Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 4(1)] [Section 4] [Entire Act] Union of India - Subsection Section 4(1)(b) in The Transfer Of Evacuee Deposits Act, 1954 (b)in the case of a Civil court exercising jurisdiction under the Guardians and Words Act, 1890 (8 of 1890), that both the guardian and the minor interested in a deposit are Muslims;