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 20] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 20(c) in Jammu and Kashmir Contract Act, Svt. 1977 (1920 A.D.)

(c)A, being entitled to an estate for the life of B, agrees 'to sell it to C. B was dead at that time of agreement, but both parties were ignorant of the fact. The agreement is void.