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 29] [Entire Act]

State of Maharashtra - Subsection

Section 29(2) in Maharashtra Court-fees Act.

(2)The grant of probate or letters of administration shall not be delayed by reason of any report made by the Collector under section 28, sub-section (3).