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 3] [Entire Act]

State of Kerala - Subsection

Section 3(30) in Madras General Clauses Act, 1891

(30)"son" and "father". - In the case of anyone whose personal law permits adoption, "son" shall include an adopted son, and "father" an adoptive father: