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 3] [Entire Act]

Union of India - Section

Section 37 in THE ADMINISTRATOR GENERAL’S ACT, 1913

37. Administrator General not bound to take out administration on account of assets for which he has granted certificate.–

The Administrator General shall not be bound to take out letters of administration of the estate of any deceased person on account of the assets in respect of which he grants any certificate, under section 31 or section 32, but he may do so if he revokes such certificate under section 35 or ascertains that the value of the estate exceeded [Substituted for the words “ten thousand rupees” by the Administrator General’s (Amendment) Act 2012 (V of 2012).][one hundred thousand rupees].