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] [Entire Act]

State of Jammu-Kashmir - Section

Section 56 in The Easements Act, 1977 (1920 A.D.)

56. Licence when transferable.

- Unless a different intention is expressed or necessarily implied, a licence to attend a place of public entertainment may be transferred by the licensee: but, save as aforesaid, a licence cannot be transferred by the licensee or exercised by his servants or agents.Illustration
(a)A grants B a right to walk over A's field whenever he pleases. The right is not annexed to any immovable property of B. The right cannot be transferred.
(b)The Government grant B a licence to erect and use temporary grain-sheds on Government land. In the absence of express provision to the contrary, B's servants may enter on the land for the purpose of erecting sheds, erect the same, deposit grain therein and remove grain therefrom.