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 13 in The Easements Act, 1977 (1920 A.D.)

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 continuos 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 casement;
(c)if an easement in the subject of the transfer or bequest is necessary for enjoying the 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 said property as it was enjoyed when the transfer, or bequest took effect in the transferor, or the legal representative of the testator, shall unless a different intention is expressed or necessarily implied, be entitled to such casement.
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, he 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 transfer and transfer.Illustrations
(a)A sells B a field then used for agricultural purposes only. It is inaccessible except by passing over A's adjoining land or by trespassing on the land of a stranger. B is entitled to a right of way. for agricultural purposes only, over A's adjoining land to the field sold.
(b)A, the owner of two fields, sells one to B. and retain 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 B's field to the field retained.
(c)A sells B a house with windows overlooking A's land, which A retains. The light which passes over A's 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 A's land. The light passing over A's 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 A's hands.
(e)A is the owner of a house and adjoining land. The house has windows overlooking the land. A simultaneously sells to B and the house 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, the land 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 casement. 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 build 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 retain 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 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 A's building, and A is entitled to a right to lateral support from B's 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 B's building, and B is entitled to lateral support from C's 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 A's land as it necessary for the safety of the house.
(l)Under the Land Acquisition Act, a Railway Company compulsorily acquires a portion of B's land for the purpose of making a siding. The Company is entitled to such amount of lateral support from B's 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 B's 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 A's 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.