Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 46(1)] [Section 46] [Entire Act] State of Jammu-Kashmir - Subsection Section 46(1)(b) in The Jammu and Kashmir Sale of Goods Act, 1996 (1939 A.D.) (b)in case of the insolvency of the buyer a right of stopping the goods in transit after he parted with the possession of them ;