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 96] [Entire Act]

Union of India - Subsection

Section 96(2A) in Motor Vehicles Act, 1939

(2A)[ Where any such judgment as is referred to in sub-section (1) is obtained from a Court [* * *] [Inserted by Act 58 of 1960, section 3 (w.e.f. 26.12.1960).] in a reciprocating country and in the case of a foreign judgment is, by virtue of the provisions of section 13 of the Code of Civil Procedure, 1908, (5 of 1908) conclusive as to any matter adjudicated upon by it, the insurer (being an insurer registered under the Insurance 1 Act, 1938, (4 of 1938) and whether or not he is registered under the corresponding law of the reciprocating country) shall be liable to the, person entitled to the benefit of the decree in the manner and to the extent specified in sub-section (1), as if the judgment were given by a, Court in India.Provided that no sum shall be payable by the insurer in respect of any such judgment unless, before or after the commencement of the proceedings in which the judgment is given, the insurer had notice through the Court Concerned of the bringing of the proceedings and the insurer to whom notice is so given is entitled under the corresponding law [* * *] [Omitted words 'in the State if Jammu and Kashmir or' by Act 25 of 1968, section 2 and Schedule (w.e.f. 15-8-1968).] of the reciprocating country, to be made a party to the proceedings and to defend the action on grounds similar to those specified in sub-section (2).] [Substituted by section 71, Act 100 of 1956, for the words 'shall apply to any motor vehicle or to any driver of a motor vehicle to whom any rules made under clause (b) or clause (c) of sub-section (1) apply' (w.e.f. 16-2-1957).]