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 222] [Entire Act]

Union of India - Section

Section 12 in The Hindu Adoptions And Maintenance Act, 1956

12. Effects of adoption.—

An adopted child shall be deemed to be the child of his or her adoptive father or mother for all purposes with effect from the date of the adoption and from such date all the ties of the child in the family of his or her birth shall be deemed to be severed and replaced by those created by the adoption in the adoptive family:Provided that—
(a)the child cannot marry any person whom he or she could not have married if he or she had continued in the family of his or her birth;
(b)any property which vested in the adopted child before the adoption shall continue to vest in such person subject to the obligations, if any, attaching to the ownership of such property, including the obligation to maintain relatives in the family of his or her birth;
(c)the adopted child shall not divest any person of any estate which vested in him or her before the adoption.