Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 29 docs - [View All]
Annamma vs Pattamma on 11 March, 1992
Shyama Devi vs Manju Shukla on 12 September, 1994
Thimmaiah And Ors vs Ningamma And Anr on 25 August, 2000
Shri Hanmant Laxman Salunke Since ... vs Shri Shrirang Narayn Kanse on 21 December, 2005
Gurupad Khandappa Magdum vs Hirabai Khandappa Magdum And Ors on 27 April, 1978

Loading...
User Queries
[Complete Act]
Central Government Act
Section 6 in The Hindu Succession Act, 1956
6. Devolution of interest in coparcenary property. When a male Hindu dies after the commencement of this Act, having at the time of his death an interest in a Mitakshara coparcenary property, his interest in the property shall devolve by survivorship upon the surviving members of the coparcenary and not in accordance with this Act: Provided that, if the deceased had left him surviving a female relative specified in class I of the Schedule or a male relative spe- cified in that class who claims through such female relative, the interest of the deceased in the Mitakshara coparcenary property shall devolve by testamentary or intestate succession, as the case may be, under this Act and not by survivorship. Explanation 1.- For the purposes of this section, the interest of a Hindu Mitakshara coparcener shall be deemed to be the share in the property that would have been allotted to him if a partition of the property had taken place immediately before his death, irrespective of whether he was entitled to claim partition or not. Explanation 2.- Nothing contained in the proviso to this section shall be construed as enabling a person who has separated himself from the coparcenary before the death of the deceased or any of his heirs to claim on intestacy a share in the interest referred to therein.