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 42] [Entire Act]

Union of India - Section

Section 390 in The Indian Succession Act, 1925

390. Provisions with respect to certificates under Bombay Regulation VIII of 1827.—

Notwithstanding anything in Bombay Regulation No.VIII of 1827 the provisions of section 370, sub-section (2), section 372, sub-section
(1), clause (f), and sections 374,375,376,377,378,379,381,383,384,387,388 and 389 with respect to certificates under this Part and applications therefor, and of section 317 with respect to the exhibition of inventories and accounts by executors and administrators, shall, so far as they can be made applicable, apply, respectively, to certificates granted under that Regulation and applications made for certificates thereunder, after the 1st day of May, 1889 and to the exhibition of inventories and accounts by the holders of such certificates so granted.