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 62] [Entire Act]

State of Rajasthan - Subsection

Section 62(1) in The Rajasthan Court of Wards Act, 1951

(1)All deeds, contracts, or other instruments executed by the Court of Wards in the exercise of its powers under this Act, may be executed in its own name or on behalf of the ward, as the circumstances of the case may require.