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 5(1)] [Section 5] [Entire Act]

Bombay Presidency - Subsection

Section 5(1)(d) in The Bombay Court of Wards Act, 1905

(d)persons adjudged by a competent Civil Court to be of unsound mind and incapable of managing their affairs.