Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 56G(1)] [Section 56G] [Entire Act] State of Gujarat - Subsection Section 56G(1)(c) in The Bombay Public Trusts Act, 1950 (c)is of unsound mind, and is so declared by a competent court;