Section 2(1)(c) in The Jammu and Kashmir Hindu Adoptions and Maintenance Act, 1960
(c)to any other person who is not a Muslim, Christian, Parsi or Jew by religion, unless it is proved that any such person would not have been governed by the Hindu Law or by any custom or usage as part of that law in respect of any of the matters dealt with herein if this act had not been passed.