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 3] [Entire Act]

State of Jammu-Kashmir - Section

Section 58 in Transfer of Property Act, 1977

58. "Mortgage", "mortgagor", "mortgagee", "mortgage money" and "mortgage-deed" defined.

(a)A mortgage is the transfer of an interest in specific immovable property for the purpose of securing the payment of money advanced or to be advanced by way of loan, an existing or future debt, or the performance of an engagement which may give rise to a pecuniary liability.
The transferor is called a mortgagor, the transferee a mortgagee ; the principal money and interest of which payment is secured for the time being are called the mortagage-money , and the instrument [**] [In section 58 in clause (a) '(if any)' omitted, proviso to clause (c) added and in clause (d) first words in brackets inserted by Act VI of Samvat 1996.] by which the transfer is effected is called a mortgage-deed.
(b)Simple mortgage. - Where, without delivering possession of the mortgaged property, the mortgagor binds himself personally to pay the mortgage-money, and agrees, expressly or impliedly, that, in the event of his failing to pay according to his contract, the mortagee shall have a right to cause the mortgaged property to be sold and the proceeds of sale to be applied, so far as may be necessary, in payment of the mortgage-money, the transaction is called a simple mortgage and the mortgagee a simple mortgage.
(c)Mortgage by conditional sale. - Where the mortgagor ostensibly sells the mortgaged property-
on condition that on default of payment of mortgage-money on a certain date the sale shall become absolute ; oron condition that on such payment being made the sale shall become void ; oron condition that on such payment being made the buyer shall transfer the property to the seller ;the transaction is called a mortgage by conditional sale and the mortgagee a mortgagee by conditional sale :[Provided that no such transaction shall be deemed to be a mortgage, unless the condition is embodied in the document which effects or purports to effect the sale.] [In section 58 in clause (a) '(if any)' omitted, proviso to clause (c) added and in clause (d) first words in brackets inserted by Act VI of Samvat 1996.]
(d)Usufructuary mortgage. - Where the mortgagor delivers possession [for expressly or by implication binds himself to deliver possession] [In section 58 in clause (a) '(if any)' omitted, proviso to clause (c) added and in clause (d) first words in brackets inserted by Act VI of Samvat 1996.] of the mortgaged property to the mortgagee, and authorises him to retain such possession until payment of the mortgage-money, and to receive the rents and profits accruing from the property [or any part of such rents, and profits and to appropriate the same] [In section 58, clause (d) line seventh and eighth words in brackets substituted for the words 'and to appropriate them' and in line ninth word 'or substituted for' 'and' by Act VI of Samvat 1996.] in lieu of interest, or in payment of the mortgage-money, or partly in lieu of interest [or] [In section 58, clause (d) line seventh and eighth words in brackets substituted for the words 'and to appropriate them' and in line ninth word 'or substituted for' 'and' by Act VI of Samvat 1996.] partly in payment of the mortgage-money, the transaction is called a usufructuary mortgage and the mortgagee a usufructuary mortgagee.
(e)[ English mortgage.-Where the mortgagor binds himself to repay the mortgage-money on a certain date, and transfer the mortgaged property absolutely to the mortgagee, but subject to a proviso that he will re-transfer it to the mortgagor upon payment of the mortgage-money as agreed, the transaction is called an English mortgage. [Clauses (e), (f) and (g) inserted by Act X of Samvat 1966.]
(f)Mortgage by deposit of title-deeds.-Where a person in any of the [Municipal Corporation Limits of Jammu and Srinagar and other Municipalties/areas which the Government may by notification in the Government Gazette specify] and in any other town which the Government may by notification in the Government Gazette, specify in this behalf, delivers to a creditor or his agent documents of title to immovable property, which intent to create a security thereon, the transaction is called a mortgage by deposit of the title-deeds.
(g)Anomolous mortgage.-A mortgage which is not a simple mortgage, a mortgage by conditional sale, a usufructuary mortgage, an English mortgage or a mortgage by deposit of title-deeds within the meaning of this section, is called an anomolous mortgage.]