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 8] [Entire Act]

Union of India - Section

Section 46 in The Indian Easements Act, 1882

46. Extinction by unity of ownership

.An easement is extinguished when the same person becomes entitled to the absolute ownership of the whole of the dominant and servient heritages.Illustrations
(a)A, as the owner of a house, has a right of way over Bs field. A mortgages his house and B mortgages his field to C. Then C forecloses both mortgages and becomes thereby absolute owner of both houses and field. The right of way is extinguished.
(b)The dominant owner acquires only part of the servient heritage; the easement is not extinguished, except in the case illustrated in section 41.
(c)The servient owner acquires the dominant heritage in connection with a person; the easement is not extinguished.
(d)The separate owners of two separate dominant heritages jointly acquire the heritage which is servient to the two separate heritages; the easements are not extinguished.
(e)The joint owners of the dominant heritage jointly acquire the servient heritage; the easement is extinguished.
(f)A single right of way exists over two servient heritages for the beneficial enjoyment of a single dominant heritage. The dominant owner acquires only one of the servient heritages. The easement is not extinguished.
(g)A has a right of way over Bs road. B dedicates the road to the public. As right of way is not extinguished.