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 66(2)] [Section 66] [Entire Act] Union of India - Subsection Section 66(2)(g) in The Indian Succession Act, 1925 (g)The soldier, airman or mariner may make a Will by word of mouth by declaring his intentions before two witnesses present at the same time.