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 4] [Entire Act]

State of Jammu-Kashmir - Section

Section 6 in The Probate and Administration Act, 1977

6. Probate only to appointed executor.

- Probate can be granted only to an executor appointed by the will.