Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

UT Ladakh - Section

Section 137 in The Probate and Administration Act, 1977

137. Refund when legacy becomes due on performance of condition within further time allowed.

- When the time prescribed by the will for the performance of a condition has elapsed, without the condition having been performed, and the executor Ivas thereupon, without fraud, distributed the assets, in such case, if further time has, under the second clause of the section, been allowed for the performance of the condition, and the condition has been performed accordingly, the legacy cannot be claimed from the executor, but those to whom he has paid it are liable to refund the amount.Where the will requires an act to be performed by the legatee within a specified time, either as a condition to be fulfilled before the legacy is enjoyed or as a condition upon the non-fullment of which the subject-matter of the bequest is to go over to another person, or the bequest is to cease to have effect, the act must be performed within the time specified, unless the performance of it to be prevented by fraud, in which case such further time shall be allowed as if requisite to make up for the delay caused by such fraud.