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 29] [Entire Act]

State of Bihar - Subsection

Section 29(1) in Bihar Registration Rules, 2008

(1)A will in a sealed cover shall not be received for deposit except otherwise prescribed by Section- 42. After deposit of the sealed cover the district Sub Registrar shall give a computer generated under Section- 52 to the depositor.