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] [Section 116] [Entire Act]

UT Ladakh - Subsection

Section 116(b) in The Probate and Administration Act, 1977

(b)A bequeaths 1000 Rupees to B with interest from his death.The executor does not assent to his legacy until the expiration of a year from A's death. B is entitled to interest from the death of A.