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 Uttar Pradesh - Section

Section 164 in Uttar Pradesh Municipal Corporation Act, 1959

164. Debentures issued to two or more persons jointly.

- Notwithstanding anything contained in Section 45 of the Indian Contract Act, 1872 -
(1)Where any debenture or security issued under this Act is payable to two or more persons jointly, and either or any of them dies, the debenture or security shall be payable to the survivor or survivors of such persons:Provided that nothing in this sub-section shall affect any claim by the legal representative of a deceased person against such survivor or survivors.
(2)When two or more persons are joint holders of any debenture or security issued under this Act, anyone of such persons may give an effectual receipt for an interest or dividend payable in respect of such debenture or security unless notice to the contrary has been given to the Corporation by any other of such persons.