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] [Entire Act]

State of Jammu-Kashmir - Section

Section 148 in The Probate and Administration Act, 1977

148. Provisions applied to administer with will annexed.

- In Chapters VIII, IX, X ,and XII of this Act the provisions as to an executor shall apply also to an administrator with the will annexed.