Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 8 docs - [View All]
Smt. Vijayalakshmamma & Anr vs B. T. Shankar on 26 March, 2001
The Palace Administration Board vs Rama Verma Bharathan Thampuran & ... on 27 March, 1980
Dhirender Kumar vs General Public And Another on 19 December, 2012
Ghisalal vs Dhapubai (D) By Lrs. on 12 January, 2011
Dinesh Chandra Roy Chowdhury vs Biraj Kamini Dasee on 16 May, 1911

Loading...
User Queries
[Complete Act]
Central Government Act
Section 7 in The Hindu Succession Act, 1956
7. Devolution of interest in the property of a tarwad, tavazhi, kutumba, kavaru or illom.
(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.
(2) When a Hindu to whom the aliyasantana 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 undivided interest in the property of a kutumba or kavaru, 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 aliyasantana law. Explanation.- For the purposes of this sub- section, the interest of a Hindu in the property of a kutumba or kavaru shall be deemed to be the share in the property of the kutumba or kavaru, 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 kutumba or kavaru, as the case may be, then living, whether he or she was entitled to claim such partition or not under the aliyasantana law, and such share shall be deemed to have been allotted to him or her absolutely.
(3) Notwithstanding anything contained in sub- section (1), when a sthanamdar dies after the commencement of this Act, the sthanam property held by him shall devolve upon the members of the family to which the sthanamdar belonged and the heirs of the sthanamdar as if the sthanam property had been divided per capita immediately before the death of the sthanamdar among himself and all the members of his family then living,, and the shares falling to the members of his family and the heirs of the sthanamdar shall be held by them as their separate property. Explanation.- For the purposes of this sub- section, the family of a sthanamdar shall include every branch of that family, whether divided or undivided, the male members of which would have been entitled by any custom or usage to succeed to the position of sthanamdar if this Act had not been passed,