Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 47(4)] [Section 47] [Entire Act] State of Gujarat - Subsection Section 47(4)(b) in The Bombay Public Trusts Act, 1950 (b)to the wishes of the person, if any, empowered to appoint a new trustee;