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]

Union of India - Section

Section 50 in Bharatiya Sakshya Adhiniyam, 2023

50. Character as affecting damages.

In civil cases, the fact that the character of any person is such as to affect the amount of damages which he ought to receive, is relevant.Explanation. - In this section and sections 46, 47 and 49, the word "character" includes both reputation and disposition; but, except as provided in section 49, evidence may be given only of general reputation and general disposition, and not of particular acts by which reputation or disposition has been shown.[Similar to Section 55 from Old IEA-Also Refer]