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 Goa - Section

Section 128 in Goa Succession, Special Notaries and Inventory Proceeding Act, 2012

128. Brothers or sisters generally instituted as heirs.

- Where the testator institutes his brothers or sisters in general as heirs and he has full blood, consanguineous or uterine brothers or sisters, the succession shall be considered intestate.