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 10] [Entire Act]

Union of India - Section

Section 31 in THE ADMINISTRATOR GENERAL’S ACT, 1913

31. In what case Administrator General may grant certificate.– [Substituted ibid.]

Whenever any person has died leaving assets within the Province, and the Administrator General is satisfied that such assets, excluding any sum of money deposited in a Government Savings Bank, or in any Provident Fund to which the provisions of the Provident Funds Act, 1925 (XIX of 1925) apply, did not at the date of death exceed in the whole one hundred thousand rupees in value, he may, after the lapse of one month from the death if he thinks fit, or before the lapse of the said month if he is requested so to do by writing under the hand of the executor or the widow or other person entitled to administer the estate of the deceased, grant to any person, claiming otherwise than as a creditor to be interested in such assets, or in the due administration thereof, a certificate under his hand entitling the claimant to receive the assets therein mentioned left by the deceased, within the Province to a value not exceeding in the whole one hundred thousand rupees:Provided that no certificate shall be granted under this section–
(i)where probate of the deceased's will or letters of administration of his estate has or have been granted; or
(ii)in respect of any sum of money deposited in a Government Savings Bank or in any Provident Fund to which the provisions of the Provident Funds Act, 1925 (XIX of 1925), apply.