Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 9 docs - [View All]
Preman vs Union Of India (Uoi) And Ors. on 16 October, 1998
J. Natesa Sastri And Anr. vs K.S. Sundaram Chettiar (Died) And ... on 24 November, 1952
State Bank Of India vs Indian Apparel Industries And ... on 8 February, 1989
The Indian Succession Act, 1925
Mah. Gen. Jonathan Reuben Samson vs Zillah Solomon And Others on 6 August, 1990

Loading...
User Queries
[Complete Act]
Central Government Act
Section 303 in The Indian Succession Act, 1925
303. Executor of his own wrong.- A person who intermeddles with the estate of the deceased, or does any other act which belongs to the office of executor, while there is no rightful executor or administrator in existence, thereby makes himself an executor of his own wrong.
1. The words" and the province of Burma" omitted by the A. O. 1937.
Exceptions.-- (1) Intermeddling with the goods of the deceased for the purpose of preserving them or providing for his funeral or for the immediate necessities of his family or property, does not make an executor of his own wrong.
(2) Dealing in the ordinary course of business with goods of the deceased received from another does not make an executor of his own wrong. Illustrations
(i) A uses or gives away or sells some of the goods of the deceased, or takes them to satisfy his own debt or legacy or receives payment of the debts of the deceased. He is an executor of his own wrong.
(ii) A, having been appointed agent by the deceased in his lifetime to collect his debts and sell his goods, continues to do so after he has become aware of his death. He is an executor of his own wrong in respect of acts done after he has become aware of the death of the deceased.
(iii) A sues as executor of the deceased, not being such. He is an executor of his own wrong.