Section 212(c) in Jammu and Kashmir Contract Act, Svt. 1977 (1920 A.D.)
(c)A, an insurance-broker employed by B to effect an insurance on a ship, omits to see that the usual clauses are inserted in the policy. The ship is afterwards lost. In consequence of the omission of the clauses nothing can be recovered from the underwriters. A is bound to make good the loss to B.