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(a) in The Probate and Administration Act, 1977

(a)A wills that C be his executor if B will not. B is appointed executor by implication.