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 5(2)] [Section 5] [Entire Act]

State of Kerala - Subsection

Section 5(2)(a) in Kerala Joint Hindu Family System (Abolition) Act, 1975

(a)the right of any creditor to proceed against the son, grandson or great-grandson, as the case may be, or