Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 50 docs - [View All]
Smt. Ningamma And Ors. vs Smt. Sakamma And Ors. on 11 January, 2001
G. Jayashankaraiah Alias ... vs T.N. Gangadhariah on 25 January, 2006
P. Meenambal vs R. Rajeswari And Ors. on 30 April, 1997
The Firm Of Patnam ... vs Grandhe Seshamma (Deceased) And ... on 30 July, 1942
Madhvi Amma Bhawani Amma & Ors. vs Kunjikutty Pillai Meenakshi ... on 27 April, 2000

Loading...
User Queries
[Complete Act]
Central Government Act
Section 373 in The Indian Succession Act, 1925
373. Procedure on application.-
(1) If the District Judge is satisfied that there is ground for entertaining the application, he shall fix a day for the hearing thereof and cause notice of the application and of the day fixed for the hearing--
(a) to be served on any person to whom, in the opinion of the Judge, special notice of the application should be given, and
(b) to be posted on some conspicuous part of the court- house and published in such other manner, if any, as the Judge, subject to any rules made by the High Court in this behalf, thinks fit, and upon the day fixed, or as soon thereafter as may be practicable, shall proceed to decide in a summary manner the right to the certificate.
(2) When the Judge decides the right thereto to belong to the applicant, the Judge shall make an order for the grant of the certificate to him.
(3) If the Judge cannot decide the right to the certificate without determining questions of law or fact which seem to be too intricate
1. Added by Act 14 of 1928, s. 2.
and difficult for determination in a summary proceeding, he may nevertheless grant a certificate to the applicant if he appears to be the person having prima facie the best title thereto.
(4) When there are more applicants than one for a certificate, and it appears to the Judge that more than one of such applicants are interested in the estate of the deceased, the Judge may, in deciding to whom the certificate is to be granted, have regard to the extent of interest and the fitness in other respects of the applicants.