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 2(1)] [Section 2] [Entire Act] State of Bihar - Subsection Section 2(1)(ii) in Bihar Disqualified Owners' (Management of Property) Act, 1952 (ii)stands adjudged by a competent Civil Court to be of unsound mind and incapable of managing his affairs;