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 321] [Entire Act]

Union of India - Section

Section 13 in The Indian Easements Act, 1882

13. Easements of necessity and quasi-easements

.Where one person transfers or bequeaths immovable property to another,
(a)if an easement in other immovable property of the transferor or testator is necessary for enjoying the subject of the transfer or bequest, the transferee or legatee shall be entitled to such easement; or
(b)if such an easement is apparent and continuous and necessary for enjoying the said subject as it was enjoyed when the transfer or bequest took effect, the transferee or legatee shall, unless a different intention is expressed or necessarily implied, be entitled to such easement; or
(c)if an easement in the subject of the transfer or bequest is necessary, for enjoying other immovable property of the transferor or testator, the transferor or the legal representative of the testator shall be entitled to such easement;
or
(d)if such an easement is apparent and continuous and necessary for enjoying the said property as it was enjoyed when the transfer or bequest took effect, the transferor, or the legal representative of the testator, shall, unless a different intention is expressed or necessarily implied, be entitled to such easement.
Where a partition is made of the joint property of several persons,
(e)if an easement over the share of one of them is necessary for enjoying the share of another of them, the latter shall be entitled to such easement, or
(f)if such an easement is apparent and continuous and necessary for enjoying the share of the latter as it was enjoyed when the partition took effect, he shall, unless a different intention is expressed or necessarily implied, be entitled to such easement.
The easements mentioned in this section, clauses (a), (c) and (e), are called easements of necessity.Where immovable property passes by operation of law, the persons from and to whom it so passes are, for the purpose of this section, to be deemed, respectively, the transferor and transferee.Illustrations
(a)A sells B a field then used for agricultural purposes only. It is inaccessible except by passing over As adjoining land or by trespassing on the land of a stranger. B is entitled to a right of way, for agricultural purposes only, over As adjoining land to the field sold.
(b)A, the owner of two fields, sells one to B, and retains the other. The field retained was, at the date of the sale, used for agricultural purposes only, and is inaccessible except by passing over the field sold to B. A is entitled to a right of way, for agricultural purposes only, over Bs field to the field retained.
(c)A sells B a house with windows overlooking As land, which A retains. The light which passes over As land to the windows is necessary for enjoying the house as it was enjoyed when the sale took effect. B is entitled to the light, and A cannot afterwards obstruct it by building on his land.
(d)A sells B a house with windows overlooking As land. The light passing over As land to the windows is necessary for enjoying the house as it was enjoyed when the sale took effect. Afterwards A sells the land to C. Here C cannot obstruct the light by building on the land, for he takes it subject to the burdens to which it was subject in As hands.
(e)A is the owner of a house and adjoining land. The house has windows overlooking the land. A simultaneously sells the house to B and the land to C. The light passing over the land is necessary for enjoying the house as it was enjoyed when the sale took effect. Here A impliedly grants B a right to the light, and C takes the land subject to the restriction that he may not build so as to obstruct such light.
(f)A is the owner of a house and adjoining land. The house has windows overlooking the land. A, retaining the house, sells the land to B, without expressly reserving any easement. The light passing over the land is necessary for enjoying the house as it was enjoyed when the sale took effect. A is entitled to the light, and b cannot build on the land so as to obstruct such light.
(g)A, the owner of a house, sells B a factory built on adjoining land. B is entitled, as against A, to pollute the air, when necessary, with smoke and vapours from the factory.
(h)A, the owner of two adjoining houses, Y and Z, sells Y to B, and retains Z. B is entitled to the benefit of all the gutters and drains common to the two houses and necessary for enjoying Y as it was enjoyed when the sale took effect, and A is entitled to the benefit of all the gutters and drains common to the two houses and necessary for enjoying Z as it was enjoyed when the sale took effect.
(i)A, the owner of two adjoining buildings, sells one to B retaining the other. B is entitled to a right to lateral support from As building, and A is entitled to a right to lateral support from Bs building.
(j)A, the owner of two adjoining buildings, sells one to B, and the other to C. C is entitled to lateral support from Bs building, and B is entitled to lateral support from Cs building.
(k)A grants lands to B for the purpose of building a house thereon. B is entitled to such amount of lateral and subjacent support from As land as is necessary for the safety of the house.
(l)Under the Land Acquisition Act, 1870, a Railway Company compulsorily acquires a portion of Bs land for the purpose of making a siding. The Company is entitled to such amount of lateral support from Bs adjoining land as is essential for the safety of the siding.
(m)Owing to the partition of joint property, A becomes the owner of an upper room in a building, and B becomes the owner of the portion of the building immediately beneath it. A is entitled to such amount of vertical support from Bs portion as is essential for the safety of the upper room.
(n)A lets a house and grounds to B for a particular business. B has no access to them other than by crossing As land. B is entitled to a right of way over that land suitable to the business to be carried on by B in the house and grounds.