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 171] [Entire Act]

Union of India - Subsection

Section 171(ii) in The Indian Succession Act, 1925

(ii)A bequeaths to B “my pair of carriage-horses”. A had no carriage-horses at the time of his death. The legacy fails.