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 6 in The Limitation Act, Svt. 1995 (1938 A.D.)

6. Legal disability.

(1)Where a person entitled to institute a suit or make an application for the execution of a decree is, at the time from which the period of limitation is to be reckoned, a minor, or insane, or an idiot, he may institute the suit or make the application within the same period after the disability has ceased, as would otherwise have been allowed from the time prescribed therefor in the third column of the First Schedule.
(2)Where such person is, at the time from which the period of limitation is to be reckoned, affected by two such disabilities, or where, before his disability has ceased, he is affected by another disability, he may institute the suit or make the application within the same period, after both disabilities have ceased, as would otherwise have been allowed from the time so prescribed.
(3)Where the disability continues up to the death of such person, his legal representative may institute the suit or make the application within the same period after the death as would otherwise have been allowed from the time so prescribed.
(4)Where such representative is at the date of the death affected by any such disability, the rules contained in sub-sections (1) and (2) shall apply.Illustrations
(a)The right to sue for the hire of a boat accrues to A during his minority. He attains majority four years after such accruer. He may institute his suit at any time within three years from the date of his attaining majority.
(b)A right to sue accrues to X during his minority. After the accruer but while X is still a minor, he becomes insane. Time runs against X from the date when his insanity and minority cease.
(c)A right to sue accrues to X during his minority. X dies before attaining majority, and is succeeded by Y, his minor son, Time runs against Y from the date of his attaining majority.