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 Mizoram - Subsection

Section 29(7) in Mizo Marriage, Divorce and Inheritance of Property Act, 2014

(7)The legatee will be the executor of the will. If the legatee is a minor, his/her father/mother whoever is alive will be the executor. If his/her parents had both died, his/her legal guardian will be the executor.