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 97] [Entire Act]

State of Goa - Subsection

Section 97(5) in Goa Succession, Special Notaries and Inventory Proceeding Act, 2012

(5)Sums spent towards maintenance, and re-muneratory gifts for services rendered, or gifts made to compensate the children for any properties embezzled by their parents, shall not be subject to collation.