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 61] [Entire Act]

Union of India - Subsection

Section 61(iii) in The Indian Succession Act, 1925

(iii)A, being a prisoner by lawful authority, makes his Will. The Will is not invalid by reason of the imprisonment.