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 55] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 55(1) in Transfer of Property Act, 1977

(1)The seller is bound-
(a)to disclose to the buyer any material defect in the property [or in the seller's title thereto] [In section 55 (1) (a) words in brackets inserted by the Act VI of 1996.] of which the seller is, and the buyer is not aware, and which the buyer could not with ordinary care discover ;
(b)to produce to the buyer on his request for examination all documents of title relating to the property which are in the seller's possession or power ;
(c)to answer to the best of his information all relevant questions put to him by the buyer in respect to the property or the title thereto ;
(d)on payment or tender of the amount due in respect of the price, to execute a proper conveyance of the property when the buyer tenders it to him for execution at a proper time and place ;
(e)between the date of the contract of sale and the delivery of the property, to take as much care of the property and all documents of title relating thereto which are in his possession as an owner of ordinary prudence would take of such property and documents ;
(f)to give, on being so required, the buyer, or such person as he directs, such possession of the property as its nature admits ;
(g)to pay all public charges and rent accrued due in respect of the property up to the date of the sale, the interest on all incumbrances on such property due on such date, and, except where the property is sold subject to incumbrances, to discharge all incumbrances on the property then existing.