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 6] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 6(d) in The Evidence Act, 1977 (1920 A.D)

(d)The question is, whether certain goods ordered from B were delivered to A. The goods were delivered to several intermediate persons successively, each delivery is a relevant fact.