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 114] [Entire Act] State of Jammu-Kashmir - Subsection Section 114(b) in The Probate and Administration Act, 1977 (b)The executor assents to a bequest on condition that the legatee shall pay him a sum of money. The payment is not made.The assent is nevertheless valid.