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 0] [Entire Act]

State of West Bengal - Section

Section 10A in The Court Of Wards Act, 1879

10A. [ Notice to creditors. - (1) Whenever the Court of Wards assumes charge of any person or property under section 7 or section 10, it shall publish, in the manner provided in section 64A, a notice calling upon all creditors having claims against the ward of his immovable property to submit the same in writing to the Court, at a place to be named in the notice, within six months from the date of the publication of the notice aforesaid:] [Section 10A first Inserted for Western Bengal, by Act 1 of 1906 and for Eastern Bengal, by E.B. & A. 3 of 1907, then substituted by Bengal Act 6 of 1936.]

[Provided that if a suit or proceeding in respect of a claim is pending in any Civil Court at the date of the publication of such notice, intimation of that fact shall be given by the creditor concerned to the Court of Wards within the period aforesaid and notice of the decision of the Civil Court in respect of such claim shall also be given to the Court of Wards within three months after the final disposal of such suit or proceeding.] [Proviso added by Bengal Act 6 of 1936.]
(2)Every such claim (other than a claim on the part of [the Government] [Words substituted by the Government of India (Adaptation of Indian Laws) Order, 1937 and the Adaptation of Laws Order, 1950, respectively.]) not submitted to the Court in compliance with the provisions of subsection (1), shall, [* * * *] [Words omitted by Bengal Act 6 of 1936.] notwithstanding any law, contract, decree or award to the contrary, cease to carry interest from the date of the expiry of the [period for submission of the claim or in any case where a suit or proceeding in respect of a claim is pending in any Civil Court, the period of three months after the final disposal of such suit or proceeding referred to in the said sub-section] [Words substituted by Bengal Act 6 of 1936.]:Provided that, if the Court is satisfied that the creditor was prevented by any sufficient cause from complying with the provisions of sub-section (1), it may consider and allow, either wholly or in part, his claim for interest at any time after the date of the expiry of the period aforesaid.[10B. Creditors to furnish full particulars and documents. - ] [Section 10B first Inserted for Eastern Bengal, by E.B. and A. Act 3 of 1907 and for Western Bengal, by Act 1 of 1906, then substituted by Bengal Act 6 of 1936.](1) Every creditor submitting his claim in compliance with the provisions of sub-section (1) [* * * * *] [Words omitted by Bengal Act 6 of 1936.] of section 10A shall furnish, along with his written statement of claim, full particulars thereof; and shall, within such time as the Court may appoint, produce all documents which are in his possession, power or control, including entries in books of account, on which he relies to support his claims, together with a true copy of every such document.
(2)The Court shall, after marking, for the purpose of identification, every original document so produced, and verifying the correctness of the copy, retain the copy retain the copy and return the original to the creditor.
(3)If any document, which to the knowledge of the creditor is in his possession, power or control, is not produced by him as required by subsection (1), the document shall not be admissible in evidence against the ward, whether during the continuance of the management or afterwards, in any suit brought by the creditor or by any person claiming under him in respect of such claim, unless good cause be shown, to the satisfaction of the Civil Court entertaining the suit, for the non-production of the document as required by sub-section (1) [* * * * *] [Words omitted by Bengal Act 6 of 1936.]