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 30] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 30(2) in The Jammu and Kashmir Sale of Goods Act, 1996 (1939 A.D.)

(2)Where a person, having bought or agreed to buy goods, obtains, wit.h,the consent of the seller, possession of the goods of the documents of title to the goods, the delivery or transfer by that person or by a mercantile agent acting' for him, of the goods or documents of title under any sale, pledge or other disposition thereof to any person receiving the same in good faith and without notice of any lien or other right of the original seller in respect of the goods shall have effect as if such lien or right did not exist.