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] [Section 46] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 46(b) in The Easements Act, 1977 (1920 A.D.)

(b)The dominant owner acquires only part of the servient heritage; the easement is not extinguished, except in the case illustrated in section 41.