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 1253] [Entire Act]

Union of India - Section

Section 370 in The Indian Succession Act, 1925

370. Restriction on grant of certificates under this Part.—

(1)A succession certificate (hereinafter in this Part referred to as a certificate) shall not be granted under this Part with respect to any debt or security to which a right is required by section 212 or section 213 to be established by letters of administration or probate:Provided that nothing contained in this section shall be deemed to prevent the grant of a certificate to any person claiming to be entitled to the effects of a deceased Indian Christian, or to any part thereof, with respect to any debt or security, by reason that a right thereto can be established by letters of administration under this Act.
(2)For the purposes of this Part, “security” means—
(a)any promissory note, debenture, stock or other security of the Central Government or of a State Government;
(b)any bond, debenture, or annuity charged by Act of Parliament of the United Kingdom on the revenues of India;
(c)any stock or debenture of, or share in, a company or other incorporated institution;
(d)any debenture or other security for money issued by, or on behalf of, a local authority;
(e)any other security which the State Government may, by notification in the Official Gazette, declare to be a security for the purposes of this Part.