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 96] [Entire Act]

Union of India - Subsection

Section 96(ii) in The Indian Succession Act, 1925

(ii)A bequest is made to A or to B. A dies after the date of the Will, and before the testator. The legacy goes to B.