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 1] [Section 14] [Entire Act]

Bombay Presidency - Subsection

Section 14(3) in The Bombay Court of Wards Act, 1905

(3)Every claim against the Government ward or his property (other than a claim [on the part of the [Government] [The words 'on the part of the Crown' were substituted for the words 'on the part of Government', by the Adaptation of Indian Laws Order in Council.] ]) not submitted to the Court of Wards in compliance with the notice published under sub-section (1), or allowed to be submitted under sub-section (2), shall, save in the cases provided for by section 18, sub-section clause (c), and by sections 7 and 13 of the [Indian Limitation Act, 1877] [See now the Indian Limitation Act, 1908 (9 of 1908), Central Acts.], be deemS for all purposes and on, all occasions, whether during the continuance of the superintendence or afterwards, to have been duly discharged, unless, in any suit or proceeding instituted by the claimant, or by any person claiming under him, in respect of any such claim, it is proved to the satisfaction of the Court that he was unable to comply with the notice published under sub-section (1).