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 49] [Entire Act]

State of Goa - Subsection

Section 49(1) in Goa Succession, Special Notaries and Inventory Proceeding Act, 2012

(1)The heir shall retain, as against the inheritance, till partition, all the rights and obligations vis-a-vis the deceased, with the exception of those that get extinguished upon the death of the latter.