Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 2 docs
Life Insurance Corporation Of ... vs Sham Surat Singh And Ors. on 26 August, 1981
Ram Prasad vs Assistant Director Of ... on 30 March, 1994

Loading...
User Queries
[Section 7] [Complete Act]
Central Government Act
Section 7(1) in The Hindu Succession Act, 1956
(1) When a Hindu to whom the marumakkattayam or nambudri law would have applied if this Act had not been passed dies after the commencement of this Act, having at the time of his or her death an interest in the property of a tarwad, tavazhi or illom, as the case may be, his or her interest in the property shall devolve by testamentary or intestate succession, as the case may be, under this Act and not according to the marumakkattayam or nambudri law. Explanation.- For the purposes of this sub- section, the interest of a Hindu in the property of a tarwad, tavazhi or illom shall be
deemed to be the share in the property of the tarwad, tavazhi or illom, as the case may be, that would have fallen to him or her if a partition of that property per capita had been made immediately before his or her death among all the members of the tarwad. tavazhi or illom, as the case may be,. then living, whether he or she was entitled to claim such partition or not under the marumakkattayam or nambudri law applicable to him or her, and such share shall be deemed to have been allotted to him or her absolutely.