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 118] [Entire Act]

Union of India - Section

Section 21 in The Hindu Adoptions And Maintenance Act, 1956

21. Dependants defined.—

For the purposes of this Chapter “dependants” mean the following relatives of the deceased:—
(i)his or her father;
(ii)his or her mother;
(iii)his widow, so long as she does not re-marry;
(iv)his or her son or the son of his predeceased son or the son of a predeceased son of his predeceased son, so long as he is a minor; provided and to the extent that he is unable to obtain maintenance, in the case of a grandson from his father’s or mother’s estate, and in the case of a great grand-son, from the estate of his father or mother or father’s father or father’s mother;
(v)his or her unmarried daughter, or the unmarried daughter of his predeceased son or the unmarried daughter of a predeceased son of his predeceased son, so long as she remains unmarried: provided and to the extent that she is unable to obtain maintenance, in the case of a grand-daughter from her father’s or mother’s estate and in the case of a great-grand-daughter from the estate of her father or mother or father’s father or father’s mother;
(vi)his widowed daughter: provided and to the extent that she is unable to obtain maintenance—
(a)from the estate of her husband, or
(b)from her son or daughter if any, or his or her estate, or
(c)from her father-in-law or his father or the estate of either of them;
(vii)any widow of his son or of a son of his predeceased son, so long as she does not remarry: provided and to the extent that she is unable to obtain maintenance from her husband’s estate, or from her son or daughter, if any, or his or her estate; or in the case of a grandson’s widow, also from her father-in-law’s estate;
(viii)his or her minor illegitimate son, so long as he remains a minor;
(ix)his or her illegitimate daughter, so long as she remains unmarried.