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 24] [Entire Act]

Union of India - Subsection

Section 24(c) in The Indian Easements Act, 1882

(c)A, as owner of a certain house, has a right of way over Bs land. The way is out of repair, or a tree is blown down and falls across it. A may enter on Bs land and repair the way or remove the tree from it.