Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 37(1)] [Section 37] [Entire Act] State of Kerala - Subsection Section 37(1)(b) in Travancore-Cochin Hindu Religious Institutions Act, 1950 (b)On the refusal of the trustees to continue in the trusteeship or on their own admission of incapacity to continue in the trust management.