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 7] [Entire Act]

UT Ladakh - Subsection

Section 7(b) in The Probate and Administration Act, 1977

(b)A gives a legacy to B and several legacies to other persons, among the rest to his daughter-in-law, C, and adds, "but should the within-names C be not living. I do constitute and appoint B my whole and sole executrix". C is appointed executrix by implication.