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 112] [Entire Act]

Union of India - Section

Section 264 in The Indian Succession Act, 1925

264. Jurisdiction of District Judge in granting and revoking probates, etc.—

(1)The District Judge shall have jurisdiction in granting and revoking probates and letters of administration in all cases within his district.
(2)Except in cases to which section 57 applies, no Court in any local area beyond the limits of the towns of Calcutta, Madras and Bombay, *** shall, where the deceased is a Hindu, Muhammadan, Buddhist, Sikh or Jaina or an exempted person, receive applications for probate or letters of administration until the State Government has, by a notification in the Official Gazette, authorised it so to do.