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 111] [Entire Act]

Union of India - Section

Section 7 in The Indian Easements Act, 1882

7. Easements restrictive of certain rights

.Easements are restrictions of one or other of the following rights (namely)
(a)Exclusive right to enjoy.The exclusive right of every owner of immovable property (subject to any law for the time being in force) to enjoy and dispose of the same and all products thereof and accessions thereto.
(b)Rights to advantages arising from situation.The right of every owner of immovable property (subject to any law for the time being in force) to enjoy without disturbance by another the natural advantages arising from its situation.
Illustrations of the rights above referred to
(a)The exclusive right of every owner of land in a town to build on such land, subject to any municipal law for the time being in force.
(b)The right of every owner of land that the air passing thereto shall not be unreasonably polluted by other persons.
(c)The right of every owner of a house that his physical comfort shall not be interfered with materially and unreasonably by noise or vibration caused by any other person.
(d)The right of every owner of land to so much light and air as pass vertically thereto.
(e)The right of every owner of land that such land, in its natural condition, shall have the support naturally rendered by the subjacent and adjacent soil of another person.
Explanation.Land is in its natural condition when it is not excavated and not subjected to artificial pressure; and the subjacent and adjacent soil mentioned in this illustration means such soil only as in its natural condition would support the dominant heritage in its natural condition.
(f)The right of every owner of land that, within his own limits, the water which naturally passes or percolates by, over or through his land shall not, before so passing or percolating, be unreasonably polluted by other persons.
(g)The right of every owner of land to collect and dispose within his own limits of all water under the land which does not pass in a defined channel and all water on its surface which does not pass in a defined channel.
(h)The right of every owner of land that the water of every natural stream which passes by, through or over his land, in a defined natural channel shall be allowed by other persons to flow within such owners limits without interruption and without material alteration in quantity, direction, force or temperature; the right of every owner of land abutting on a natural lake or pond into or out of which a natural stream flows, that the water of such lake or pond shall be allowed by other persons to remain within such owners limits without material alteration in quantity or temperature.
(i)The right of every owner of upper land that water naturally rising in, or falling on, such land, and not passing in defined channels, shall be allowed by the owner of adjacent lower land to run naturally thereto.
(j)The right of every owner of land abutting on a natural stream, lake or pond to use and consume its water for drinking, household purposes and watering his cattle and sheep; and the right of every such owner to use and consume the water for irrigating such land, and for the purposes of any manufactory situate thereon: provided that he does not thereby cause material injury to other like owners.
Explanation.a natural stream is a stream, whether permanent or intermittent, tidal or tideless, on the surface of land or underground, which flows by the operation of nature only and in a natural and known course.