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]

State of Jammu-Kashmir - Section

Section 14 in The Jammu and Kashmir Sale of Goods Act, 1996 (1939 A.D.)

14. Implied undertaking as to title, etc.

- In a contract of sale, unless the circumstances of the contract are such as to show a different intention there is-
(a)an implied condition on the part of the seller that, in the case of a sale, he has a right to sell the goods and that, in the case of an agreement to sell, he will have a right to sell the goods at the time when the property is to pass;
(b)an implied warranty that the buyer shall have and enjoy quiet possession of the goods;
(c)an implied warranty that the goods shall be free from any charge or encumbrance in favour of any third party not declared or known of the buyer before or at the time when the contract is made.