Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 42 docs - [View All]
P.G. Hill vs Administrator-General Of Bengal on 12 March, 1896
Chellamma Kamalamma And Ors. vs Narayana Pillai Prabhakaran Nair on 17 December, 1992
Pusarla Narasaraju vs Assistant Controller Of Estate ... on 22 September, 1984
G. Shenbagammal vs Controller Of Estate Duty on 23 June, 1986
Anraj vs Bijairaj And Ors. on 24 October, 1956

Loading...
User Queries
[Complete Act]
Central Government Act
Section 44 in The Indian Succession Act, 1925
44. Where intestate' s father dead and his mother, a brother or sister, and children of any deceased brother or sister, living.- If the intestate' s father is dead but the intestate' s mother is living, and if any brother or sister and the child or children of any brother or sister who may have died in the intestate' s lifetime are also living, then the mother and each living brother or sister, and the living child or children of each deceased brother or sister, shall be entitled to the property in equal shares, such children (if more than one) taking in equal shares only the shares which their respective parents would have taken if living at the intestate' s death. Illustration A, the intestate, leaves his mother, his brothers John and Henry, and also one child of a deceased sister, Mary, and two children of George, a deceased brother of the half blood who was the son of his father but not of his mother. The mother takes one- fifth, John and Henry each takes one- fifth, the child of Mary takes one- fifth, and the two children of George divide the remaining one- fifth equally between them.