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] [Entire Act]

State of Goa - Section

Section 109 in Goa Succession, Special Notaries and Inventory Proceeding Act, 2012

109. Duty to collate is a charge in rem.

- The duty to collate constitutes a charge in rem on the gifted immovable properties.