiction the whole or any part of the subject-matter of the trust is situate to obtain a decree-(a)removing any trustee;(b)appointing a new trustee;(c)vesting any property in a trustee;(cc)[ directing a trustee who has been removed or a person who has ceased to be a trustee, to deliver possession of any trust property in his possession to the person entitled to the possession of such property;] [Inserted by Act 66 of 1956, Section 9.](d)directing accounts and inquiries;(e)declaring what proportion of the trust property or of the interest therein shall be allocated to any particular object of the trust;(f)authorizing the whole or any part of the trust property to be let, sold, mortgaged or exchanged;(g)settling a scheme; or(h)granting such further or other relief as the nature of the case may require.