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 3197] [Entire Act]

Union of India - Section

Section 276 in The Indian Succession Act, 1925

276. Petition for probate.—

(1)Application for probate or for letters of administration, with the Will annexed, shall be made by a petition distinctly written in English or in the language in ordinary use in proceedings before the Court in which the application is made, with the Will or, in the cases mentioned in sections 237, 238 and 239, a copy, draft, or statement of the contents thereof, annexed, and stating—
(a)the time of the testator’s death,
(b)that the writing annexed is his last Will and testament,
(c)that it was duly executed,
(d)the amount of assets which are likely to come to the petitioner’s hands, and
(e)when the application is for probate, that the petitioner is the executor named in the Will.
(2)In addition to these particulars, the petition shall further state,—
(a)when the application is to the District Judge, that the deceased at the time of his death had a fixed place of abode, or had some property, situate within the jurisdiction of the Judge; and
(b)when the application is to a District Delegate, that the deceased at the time of his death had a fixed place of abode within the jurisdiction of such Delegate.
(3)Where the application is to the District Judge and any portion of the assets likely to come to the petitioner’s hands is situate in another State, the petition shall further state the amount of such assets in each State and the District Judges within whose jurisdiction such assets are situate.