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 Tamilnadu - Section

Section 55 in Tamil Nadu Court of Wards Act, 1902

55. Release of estates taken under management under section 18 when debts cannot be liquidated within reasonable time.

(1)The Court may, with the previous sanction of the [State Government] [The words 'Provincial Government' were substituted for the words 'Local Government' by the Adaptation Order of 1937 and the word 'State' was substituted for 'Provincial' by the Adaptation Order of 1950.], at any time within two years from the date of the notification published under section 19, release from its superintendence, on a day to be notified, the property of a person who has been made a ward of the Court in pursuance of an order under section 18 without liquidating any' of his debts and liabilities or after liquidating some of the debts and liabilities the Court is satisfied that it is impracticable to liquidate within a reasonable time all the debts and liabilities or such of them, as have not been liquidated and in either case the legal incapacity of such ward shall cease on the date so notified.
(2)Whenever an encumbrancer is dispossessed under section 43, and his debt remains unliquidated at the time the Court releases from its superintendence the property of such ward under sub-section (1), the Collector shall replace* the encumbrancer in possession.
(3)Whenever the property of a person is released under sub-section (1), from the superintendence of the Court, the provisions of sections 41 and 42 shall not apply to any of the debts and liabilities of the ward remaining unliquidated at the time when his property is so released.
(4)In "computing the period of limitation applicable to a suit, brought or application made against such person or his legal representative after the Court has released his property under sub-section (1) the time during which the superintendence of the Court continued shall be excluded.