1998 INSC 0637 SUPREME COURT OF INDIA Penathil Maroli Radha Vs. Vashayil Ukkandan Radha C.A.No.1552 of 1994 (B.N.Kirpal and V.N.Khare JJ.) 26.08.1998 ORDER The Text below is only a summarized version of the order pronounced Appellant No. 1 on death of her husband filed suit for partition and separate possession of 1/15 of immovable property. Marriage between appellant No. 1 and her husband was solemnized following all rites and formalities. Supreme Court held that when marriage was valid appellants being widow and daughter of deceased entitled to get 1/15 share of property.