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 1635] [Entire Act]

Union of India - Section

Section 16 in The Code of Civil Procedure, 1908

16. Suits to be instituted where subject-matter situate .-

Subject to the pecuniary or other limitations prescribed by any law, suits-
(a)for the recovery of immovable property with or without rent or profits,
(b)for the partition of immovable property,
(c)for foreclosure, sale or redemption in the case of a mortgage of or charge upon immovable property,
(d)for the determination of any other right to or interest in immovable property,
(e)for compensation for wrong to immovable property,
(f)for the recovery of movable property actually under distraint or attachment, shall be instituted in the Court within the local limits of whose jurisdiction the property is situate:
Provided that a suit to obtain relief respecting, or compensation for wrong to, immovable property held by or on behalf of the defendant may, where the relief sought can be entirely obtained through his personal obedience, be instituted either in the Court within the local limits of whose jurisdiction the property is situate, or in the Court within the local limits of whose jurisdiction the defendant actually and voluntarily resides, or carries on business, or personally works for gain.Explanation .-In this section "property" means property situate in [India].