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 226 in Goa Succession, Special Notaries and Inventory Proceeding Act, 2012

226. Extent of nullity.

- Only that part of the testamentary disposition which is hit by the provisions which refer to the relative incapacity of the testator shall be null and void.