[Cites 0, Cited by 0]
[Entire Act]
Union of India - Section
Section 042 in The Hire-Purchase Act, 1972
042.
Statement of Objects and Reasons.-A hire-purchase agreement is a hybrid transaction which starting as a contract of hire may culminate in an out and out sale. It is an agreement for hire with an option to the hirer to purchase the goods. Its socio-economic importance can hardly be over-estimated as it is a convenient and a useful legal device for acquiring goods on long terms. There is at present no separate and specific law with respect to hire-purchase in India. Subject to the general provisions of the general law as to contract and sale of goods contained in the Indian Contract Act, 1872 and Sale of Goods Act, 1930, hire-purchase transactions are governed entirely by the terms and conditions of the agreement between the owners of goods and hirers. This sometimes leads to abuses and evils specially in relation to the hirer who is generally the weaker party to the transaction. With a view to avoiding such abuses and evils, the Law Commission has in its Twentieth Report on the Law of Hire-Purchase made detailed recommendations for the enactment of a law with respect to hire-purchase. The Bill seeks to implement the recommendations made by the Law Commission subject to a few modifications.2. Apart from defining in precise terms the rights and obligations of the parties to a hire-purchase agreement, the provisions of the Bill seek to give special protection to a hirer wherever such protection is legitimately needed. For this purpose suitable provisions are included in the Bill for-(a) ensuring that the hirer understands the true nature and implications of the agreement and is able to obtain from time to time the current state of accounts in relation to the agreements (vide clauses 34 and 22);(b) implying into every hire-purchase agreement certain conditions and warranties (vide clause 6) in favour of the hirer;(c) giving indefeasible rights to the hirer for purchasing the goods, terminating the agreement and for assigning his interest in the agreement (vide clauses 8, 9 and 10);(d) ensuring that the owner makes good to the hirer any unconscionable gain which he may have derived as a result of exercising his right of seizure of goods (vide clause 16);(e) restricting the right of the owner to recover possession of the goods otherwise than by proceedings in a Court of law after a specified proportion of hire-purchase price has been paid or tendered (vide clause 19).[8th June, 1972]An Act to define and regulate the rights and duties of parties to hire-purchase agreements and for matters connected therewith or incidental thereto.Be it enacted by Parliament in the Twenty-third Year of the Republic of India as follows:-| Originally Notification No. G.S.R. 222(E), dated 30.4.1973 notified 1.6.1973, as date of enforcement but G.S.R. 288(E), dated 31.5.1973, rescinded the above notification, i.e, G.S.R. 222(E) and notified 1.9.1973, as the date of enforcement.However, G.S.R. 402(E), dated 30.8.1973, published in the Gazette of India, Ext., Pt.II, Section 3(i), p.1225, dated 30.8.1973, rescinded G.S.R. 288(E).The Act still remains unenforced.Now see the Motor Vehicle Act, 1988 (59 of 1988) and Hire Purchase (Repeal) Act 2005. |