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 2] [Section 10] [Entire Act]

Union of India - Subsection

Section 10(i) in The Specific Relief Act, 1963

(i)that the breach of a contract to transfer immovable property cannot be adequately relieved by compensation in money; and