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 362] [Section 2] [Entire Act]

Union of India - Subsection

Section 2(h) in The Indian Succession Act, 1925

(h)“Will” means the legal declaration of the intention of a testator with respect to his property which he desires to be carried into effect after his death.