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 6] [Entire Act]

Union of India - Section

Section 50 in The Indian Easements Act, 1882

50. Servient owner not entitled to require continuance

.The servient owner has no right to require that an easement be continued; and, notwithstanding the provisions of section 26, he is not entitled to compensation for damage caused to the servient heritage in consequence of the extinguishment or suspension of the easement, if the dominant owner has given to the servient owner such notice as will enable him, without unreasonable expense, to protect the servient heritage from such damage.Compensation for damage caused by extinguishment or suspension.Where such notice has not been given, the servient owner is entitled to compensation for damage caused to the servient heritage in consequence of such extinguishment or suspension.IllustrationA, in exercise of an easement, diverts to his canal the water of Bs stream. The diversion continues for many years, and during that time the bed of the stream partly fills up. a then abandons his easement, and restores the stream to its ancient course. Bs land is consequently flooded. B sues A for compensation for the damage caused by the flooding. It is proved that A gave B a months notice of his intention to abandon the easement, and that such notice was sufficient to enable B, without unreasonable expense, to have prevented the damage. The suit must be dismissed.