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 5] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 5(a) in The Easements Act, 1977 (1920 A.D.)

(a)A right annexed to B's house to receive light by the windows without obstruction by his neighbour A. This is a continuous easement.