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 178 in Jammu and Kashmir Contract Act, Svt. 1977 (1920 A.D.)

178. Pledge by mercantile agent

—Where a mercantile agent is, with the consent of the owner, in possession of goods or the documents of title to goods, any pledge made by him, when acting in the ordinary course of business of a mercantile agent shall be as valid as if he were expressly authorised by the owner of the goods to make the same; provided that the pawnee acts in good faith and has not at the time of the pledge notice that the pawnor has not authority to pledge.Explanation.— In this section, the expressions "mercantile agent" and "documents of title" shall have the meanings assigned to them in the Jammu and Kashmir Sale of Goods Act, Samvat 1996 (II of 1996).