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 0] [Entire Act]

State of Maharashtra - Section

Section 18 in Shree Siddhi Vinayak Ganapati Temple Trust (Prabhadevi) Act, 1980

18. Utilisation of Trust Fund.

(1)The Trust Fund shall be utilized by the Committee for all or any of the following purposes:-
(i)the maintenance, management and administration of the Temple and the properties of the Trust;
(ii)the conduct and performance of the rituals, worship, ceremonies and festivals in the Temple according to the custom and usages;
(iii)providing facilities and amenities to the devotees for darshan of the deity and for offering prayers or performing any religious service or ceremony in the Temple;
(iv)repayment of any sums borrowed by the Committee, with the sanction of the State Government;
(v)any sums required to satisfy and judgment, decree or award of any Court or arbitral tribunal;
(vi)the payment of any taxes, rent, compensation, premia, charges and other sums payable by the Trust under any law for the time being in force.
(2)[ After making adequate provisions for the purposes refer-red to in sub-section (1) and after making similar provision for the objects, needs, requirements and improvements of the Trust in the near future, if there is a surplus in the Trust Fund, a portion of the surplus may be utilized by the Committee, from time to time, for all or any of the following purposes, namely:-
(i)development of the properties of the Trust and acquisition of movable or immovable properties for the purposes of the Trust;
(ii)construction and maintenance of rest houses for the accommodation and use of the devotees;
(iii)with the previous sanction of the State Government, the establishment and maintenance of any educational institutions, hospitals, dispensaries, homes for destitute persons or persons physically disabled or other charitable or religious institutions, or giving financial aid to such institutions or persons:
Provided that before applying to the State Government for previous sanction for giving financial aid to any individual institution or persons the Committee shall satisfy itself that the surplus funds are or are being adequately spent first for other purposes specified in clauses (i), (ii) and (iii) of this sub-section, and then in the application give details of such expenditure and the different grants proposed to be given to different institutions and persons and the reasons why such institutions and persons have been selected:] [Sub-section (2) was substituted for the original by Maharashtra 48 of 1983, Section 4.][Provided further that, if the Committee is satisfied that the patient requires urgent financial aid to meet the medical expenses of emergent nature, it may sanction financial aid of an amount upto rupees twenty-five thousand without previous sanction of the State Government; and such amount shall be paid directly, by cheque, in the name of the concerned hospital. The Executive Officer shall, within three days from such payment, prepare a detailed report and forward the same alongwith a copy of the necessary medical certificate and a copy of the resolution of the Committee to the State Government for information.] [This proviso was added by Maharashtra 7 of 2004, Section 2. (w.e.f. 3-11-2003).]