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 1] [Section 379] [Entire Act]

Union of India - Subsection

Section 379(3) in The Indian Succession Act, 1925

(3)Any sum received under sub-section (1) and not expended under sub-section (2) shall be refunded to the person who deposited it.