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 2] [Entire Act]

State of Goa - Subsection

Section 2(o) in Goa Succession, Special Notaries and Inventory Proceeding Act, 2012

(o)"moiety holder" means a spouse who has a right to moiety; and right to moiety is the half share which any of the spouses has to the common assets of the couple or to the community properties;