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 41(2)] [Section 41] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 41(2)(a) in The Registration Act, 1977 (1920 A.D.)

(a)That the will or authority was executed by the testator or donor, as the case may be ;