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 138] [Entire Act]

Union of India - Section

Section 12 in The Hindu Succession Act, 1956

12. Order of succession among agnates and cognates.—

The order of succession among agnates or cognates, as the case may be, shall be determined in accordance with the rules of preference laid down hereunder:Rule 1.—Of two heirs, the one who has fewer or no degrees of ascent is preferred.Rule 2.—Where the number of degrees of ascent is the same or none, that heir is preferred who has fewer or no degrees of descent.Rule 3.—Where neither heirs is entitled to be preferred to the other under Rule 1 or Rule 2 they take simultaneously.