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]

British India - Section

Section 80 in Bills of Exchange Act 1882

80. Protection to banker and drawer where cheque is crossed.

Where the banker, on whom a crossed cheque [F22(including a cheque which under section 81A below or otherwise is not transferable)] is drawn, in good faith and without negligence pays it, if crossed generally, to a banker, and if crossed specially, to the banker to whom it is crossed, or his agent for collection being a banker, the banker paying the cheque, and, if the cheque has come into the hands of the payee, the drawer, shall respectively be entitled to the same rights and be placed in the same position as if payment of the cheque had been made to the true owner thereof.Textual AmendmentsF22Words in s. 80 inserted (16. 6. 1992) by Cheques Act 1992 (c. 32), ss. 2, 4(2).Modifications etc. (not altering text)C19Ss. 78-81 applied (6.4.2015) by The National Savings (No. 2) Regulations 2015 (S.I. 2015/624), regs. 1(1), 96C20Ss. 78-81 applied (with modifications) (6.4.2015) by The National Savings Regulations 2015 (S.I. 2015/623), regs. 1(1), 58C23S. 80 extended by Cheques Act 1957 (c. 36, SIF 14), s. 5, S.I 1972/641, reg.7(2), 1972/764, reg. 21(5), 1972/765, reg. 8(2) and 1976/2012, reg.22(2)C24Ss. 78–81 extended by S.I. 1984/779, reg. 7(2)Ss. 78-81 extended by S.I. 1991/1031, reg. 7(2)Ss. 78-81 applied by S.I. 1991/1407, reg. 7(2)C25S. 80 applied (31.7.2018) by The Electronic Presentment of Instruments (Evidence of Payment and Compensation for Loss) Regulations 2018 (S.I. 2018/832), regs. 1, 7