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 90A] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 90A(b) in The Probate and Administration Act, 1977

(b)with the sanction of the High Court, on such religious charitable and other objects, and on such improvements, as may be reasonable and case of such property.