Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 102 docs - [View All]
Smt. G. Renuka vs M. Papa Rao on 31 March, 1994
Chandra Sekhar Samanta And Etc. ... vs Commissioner, Sanchaita ... on 28 July, 1997
Bai Prembai Zaver And Ors. vs Koli Tapur Ratna on 22 June, 1960
Mahavir Pershad vs Collector And Anr. on 21 September, 2004
State Of Kerala,Represented By ... vs K.M.Mariam, Nedumthakidiyil on 29 May, 2008

User Queries
[Complete Act]
Central Government Act
Section 6 in The Dowry Prohibition Act 1961
6. Dowry to be for the benefit of the wife or her heirs.
(1) Where any dowry is received by any person other than the woman in connection with whose marriage it is given, that person shall transfer it to the woman-
(a) if the dowry was received before marriage, within one year after the date of marriage; or
(b) if the dowry was received at the time of or after the marriage, within one year after the date of its receipt; or
(C) if the dowry was received when the woman was a minor, within one year after she has attained the age of eighteen years; and pending such transfer, shall hold it in trust for the benefit of the woman.
(2) If any person fails to transfer any property as required by subsection (1) and within the time limited therefor, he shall be punishable with imprisonment which may extend to six months, or with fine which may extend to five thousand rupees, or with both; but such punishment shall not absolve the person from his obligation to transfer the property as required by sub- section (1).
(3) Where the woman entitled to any property under sub- section (1) dies before receiving it, the heirs of the woman shall be entitled to claim it from the person holding it for the time being.
(4) Nothing contained in this section shall affect the provisions of section 3 or section 4.