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 1] [Entire Act]

British India - Section

Section 19 in Bills of Exchange Act 1882

19. General and qualified acceptances.

(1)An acceptance is either (a) general or (b) qualified.
(2)A general acceptance assents without qualification to the order of the drawer. A qualified acceptance in expressed terms varies the effect of the bill as drawn.In particular an acceptance is qualified which is—
(a)conditional, that is to say, which makes payment by the acceptor dependent on the fulfilment of a condition therein stated:
(b)partial, that is to say, an acceptance to pay part only of the amount for which the bill is drawn:
(c)local, that is to say, an acceptance to pay only at a particular specified place:
An acceptance to pay at a particular place is a general acceptance, unless it expressly states that the bill is to be paid there only and not elsewhere:
(d)qualified as to time:
(e)the acceptance of some one or more of the drawees, but not of all.