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 7] [Entire Act]

Union of India - Section

Section 11 in THE ADMINISTRATOR GENERAL’S ACT, 1913

11. Power to direct Administrator General to collect and hold assets until right of succession or administration is determined.–

(1)Whenever any person has died leaving assets within the local limits of the ordinary original civil jurisdiction of [Ibid][the High Court], and such Court is satisfied that there is no person immediately available, who is legally entitled to the succession to such assets, or that danger is to be apprehended of misappropriation, deterioration or waste of such assets, before it can be determined who may be legally entitled to the succession thereto, or whether the Administrator General is entitled to letters of administration of the estate of such deceased person, the Court may, upon the application of the Administrator General or of any person interested in such assets, or in the due administration thereof, forthwith direct the Administrator General to collect and take possession of such assets, and to hold, deposit, realize, sell or invest the same according to the directions of the Court, and in default of any such direction according to the provisions of this Act so far as the same are applicable to such assets.
(2)Any order of the Court made under the provisions of this section shall entitle the Administrator General,
(a)to maintain any suit or proceeding for the recovery of such assets, and
(b)if he thinks fit, to apply for letters of administration of the estate of such deceased person, and
(c)to retain out of the assets of the estate any fees chargeable under rules made under this Act, and to reimburse himself for all payments made by him in respect of such assets which a private administrator might lawfully have made.