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 88] [Entire Act]

Union of India - Subsection

Section 88(i) in The Indian Succession Act, 1925

(i)The testator by the first clause of his Will leaves his estate of Ramnagar “to A ”, and by the last clause of his Will leaves it “to B and not to A ”. B will have it.