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 379] [Entire Act]

Union of India - Section

Section 63 in The Indian Contract Act, 1872

63. Promisee may dispense with or remit performance of promise.—

Every promisee may dispense with or remit, wholly or in part, the performance of the promise made to him, or may extend the time for such performance,lor may accept instead of it any satisfaction which he thinks fit.Illustrations
(a)A promises to paint a picture for B. B afterwards forbids him to do so. A is no longer bound to perform the promise.
(b)A owes B 5,000 rupees. A pays to B, and B accepts, in satisfaction of the whole debt, 2,000 rupees paid at the time and place at which the 5,000 rupees were payable. The whole debt is discharged.
(c)A owes B 5,000 rupees. C pays to B 1,000 rupees, and B accepts them, in satisfaction of his claim on A. This payment is a discharge of the whole claim.
(d)A owes B, under a contract, a sum of money, the amount of which has not been ascertained. A, without ascertaining the amount, gives to B, and B, in satisfaction thereof, accepts, the sum of 2,000 rupees. This is a discharge of the whole debt, whatever may be its amount.
(e)A owes B 2,000 rupees, and is also indebted to another creditors. A makes an arrangement with his creditors, including B, to pay them a licompositionl of eight annas in the rupee upon their respective demands. Payment to B of 1,000 rupees is a discharge of B's demand.